IN THE HIGH COURT OF' KARNATAKA. BANGALORE
DATED THIS THE 6'?" DAY OF FEBRUARY 20101.:
PRESENT A; A=;»r-
THE I-ION'BLE MR. JUSTICE v.GoPALgo.ovIpA
ANB
THE HoN'BLE MR. JUSTICE: A._$;I3opAN1SjA_ S
W.P. NO.2987 or' 2,010 t61M}rvDs--P:L3i'r' " A
BEIIWEEN
Sriffiasanagouda G.Pati.E;"':%«--
Aged about 65 years, " '
Residing at i\/[ache ViI1age.,.:._ A
Taiuk: Shirahai_tt.i,_
District: Gad;_1gT__. . "
[By Sri -- I
AND: A A A A
1. Thjii' Sirate of"F;;iVri1at2:1ka,
A A V' "R€p'I'B§€iTi"$€d« by its' "Secretary.
\'idh2_1r;a Souadha,
2. The D,i.at.rAi{.--:i.A Commissioner,
j Gada§g5Dist..V
'oggad. A'
_ 3.,.'1'he :Assist,ant: Commissioner.
_ ' G2.§.dag~Dist..
' .G.3.dag.
\\\/
: Petitioner
Ix.
4.The 'I'ahasi1da1'.
S0 rah at t i .
Gadag--E.')istt.
E3.The SLtl"eS}1 Gowda H.Pat11.
Aged about 55 years.
Residing at Machenhalli.
Si ra11at1ii-Tq,
Gadag--Dist..
[By Sri.Basave1raj Kereddy, AGA)
This petition is filed u11C»ie_i1*"A_1'tie1AesV_226:é;nti_;2227"bf
the Constit.ut.i0n praying to dif"-eet the re.s«po1'1dentS to
cancel the 1ieer1se of the 41-" tfespoxlclent and-.af.ter due
enquiry allot. the same,'wh«0 is e1:igi'ble.fOr_distribution of
food grains. - 2 V ..
This petitiqn .jf:0ti"p_re'1i1';1§inary hearing,
this day. J, thetfollowixlg:
Le;i1*neid~i AG.Af.isA'=_di'rect.ed to take notice for the
A. At"th'e"'Stage of preliminary hearing we
'h_:_a\'r'e_ the 'iearlled counsel for the petitioner and
the on behalf of respondents 1 to 4 and we
dispt3;j$i~1’tg of the petition finally” having regard to the
A .1″1;.}I”{i»I6-‘()f the 1’e1ief sought for in the petition.
it/’
2. in this public interest litigation the prayer is to
give a dire.etion to cancel the Fair Price Depo’i:*v.l:ieeI1ce
issued to the 55″ respondent after due en_quiry:”an’dto
aiiot the same in favour ofm >e1igib’Ie'”u
distributing food grains to the ifationt»._eard
making certain a1iegations.=.___V it is 2 the the” it
petitioner that he and othe-r.,:’vi1V1_agersahavewfi already
submitted a 1’epreseV11.ta’tiori_ asviat_V:Arm»exure–A to the
second respondent i’egar:di:ng’pertain &:iii.veé{aIities in not
distributing the rs.
3, In has been pleaded, we direct
the second1-esp’onde’11.t:.”toexamine the representation
given gas per Aiinevxtire-:A by affording opportunity to the
‘K .
ibmrresoondeént and if the allegations are found to be
t§ii’uef.’_pto”‘ tai:__e’~;;.a”i:étion under the Karnataka Essential
_Comrr:c)d’itie’s”.V’ (PBS) Control Order«l992, for
“‘::ar1eeilation or suspension of the licence issued in
._i’*§a2\?=otir’Aof the 5′” respondent. If the representation is not
\i/
avaiiable similar :’e’p1’esem’.at,i0n may be given within Ek
week from twclay.
4. With the above di1’ec/Lion, this.V__f)’eVt..iti:(§nL” _& V’
disposed of. The learned AGA t’.o
within four weeks from today;
‘.jiDGE”e
e4;, :IUDGE