High Court Karnataka High Court

K.E.B. Consumers Co-Op. Society vs The Commissioner on 24 February, 2010

Karnataka High Court
K.E.B. Consumers Co-Op. Society vs The Commissioner on 24 February, 2010
Author: Subhash B.Adi
WP NCL50895 Of 2010
: 1 :
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 24TH DAY OF FEBRUARYI4 H
BEFORE     '
THE HON'BLE 1\IIR.JUSTIC?r§:"SUBIi;$é'I_-$1"   'A x
WRIT PETITION No.60%96i!'2Qi 0_  
BETWEEN: A?  Ai 1 V %' :

K.E.B. Consumers Comp Soc'iéty;;' 

Rept. By its President,"-_  _  g I  '

Shri V.Obireddy, 1     
GandhiNagar, Beliary.-'" I   ;T'...PET¥TIONER

(By  A£:'1{%'¢'cate)
AND}. 'L ' A   "

1.

The Coréimissioiaetf,
Fgéod Civil -AS,u.pp1iVes,
‘Gé3V£$’fnII1§3nt of ‘Karnataka,

2 .Ban_ga1C1je*–56000 1.

Vvbsputfféommisioner,
Bellary “District, Bellary.

‘ I” . 3. Thé Assistant Director,

‘Fpod 85 Civil Supplies,

‘ -.f3€:’I1a1_y.

A C_*eVa;u’s.ed to the petitioner. No grounds to interfere.

WP N0.60896 of 2010

Assistant Director, Food and Civil Supplies, Beliary,

confirmed by Commissioner, Food and Civil

order dated 16.02.2010 produced at

further order at AnneXure»D dated”‘2’0«

3. By the impugned order, oi’;

petitioner–fair price shop andiiVoth:er_iair shops have
been taken for estab1ish–rne*nt shops under
the ‘Annaputnai_Aaha1:~- which would
run 24 hours the needs of
the card _ ” * ”

In order, the Commissioner of

Food 82;’ categorically stated that

withiouti’~affecting__the minimum required cards of the
»;§Veis::o.r;erefajr ___price shop, excess cards are alone
withdrawnjfrorn the petitioner and other fair price shops

for itheiihenefit of the public. I do not find any prejudice

%%

5,.-v

WP No.60896 of 2010

Petition is dismissed.

Smt.K.Vidyavathi, AGA is permitted tqjfiié.’ _
of appearance within four weeks.

r     Y 

Kms*