High Court Karnataka High Court

Mune Gowda vs The Deputy Commissioner on 23 November, 2009

Karnataka High Court
Mune Gowda vs The Deputy Commissioner on 23 November, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 23rd DAY OF NOVEMBER

BEFORE

THE HON'BLE Mr.JUSTICE»AJI4'£'J.':'O'(}NJ,z§i;"   

WRIT PETITION No.33736 O0?  

BETWEEN:

Sri Mune Gowda,  .

Aged about 65 years, '  --_  .

Son of Sri Venkatararne Cxowda,'   . V 

Resident of D0ddiganaha.l.li _"V7i11'a._ge%, ' 
Mu1baga1Ta1u1:,--_   j    

Kolar District:  53>' _ _     O V'"f'..PE"TITIONER

(Sri H.C.ShiTr3.;'éLITé:.Jg.  «.  O
AND: A A O
1. T he Dej3'uTy C'O:T11T1i:ssi:613EeT,

F00d_& cia/=j1VsupEp11es Department,
KQ1_é;11'V D.ist1'iet,~ .._K'013.r.V

O  2';  T§:15sTi¢1ar_,
  'lkiuibagal 

' Kclar I)'i'S;'£--r_.fiC;1_:V.'

V -3. Sr'i"'K.S:.Ré1jve1gopal,

 F00d"IrN1spector,

K ., E'£viu.1'abaga1, Koiar.

«  -.   Executive Officer,
   Taluk Panchayat,



excess amount for the foodgrains supplied. Suffice it to
say that a notice was issued and the first 1'esponden:t"*has
suspended the authorisation. a copy of which 

at AnneXure~i3. Questioning the   f 
petitioner was before the 
appellate authority has confirr1';e_d the .o'r'der  
and remitted the matter to  respon-dfent tojhold an
enquiry and conclude   period of

six months. The said or,d.e.r_   by the

first respondent._.:Varfdl' "the fifth respondent.

is questioned *inii;hisIfpetiltioln.

2. Mr.H.Ci.Shi1raramili;..r.llearned counsel appearing for

the pC,t§tio1i.er that before the appellate authority,

‘pevtitioner-. made available the affidavits of all the

that the distribution is proper and

the petitioner’. is not receiving excess amount: for the

distributed. He further submits that the

fa

//K’

(3

(2) The affidavits filed before the appellate authority

shall be considered by the Deputy Con1rni;~3§i<o:ner.

{3} It is also open for the

application for revocation–of -'utlie "si,;spe.:'isiloVn

having regard to the '~

application shall be co:n~sider.ed..
(4) The inquiry of.fiee1j..i"sh.éiil'V°eoncl1ide* the entire
proceedings itseIi'_e_iiritiiiff1;:a. of three months

from thfldate reeeip-i;V order.

Mr. fAdditionai Government
Advoeatefiis perni'i'i:te_(_f=i'o'*iilev«._niei*n(J of appearance Within

four weeks. A

sci/-» »
JUDGE

;,A_i/.i~,