High Court Karnataka High Court

Sri Chowdaiah S/O. Bommaiah vs Sri Hombaiah M on 28 August, 2009

Karnataka High Court
Sri Chowdaiah S/O. Bommaiah vs Sri Hombaiah M on 28 August, 2009
Author: H.Billappa
IN THE HIGH COURT or KARNATAKA, BANGALORE
DATED THIS THE 28%: DAY OF AUGUST 2009 
BEFORE   J    
THE HON'BLE MRJUSTICE  A Tjjf  %
W.P.No.6899/2009  *  A " A.   "
BETWEEN: «    % 

Sri.Chowda1'ah,

S/o.Bommaiah,

Aged about 52 years.

R/at House No.85/2, ._ .

Channegowdana Doddi,  '

MaddurTa1uk,        ~  

Mandya District.    .,      ..PETITIONER

(By sr:.K.v.;i\IaraILsi'nT;:A1azjV;v.Ad»{;)" ~ 

AND:

1. Sri.H0n;1'b'aiah.M;», ., _ V' V
S/'='0.Sri.D.2{éidaiah.,  AAAAA 
Aged 42, years _ A' = .

R/a'; Tcharmeggwdkagiawdoddi,
Maddizr"I'pufr1, '"P.'.Iad  Taiuk,

  A"A..Ma11dya' DiStI'iCf."  '

-  «The Deputy 'Commissioner,
 _ :D_istr1'ct,
 % '~.Ma.nd},ura..__  ..RESPONDEN"I'S

  . 'V.{'.V1f3_*,r"',A:vS'}v'i_.i'--i.C.Shivaramu, Adv., for R-1; Srri:.KSa0jini
fj.__VMutVham'1a, AGA., for R-2)

L/.



ah:-Hie.
beiongingAScheduled Caste or Scheduled Tribe. He, therefore,

submitted that the impugned notification cannot 

in law. He also submitted the authorisation   if 

of the first respondent also cannot be su'stai'n_ed'  

therefore, submitted that the impugned-priotificatit;n”andl’;

the impugned order are liable to

6. As against thisgtirie iVea;*ned__c:otinsel for the first
respondent submitted that has not been

challenged at Vitseiif.Vva.nd””the petitioner has

approached.~th’isiiftr-‘fter’.V’th.’eorder} is passed in favour of
the first resvponderitljvanfdi writ petition cannot be
entertained: that, adequate representation
has«.not persons belonging to the Scheduled

Caste or Taiuk. Further he submitted that

,_the No.34993/2004 is not applicable to the

the” present case as the facts in W.P. No.34993/2004»

44:=’.Varepltotallfodiiferent from the facts in the present case. Further

subniitted that the petitioner has invested huge amount

[2

and he beiongs to Scheduled Caste and he has been running ab!
fair price shop since about one year and if he is

will be put to great hardship and therefore?”
notification and also the impugned

interference.

7. The learned AfG.A.VAr…sii’p–ported ‘ ‘the. .iinpugned

notification and also the .

8. I have ?cai{ef¢iiiy:3considered”th’c~-submissions made

by the learned for

9. The” for my consideration is,
whether the n’otiii-cnation and the impugned order

for interference? ‘ ———- ~ ”

relevant to note, Clause 6(1){b) of the

V”v:’ ‘.VVI{»a:’11atai{-a Essential Commodities {PBS} Control Order reads

‘fo,Ixiows4:–

L/

“6(1)[b] Fair Price Depots —

(1) Karnataka Food and Civil u

Corporation;

(ii) Consumer Co–operative Societies; V

[iii] Other Co-operative Societieeiil

(iv) A Society or Association,d’r1o’.t.A_lloeirig.,a~.

Club or Youth Assoeiation, “registei:ed«:.__tmder
the Karnataka Societieel”RegistratioziActfi 1960
(Karnataka Act jivpf 195o)e.a A A’

If eligible applicants to (iv) are
not available ‘:f3″1*ic-ed shops, in a
authority may

-o’pen—–a.»”§fair price depot to

grant ailthort
indiviciualsiwhci years of age, and
who have passedtseveritlti’ in the following
order of priority,4″fiarI1el§’:-
[aj to Scheduled Castes;

(bA)’PVe»reor1Vs befongihg’ to Scheduled Tribes;

(0) Uhemployed’_~»Gradi;1ates;

id) Physically vl1*ax;’1?;iieappeci persons:

. . Exg Servicefiiaen;

c {:1 Others;

L2

Provided that, out of the authorisation for fair price
depot issued to individuals during the official year__b_y

an authorised authority, a minimum of
percent shall be reserved for persons
Scheduled Castes and a minimum of S’ 1

persons belonging to Scheduled:T’ribes.g

If person belonging to these’—ca’tegori,es; it
available then such authorisation rnaybe to
other persons.” K d

11. It is clear from if eligiblpelgjapplicants are not

available from Categories {1f}”to..[iv)’,’- theiilonltyitg’ the authorised

Authority can g1*ant’eaieifliorisation in favour of the others like
persons belonging to” Caste, Scheduled Tribe etc.
This Co,r_«1}lg1:’ltlV in w.P;Ne,p34933/2004 has held, if a shop is

re’served for’«.gS:cl:eduled Caste or Scheduled Tribe, it

eontravenesulthe-. proviso to clause 6[l)(b) of the PDS Control

l°»._O4rder. thecepresent case, the shop at Channegowdanadoddi

has been reserved for the Scheduled Caste and

it”ll’fj~app’licVations have been invited from the persons belonging to flue

L2

Scheduled Caste. Therefore, the impugned notification.___and

also the impugned order granting authorisat’i.on-dgi’-_i’;e,

Annexures ‘B’ and ‘C’ cannot be sustained in 1aw.’l_”

12. Accordingly, the writg.p_etition:”is a11o$2sfed’v

impugned notification and also’. imp1rgne=d at V’

Annexures ‘B’ and ‘C’ are Liberty is reserved
to the second respondent toV_vta1V(e”_’ae»tiondin’:accordance with

law as early as

Sd/-

EUDGE