{N THE HIGH COURT OF KARNATAKA AT BANGALORE. W.P.Ne& 1655632003 & fillla
222i)!2£3{)9 .
-3-
5 GOWNDARAJU SO VENKATA%AMA!AH
AGED AEOUT 39 YEARS
RJAT VAKKOQE VILLAGE
BELLAVi HOBU
TUMKUR TALUK AND DISTRTCT
{SRi. H.T. NARENDRA PRASAD, HCGF' FOR R4 TO 3)
THESE W.PS. ARE FILED UNDER ARTiCi.E5$<%$'.AN£) 227}'.OF THE
CONSTTTUTION OF INERA, PRAYING TO REHEAR THE C)R£}ER_D"¥. 3;4'.2Q08_, T .
PASSED BY THLS HOWBLE COURT IN W.P.NC}.$122f'2m7 D!REf}T THE-T -.
i.e., PETTHONER THEREW T0 IMPLEAD THE PET!-T%ONERS'_T HERESNEAS;
PARTY RESPONDENTS TO THE S~A|DvWf?fT F'ETiT_|Oi'~3 AM) TO; $1'.EH-HEAR
THE MATTER. ERRECT THE RESPONDENT $10.2 TO’ HOLD ‘ENCWIRY
AGNNST THE R5 FNR FREE BEPOT 9E?’-SONG AS ON. 15.§’.’$999.QUA8H
THE ENDORSEMENT ANX–T DT,T_31.10.20£36_l$f:’»UED_v BY ~ . H I
THESE W.Ps. comma c;N.fr}~:3R tfiaazteéiiieaaf’ HEARWG ms SAY,
THE zzaum aw-.533 THE FOLLO?W!N€?g:” _ ~ _
The seeking to
review th§__QT’d.gf:- d by this Court in
W_P.No.B_1 the fifth respondent i.e.,
petitioner fisafein ‘Viz; the petitioners herein as
said wit petition and to re–hear
ATthelmattefsnfiflfalso to direct the respondent N32 to how
ent;f:.:.ir?yT 5″‘ rwpcmdenfz -Fair Price Depot
vggvan 139.19%’ Further petitioners are
the ccarrectnew of the impugned endorsement
fie
/
T T. IN TIIE man CGURT OF KARRATAKA AT BANGAISRE W.P}Ni)s. 1655612908 :5: 2’212to
T2009
IN TIIE KHGXI COURT OF KARNATAKA AT BANGALORE. W’P.N0s. 16656J’2(3€}8 8-: 2212 I0
2fl0¥’2009
-4.
vide Annexure-T dated 31.10.2003 issued by 2″”
respondent-
2. These petitioners are claiming that th_£:§{..’a'{bé’
cardhokiers and rmident of \/okkadi…viI_i¢a9%_,’ ” ‘V
and they arse now famed to puriiha-;-éfe *-1
fmm the fifth respondent
of the petitioners that, wijen their
detaiied {he 5″‘
respondent “fa hold enquiry
regarding of fond grains,
seccand V prmeadingé against
the firth xfrflaer steps have been
_ taketfpgo” When things stood thus,
has time: a Writ petition before this Court
for csmzpliance of the Grder dated
17.7;2auoe p%-.mw by the cammassianer and Director of
r Civil Supplies, Bangabare, vide Annexure-«B
therein. The said writ petitien had come up far
/4″
IN ‘!’i¥fi IIIGII COURT OF KARNATAKA AT BANGAIQRE ‘iV.?.N0& 1655621388 & 2212 to
mm
IN mr; man Comm’ 0:: KARNATAKA arr BANGALQM; W.P.Nes. mgsazms & mm:
22922399
4.3.
orders on merits. Having regard ta thaase backgrounds,
petitioners feit !’1&C€’..’$Si’13ted to prment these writ petitiqns,
seeking appropriate direction as stated supra.
3. 2 have heard {earned counsel
petitioners and teamed Governmgsnt’
for rezspandents~1 ta 3. _ A ‘
4. After careful perusal orA3er«.
Court dated 3″‘ Apri: it
emerges that, pefiticnar in
the said writ directing me
second the order dated
17.7.2906 j¢Fé€:App£e§::5:2me-2007 passed
by me CémLz:hissi(:hé2?.’A’ biractor af Fwd and Civil
__,V.Supp’ii¢§sV, an iiwé mat, inspite of passing of the
respondent has net impiementad fine
after hearirg flue teamed coumai
_ ‘a_ppea tin§V fipetiticener and keamed Government Pleader
« “.;§;;§)eér§ngV’for rwpcndants and by assigning vaiid reasons
_/
K’
‘ * ., V IN “PHI? iiiiiii COURT OI? KARNEKTAKA AT BANGALGRE ‘3.P}.’3i3§. I6$36i’2£F€18 & 2212 Ec-
?.22&«’2€34}9
IN THE HIGH COURT 0!?’ KARNATAKA. AT BANGALORE. W.P,Nos. E655&”20fl8 & 2212 to
%’2Gf}9
-;g-
7. Therefore, in the tight at the submission madeby
the learned Government Pleader appeafip§ V” 2
respondents and having regard to fix-em
circumstances of me case as
suffice for this caurt to dispo$a.¢_Gf
appropriate diracticms to to
cempiete the enquiry the
basis of the r:or§tpiaint:_«§i*€§a§j and
dispose of we we date tzaf
receipt aiteady considered
and dispiaxseq ‘i’f¢:):§fde§ife ;§§:”:;’z(§t:§:rrdingly. $
LearfiEed_V%%G0§e;§1£n’e:’:if Pleader is permitted to file
._jAaV:;7;:3_ear’*$’z’*ic:\v,*=..,-…..f..<3:1" respondents–1 to 3 within flwree
IN "am 11161! COURT OF KARNATAKA AT EANGALORE '?»'.P.NoE. I655€'sf2008 & 2212 to
222i3:'2;€}Ct9