High Court Karnataka High Court

Narasimhaiah S/O Kadaraiah vs The Commissioner For Food & Civil … on 24 March, 2009

Karnataka High Court
Narasimhaiah S/O Kadaraiah vs The Commissioner For Food & Civil … on 24 March, 2009
Author: N.K.Patil
{N THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.Ne& 1655632003 & fillla
222i)!2£3{)9 .

-3-

5 GOWNDARAJU SO VENKATA%AMA!AH
AGED AEOUT 39 YEARS
RJAT VAKKOQE VILLAGE
BELLAVi HOBU
TUMKUR TALUK AND DISTRTCT

{SRi. H.T. NARENDRA PRASAD, HCGF' FOR R4 TO 3)

    

THESE W.PS. ARE FILED UNDER ARTiCi.E5$<%$'.AN£) 227}'.OF THE 
CONSTTTUTION OF INERA, PRAYING TO REHEAR THE C)R£}ER_D"¥. 3;4'.2Q08_, T .
PASSED BY THLS HOWBLE COURT IN W.P.NC}.$122f'2m7 D!REf}T THE-T  -.
i.e., PETTHONER THEREW T0 IMPLEAD THE PET!-T%ONERS'_T HERESNEAS;

PARTY RESPONDENTS TO THE S~A|DvWf?fT F'ETiT_|Oi'~3 AM) TO; $1'.EH-HEAR

THE MATTER. ERRECT THE RESPONDENT $10.2 TO’ HOLD ‘ENCWIRY
AGNNST THE R5 FNR FREE BEPOT 9E?’-SONG AS ON. 15.§’.’$999.QUA8H
THE ENDORSEMENT ANX–T DT,T_31.10.20£36_l$f:’»UED_v BY ~ . H I

THESE W.Ps. comma c;N.fr}~:3R tfiaazteéiiieaaf’ HEARWG ms SAY,
THE zzaum aw-.533 THE FOLLO?W!N€?g:” _ ~ _

The seeking to
review th§__QT’d.gf:- d by this Court in
W_P.No.B_1 the fifth respondent i.e.,

petitioner fisafein ‘Viz; the petitioners herein as

said wit petition and to re–hear

ATthelmattefsnfiflfalso to direct the respondent N32 to how

ent;f:.:.ir?yT 5″‘ rwpcmdenfz -Fair Price Depot

vggvan 139.19%’ Further petitioners are

the ccarrectnew of the impugned endorsement

fie

/

T T. IN TIIE man CGURT OF KARRATAKA AT BANGAISRE W.P}Ni)s. 1655612908 :5: 2’212to

T2009

IN TIIE KHGXI COURT OF KARNATAKA AT BANGALORE. W’P.N0s. 16656J’2(3€}8 8-: 2212 I0
2fl0¥’2009

-4.

vide Annexure-T dated 31.10.2003 issued by 2″”

respondent-

2. These petitioners are claiming that th_£:§{..’a'{bé’

cardhokiers and rmident of \/okkadi…viI_i¢a9%_,’ ” ‘V

and they arse now famed to puriiha-;-éfe *-1

fmm the fifth respondent
of the petitioners that, wijen their
detaiied {he 5″‘
respondent “fa hold enquiry
regarding of fond grains,
seccand V prmeadingé against

the firth xfrflaer steps have been

_ taketfpgo” When things stood thus,

has time: a Writ petition before this Court

for csmzpliance of the Grder dated

17.7;2auoe p%-.mw by the cammassianer and Director of

r Civil Supplies, Bangabare, vide Annexure-«B

therein. The said writ petitien had come up far

/4″

IN ‘!’i¥fi IIIGII COURT OF KARNATAKA AT BANGAIQRE ‘iV.?.N0& 1655621388 & 2212 to
mm

IN mr; man Comm’ 0:: KARNATAKA arr BANGALQM; W.P.Nes. mgsazms & mm:
22922399
4.3.

orders on merits. Having regard ta thaase backgrounds,
petitioners feit !’1&C€’..’$Si’13ted to prment these writ petitiqns,

seeking appropriate direction as stated supra.

3. 2 have heard {earned counsel

petitioners and teamed Governmgsnt’

for rezspandents~1 ta 3. _ A ‘

4. After careful perusal orA3er«.

Court dated 3″‘ Apri: it
emerges that, pefiticnar in
the said writ directing me
second the order dated
17.7.2906 j¢Fé€:App£e§::5:2me-2007 passed

by me CémLz:hissi(:hé2?.’A’ biractor af Fwd and Civil

__,V.Supp’ii¢§sV, an iiwé mat, inspite of passing of the

respondent has net impiementad fine

after hearirg flue teamed coumai

_ ‘a_ppea tin§V fipetiticener and keamed Government Pleader

« “.;§;;§)eér§ngV’for rwpcndants and by assigning vaiid reasons

_/

K’

‘ * ., V IN “PHI? iiiiiii COURT OI? KARNEKTAKA AT BANGALGRE ‘3.P}.’3i3§. I6$36i’2£F€18 & 2212 Ec-

?.22&«’2€34}9

IN THE HIGH COURT 0!?’ KARNATAKA. AT BANGALORE. W.P,Nos. E655&”20fl8 & 2212 to
%’2Gf}9

-;g-

7. Therefore, in the tight at the submission madeby

the learned Government Pleader appeafip§ V” 2

respondents and having regard to fix-em

circumstances of me case as

suffice for this caurt to dispo$a.¢_Gf

appropriate diracticms to to
cempiete the enquiry the
basis of the r:or§tpiaint:_«§i*€§a§j and
dispose of we we date tzaf
receipt aiteady considered
and dispiaxseq ‘i’f¢:):§fde§ife ;§§:”:;’z(§t:§:rrdingly. $

LearfiEed_V%%G0§e;§1£n’e:’:if Pleader is permitted to file

._jAaV:;7;:3_ear’*$’z’*ic:\v,*=..,-…..f..<3:1" respondents–1 to 3 within flwree

IN "am 11161! COURT OF KARNATAKA AT EANGALORE '?»'.P.NoE. I655€'sf2008 & 2212 to
222i3:'2;€}Ct9