High Court Karnataka High Court

N S Nagaveni vs The Commissioner & Director Food & … on 12 February, 2009

Karnataka High Court
N S Nagaveni vs The Commissioner & Director Food & … on 12 February, 2009
Author: N.Kumar
' K3 MW mMKMflE&fifl mmvw kw"?
um we" mmwmmamtaum WEWW MW"
-- wwm war' Mmwmmmmm WWWW MW
am mwuai Ur Imnmmammwwn amwm L%.)i.3 W,l';_$J'I!" WMKNJMWKM WW-WW "iv

IN ?HE.HI3H COURT OF KARNATAKA AT BANGALOREW.

DATED 3313 THE 12"{L%2'0£*£EBRaARy'gaa§ *:7

BEFORE _V
may.H0N'3LE_MR.JUsTIcfiWN}R§MaR{  
W.P.Nb.15l82/ZQQQ (éwggfig
BETWEEN Ha V

NShm@MmI

W/0 NARASIMHAPPA V ,

AGED ABOUT 20 YEARs--f . , ;a_v
R/O HARIHAR£PUAaVILEAGE"-Tawf
KOTTUR HOSTS _ . «_au »'

9mmmwAwmwK*~'

TUMKUR_b€5TRi9T: Afi 4 ... PETITIONER

Wwjvgy §ri}g'R:RAMEsH, ABVOCATE)

"1 "THEjCoMMIss:0NER & DIRECTOR
'."~EooB 5 CIVIL SUPPLIES
<jDE9%R$MEMT, No.8
"CUNNIMGQAM ROAD
WBA§GRLORE-560 052

V'»f~é;'$HE SEPUTY COMMISSIONER

 TUMKUR DISTRICT
TUMKUR

3 THE TAHSILDAR

PAVAGADA TALUK ht///»
PAVAGADA



..

ah-

.-

“5. Conditions for e11gib111ty.5″;

To be eligible for grant Wlofflfiiu

MW” -.—wvw-1-m -mire

nu-ua\.uur1nr1In:”! at um.” I ‘hflf I\aP\%K’9!Wk§l!-|!\.l”‘~ WIKJW EKJUKI ‘J? !§.AN.N&EAKA
,7Efl;¢”

authorisation under Clause “*– an «”

5′!’

institution or person should satisfy=

the following conditions.¥’;”

(a) He should ‘ not A*have1l been’

convicted for ‘sol offence: unéer
the Essential Wégfigodities Hflot,
1955 not eshoulfl isiuwholesale
dealers ;”lioenee_’hos?l retail
dealers ii:eéhcé¥ issued to him
5unoei5 an39fotdel3 made under the
, …. -H§sse5tiaiuCo#modities Act, l955
_-oi Wan vsuthorisstion issued to
“_ hini to agufi *3′ fair’ price depot
lhaVe,beenVosneelled;
liege, should be in possession of
42 suitable business premises, and
.iih} the case of wholesale
hoealers, godowns with sufficient
space to store the essential

commodities;

(C) He should have sufficient funds
in a bank account to purchase

one month’s stock requirements.”

w -mun–wu-nu -urns

nuwnnnvrnurmlwn as M’?-£3′! afi KJFV %\J”&H§I’*IP\Ef’\l\§5@. ¥”$iK$?1

Rule 6 provides Order of prioritygi-

grant of authorisation as foilows:–

“6. fixer of priority for éeane-W

o£ authorisation.-ii) Subject to théjw ‘”

provisions of ?Clauee_”

authorised authoritfV shall °foirow
the following order of priority for
granting authorisatiéh.ii «

ta) Aethoriseo Weoleeeieigealerz

{i} Karfiakfita”Ebo5f%$Ki:Ciyil
SuppIies2Corporation.vf

(ii) Co~operetiVe *_”Societies
registered g *gfider the
Karnataka “A=Coroperative
.Societies Act which have

g been View existence for
‘at1eaet ofie year.

‘to?’flF&irJ?rioeeDepots.~

{:;o_°iKa:fi;téka. Food. and tfiivii
” Soppiies Corporation;

u”o{ii@,u Consumer Cowoperative

fSocieties;

i% {iii} Other Co~operative

Societies;

“(ivJ R society or Association,

not being a Youth Club or
Youth Association,
registered under the
Karnataka Societies

w’ mm um:-mznxwwawmwwaxmm amwéarbw mwwmy WT mmmwmzmimm F3353?’ LUMJN @433”

Registratien Act, l§6§tR
(Karnataka Act 27 ~effe”t

1968).

(V; If eligibie applican:e7fremn

the categoriee_(i)ftot€ivj_a
are not avaiiaple gta’ run, ,__
the fair priee1sh¢ps,”;n’at,,”
particular area;= thefifl the i
authorised”. autherfityi Kmay”

grant authefisatien to open

a fair _g;1ce, depot H/to
individuals ‘who aare above
eighteen*yearsH¢f age, and
who havea eaesedf seventh
‘standard; fnj the following
“gerder cf ptiofiity; namely.-

(a) 9er3bns”»be§eaging75°to
TSChed&fiee»Caeteegm_*

(b) fl –Eereefiat”_bei6nging to
W Schedyied Tgibes;

{¢}_ Ue~empZoyed Graduates;

t”» f£§1f.?hysiceiZfi handicapped
an zpejsens;

={e§ V’Bx4Servicemen;

{£;.3ae£fiers;

&*VP§ovieed that, out of the

‘””;.afitherieatien for fair price depot

.. wwwa»

fitfieeuedt to infiividuals during the

t<_éffieia1 year by" an authorised

authority, a adnimum of fifteen per

cent shail be reserved fer persons