High Court Karnataka High Court

K Kaval Milk Producers … vs The Deputy Registrar Of … on 15 January, 2009

Karnataka High Court
K Kaval Milk Producers … vs The Deputy Registrar Of … on 15 January, 2009
Author: N.K.Patil
I}? "EZHE EESGH CQLFRT *3? KARNA.TAJ<'..A AT  '3¥.§'.N0" 1223 Q? 299?

.g.

{N THE {#83 COURT OF KARMA TAKA A T BAHGALORE   

mm» trms THE 1573 BM 01? JA2€'£§AR'i",   fj .

as:-nae  k
we i-:'6N'BLE asre. JUS3'iOE:!e';firL§?4 }"i.§.   k

WRNG. 1225 052309 f'€§S§~ R'ES§" .,     

.%E?¢éEE:4 _ x V _ V 
-2 ;<: é<A'v'Ai_ 24:33.34 PROBUCERS cQ--:3PE#iAT:'¢:-:sac:'E'*£':*4 Lia f:
'{GGiH&%.2.L SEVALAFRJRA 9931 £I1§.¥£;'DA%~3QEi_.: ' 
Hassam "§AE.UKi-WC a:s?R:<::r 5 _   V 
ema s5c,R§?AR*r  » _ --

. V _.;}'.-1ségvwoasza
{By 3:3; :4R;<R:sH::AP?a:Any0c;sf§")'  ' 

$43 :

HA$S1'%$'é, T' " , j
HfiS$;§«;N %f}iSTR§£iT  

2 ma ass: REG%$?RA?€ {}§ r.::~*:{{{;s::.~:aA?:vE SQC!':':":'"%ES,

3 we sE9%:,m{":1::é€s:é:g_;;:< Q? §{2~cP.Ea$T%arE 8Q€:§ET%E$;

HASSAN SEES §3iV§S§i'}hi" . . .
§-2ASS$N',-   ~~

,3 '§'&~;?%E;.?e1%L?<£ PR€}DL.2C--.ER$ MAH!=LA C€Z.'~QPERAT%¥E 3:;-Vczarv arm
' ~ _ '§'=5}G:%H.z';--L.%.2, $}EVALAF'%3'§%A' POST,
 ' .£'éUQ$A"£-§C%BL$'4:-2ASSAN' 'fAi.UK AND 3:311:39?
 ' .32"ES-CHéE?vP¥%€}M0TER

 RESPON DENTS

Z V 9:33;. H. §£§=£%£U?s§::%%¢?}:%§% R.fiYAPPA HOG? mg m AND 2)

  ..':'a;s véfi. ES HLED mesa ARTiC2_ES 225 AND 22? 0? ma
 £'Q:'sé_S'{2TiiT£QN 01: mag PaA'a*3:~.ze we QUASH we ORBER 0? R1 9?.
 is :2..22;a3 gasses ma ALSO THE 0529592 0? "me R2 at 20.12am,

i.EQ'U%fJ':~1TZ%*-§G THE PE?iT§{}%~«'ER S%%ET¥' AND REGETERENG THE R3

'  --sQ$:a'r§a THE $09223 GF THE aasea ARE PRGDUCED AT /3J'é)<~C & 3%

' 'E"H$S 'sé'se"P. CO?v1f%~£G ON FGR PRELEMSNARR' HEAWNQ T3-{ES SAY,

' * Q A  mug? gamma ma gazzowéase;

35;' 31% EEGH COEFRT OF E€L%RNAT.%}£lA AT BANGALGEEE 's§:'P.N*I). 11235 {EF 2353?

 



 Téfi Efifiii CQYSRT Q3? I~=lAK;\EA'E'}'-JQA 5%'? B3'-'NGALORE. '%£'}'.3*€€§. 122$ Q13 ZQQQ

:GR'§ER:

'%'he petitioner, amaiiirg aha correctness of the

arder fiaieé 10.12.2068 passw by the férsi respond:e§jf§«4. _'~~.vv

and 2350 the erder of the swam respondefi€';V*'d%fé"\¥;I"*  ~

29.32.2903, iiquidwng the pe=:s'r:osm: »gjfid .f,  

registering the 3" respondent' ~ 

anfi D, has presentad this wfit

2. The ereiy gr%evan§:§%..A_of §i’ 1é_ éfivfhéévjwrét
patiiion is fiiat, petifiener-s§;§ét§éV ‘¥§*1ii_%§%_ Pz’:§t:reat3ry and
registered in miiic fmm the

farmers arakgi to-_ S{i;9}§s5§£.._fi’:e ‘~.«.'”».Vaf ‘r*rs£-._~ 1:6.’ the Miik Union. Since

fhéfé was r’sa ifiirpfice: §§1§u,§ “i*;§’4$\;ug§ha}i§, the jurisdictianai

f?$has§%c%.aéfV has” ~ ‘she authorizatien ‘:5 me

§a=.~t§ti§rtar’s..§f;4:z¢%éfy.t¢ déstribute $39 essentiai cemmodities

t}:1’e.V”ca§r{f§§i;fi§§'{i_gef$;L’v Be that as 51: may, Wiihaut any

_ _ ‘_ .’_’_Ai§1st§ficat¥§sn v”§§134’w§fi1eut affarding reasareabia oppartunéiy

fa”:i?_:é2@&aétifianer’s grmiety, r –

mndents-1 and 2 have

A n ” ” TEE HIGH COVERT OF §4AR}’~§A.T.=iKA A”? B.+’5._NGAI.{3R£ W}’.l”~§<C}. 1225 QF EQG9