High Court Karnataka High Court

Lakshmi Provision Stores vs The Secretary Agricultural … on 16 December, 2008

Karnataka High Court
Lakshmi Provision Stores vs The Secretary Agricultural … on 16 December, 2008
Author: D.V.Shylendra Kumar
 

:1: M mam cwm GP KERHATAKA, Ba.§R:«:;

II}A'i'EB ms 'rm; was was' 0?  

ssmsgm 

T1-IE H€L}N*ELE 2am...3:.:s-1'*:{::E m7;w;.$}m...E'TI+11;sEé.§ 

Wm PETITEQEE   

EETWEE

1

LAKSHM PRmf:s§c323' $1'CIRE S  _   '.
2% MAE! Ram 2*IT%%i*:E'£'..  '   ~ 
B»@;1iGAI; Qi~7€ B';»«S5€§fl32_L'V..: _ 
REF. 3Y%m+::LT{»aR'mE;R
AGES .z'--kBQE;{T 4:3 ':.'E£s.R$" 
s;%c3**B%,Bi'%m*£*?:m§m;:..asw%A"% V

€B;E»N'R'AF.P&«.SE?EY*'*-EEEERPRISES

2£mi:2m 
_1_gBA1'¥.r3ALC>}??..E~5aEin{} 362
js¥m'$%pRop%K;*ET§R

  . 221$ mzsaziisfl Sm LATE R,£,,p.§:.mm@
  "I:'}.;_GEfif«¢§"8C.3LI'}§'..Sfl mafia

S3: sur:fig%k:5%mvzszm: smgss

Eat? 2%$n% Mam Rflfifi

   "BAléIG§..I.QRE-56% Q92
"  i§."i.".!:'I'I'S PAMTHER
%   'gB.S.RA1'v}ESH 31G samasimxm
   AGES &EQU'§"43 YEARS

SEES S}fiVAIa'¥.§M% £EE§£§!'s.I.« $33353
160.5 2% Ikvififlfi Ram

E T' RT'

BANG.M.sQRE-550 {E2



 

9
3.1
§
§
8
§
H.
O
E
'.3
O
U
1'
Q
I
E
'i
E
I.
D
I-
I
D
.3
J
3'.'
2
I
5
5
§
I
5
I.
3
E
3
3
J
I':
2
If
E
5
§.
I
E
|.
3
E
:3. ._ V
J 4,.
E
2
C
5
E
E
t
E
L.
3
E
3
3
J
E
2

BY ITS PARTNER
E.S.RiSI-I SIC} &C)I*a§ASI"m«KAR
AGEED .ABC»'UT 43 YEARS

SR1 BALM} AND ccswmw   
210.15 2% mm Raw   ¢ =
ET PET B.%Ii'GAL£.3RE-«S63 ma  T %
av rm mommmg  _  
vENKAmcHAmPaTr1&'%  %
3:0 mm X ANABETHA s§:m»'

SR1 mm:-3 AI¥I3"€QE--§$.§§1""'Y.V_    
mm): mRcHA§*mT%§;m%::k[        
CQMMSSIQE AGEETS.    
30.1.3

231* ~§{i1£5s_fl%’ I;RQ,_A1;} Z\T._”I’~~1~E’f:f1″‘
E&NGALf?RE%~5f£3%w2
BY

K P’ S PY£JT’§’i%;;_:EIfirIJII’ .’DALfiH’:%i’ffJ’I.JP’fi%
PAI_’-‘z=XEfl¥.9i c1.m*H;a

m cm%s5m¥mmg¢gmg sammaa
Hamil 2%
Icmsa 3 ‘1fPE’1’i*

V, .,fiAf€GAI£:RE}~56£Es €392
A * .. BAHQ AGEI3 %O{3″T -4«3YEARS

L f’m: Qrgwasim Tmmms

-._fl0..33i¢j34 5 2% mm Kw

2 «::’E§wSV as -*2′ FE’?
B.€’cl§GAL’C}F€E~55fi W?

L ‘ * 3? rrs mswmn
* P’.$.’*v’EHFA’IESH B§e.BE§

AGES fiB3UT 1%? YEARS

PAV&MAN& EHTER%ISES

$EEC AKD Cfiéfivfififiififi &@HTS
Kfififis A33 84 39.4

253 MAR HEAD I C§GSS

E T PET BANGALGRE –335% 062

nlun …w.u ur Ixnumninnn nuart guys: ur uummnm H!G-H COURT or KARNATAKA HIGH COURT or KARNATAKA HiGI-I COURT or KARNATAKA HIGH ~

13

BY AUTHGRESED

SEGRATGRY EQISI-fiifi. §flU

Sm K.3.:::z-mzszmzm sgfrw
A353 54 mags

19 SURJU FQGES

R{‘}.83 mm 34 3-9.3
smgnvzr mm gamma:-1 _
Comumacm, cmm.£s::§«. %_

3&9 MAM Ram Ic.’f:Rc::::§$._ ”

E’ T 922* BANGaL{§RE~5;&.§

11 1′ z<EHTER?msE$ L

rmagizssa zvmmRa:sm%
R *1' PET E:§'§H'i":AL;S1?E§;'§6€3j %
BYFI'SI-"TE2C3PR£r§2.T{}R_

M. A
AGES) ABC:i'.1i'§' 4~4_f'{E21R:Sj '

12 sRz.vmAm:a%E2$fi*1;%R£vaj:sEs

2:<:2.9;3 %3RakMm1iRrQAa
3 T pm: 3A.§mm:aE–5m 95:2
% AGES'-ABOUT"4}G avmas

Qmszwazw
=§e:::;15 am: Mam ROAD

R.f'E Pm' jE,;%NGM,fiRE 2
am. 33 :33 pamfim

" Nfiafififis. KEEEEAR
» gem mam? $1 mags
kagszp V.M.BHAC's&V&Tf{fi mmm

Fmcsmsz mwms

GEHERAL EHERCHARTS

AND §%3!v%SSi€l3?§ 29sGEI'¥'§$

39.2?-B 2% rxgam Efififi

R T PET' §.A}1§'i3.ALGRE-56$ @3173

REP. BY ETS M$AiC§ER, RE R VEJEEQELE.

nu:-I Luau: ur nnnwnlnnn rnurl \..§..ru_I:| ur Mumlnlnlsn rlturl LUUKI Ur HAKNAIARA rllun LUUIH U!" KARNATAKA HIGH COURT OF KARNATAKA HIGH C

15

15

3′?’

sax vasavz mmsgs
H*fi.’?-M 7′? Efififivfififl flfifififii

ass zauw mm 2; T rm’
magmas-sw ms %

BY ITS Pmmmma ‘ ;

K A VEKEATfiC fiT?W””¢ T
AGE3 wow 55 *x’EAR:a_

sga K F maamia. $m*:’$zS
x§:);i’1*3;f%>? mm 3293.2;

2&9 {::ws$%«k:£W: &”.:«?§*
BAEGALGREV~’5§i}« gm .

EY PR0? B7V,§€=;EF;JE$H Kmgma
g°£{3EE EBQLTT €32? ‘2″f§3&RS

, es; r:;12ass K T ya’?

‘ ~B:fi..HG£¥.I.;C}RE-56$ {$2

3 L H mmmg

3? rm mgmzgmg

12* rzaaazam 350 H 933 ‘
AGE§ ABOU’? 5:3 Yams

Rim’ H{:}.’?BfB 2% mm §G&E2¥
R T WT, BM{3A1.mRE.~a:2

mm uuux: ur mmmam 3-ma’:-I g;uux’r or manamxn HIGH COURT cs KARNATAKA Hus!-x COURT or KARNATAKA me:-4 COURT or KARNATAKA HIGH 1

31 fi.DAM EERS

23 am Mii’F&i¥s:§23;E§v..x§§€i;E-§CIE:’:$ “5,:

‘/34

BY ITS Pmmm smma: Em mmgg
aaaa Maw?’ 34 mags ~

SIG §BUS
EG.éfif?’? EH3 MAE’? 5
2% T PET BANG&I§RE-555143! j;

m mm RAGHAVEI€DRfi.=TR3kIZ$¥E.”RiE

KER BY €33 Pafimfififij
M smimsfi
aam mam? 34;–‘{EAR;’?s”‘
am B MUKE}§¥37fi;_I’§A€>=_ ‘.
mm 2% mm mm
39!: aaczmkz ‘1’ PEEL. *

2AH<:mgr3R_Ea55:3 m<~2;;= .

V'
FIG Ramps; €51 P A «ff.§§%.I\Ifi;Pg9{f'i-E zaafimaarfag
A-;3E§'A,E3€isi;Ti'§"=!~4*fgEfiaR3

RI 2'.sT EC}. 19 *2A"*~¥2 ' RCZIAD

2: T r%;§'1'*% mr:Ga1,{}1'a§;~.35$ we

33?: §x&'u¥R{IG:~;%§i:';i'R4§QE¥G {Zfa'.§§aWAE""$'"

3¥'I'Is. awmgfi

% 3 g 33$ P A aaxqmawm EQEMWAR
X $GEE3z§E€3:If}i' «:54 mags

36

* Him’ 15:2; 19:5: M3033 mm

3%.? pm*%
msasgmaa -am am

V§iQ B Ifiaéfii Sm’
‘REF. BY’ FFS Pfi.RWER
;M% m mam SET

x -VAGEB mm? as “mags

Sf fi $
RQ32 2373′ MAE R333 R T PET
EfiRG.&LfiRE» 2

RAJ TR%EN€§~ Cfikfifiéfi

“J31 LKJUKI ‘Jr I\I\IKlVI’\i-I’\3\l’\ I”H\3I’T \-a\.Jil_lKI \Jl’ !\l’|KI’II’\l.l’|l\I’\ I”‘Il\J’I””l \.u\I\lI\I LII” l\.F|fll’l-\l.Fll\l\ I’II\§l’I \..¢\JIJlCI \Jl” IKIKKIWI-III-\fl.F\ PIIIJI1 [_,UUj{| Of C

BY ITS ?%TNER

BPLSFEELR 83$ 2% %.§’Ffi.R

AGEB ABGLIT -$3 “&’EfiiR$

Rf.%.T Hiikifif 2% 3&3 Brfiifi Rflfifi
E’Z’F’ETBPLNG§¢.LQRE §

2? SR! AMiB&;~’aJZ KAVéLEsHwAI%:1%T§/:L%L,/,%’h%% E’£ZS

my B?” rm mm»
A Mmaufiam

AGEE man? 4% YEARS k
szagswsm I§fiLEi’..éQi’AE§~'”‘ .
HCJLZZS zrw mm R_<:':*:A3::a_ ',
H' *1' PET BaN::+A1.»:3RI; 2

23 am SAPfHfig€'i3R1 %
RE?.BY1TS.i?m=::.?i§§g.;g. –
TRRAJESH
Afififi a30m*%3'¥%YEARS «
S/E?33–_
E ‘1’ PE’1′.BAN£}AL€%RE;’«?g”‘

K G 15: X
REF}, B”.:”‘~I’€’f’S may

% ” M B é%S’:’§’£’AQ a;c2 1xw £333

mats ~AB;QTJ’i’ 29 YEAR3

.§?Q..?3 gym Ram

E’ TFET 2

3&3 Trézma R8

2 “*:’~::m=. B’*:~..?*”fi”s PRSI-‘-fififififi

%%l%%%£S’§2xK

A3333 mam? :24 YE.AR$
am mm mm 2%
%%r; T PET mzmamga 2

Eflfifi

am Bgeisfiazazfiszefig

fiammacm cemmmmm
BY as map E 15k
AGED 32:: YE.&§S

nu:-s noun: or KAKNAJAKA rucm {..’AU’£.,IAI(! or KAKNATAKA HtGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH 4:

2535’ MAR? RCJWIE H T PET
B£.NGAI$REZ 2

32 am amaymmmm
saga mam gamma L3:fl’I’E..1″j)_

REP. BY $3 DREZGTGR

E A HAQARM 3:43 3.3.15; ‘O

AGEE RBGUT 3%

RIEI’ §Q.32lj£z ‘

aw Emu Bamamfia 13%

BJEGLI TRmE-.1-‘£8
REP,BY’§’1’SPE$P

AQEE aB€3U?E’«»$;3’¥E§é.R$; O.
Sifimmfifi O
1m.75;2 2%
2s*§*1mET%5a;%::;sLz.gQR2<:% «

KARHETQEAV F'{.K};}:§' gggrqc; E13
REP. BY PAR*";€§"~E}§..__
M% B Isfsiafi.

AGEI}.vz%BC3″L§’§_” :93 ?2’E2%.R$

3; :::s.%O¢z§<::1-%aa.,5 mmém

O " Haytzgi ~23?

1: .:?€*:’ ‘EAIfI’:G£;.L=fiRE 2

c:W1étaa’Erafi*9:R:§&:=isEs

Eff mmm

O ANE€’¥1§§f.”UB am rwfivaiam
~.aaEa wow? 42 YEAR8
= O ~j_*Rf’AT amzvgy; 2% mfimmrza
. H’? PET m1~mAL<mE 2

O %- W» wsf1::a: Aim cammw
REP. BYIT8 Ffifiwfifi

3Efi'§sR S! $ Mfi IWIS
AC':-EQ AEGUT 33 YEERE

39.3% ENE)! mm 3435.3

H 'T WT Bfifiiéfilfififi 2

EGH CCDUKI U!' IRAKNI-\'lAEA' "flit!!! LlJ!L'*!_(l' UP IV-\Kf'¢HIt\nM' '-nlwn yuan! I'-II' I\MIu1nIMnn- -nlvn uvunI-vr- nnluvnnilnfl l1lUl'!'Iu1JUlll' ur RHKNAIHEH l"'IiLfl"! 1;:

3'?

39

sma RPLMA

REP. BY rm PAREWR

T E Rama:

am mamm awn’?

AGED ABQU? 35» YEARS

RffiT EC3.38J%&AmE¥RG,2′;D xv; : = g * %

BAHGAIQRE 3

ma? mmza L
REF. BYfiE E
mm:-immm sagas};

mm aamwg? ‘:”E,i%.E,S§* H
33:: Emma;

30.59 mi: Rfigmi 5% Fit? M &
B.ANGA1.GEE;..iI»3’«._ :

E=HAfiYA§.§£K$§£§£I’€”§…§§Q}??£3R2%’I’I*3N
50538 ._ ”

N *1′ H3? M

REP. BY .. ~ %

RA A;§}EQ.3fi:_YEA;R$

VISHRL mm¢s ‘ ”

§<::~.,§s :2

_ Ryfpg?

‘REP. B’! as

43

% ;BfiI€G:%L{3i? F¥”f3_

-% R§’;.:F.”

1v:Es:~m Hmta Issac;
ACEEE *5: $13533,

sars:

* iffifizasx 1 am

G

EAHQALQ

S ‘u?I$HW&§fi.’§%
SIC? S $fi’§’HYAHARfiYA§A %?E’:%
AGE M YEARS

= 2 swam

IIGH COURT OF KARNATAKA HIGH OO’n.!:R’f OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥GI-3 C

43

Q5

30.5 2% mm mm

H T’ FE’? sarmammgz 2

BY ITS Fwnmm yggaarfigvfiwnaa
was N.s.31a gag hfifififlfi
fiifiazm m1sfl$HA EH”i’E§PRIS§ES ‘
54 239 mm Ram O *
3’1’ PET BAI*IG.£§.LQ¥EE- 2 _

REP. BY ITS Pmmmzrore *

AGE 43 mam, ”

SREE Lmvzsmufi “§?fiDE._RS
Ii’C}.35 399 WW ‘ ‘
It3RG&§fi_”.Z”~’£3jE’*§?’ O
BAHGALQRE .

BYITS PROP§fl’E”§’§T3R”–.iO’j*–.O_'”” O O

HR K1§VISE§*Em§_E’ETif¥’ «
S,IQ’LA”1E..§1i V

~

35: NA”i–‘H Arm émkmw

meg; 1 akin O mm

saw aaxaamm 2
gym; ?A§I”NER”‘V$&’f sfisrrmm

A 1 ‘3;{3.3:;vz3ta*AHA*rI1Az€

” aGi”;§=§{§ ‘*2’E}%RS

PE”‘§?§G1’i’ER$

{$3 mi: BR; SémHmam,Acv. ;

Tm sscammy aamcmmm mammcx
mmymma

aamamg Yasmm
BAHGALCERE-56$ $22

RES%R”‘§E2HT’S

£BySfi:HK GGW%,ADV. }

TEES WRIT PETITTQH 33 FREE) UNDER
AND 22′? {BF 31$’: C;fl1’§S”i’1’§°(3’I’1Q§~’E ?RA’$”E’IG
RECGRDS AKD RETEERRS Ffififé ‘TE-E

RESPOEEEKT; ARE rsmgcrr “r=HE; EYE: S§flE¥ErfE.E§’§*_ 5.¢s2.x2?;E’?
c.Gma1′:’mE rim 3% m*:*m§é3RE.*;m*m iz*::~:aie’; ‘§=mzr.:Emz,
BUSHIESS GP’ Tim PE’I?i’fJ§§;ER3” SlIB;I;€3£’5F”””‘i’é;} TI-E
PETTEOHERS 1\»mBsI’§’aQm::; ‘€}P”17QT1′)i§.’EE 3;e:,;;z:,a3§§’P.$.

Tm petititm. mg mg mg W the 39111′:
madufimfaliofiwfixgz T’

faI3;§59′<';.?lit%n:e:r aufimiw that ihc

3
1:

E
3:

E
5
§
2
S
L
3
E
3
D
J
:

9

I:

E
E
E
in
3
E
3
3
J
:

2

:

5

at

subjec:t:v’Vii:’.’§¢ ftfi£V5.v:§i; is mndmd Emfruatxmna

fiuc to haaeim ésn ta withdraw

the pefii$§ A alas: gm araarhwmagnwaa has
mg sf am writ mtfiian. Tim méi

jg I aa wifizgérawn.

Sd/-~
Judge

E

Shh;

IGH COURT OF KARNATAKA HIGH COURT or KAKNAIAKA l”lll:’vl”‘I uuuau ur . 4

Lamma ‘re THE mam ms’ HsmJE¥a3EE;.VE»_b§mL’.§}€~3EtE§E
Anzwt. §’I’.*hL2%% Qfifififl I Efi;i::QRsEkmH’§F%
DsATED.fiL1.20fi8, $43 PER §s.I*;§’H-E!-..’%f$SUE<fi_'=;3Y",_Tifi:'~.__ f