mnmmmacomrwnmArumAr:Mmmm
mm» ms was 2-9 DAY or war. A. j _ :
gm V Ak 'I
ma noun nun.
amwsm; * ' '
Aged about .33 ' --_
Residing at V1 ' "
_cH_..1.1*RA_n; Un_._e'r.__2~%.x>_1.r;=_I;s , .. mmun.
(33: 3:1. ' M ¢ " 10' I: Aadvocaar: mm'
Sri, Adv.)
v ._' *§'}3:r: and Director,
L 2. ' '
« _ " cf Food as Civil Supplies,
' " ~ .Nc..8;%C Road,
% Duarunent of Food as civii suppnea,
4. sR1.B.TI'i$i'%WAMY.
S/0 Bheem%
Resident of
§}'_i.;.!.!.§....;.._,_' !'£..;Li'ff;, ._ .
(By Sri.C.S.Pa1i}, AGA3 A_
a_an_ar_uk_a:,-,g:_a__ a.- A. .' . . _ .
This Wrfi Appeal is .4:
High Court Act, praying to in thu Wr.it
Ptztition 110.7854/22007 % "
T1223" W1-R Appeal mm' ' k " Heanng' my day,
mama
sensor counsel with
Sri.D.R. x' . a';4?:=:_._ ' counsel appeared for appellant
'fqrifisgondent Road ta 3.
2f the hats and fiamres ofthc case, we do not
Zand appmpriatc to issue notice to Iespondtznt No.4, gs
' " . to us the mattar mu stifi be dispoaed ofora mite' . That
i has? We have hmrd the lmmod counsel for the perms' . Ptzcrxmeé.
themooxtls.
3. Appefiant herein fading aggrieved by order
passed by learned Single Judge 'm his
(GM--PDS) is before us.
4. The contentions of the A
before us was that the maufi not
once, but on two ear1i¢r...0cca,=:.io1::1:§_§'- purpose is
going to be served by respondent No.2 to
pass an order’ ‘ ‘z0a01:1ths, as diracted by
lemma SWE _ J 0
5. It senior counsel for
appellant running his Fare Price Depot
since the fibénce in this regard is valid and in
..;gvo’aij5″:u;;:§ 3.1..01.’i20’i0~ [Aanexum – ‘1? dated 09.01.2004).
6. .’_I’i1’v_.s1 order passed by learned Single Judge no
{Ease f0r’i:1terji2:ie.fi{<:c was made out as afterall the matter has only
" " " 'ziemittc(i—-fo respondent No.2 for consideration aficsh.
Aiiawievcr, it is clarified that the direction contained in the
n ' 'dated 30.05.2008 will 130 considemd at an early date. Until
such time licence granted in favour of the appe!}ant,~~
the same is valid 1313 31.01.2010, shall not be
reviewed, meaning thereby that * .of-..L
cancellation thereof would depend (Sp 'o'I1'r1V'€~r' ;9_asse¥i'~. =
by respondent No.2.
3. With the aforesaid d;i;t’ec:'(ic:_-:_t;;_1L:§,-.1 writ ;é.pjaea_iT%stands finally
disposed of, but with 11¢ 9;;ii£;;’
AAAA 4. sd/-.i»