High Court Karnataka High Court

Mr Paramjit Singh vs Union Of India Secretary Food And … on 26 August, 2008

Karnataka High Court
Mr Paramjit Singh vs Union Of India Secretary Food And … on 26 August, 2008
Author: Deepak Verma A.S.Bopanna
IN THE H1GH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 261'" DAY OF AUGU'S'l' 2008
PRESENT .

THE I-l()N~3LI§3 MR. JUSTICE nsnmx vnmaié. " 

AND

THE HONBLE MR.JUS’FICE; 3.S.’1*e:Q}msNA ‘: ”

WRIT APPEAL No.63}1512c#:2o;(‘GM ~ * VA ‘
BETWEEN : V. ‘ ”

MR PARAMJIT smea _ _

MAJOR. No.35, rm ROAD-.__ % _
BANGALORE 560027 = …g:%mLLAm

mmmm wnwn X

A . ‘A 1’ ” «’U£§1’oN’oF :Nni}i’éEcRETARY

‘ ~ _ % f?’i’)OD’AN”:Z>__ czrvn. suppuss
i?5’RI,iMENT’ARY FOOD BHAVAN
‘ 1..V%«NEw_~;*3E’;;4_~11

2 z):%:=;~*;’m:§:’r FORUM
33? SECRETARY
_ camooa

L j 3THE REAL ESTATE coummms.
cm-pxu MADAMAPALLJ
BY rrs PRESIDENT

SR1 P mwooo KHAN
MADANAPALLJ
4 GGOVINDASWAMY MAJOR 1 = ._

(RETIRED AIR FORCE OFFICER; T .

mm 19/59,

CAVAMMA TEMPLE S’I’REE’.’J_ _ _
N D PET CHADRAGIRI Pom “_ V ”
cnrrrooa DISTRICT * RESPONDENFS

(By Sri ARAVINDA mam. Asa:’*;,”szeIi_-séiz’vAPRAB’Hu”& sm
c. HEREMATH, case F’.0R;_R;1 as Ax);-rwr.-=.*::>
sm M SUDHAKARP131, fapvgpoze R4)

was WRIT A’E>PEALAiS’F*1:§.}E£i Liwajx SECTION 4 0;: THE

KARNATAKA HIf3’Hg.C OURT ACT PRAYE-NQ….’.{‘O 51:1′ ASIDE THE
0129312 Passfaimu MQ;32a;36,t,z995 DATED 9.6.2000.

Tins’ Appc.. _ fg ‘¢n– :§ ‘ ‘ heath g t!1’m
day, nmmx me following .=

‘1br the appellant, Sn’ Aravind Kumar,

seam’ ‘mr General for Union of India and

% ts:-5 M.uSz1(tii§alvcar Pad for nespcmdcnt No.4.

x Arguments beam and mcoztis perused.

M

3. This writ appeal filed under aacfiocn
Act has been filed by the K V’
W.P.N<:x.32036/1995 decided on
Single Judge. The ivxit

Pbtitioa under section 226 9;' the of
{India with a prayer for to quash
the pmviao contained Consumer
Protection % uncxxnafitutional

came to 001161' V is no merit or aubatmoc in
the Wxfit Adiainiissed the smac. The impugned

but since no such scéttlcmvmt could be

was argued and the sum: trim' tely

% i.ii d'mmissal of the appellant's was Petition. The
" order further shows that at on: point of tune" , the

opinion that a Writ Petition of such a "

permjtm In he withdxaxvn and pmoeed__ w.e%'A¢V% &;m.e 4.'na.'
same after imposing mats of Re.20;'{)00j'– ii'

wrritappealisbefoxe us. Dun-mg' 1%,

wide Commune: Protection " t gfvtct,' came
into eflbct from £5 Section
27 cf the Act has been so, the
constitutional to he

considered fie. does not continue

he V

34. counsel snbmimd that vide the

by the Ieamed single Judge, the

appeflanl; Kwho is now aged about 64 yw, has been

tbromanccm under Section 193 of
attention has been drawn to para 30 91′ the

V order which deals with this aspect of the mucr.
V[ learned senior counsel apfiing for the appeilmt

.\®

submitted that apart fimn the advanced age of V”
all the disputes between the appcilgnt,

have now been settled and whatcfcr

and ontsmdzizng has since * %’

as of now. The learned cxmnsfil does
not dispute this as on date,
nothlh g is due and mmmmn’ the ‘ _~1’EVm1t. it has

Iefund thcmof is being

5, 111 of subsequent development

‘~ we 31:: of the opinian that no

going to be served, if the older as

20 and 22 is dimcmd to be implemented.

V V . years have already elapsed, cvcmmoc’ the

an-rxxnc 120 be passed at the time the appeal came

T._’i.11)_ fc:-* The intexim stay was passed in favour of

rim? appellant which is continuing even an data.

“M

On account of the that that the matter has V’

sctfled between the parties (I-l’l.it.lH6f: ‘

are of the conaidcmd opinion that fine

“m para 29 of the smpumza me: M
a implemented. Themfizm: to the Ofdciflial para

20 and direction in pa1’a’::’.23_ of by
the learned Single Judge %5s:g~c:%hé:Vc§3;¥ Nothing more
is required to ofthe mm is

Sd/-.

Judge

Sd/-

Judge