– :=12:.:§:c;:%:<:)is;a:,_ BIREC
"a..s.i'.fiO'z2P<3r<AT1oN,
NEELAR '¥:$1NI*€YE?E'3',–._
-..B£~.:€GAL{2-RE Cf:~’}f¥.~.~
V . a:Jp;Pt5ra ::~1;s:*’:’. BIJAPUR.
” 7 4.” ‘ = THE s’F£§c:AL TAE-£SELQ&R,
»_”;v.,U.<::~;.AND MISCELLANEOUS
' Emma TALUK. BIJAPUR ms': KO RESPGNDENTS
'23? SR: M,P.GEETH,A DEV}, giav FUR R-«I AN9 SR} R,1«;.m'I"ri,
' ADV. me R-«Q AND 3;
LN rmg HIGH CQURT <3»? KARNATAKA, AT__
DATED THIS 'FEE 221$ DA¥ <§§
BPIET-) 1?'n3:4A'—-._:""'. A% K V%
THE E-3'.{)N'BLE MR.JUSjfIcE 1»:
MFA
BETWEEN: N
THE GRAMo:3:=v0«:';g.*:Erf?§E:
U'i'PAD:*:KARA :3AH'a:_;a:e1"_ _
SANGHA 1.;2:'é:":*g.:;:«%.,' ' _ »
GRAMOSY(3G£pE?!§STE, '
Bxaapim»»Ezs5'g;.o:;1;:.; " _ -.
E"£r*f3 C.oMh:1ss;oNER,
RECQVERIES,
apgrtzciafion of the oral and docuzatmntary 6VidCI}¢3(:’2_. on
record. It is contended that thaugh the has
sxamincd number of witnesses thcgam flOfl”Gth€f fl13I_1 the
oflicials, their eviécncc in the ;whAf¥::h’TTwas ivif_hi:13__
knewlcdgc, non of them hélvgig sti.-ftcd that F
society had employed 32 to there is
no clear evidence, in CQI§¥_’;C t0 3 Wrong
conclusion thatf:}:1c: by ES! Act
and it has ngiiii “1””.-.=.”–1.i;I«:ings, the mamfials
piaecd on that only 6 to 7
_ mgsiered afict: of the
appeH.’;-;ia:;t?” fpcrson performs the éiuties of
operator ojiu $machiz1e, no evidence placed on
” _ shes’? many persons employed in the
gjroccss, the E81 Court procmded on a man:
p$rEéumpt:i<';fx_ come to a exrancaus conclusion and
paszécd flgé impugned order under challenge. In fact, the
V' _"' except filtaiiag the oil anti markcfing of that ail
various salsa depots situated at dififimfli places
'f,.,.__
9.2
I'?
appeflant. Thercforti, even after z*c~appIEciafi0I1§fc5f _
evidrnce, I do: not find any illqaiity or iIx:§n*mct:1v_:=::s.a «
order mssed by the court bcbw. ‘I’}1e «V
under challcngza does not suifi’
iufirmities. Them is no subsfaxfial of
in this appeal. Hams, thifi apigé.-1115
asp