IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12th DAY OF OCTOBER 2009
BEFORE
THE HON'BLE MR. JUSTICE AJIT T'
WRIT PETITION NO.29773/zoostgoivi-Plisti E E , so
BETWEEN :
J.N.Muthappa,
Aged about 34 years,
S/o.Narasappa,
R/O.Ku11urani Kunte rvi11age.;''''' --
Naremaddepaili Post,~--.._ _ » A
Pathepalya I-Iobli, .. A
Bagepal1i'I'a1uk., "
Now Chickba1i'aptir llfiisttiet. E ...PETITIONER
{By sri Adv.)
AND : it
1...':p_j'i?he.eAf)eput$fV'Cominissioner (Food),
Kolaif District, Kolar,
Commissioner {Food},
' Chickbaiiapur District.
'Chiokballapur . . . RESPONDENTS
E is (By Sri.N.B.Vishwanath, AGA]
This writ petition is filed under Article 226 of the
V “Constitution of India with a prayer to issue a writ of
mandamus to the R1 to transmit the application filed by
the petitioner Vide Anriexure ‘B’ in the prescribed Form
No.A on 24.06.2004 to the R2 forthwith.
This writ petition coming on for
hearing, this day, the Court made the followingz. ._ 5 _.__
Mr. N . B .Vishwar1ath , tlearneid 4′ . p V”Ad’-djietioi:-pal
Government Advocate isVdir_Vectead~..teVta}§e1{n0.tic*.e fort”
respondents.
Copies to be :0 it 0
2. A no~tiii’caetion._ isz: tithe’ 1st respondent on
11.06.2004} for grant of Fair Price
Depot?,to*« The petitioner made an
applicationpi in “p:r;escribed form in Form~«A on
pp V”i”1*ie..gI’i’eVance of the petitioner is that the
‘ Said.pa.ppiiieati0n for authorisation is not considered.
Hence, virit petition.
A. , 3;” Since the only request made by the petitioner in
“‘this”i’petition is for consideration of the application for
0 “authorisation, the following order is passed: fl
/’
/
4. A Writ of mandamus shall be issued to the
respondents to consider the appiication of the petitioner
for grant of authorisation to run a Fair
the petitioner is found eligible.
The said application is;__ gin
accordance with law within-.__.a peri_o”d of e.thrce,_v_VVH1onthsVti»
from the date of receipt of of ‘order, if not
already considered. V
Petition stands Zdispioiséclpp ‘qfiiaeoordingiy.
Governm–e11t.AciV9:cat’e’e’appearing for the respondents is
permittedto fiIeV’men1ow.of appearance within four weeks.
” Sd/~
i JUDGE