High Court Karnataka High Court

S K Girish vs The Deputy Commissioner on 29 May, 2008

Karnataka High Court
S K Girish vs The Deputy Commissioner on 29 May, 2008
Author: N.Kumar
..UUKi Ur K.AI(l\tA!'Al(A HiGH COIJR"|: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'

aw 2'35, HIGH cwm' OF Kmnamxa AT 
mama ms Tm 29%! my 01-"   T       

1'33. I~IC}R'BLE     

   

 

BETWEER:
1. s.x.::;mw1-"1 _   
mmn  2:  "

s;o ,%%--.%. = * 

HOLZBER :31? C533 an €i~9 *3é's .f:s5.'
' A'aE'nL;nsB{>U'i%é3'£ %kE:a[m}jL%'q   %

8:1) wxsna  

HOLDER A 
4- ' -  AQED  32%'in-saaa

" 350 

 A {.9Az'ww=;k'r:41r»  PETIPDHER

A  13.132: fi*a:..::s1s:.rz*% mm mm:
aszaasaaazy.

 % _ '4, snvmxasi    H

 a&€}EB  40 Yfi

k V » sm.a..c.maAPPA,

  ,[m'.r.'%I4m1z 9? In PE'rrrI:-HER

 %  :3 mm nomm :39 cans:
  ..._1'€0. mm 622023936}.

    S.P. 

AGE!) AB-QUT 31 1%

3,10 14!. mrrmqswamy;

(FATEER 01? In Pmrrmumz

m THE HQLDER or: man  
rm. mam e:»:maa:z4). \»L/



HIGH COLRT OF KAHQATAKA HIGH COURT OF' KARNKIRKA I-IGH COUR'

..uuau Ur KAKNAIAKA l'1!Livl'1 count or KARNATAKA HIGH COURT OF KARNATAKA

, 3. srxxstma

AGED AEQUT :24 mm,

3; ca Tmmmownn,

(rwrmfi or ma PETIFIDHER

mmm Hcmzwa GFCARD      ;   
No.m.n~wo2*r1a9).   .;T.j y1='E1*x*z~'zQnar;:1=~.s

E;

1. THE DEF£IT!'COMflI$5I01"mIi5*.V L   
ms moo, - A  i  * 
mama nmmm,     
mzmya...    L '

2. THE  .  ._
agaazrm    
Mm-zmra n1a'm<:$.  _    L

3. S.'I'.Ul£E8H_ . ,  
AGEI)AB?,FAlR PRICE DEPOT,

'  £3 E.§fi1aKE13'ET__RA VILLAGE,

  

=h;§:%HU'§r}?-;'.£3E-7'='i'RIcT.  Rmsmnnmrrra

 V --V[5RL§.VESR£i*PA.AGA ma R%PC}NDER'TS mm: 2
  am. N.8'.$§5;HG(}LLI, ADVQGATE FOR RESPORDENT No.3)

   Writ Petitian is fled under Articles 226 and 227

 Cmrzstitutinzi of India, praying to issue a writ of
  quashing the impugned order dated 2.1.2008
"  passazi by the firat rmpondent vide Axmexure-H, etc.

11$ Petit7nncami::Igu:nfi:r:::r:im'sthisday,tl1eCourt

made the fa11nwing:-- 



..uuIu ur Isnlmlninlxn mun L;UUi('fA  KARNATAKA HIGK COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'

chailcnyg that z:zrc1«m' at    'V   

Commiss-§or3:-K, Mandya   
an that sad mpondmt and    Ra.500]-
seacumd deposit amiy  suugguefishn arder
clawed 2G.1.2Gf)'?.    'Vfiwrit Pfitition is
confined     order.
2.L*m«. "card hzalders attached m the
31"    The 3*' respondent baa

1:: 3-ell luesroamzle tn the card
complaint by the card holders, the

Tg1:;asfldg££mqi:nmd mm the anegauom and submitted in

§ey£’;;¢’£;y* C::n1ru’sa-inner, a report amting that the 3″
_ ” ia m11ectang’ 0.4-0 pa. artra than the prescribed
for mach litre oufkmoaezze. However, he exonerated than

V rasaspcuneimt. against the ilficait. umaspormtinn of lwraaene.

Asthecha1’ge%.Tmtt}1e3Fd 1-espandm1twaapmved,h.-3

.uu:u ur Ixnitnalnnn mun L.’UUKlA’_UE: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNHAKA I-IGH COURT OF KARNAKKA HIGH COUR1

miwfis 0f the: authorfnafion A’
prwiaitms eftm order and ifany such.

tar flit’ prize depot or his O4 ‘V

any other person qnfiliig
mwamtzm any af;

mm&1t:o’ ‘ na nr pravia’ _.

prajudice to    be
talmsn against    may be

of «me more
ad' am,   by that
  O 'N 

O   O  kyrder shall be made
 .   imam the authofaed

  depot has hem gziven. a
  wmambg  of being nma.

O H :E2§If..ttw Authnorised Authority is satisfied
Facie the conditions of thc
asxmarigauon or the proviaiszrm of tma order

imé: ccrntmvmmeda It may, notwithsramim

‘m sub-clause (1), suspend the
H autiwria-atian pex:dZq enquiry fin-

canxzeliation of autmrhatian.”

Inter’mao:ftheafurasaiic}.a113at.hm*eiaatnm1

promhitbn fin’ an autlmriaad dealer 1:: act in oontzravmttinn

\\«/”

cf the mm and aonditzksna ef the aut11orr’aat_ig3’r1«.«’

in mmwawmflsn of tin authorisation

oendwna 6f the pmviaiom that;

other action that may
authoriaaticun may be by
autlrwrity in ‘of the essential
comdiiim The proviso
makes 5: in this clause
mm depot in g’van an

opport1.1h?1y:of ‘ ‘

tmtisfiad with the cont:-avatatian

AV”:;ft}:i’& afthe order, an ardx-rr of suspemizn cazm

be 12 (2) af the order. Aflzer mquhy it is

tfiat the 3rd mpondm had On:-axed the

‘O ordoaw and thcrefcm Deputy Commas’ sienna-

acticxn for eancellation of the authorisation. For mt

.uuIu ur lsnnrtalnisn mura IJJUXI AU: KAXNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

any paoceflinfi far cancellation, no reatsorm am
fortbmmim {mm tbs: itngsufid order. Under thoac