as Tififi 2:011 $5323: or §Z..=§I?L'ATA1<L»'a gs: BA.s"\Y{§ ALCBRE mzaxa. 15155 as? 23$
_1..
{N THE «HIGH CGURT OF KARNA TAKA A T BAHGALGRE
DA'}'3{:'f;I} Tfiifi 'T'}~i'E STE DAY OF 13%;!'-é E, 2&1}?
BEF€3i?E
THE HGN'8i.E £53. JUSTICE N.K.PA?'fL _ v »T
W.P.NO. 15165 0? 2009 {GM–pLiS;1%AL+%f%%%j1% _
8ET’v”‘s’EEN
1 iv; M S§'{3£I}APPA 3353 MAR: aasgvazfia V
was ABGUT 55 YEARS A’ J .. ~
mm KETHANA KERE KANA%(AT’£’E +ea::a:_~:._
ARASWLERE TALUK HASSA%£ 33 5’%’R:C”E’. _ * V’ _
” ._ _a.’.”A§-‘;2T§’%’.2é?;%~£§?§~?;
{By Sri. S N SHAY, ADV%§i.TE:}
A543 :
1 *%:é{é DE§5LJ_’€\” é%§:éé¢:a.%:’3$:’eaz£€{“‘W V
‘-.}1’AS;SAN8’é;?»TREC? — .
‘%~§ASA’S§M%§ _ ~
3%.)
c<:'~..éf:;::4%.a:*;3~<;;i:<:Vs':¥4s:–~,'-.é §GE?;". @300 3:43 cm. savages
_ CUN£d'iN§HA§j§E§:O£,_D, ESANGALSRE
" _ /' RE$%%4EE%«:TS
' ' – A gsszéi' z~:1–.*'r; $4.5;-:§EN$%7?*éA3am HCGP érea RESPQ?-%€J£;~'.NTS}
Page ursasa ART:s2.E$ 228 ANS 22": CF "ma
._¢;3;23?':*{L;'_zf:Qr4~jc§i" iresza PRAY&:*~éG ':9 QUR$H THE oaaaa Rassaa 3%
mg R'sg,.:=T_,:.$;::.;i2m3_ '»i:f;':£ Atété-C, 34 ALSQ QREER ?;aS%f3 3*: ma £23
972;:-,5§a§5 gag CASE %'&O..{3F8 AP§~"~'EA%. :~e<::.23::£23–ea axzaz fixN£'«~i-ii'), mi:
.. .9333 ;:.mf¥ swag QRDER GR SERECYEGM As DEEMEQ swr me
~ . _' * NESESSARV 32; we E3;fi4C"¥"3 Awe CiRCU39':$TA§£CES 3? we 31%;:
°¥°%%§$ W? ${3Fu%1E*=iG G§\§ §5C}§'~3 PRELiM§§'u%'aRY HEAR§:"~$f3 THE GAE
– H M»: comm” mm ma ¥~’O£_L=:3W%%4G:
ER 7£’§K3 §§§{3§§ C<}'U§~?.'§' GE E-i?~Rl'-E$.'§AI{A AT ?{§.«i3¥J3 'é*'RE*=ic». £5 Eéfi as? 238'?
EN "FEE IECEIE €7{}'€E§~i'I' OF §<Li'~.E?,3'%A"§'f:KA XE' $A2€GAL€3RE= 'J»"F'}~E£;. Efriéfi Qrf 2533')
''1
.£(..
_-zéfifi
Thsugh this mafiaf is; pasted teday fer Preiimifiary
Héarérxg, with the canséfit mf teamed cauns§§.__’§;j’p:é*a§§i’ng
far bath the parties, the mafier is taigsg’fi’-._::;2;3iV’_.’§z§;” fi:V§’é§
dispéfiéi.
2- The peiiiierxerg a$3aiiir1g”‘if_fie carreéittnyéés ‘£;:zf”i%3$*~
order paged £31; the first 2G~2.2{3€39,
Vida Annexufe-C alisfiio passed by the
second resgsannderjrt’ ” in case
?~éy;’;*§_3i Vida Atwrxexure-D,
:’a3pe;i:§i3.V}e%yV, ?”:a1fé’.V this wrii pefriiofi.
3. kitV. ifs'”Ei9t.’V’%n ‘..d%s;ante that peiiiiczner -has get
«=3;§§iE=V1.9?§L:a§ics{} furvvffifiéfrihution of essentiai aammedfiies ta
Sfid as-cordingiy, ha i3 ezfiatributing the
eé$efiv%iéi’vé@mmaditie.-3 ft: the cardhaiders wifhaui 3:13:
“§3Tie2;j:1ivs hes. Sui unfefiiunataiy, géffiianer hag beer: maiied
“gxpfers by way :3? issuing ghaw cause ‘ragtime vim
V V Ai”i¥’1eX{}i”é-A an the aiie aiiegations made agaimf him
w
2’? “fliii EEESEE CEEEERT {I}? KAR2’€A’£’AK;K AT Bs’&3’~€£3 ALQRE ‘Pd’ E5165 of 2%?
EN TEE}; HEGEI COERT OF K.+’*.Z’§’x;,’*’»E’:~”-§I’;’~\§§§& AT 33}? ‘Ah ‘a¥,P.’~:€e:a iiiiéfi Gf ZQEQE9
-3.
that, ha is mi apenirug the fair price ciepat i$
seifing the keresene was at higher price
excess; pféce on the £906 itemg ‘:’§;C.’~3é by h§?x§ ‘ %r1.–‘j:;:L§é*r:~.£_janr::§e’A V’
of the Shaw cause natice damn? “§’;5.:’;. 2«:’3OQ”– i $T:2L_:e.;d’v
first respmdent xxifie }=’x:j’f’i<e;x:;:"é«;?\,. ' –..p éié%§~$%$ii'é? h2s
submitted his repiy v;§:§a_"AnfiVék¢%I¢~'§*:fiate€ i€3'.:§.2".;2GO9_ But
wfihcut conséfiefing téié .AA_'§§j§_"_'_pei§tiane: vide
Annexure–B;_"§$t%ééfi respofidezfi has
imp? the Vthe petitioner i.Ei'%d&¥'
susp:%:§;i§fi A' V' _ gzebruary 2369. Assaiiing
{he c¢'f:2s3<:§.;inés:$. crciez' pagsecf by the first
resgiérxfiefif, '"p_é_Vf§§1ienv§a{ has flied an appeai befare the
. jse::cndV.:fa$§§2!}fifient. The sxand i'&S,'C')GTf":(.'}"E¥'"1'§, ifi mm, has
=<:§flc.xz*;1'irvir'i'1"eAié€,~£::.. aréer pasfieé by the first respohdefii.
Béiir2g" g§§§ieved by the Empugnecf §!"€§é¥'$ 33 referrad
a;b*ove; petiiianer herein féét nee:-zfisifaieaf ta presefit ihis
Vévrit petiticzang seakirzg apprapriaie reiiefs, as gigted supra.
EN TEE §§'£{§§'£ ICOESRT GE"? }<l:'-'x{~'i;*?«E:'3.'}.",?'%.Ki§ AT B;§2'~362'i.LQ§?..C "iv-iP.E"~§-3, {£153 £35 2i}z'3§'
EEK?» EEEGII Cifiifii? OI' §£A1'x}«;'E'«£E'?J<Zfi. AT §§r'~.f?¥GALGR§";. "=}u'.?.}~E<:v. 15165 as? EGG?
.3
"-§"
4. 2 have heard isearned mama: appeatifugj fa:
pefiiécner 3:36 ieameci Clétzvemmeni fiiésder 3pp£%3f§_i2§3 for
f’€&$Pfifi£”i&fi’3i’3.
5. After’ carefui parusai §’rr3p.:;;j’?g;r}iss§§”i
gassed by the ¥’&S;)Ofifi&¥’1if*:~: gs réfaffed
fzfici any justificatécn at good E: with the
order paayszc’ by thé “‘~°.§ixr”s.’tA grid canfirmed by
$113 secand rgsgpqndefzfifg”§rié’}r§§2§g’vL._c§%..fh§é§’.éiiéged Sashes cm
the part §f”&i§g–~V§_:j fair price flaps’:
Hawgufiér, without gsing irate the
mar€t§§’..aEf.’.t%$e : §}.;’ m..zid suffice far this gem, if
apprspriafé éiraciiafia éife i$’S¥J8fi to the firs? resmfifieni is
“”” ‘fiiain mafia? which is penéing
in précaading Na. <3i-i§~¥:FfiP:2G:2GG8–fln@
3?$=«..ex§;Te'c.*-iféimssiy as pmsibie.
A. Havfifig gegard is the facts and cimamgtancezsz {sf
: case as étateci above, the wit patétiem $596 by
' pe%'st§mer stands disposed cf, wiih 3 défectéan is the first
12%? TIE E3811 GOEERT G? "' "' C£'~e'i–'sLTé'x§'u:'-R. AT i3.~"x3'«fC AL-{CERE W._§'?;€«::-; "ifsiiiéfv «sf '2£§s*«$9
{N YER} H1G§§C{}URT £1}? KAP.l*€ATi§K;'–§ AT BS'«.N£}i~'.L£")RE' 'x«V.P.§'»Zc's. 153365 G6? 289??
4'."
.._j..
fespczndefit tn a’i$;:»6se of the main matter wiigch is
aeficiing aangifiefation in prmeéfiing N3.
2338-W, in acsnrdance with the reievaflt*.§fi§%oyi§i§%i3:..V_€}f
fine Karnataka Easéntiai Ccmmcdifia«(éi3″§S.}’:i§’:ff£:*§§”érdér
1992 and after afiomiing ife_3scfia.bi’€.=._ eppétfifinifiy ix3″‘~ti’ie~.
petitioner, as expeditiaufiy a§»g;§”fo:’esi’n5e ‘,~.a*£”‘3–:Viy faié, withirx
a period of six week’:{ _fi*::rfi tfiv”:a?’t;¥2. :c¥*f:.re:’~;eiv;f}t éf the capy
sf this; aréezr.
Learnéfi perrniited ta fiie
memgzitif *aV§f;3.éa§fié;§”u€~.’e~ féégpafidents within fan? weeks
fmrn 1.93.’:-djéy. V V V
2 ‘1
3&3″:
juéqé
ilk’ HF, EEEGH Ci}{§R’F {“27 K3?-$a’A’f.5.}i2’x AT S?-.E’~€S ALQRE ‘«3’~?.?,}«é¢:s, ifiiéfx ex? 293’?