IN THE HIGH comm OF KARNATAKA
CIRCUIT BENCH AT omawao j
omen "n-:15 THE 19*" may or Feamqaair, T Q
BEFORE
THE HON'BLE MRJUSTICE MOl--£1}2N:'$HANTANA6OG--i$'A§§'
wnrr PETITION No.§1231/Azooétaméfifggj A
BETWEEN:
Vi}'ay Gaiiga;-'$.11 }i~asij15$. " :
Age 4;'?.yeéizs",' 2 "
?ricc:'Deale1."; ' _
12/9 Honmha1:2;§%5%9%13e9'%% ' %
Hukkczii Talulg " " "
13e,igau1i1».I)is1:I*i{:t. " ..Petiti0I1er
B: S. V'Kam_.f-ficv, Adv. ,)
" ?i.'"The« Cizmxissiener for Food
8:; §)ivii--"Supp1ies
No.3, Cunningham Road
.. 8a::1galore»56O 052.
' V2. ***i('Ir1e Qeputy Commissioner (Food)
Belgaum-690 Of} 1.
3. The Tahsildar
HukeI'i~59 1809
Belgaum District.
4. Sanju Sadashiva Shintre
Age Major, Occ : Agricultupev--V
R/0 fionnihalli, HukkeriTa1uk A f: '
Belgaum District. '
5. Nivrutti Mallappa Mandekérif»
Age Major, Occ : AgI'iCu3.t11fn?, 2
R/0 Honnihalii, I-I'L11_{kez*iV"Ta1:}.'1(
Belgaum District. _ ;g 3 "
6. Madhukar '¢?itk1al:1'v'iz3§.3:rder dated 5--12--2()G8 passed by the R1 in Appeal
TN<::.l82/2{}O5~0'? at Axmexum-M and the 0I'dfiI' dated 22-1-
" " " 2007 passed by R2 at Ammxilre-«ti.
This writ petifion coming on for
this day the Court made the fol1oWi:£1g:- '-- , V' * L, V
The order at Axmexuxe-M,:4'dgitee1 5. 2003
by the first respondent as' as the 'oI\"éierfi*pe.esed by
the Deputy Comzt1:i’esior1’ei;’V_ L”J3.nne)o.ireV-H, dated
22.1.2007 are called ?:vx’it petition.
2. by the first
respondeiit r_;ot.Va order, inasmuch as it does
not ‘ any V coming to the conclusion.
HO’fJ¢€’J€I’, tf1e_Ao3’der of the Deputy Commissioner assigzs
«eeftaiii Veiid reasons for coming to the conclusion.
passed by the first respondent vide
Afi:1e::i%11%:4i\II is an unreasoned order, the same is iiabie
“!3£}..h<3vV{'}:I3;-ilsiled and Consequently the matter has to be
'"1V'e1rie,ard by the first respondent. As aforementioned, the
' V' '"5£)ep1:1ty Ciommissioner has passed a detailed reasoned
N/§
M 4"
order and therefore same cannot be interfered With.
Since the matter has to go back to the first resyemtient,
this Court declines to comment anything
of the matter. Accordingly, the feilowing. ” ” ‘V
Order at Am”1exure–M, dateé
the first respondent stands.rq11asIied; ‘ ‘ Matte ‘ ” ,
to the first respondent for aeeordance
with law.
of accordingly.
Sd/5..
Judge