High Court Karnataka High Court

M Muthyalappa vs The Commissioner/Director For … on 27 August, 2010

Karnataka High Court
M Muthyalappa vs The Commissioner/Director For … on 27 August, 2010
Author: Ajit J Gunjal
-1-

IN THE HIGH COURT OF KARNATAKA AT BANGADORE
DATED THIS THE 27TH DAY OF AUGUST  _
BEFORE _ ' ' L.  A

THE HON'BLE MR.JUS'I*ICI§; AJIT   _

WRIT ?ETIT ION NO.2486:9_    

BETWEEN

M. MUTHYALAPPA 
AGED ABOUT 52 YEARS _
S/OCHIKKABORAIAH   
R/O MUDDENAHALLIAVILLAGIE  " 
MADHUGIRI     
TUMKUR     f   
TUMKUR-;   '     »

' 5 '  PETI'I'I()NER

(By  AD_-VII

AND 

I. V. THE 'C'oIvIIIIISSI0N1éR/DIRECTOR
..  FOR FOOD. 5: CIVIL SUPPLIES
" c.:UNNINGHAM"RoAD

'A r  BANGALORE -- 560 052.

  IIA*I*IIi:,;v..DIa§_'PIjIY COMMISSIONER {FOOD}

 TUMKIJR DISTRICT
 TUMKUR.

    THASELDAR

_ MADHUGIRI TALUK
'  TUMKUR DISTRECT
TUMKUR.

 RESPONDENTS

{BY SR1. NARENDRA PRASAD, I-ICGP]

-2-

THIS WRIT PETITION Is FILED UNDER ARTICLE 226
or THE CONSTITUTION OF INDIA PRAYING TOj_ QUASH
THE ORDER DATED 29.3.2003 PASSED BY THE”:F<2,""IN'v,1-IIS
ORDER NO.FSD/FPD/CR/42/01-02 AT ANNEX'UR13–=G;'. _

THIS WRIT PETITION COMING ON I?OR'.fPR£*:'I.II»IIN.:§R*r,
HEARING THIS DAY, THE COURfi"iviAI)E 'THE FOLLOWING: "

The petitioner granted: authoriaation

sometime in the year. 2000;""'

2. Suffice it notice was
issued by The show
the petitioner had not
lifted–,_the of four months. Second
show issued on 11.10.2001. The

aL1t§horization”infavour of the petitioner was suspended

I and a finai order was passed on

0. canceling the authorization.

0. 3–.«:’The claim of the petitioner is that the petitioner

suffering from sciatica, a medical certificate of

0 ‘I -Iivhich is made availabie at A_nnexure-E. Apparently, the

authorization of the petitioner was suspended on

22.11.2001, which is almost close to nine years do

_ 3 _
the line. I am of the View that re-opening the matter,

which is almost concluded does not arise.

4. Mr. I-I.C.Shivaramu, learned eounsel..a»ppe’ari’i1g

for the petitioner submits that the peti_tionet

faulted for the delay in disposalof :t:hej;n1atit.e’r–.h: ° ‘ V

5. I am of the view the’ L’
be accepted inasmiich ‘iordehf ” by the
Appellate Authoritj afld the P1″3Se1’1t
petition is later.

-‘alternate arrangement has
alreadglr-i4_l0eenl” the suspension of the

a15..§th0I*ization final order dated: 29.03.2003, it is

» Vidtoo day for the petitioner to re–open the entire

ll * ‘When the matter is concluded. I am of the

View that this is a stale claim which cannot be

‘V en-tertlained.

No merit. Petition stands rejected.

fie

-4-

Mr. Narendra Pxaad, learned High C0u_r_t_

Government Pleader appearing for respondents

permitted to file memo of appearance with

within four weeks. ‘

SS*