High Court Karnataka High Court

M Appajigowda vs The State Of Karnataka on 18 December, 2008

Karnataka High Court
M Appajigowda vs The State Of Karnataka on 18 December, 2008
Author: N.K.Patil


44′ . saw iiA§?&N§ Kama:

V. 1N Ti-£15 I-i£(iH L'(.J{.§R’l”€.}F KA§€.NA’l”AK.A AT BANGALURE W.?.Na.§ 5-489-fiiizi OF

33? “FEIE H3531 COLERT SE”? ILAREEATAKA AT BANGALCiRIZ W.P.N=os.l5489–5{}4 OF
2938. W_P.N::s;~;.i6Gfs9~»9t$l OF 2968 & W.P.Ns3.1§335 OF 2868
1

no ‘me HIGH COURT or KARNATAKA AT ameanoas
DA’I”ED THIS Tm: 18″‘ In? or nacmsnsx-z, _ E 2- A’
me HCNBLE an. JUSTiCE1:Ajt¢.I(:.:P’§xT’iLb. * ” . ‘k
warr PETITION

wart rmman Has. 16059-O§j.;,9F zone
;_r§’rrrI9_15 xo.15335 or g__a__A)_§_ 1 Gnwxys 1 1

Bgmsganz _ ‘

1 MAPpA.;ssow_m-«T.,_i_~
SJO.fe1A{}EG£}V”IE}A:’j – « _ ,
AGE3ABOi;3T38_”YEfi.Rf§__ _
R10’ KALEHAHM_._L3;;_K.R. nA:3.as:=:A.IALu:<
:~.4:~rso:#z.f.;–7..£21s'€::::<:T."–:

2 KSRAMACHANBE-2A._
sze. sszmérsowna . ” A. __
AGED5-GYEARS’ V’
R30. ma i<{}PPALU,'SiDDAPU¥gEA POST
KR NAGARATALUK,
$0225 msmm. "

cs PARASHQRAMA

‘ $1i£>Qf£GQ*e’.:’£3A

;A(5ED ‘mags,
£250. CHAP~é.DAGAi.L5

-K.a,wAGARm;sLuK

§etYSORE.i3iSs’¢}t*uCT,

Lo.

§ wro. :4 :’3.PRAKA$H
‘ ‘=A.=€;’~ED ABOUT 3: YEARS
‘~ . ‘ “KE8′}’HUR KOPPALL3
V KR,-ANAGARA TALUK
wsoaa casmzcv,

~15’ ” ‘SR: THMMEGOWQA
3:0. cH::<s<EG<3waA

2868, W.P'N0s.i6G59–{36I OF 21308 & W.P.l\?o.l5335 OF 2908

'£0-. si.:é3AKR:$:~mA

32' " TDAKSHNAMURTHY

RE T311'; 1' RG33' COURT OF KARNATAKA AT BAEGALQRE 9«'.P.E"€9s.I548§«5«fi<§ GP
2&8. WP.}%os.ié{}59-0:31 SF ZGQ8 &.'#u'.P.Nz3.}53?s5 01"' 28438

L

AGED ABOUT 31 YEARS
R19. HANASAGE

KR. NAGARA TLAUK
MYSORE D!STRk'3T\

5 H P PAF'Af%f'-{A

330. G PUTTASOMAPPA –

MEED AEOUT 56 YEARS 1

R10′ HOSAKOTE

KR’ NAGARA TALUK

MYSQRE IZESTRSCT.

Y M S i*€R£$%-JNEGOWDA

SJO. SANNE GOWEIA
AGED ABOUT 46 YEARS
REG. MELURU ‘
KR. NAGARA TLAUK
MYSGRE D38-TRRCT.

8 ATGGPALA _ 3
szo.AHTHaM:;wA;;;’w.-

AGEBABO€JI$1YEARS~. « ,
mo. AU3<A£iAHALL.l V"

K R NAGARA T£LLL%K ‘
MYSORE..E>tS”fR§C;’E”~1;;:._

9 TSV;EERA8HADRfi»$~’¢i.i%é’3f_
axe. sa4A::THAaaALLAP?A _
AGED ABGt.’fE”46″:’EA:’?.S– “–
RIO. THANDARA * A »~
KR NAGARA. TALUK].

wszreag mam-252?. ‘

, é Am>=sA:ryA«–.2¢AvAm
AGES “.’»’aBCi:}’i’~z§4 YEARS

– 1. am HAM¥-‘!AL5RA- . V

– 14:2. ‘masarm muux
wsoaa Dasmcr.

B L RAJAQHEXHARA
__ » SIG. 9 ££:KSHMANAiAH
V’ * mam AQOUT 47 vsma

8!-£ERYA

V 2«<;–:=: NAGARA TALUK

gzavsoaa D¥STR%CT.

…L
aw’.

SK}. RACHAPPA
AGES’ A303}? 59 YEARS

EN ‘EH15 HIGH L’.(JLii&’l’ £35 iCfid€.1’4′-ATAKA AT HANGALQRE WJ-‘.3’~Ea.lS489-504 03*’
2’G€}8, \1z’.P.N_s.16059~(}6’i OF 2608 & W.P.N0′ 15335 UF’ 2008

: ‘ ….. .. 7
. ‘ ‘THE STATE. KARNATAKA

V ‘ . _ h THE fiiflfii {f(.iU}€’l’Ui°’ i{Al€NA’l’AKA AT W.P.No.l 5489-504 OF

IN THE HIGH QCBURT OF K.AR}’%ATAK_A AT BA}~§GALC)I{E \Pe’.P.N+9s.}548§~5Q4 C}?
2888. W .?.}’$c:s.}6{}5§1~£}é} {I}? 2&3 & ‘a3J.P.}’%Ce.1$33S SF 2388
3

RIQ NARACHANAHALLE
KR WKGARA TALUK
M’r’$0RE D£STF~’:2C’F.

$3 3A8AVARAJAPF’A

SIG, NANJAPPA

AGED ABOUT 42 YEARS

RIO, KARPURAVALLE

K R NAGARA TALUK

MYSORE Di$TR}CT. –

14 NAVEEM SHAWFF

SIG. KAREEM SIPATHE
AGES ABQUT 52 YEARS
REG. H0%x£NEN.»°iHAL¥..i

K R NAGARA TALUK
MYSGRE D4STR%CT.

as MNREVANNA
3fO.N£NGAPPA
AGEDABOUT’1SYEAR3 . ;

mo. vEL£Mu9EM2>_.HAL:_: . A
KRNAGARATALUK-._ _ –

wso:2Ea¢s1?;22<:'%"–;,.%.i- i '

:6 M someecmm. »
$:'0.SHAMB1,JG:3W.BA ..

A{3eED.ABOUT:’3-.2 YEARS
RIO. :AGAsA:~mH;:r4sa . _
HEG£3VADA3E\!A?-§«%§<§¥1'§'.TAL%.32<,_ — –

rmsaaa C>3$TRl_CT;, _.

‘ _ ‘ . ” . :=E’:’:*r1oNERs
(By Sn’ Av S Asscxtxgargs,— }

_ 32:2 9*~:r_1*:”:3 sgcaaraav
‘- . -:ceo:: ~A:e;:} cm. –supp:.sas aamamam

— Mgfi’ su:Lai:j.~4e:=
s.aA:~4GA-.oa%_a- M am:

_’ THE”CG5§.4M§$$50N£R 8.

‘ x ;§§REC’¥-“OR GP FOGD AND CEVIL SUP?-‘HES
.. NQ 8; CO–OF’ERAT%VE F’~E£}ERAT€{}N

‘ _ = ;BU§LD£NG.

” . {:i;$N¥%’ENGsHA?v’¥ ROM},
5 BANGALQRE ~ {@352

2008, W.P.Nos.16059–G6l OF 2903 & W.P.N0. 15335 OF 2368

ER THE H3813 CGURT €217 KAR}€A’§}§}{A AT flAN{l.%LGPJ.7., ‘}€.P.}é<3s.i§<4EE3'-3824 CF
23% W}'.}$a3s.§é{359~§t§§ Q}-' 2&8 & WAP.}3e.i 5335 {E}? 2&8

0
REG HALEYUR WLLAGE3
HANCEFURA P133? HE’ KGTE TALUK
%é%Y$(.’:RE D€f:3″§’R§CT

?E?zT:ot¢2’#;é” ‘

{Sat 33% I ‘vi #5 KUMBAR 3 &E}”z’GCATE}

AHK} :

*3 THE STXEE SF KARNATAKA
8′? {TS $E’CRETAF€”z’
QEPARTMENT OF REVENEE V
M3′ SUEDLENG GR AMBSDKAR RG35}
BARGALORE 5% St}? L’

2 THE BEPUTY CO%AEse%SSSiG%Q€ER
MYSORE {XSTRSET
MYSORE

3 ‘SHE T£d–~%ASiL8AR —

HEGGADA3EV_A%éA§_iQ?E ‘¥=ALU§< _ ,

HRKQTE, _ V . « ,_ "" "

wseag agsmzagrl ‘ _
_ RESPONQENTS
{fly aw : Asfm M §<u:;aaAgéga&:a;§3a;_,_ HCS-P FQR R1-3 ;

' V . "IWv§}.-.=O

Ti-E58 WF§$"E'._ §5ET!?§€éN vi§"3 Fii..£§Q UNDER ARTiCi_ES 2.26 AND 22? OF
THE CGi'~€S"{iTi..3T30§'~£.. OF-£HD§A P.RA'i'!.P~'£G T0 QSASH THE GRBER PASSED
BY THE RESPONSENT ffs¥G"2wEéT( 23.'%{}.% 13.? 'L20G€5 V308 ANHEXURE-C.

's:5:é':3E5z§rs<:: PE's2"%éc:sa:3–~ca3:g::Ne on ma ORBERSIPREEJMINARY

:' §14'é.é\V§*=?Li§'.'5V€;.":,m'?"r§5»'i.'» L'»A'_'s'," T35 scum MASS ma FOLLOWWG:

ORQER

f3"e t:i'éi<:;v r*:»g=s.-i*.'é." in w.P.Nos_154s9-504/2308 have

squashing the Natifmtion issued by the 'Beputy

" ifififnrfiissianer, Mysore District? Mysore dated 23"

iéé 'II-iii HIGH {f{_}{..¥I«.'.'i' UP' KAKNA'£'AK_A A'i'BA1"~i{iAL£J§{E W.F.hEa.l5-$39-5321 OF

'2U€i3, W.P.Nos.E6CI59~06I OF 2008 & W.P.No.i533§ O? 2908

IR me urea: cave? on mmerm AT EAFEGALORE Vu'.P.Néos-15489-S04 or
was \X«'_P.}€o5.169S9–{}é1 or wee &W.P.}~Ie.l§33S err zone
21

aufiworized deeier. pieced befere this Court along wftiwjee.

meme by the learned Government Pieader, Et

that, as contended by learned counsel fer T» ”

concerned authorityijurisdictiona! Tai1sib$ef@ Ea?’ : A’

has adopted pick and choose method V

ef the cards ta be wimdrawn rmm fi§eaagna£ezed de:;:ers.
If fire chart submitted by A petitioners is
compared to t§1e_fr;_har1:f-“” learned
Government ‘ both are
0OntF3diCtO?”y””iH in any manner. If
the chan: is fucked at, it depicts

that, flare nymt;er~.of’ the petitimers would be

,vi’er..v}eee’:eti?:a;fit1eA.mifiV§h1ur’n’Vprwcribed limit and ifthe chart

— Government Pleader is seen, it

i fiiiatfl are hokfmg sufficient number

azefléer the minimum prescribed timst. in the

by me petitioners, they have shown the

of BPL, Anflfiyodayafiud APL cards held by the

‘S . 15$ T812′ Hifiti (_'{J¥.}££’£'{.}}v’ l<'.A5iNA'3'fiK.A AT B.A.NG.6.£,.{}]-{E W.P.N'£¥.I5»$89-59:1 OF

2693, 'W.P.N0s.i6f}59-G6I DF 21308 & W.P.No. 15335 OF 2008

THE 13:21: com? or xanrzawaxaa AT BA}é€.iA§..QRE wp,}sas.zs.4a9-so4 or
29% \¥.P.}£o5_}6(359-663 or 2993 &"\?y'.}-'.Ne_i 5333 C31?' 2993
3::

authcirized daaiers whereas in the chart produced by’.

ieamed Government Pleader, they have shown

and APL cards. it appears, ciarity in fiienumihéf ii 2

types of cards held by the authorizééd

and there is no synchranizatiaofii.Esgftfiiér, it
that, before issuing the fn.–..st2;rting
a new Fair Price depot gag-as held by
the authorized xlthere is no

opportunity of the competent

auflmrity. Viévflgoing to unsettle the ‘

things, in tiiieuVinsfantV_icii§$éé,i’aéithairawingltaking away same

cards frfam ‘V éigthéfizéd Beaters which were granted

:’V:.:_=.féifiiatj authority, me said autharity

the petitioners regarding the same.

if the ¢i3mpéte’:’if authority wanted to start 3 new fair price

Vmueiii/isaged under Clause ‘H of the Control Order,

the said aufinarily shouid have afforded an

‘cfiiifirtunity cf hearing fifore issuing me impugned

ifs} THE Hffili (fUL¥!{‘I'{.ik’ K.A.§{£«£A’£’fi.KA A’? EANGALQRE ‘W.P.I~ie.i 5489-584 U!’
“2003, ‘W.P.N06.16{¥5’9-06E OF ?€i08 & W.P.N0.15335 OF 2908

3}: ms 111311 CGLERT oz? KARNATAKA AT HANGALOREE \v.P.No.-s.: 5439-594 OF
29% W_P.}€os.l5fl59-G6} 0:? 2933 & W.P.No.£5335 0}? was
13

Nofification. if, in the rm: of me report subrnitted by

Tahsildar, flue Deputy Commissioner, Mysare’ _

wanted ta withdraw same of the ggrds g§’vev1}i’jjj~_:@i”~::fi1g u

authofized holders, then, the ae;th:§ri’fy._1

shcuid have foflowed the –..ia*.fir
laid down by me Apex the
principlw of naturai Lir-:. the instant
cases, there is vigtufly gznrincipla af
natural justicg” petitioners are
aufixorizegf éuifigrizatéon grantad by
the jurisdififiinfiai’ c§;§§$p gate5kgL%%a;;:n5r2ty have stilt been in

existenc:e._ Thérefcre;’– in “éiew of non affcwding of

:.f}?é3=sQn’éE%e.1.ep;v9pftun’§fy”ér§€i not notifying thme petitioners

wfi-3 ._i~’§u?&&::fi£fjfi§t}§_t:. *fl1&i!’ shops since the date of the

1 “””‘r«=.’2specA:t«ifs(e ‘___vaufh’s$rizatian granted by fine competent

‘ ..l”a:£’n csf the considered View that, at any stretch

€§f.__’i’mé§’gEfi:ation, me impugned Nefificafion imued by the

‘ V V _ Cammissioner, We District, Mysore cannot be

” ” IN ‘1}-£32′ H368 (.'[}L§l€.’i” 01*’ K..é\K1’«iA’i’AiCA AT iiANCi&L{.}KE W.P.NG.} $489-»5(i-1 OF

2908, ‘2V.P.N0s. I6f359»06i OF 2008 & W’.P.N<:-J5335 GF 2003

:2: THE 1:152: CQURT or KAREEATAKA AT zaarzcamsm W.P.}~z'os.l§489-S£}e$ :31?
"""""""""""""""""'"'"

:4

sussméned and hence, it is iiable to be set aside so far

petitioners herein are coneemed.

5- In me iight ef the facts andsarmmm¢es%as%%me% L

case, as sated above, the ~.

petitioners are disposed of as _ _
:1 The writ pe22:;ons%r3;§a
I are aiiowedm part; AA
:3 f§iat;i:§%§§:3o:§;§§ued by
the Mym Disiricf,
% 2oo3x13″‘
Noveznagr 20:25 No.FF’Sz’Natificatio:2/
Tfhe petitionetg and the
mentioned in these petitians
1″ r are hereby sef aside;

a 3m wtter grands remitted back to the

‘V V’ ~ Cammissicmer, Mysare District,

AV’;M3;sore for recansiderafian afresh and to fake

apprapriata decisio%nsin’ctly in cofisonance

HM’ ‘IRE Hififl I1fi£3£.iR’l’ UP’ KARNA’l”A.K.i-91 3&1′ I:iANGAL{}Rh’ W.P.No.i 5439-Siié OF
2668, W’.P.?<i'o\s.i6059-06I GP 2003 &. W.P.No, 15335 C317 2008

" ' ' '. THE Hi(.§H CU{§R.'1'U}°' KARNA'l'Aki,A AT W.F.£~Ea.l5-£531-504 OF

IN THE; 1113;; Comm' or am '*–EA'3"AKA AT E2-'~.}%GALORE W.RN6s.iS489-5-94 0?
2m 'éu'CP.}J05.}6Q39~36} oz: saws &, w.p.z~:m 5335. 0:? 2963
25

with reievam’ pmvisiens of the Kamataka H
Essentiai Commodifies (Public Distzibutigjfi % j % ”
System), Contra) Orabr, 1992i pafiis-aieyéjy»
Cisuse 11, and dispose ar the 33:59, mite?’
affardin neascmabie o dlfuzzii bf beam} t:;

these petiticners, as;_.expedi£§:§z};~:1y”as p d:.§sibie,.vV ii

Iudcié

‘$618, W.P.Nos.i6G59–06l O? 2008 & W.i3’.No.I5335 OF 2008