High Court Karnataka High Court

Shivaraj S/O Bhimgonda, vs The Deputy Commissioner , Food, … on 12 December, 2008

Karnataka High Court
Shivaraj S/O Bhimgonda, vs The Deputy Commissioner , Food, … on 12 December, 2008
Author: S.Abdul Nazeer
IN THE HIGH com? 01:' £{ARNA"§'AK.»%.  2' 
cmcurr BENCH AT GULBARGA   4' .'
DATED was THE 1:2"! DAY Q2?»B2'._<;E:xe§é;§§'§i:'::V§::.:;f§;s;:  
BEZFGRE   X '; ' %    2
THE HOIPBLE MR. JU8'fIf3E;_S. "A:s'j;U1_;u  
wan' m':*z'r1o1§1.He.  
EEWVEEN: V  « 1. " V 

Sn'. Shivaiflj   
8;' 0. Bbjmg011da"!)éL=:id¢§;_
Aged about  . "   
Gee: Qwz1z';m1=i' 0f I1¥§{§'."'?5o;n31i51gc:f_a}1;vi1;*  V
Tmding ('i:3tr:pQ'n§5.;__   «.  5.
Gandhi'  "
Bidar 

.. .. PETITIGNER

(B311 Smt. Ll;!;«_1a§:1c:s;j:_ $A.*-._:BV2&}bu$hett§f, Adv)

    ..... 

' }.  "  T*hé'Dt3;:§i11*y C-ommissicnsr {Fond}

  

 T118' Inspector
§.E1z';. Bidar  RESPGNDENTS

 "..j=.(B:;r--s;f:. $.53. Kummang ASA}

This Writ Peiition is filed under Articles 226 & 2127 of
the Constitution ef India, praying to quash the ordtsr
€it.13.10.2G'J8 passeri by RM}.-mud ate.



Fm"?

This Writ Pfitition coming (:21 for Qraiem this .,

Cfitlfi mafia the following:
ORDER

I have hearti iearned Counsel the ‘

questien the order at An31efi:’u%é~C détiéglfl’
whersby the 1″ respendélzjzé “-Eitu” fi,f$fi§bt£fiOB of

13 1 quintals of wheat seized-[by from the

petiti0n:f3f’f§§V on uééiifiirofied pricc.

3. V’ The had seized 131 quintais of

Wheaigficfom _:pt’;:*£;i£.:ic31i%::r accerdailcn with Swsiiwn 3 :31″

‘ V’ “the ‘E§’36:1tia§ xC0mfiii’:’-difiieg Act 1955, 3111;} an enquizqr is

;;f€’i;c1_ii1g $3.16 1*” raspendent in f:h.is regard’ The

p&ti:i._c-:1r:r_ msggié an appiication as par Annexurrzvfi fa}:

’31tr0I1§d pxice.

§

‘–,_, 11

x

*3 In Case, fl1f§_v.§€§t1:G:l9″fi5f.i’ }f1f:1$»..”.’A{?:”f:.l.\I3.(i’é.’i “:i:i’w V

4. Having heard learned C’.01,111$s:l fer the

do not fmd any merit in this Wm petition. Adm§::édig:,;_~ :55

proceedings imltiated against the for ”

unauthezisedly 11-carding the aforei;_aid:..§:§fhefa: is.’ I.» T f

before the: 15′ respendsnt. ‘E’h€ 1?_§F resg§o_1id.ent vié§w

that the cammodity in ques’£ic3:’1’;’VL’L’i.%”‘s1;f’:>je:{§t-égii:§i:se%§t§.§: and
natural dercay. Theref0r€;’_’E::: ci1’$V1v:}f;iE:$A1vxv1tio11 of
the said wheat to the price and
to dtipesit the s’s;a5;£f7’\1’x.1§i”:3c$a;ad:a.L ‘eézzipétazzt authmxity,
This said éecfiszi 6-A{T»2) csf £116
Act. ‘:ji:5eg}§:~”::é] ;g»<;§': ::3j:§"":§§r:t "petition and it is

accordingiy {i_ismis$€-(ti, [Na

I; 3d/..%.1.

Iudg3