High Court Karnataka High Court

Sri B Basavaraj S/O Boraiah vs The Commissioner on 2 July, 2008

Karnataka High Court
Sri B Basavaraj S/O Boraiah vs The Commissioner on 2 July, 2008
Author: Deepak Verma Gowda
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»