méazm ma» mwmmmm mam agmzumg mar amammmam. a-mm mmwm: W-* amamm.m.em 9-mm a:..:<s.::mm Q? MRMAEAM MIQH 601.5%' 05 MRNAYAM HIGH COUK
{H TI-E HIGH CCKIRT OF' KARNATAKA AT
mmn ms THE 23% my <31? my %
THE I-IC}R'BLE _
WRIT PETETION Ho,aa;o6/2963 [GM %
BF/I'V7EEH:
M[a.\fmhnuF'k:urMi}1s;_ -
having factary at Sy.E.Q4_~f'2 1 "
~Hc§k9m.« 1;. V
Bangalore R1;111a1-é"5fi'2~--3;j§,'§.:--..,. =
Ishya ' . : ~ ~ .. _
#4, 10* P: 1.1-*A£ir{;i's:.s,
Parallel to '£90 Fwt 154%'-:>a'd.
E "Sta.ge,,
' its Pj
' $13 .. PE'ITI'{C3HER
Tim Deputy Can1mm' inner,
Banwre Ruml Dismmt,
Banmra.
2. The Iiheputy Qh'a§<'% €303.33
Aéiw Kfia%Nfl"§"fiK& W3" CQUK? 0%' KARNWTAKA H56?! CODE"? 0? KARNWf'M("A MGM fifififi? W? K&RNflY&%fi
K}
x
Q
m
§
§
i
2
X
E
is
§
§
E
E.
g
3. The Deputy Direcbor(Sum.V},
Food as Civil Supplies Deparmm,
.
4- Fmdkwpwtnr. %
F0-od&C.:iv§1 Suwfiwm _’ ” ‘
Barwkrefiural
5. Food Shireathjdar, ‘ X
Foodami Civil Su.pp1i@’ ._ _ ,_
Hnskzczte . ”
..
my sri H T
Articlm me and
227′ of ‘India, praym no quash the
8..1_~..20Qj6~-.._d’:rawn by the rmpondents
Ha.4& 5 and aeimzxe n&c1:ed
there.-u_r_1der i”.:-3. as arbétzrary, illegal, unjust
ab-“infitics and quash the c-rdcr ‘
*Eo.E«’4;?E1.£3A/SRIE-4i’;”2i3£3’7»D8 dated 2.4.2903 passed by
t7c§e:«..1** La. A and all furthar
6:1 file cvf the Deputy Cammnfisioner,
Bangaiofe Dhtfint i.e.t1:x=1st rwpondant in
R33; 1~Io.F=4]ECA]CR/64[2007-68 as
V petitioner ufier Secfmn 65 cf the Esaemial
Act as arbitrary, illegal, unjust and wid-
: ‘
Writ Fetifion m:mJng’ am for ‘ ‘
f_ this day, the Court mafia the fallowm:
GREEK
Thn psfifinner queafwnirxg tho: eorrectnms cf thn
malwr damd $.1.2 by respondents No.4
.rs,;:%;:M.Me:’E am-« mmmmm mm: mm? as mmmmm mm mm
and 5 and the csznrmequential aedmre eflbctcd
ab-initia and also aasailing the
dam 2.42% Pm
mssed by the 1” rcspendcnt. ,
on the file 9f the amalgam.-
District as under
Section 6A of Act as
arbfirary, % ab-mic, has
prams
:2. I ho~a:1″ : for the petitinmr
and appearizg fin’ the
….. V’ «
had mm up fior firm’ on
24.4.2cos@igguzeos, um Caurt after mm’ both
‘ the in1:m’un’ order pmmn:t1ng’ ‘ the perm ‘ next
the bank guarantee far Rm lamca the:
n 9f 12% 1″ rm-pandmt. C)n auhmitfi the
guarantee. the 1″ rmpondant: was d1recta:i’ to
mwwnmfi mm w»am~umm~m:wm n:we’wI”i wvwni Iwna” mmnuumammm nawm wwmmd Mr’ Ewuamfliflfifl i”‘M€§:.::é:3
pemzfi the petitioner to taim passaession oftim seized
,2 “””‘””°””””””””‘””‘*==’~w=-s-s
£1
§’~%§§”§%~% fifiiffi
‘A….~=&..£”M’l’2’ME MW” mmmwfliflflfl fi”fiE%..;iaiLb”fg
mmmmm H%@H mwm” WF WRWATAKA W5!-I COURT WP KflWNA’?&KA Wfifl €;'”30UW’ 0? §€fiRN&”¥,£%,..~*><:
wheat. Betiaom waa permitted ta submit tlifibgnk
guaranthm 'an the satisfaction at' the 1'?
within arm week. Thu: raapondsma .,
take any taps in rmpect cf
that: said interim ordm ,
has not completed the the
matter pmding in without
wzwairg the case, the
writ pefinam aimcaan to tha
No.F4IECa.J%k¢%:a1:s§44} % afier afibrding an
»~ as acpadiwsusly as
" _ pagajiiifi, at a period 31' @111: ween from
:11' um ordacsr. rm mpondmts am %
V any steps in rwpectt of seized w&at
V L % this Caurt by its mm clamd 24.4.2003.
passed by this Court on 24,4.2ma is
f a9nu–nm can an: wesakz, if tha patmoxm have
V Hgarmpiied with the cmnditicxzal arder."
Sci/-=
fudge
Bkm.