High Court Karnataka High Court

Wilfred D Souza S/O Late Antony D … vs Union Of India Dept Of … on 25 June, 2009

Karnataka High Court
Wilfred D Souza S/O Late Antony D … vs Union Of India Dept Of … on 25 June, 2009
Author: N.K.Patil
  mmmmm rmwm Mfinfifififlfif W mmmmm wmm z.;m.m my mwewmmafi. .@»m:;§~% azmm W ;%;e:4.=W:&;%.;m?£mgaa;""é¥%il:'Zmw§ fimm

:2: arm axes; swam or xgrumrmm arr agfiiéaponm
nnrnn THIS mm 25" mm: or JHN_EH.__'2.()t{}f975 *
BEEGRE " °"""

TIE H€2JN'BLE 1-:1e...rUs_'J:;c_3 N.«;'K;"Pi§if3i1-V'_'..V   V

wnxw PETITION No.38g9{2§0§{ég--¢GNgU} ?

BETWEEN':

wxzrun 1:: sown   
5/bTGF
INDIA. Purim TO ISSUE A mum' on' ¢3KTIfl1?_.k1~1I'=&

53:' ASIDE mm mmcaznn (BRDER DA'I'E1*}_ "293_1~.2aca,'g
mssmn BY ms: nnxsxmn  'nxsrartfi: _
ccmsmmn nxsmrm m:np..=.:ssa.L  roam.   T '
r:.P.Nc>s.58fo7, vxnz m~a¢;ExU1R,2:~eA--JT,Ar1t0--.'z:-:.sxI2:T.A '

'i?RI'I' or camzomnz a s=z';'zzca:%  _su,B~.-sz't:~:iGN

[33 01? SECTION 2'? OE'.*I5E C'0_NEUH3?£"'V?ROTE£T}IQHL.

ACT, 1986 AS UNCwWSTI.';fU3£I01J3!sI,__ min-.1 1?a::it'n" 'xx st:
ran as 'rim pnrxwomsn co5:§nn;mn.'--  

'mm WRIT' i ""~1r.=E'.I§":%\:':.3"A.{:'1n2'.~1._-_ cz31-{me on ma
1=m:1.I14Im1vr I-EEARENG ':3  *B *'=c3ztc:::r9 TI-I13 mm',

was comm rgann  'EU'I;L£}'WIN<'§2~-- 

:zn:x:apré--,s¢'nted ; if "V     

2. 'rhe 'pc;ti'i:ii:g'hf~__£oz* w§atting aids the impugmad

  29.1.2008, passed by the

  Dakshin;gk&r§xi§Qia District Cnnssumsn Dispute

Wmwmmmmm waww %.,,wum' WE?» %&%§WW"&%fia HWM mmwm @? 

 Fanmx, in 2.1>.Nos.5a/av, Vida

xz fWM"H

«"'§;'r:x;;e::2'ILi:e~l%. and astrike dawn sub-section (31 GE'

vseciion 2'? of the Cansurnazs Protaation Act,

'i986 as unconatitutitmal and void in at: far as

%M

Z



 .WW.WMV__Wm aw-mmwmmwmwww wma~w mwwm ma" xmaawmmfim M%€%£ ammx" Q5 Kfifiwflffififlfi HWEW €C:€§Ei'i§?."¥'  ?'{%%*&§.4fin?a%%® §*§§%§"'§ fifléfig

the petitioner 13 concerned.

3. I have heard the learn-:e:t.1«.,.¥;'i:ajB1ir;a:e«1 

the petitioner and the I__le§::4:A:'zfva'é;1'¢'  '

tha respondent .

4. Learned’ B%€i%B aubrmit
that the gubj in the
instant H by the
order on 19.66.2009 in
VIP ” /. S’ R V cannected mat 1:4.-are
{ms “i!I)IISI£€G zeomna.-z’Im¢ vs .

333:3}. §mz€1″I:-.4 _5% ~ ‘:r.{1~:. mvaxaa 5. ommnsz .

A’.¢t’h§’réé’ fo”ra_., submitted that, fcallowing

~§fs:a5,i3.f’.T’-séirdar the finstant writ Patitian

rmy gv1’a.§i’~” $9 disposed of.

5. The: aubmiaaion made by the learned

v…_..§.:ounaal can both sides as stated abcsve is

placed on recazd.

6. Accardingly, the Writ: Petixt[i§nV_ ix

disposed of follewirxg the

%~=§W§~*§ mum’ WW mmmmm W%§”% Cflfii

J.K.IJEVAIAH 5 ornsiiia-IL 1:5: ‘::$’.;V§:1O ranaans

stated. therein’.:_.””:«. c: :Ae:c:ie3: dated

29.92.2005_paasg¢ in $;ptfififisélzsov passed

by the Ccmauzuer
Disputes Hangalorc, is
. mgfitez is remitted
hack t¢> “‘-?V_h4i3V with a direction
ta txffw a<:<:o::danr.::e with the
A~;)_.'ras'<V:f¥H:;n.éJv.::a:<i' under: the Canada of
read with sub–aeatiana

{2} of Section 27 of the Consumex

WWW WW Wmm W mmmmm WW cmm' W mmammm

g A _~*'"' –Ti." "–1§Vt:;tacf:is$$. Act, on merits and in the light:
abaarvation made in the above

Vjugigment.

this Cauxt an 19.66.2009 in
and connected matters (1’$I S 1.

HOEISING §’O’£INDA’1’I€}’1-2. i?s%_.’ Jkség-:’«=§-4′,’V”V._v3’i*’n._i)%:»

mwwma wmwsa a(w°mav.;:vx:;aW» wsww msmmwm mmmawmymvwwz srmwma mwwm WW Skfikflkffiflfifififlafi WEWW %«”\§..=3%.Mfi§ Q33″ ;i?’%£$%|I*€’I§”%.i’??m.’¥”.$*%%4%<L,;% §""§§€§§§"§

The petitionex~ is directed to appfinx

before the Forum on 3.8.2009, :witfi§fi§ –

waiting for any notice/summons.

_i'§*