High Court Karnataka High Court

Narayana vs The Government Of Karnataka on 9 September, 2008

Karnataka High Court
Narayana vs The Government Of Karnataka on 9 September, 2008
Author: N.K.Patil
.-u---'V'N ..-V-pun» -up:

xumsmawmiflfiui mum §,.w«:.,,p:"¥ U?' K&§N&T&KA H353'! COURT OF KARNATMCR MGR COURT' OF KARNATAM H1651 COURT OF MRNAYAW HIGH C

H? 17$ IEGH COURT C}? KARHATAKA, BfiNGALQF333»
mares was THE 9*" mar or-' SEPTEM 3E3,2% 9f::%38%%%%QL% N

EEFORE

mg z«:m~z*m.E pm. JUS'FI§E.';;'E   A

 

1 mmyam
swmrx RANJAIAH 
AGED smut  
RM'rNG.1:.12.  
2:mm.m',a1an c:m::;ss',._  .V  =
3 R&'EAN.:mH&fiD, %  '
h£'!'8€}RE E;rx;s5'mr:*r;:._ %  _ 

(By am :_$§VE E.z;_:x  

mm..----

  z 'fT;{E  -332 I-zaammm

.g§.:p;maawEwm'n  smcnmamr

 " ._ nmpaiarfnmim or Faenam

 


 %  § fi'EP£¥'I."'Et".   Dm£<:'ro1=z

AX ;saw:.mAm awn. svmma DEPARTBENT
V. 'I3:.,,At$.C3=Ff¢'IC~E,
   .m*3m«zE warmer.

 p    CEFFIEQF rm TAIBHDAR

 D TALUK,
h£'Y'$§RE.'£')E'.'{'&T.
 fl'I3POHI3ENT8

mysfi;H*r  PRASADGP}



.  vs' nnnavamzmmm ruufl COURT 0? XARNATAKA HIGH COURT OF KARNATAKA H16!-'I COURT OF KARNATAKA WC-FHC1

Tflfi 'WRIT FETITION $ FILED UHDER ARTICLES .326
'ANS 2%}? G? THE €30.38-'fi'£'{JTIOII OF' EEDIFL PRAYIK(§?_T'C)

QAEL §"€}R RECfiRBS AFED SET ASIDE THE 
6.3-996

$ E38’€IED E? 1% SEC§C3NI) RESPQNBEHT _.__

A3 ~H.

‘}”I~3′.IS mamas comma an _

mar, ms crozmrr mm mm roawwm,-3
……__..°=}I=*M% j
gm amuaa fin’
crndors-amt
dated ;g¢,5~;=s;m-93.94 and further
aeehfia the 2314 rmpsndmt ta
fivrwaafi the pefi!:i::t11er’ far: the

” sf authoriaatien ta run
.:i;§£*;€;~. by issue sf writ of mawamua has

3% writ petition.

V 5.’ g-icvmnm made ant W the petitficnw in ms
A writ pa-m’ “ax: ia mg the peummr had abmmw
licmwe: ‘be run a fair price depot in the year

igfiéaasndiheauamawas fiamtzfimemtimemxi

,. ..– uggg; U!’ nnnnaannn mum QEJEJKT DE KARNATAKA MG!-1 COURT OF KARNATAKA HSGH COUR? OF KARNAVAKA HSGH Cl

fir, I have heard me lmrrxed catxmel fcrV–“tI;a

petifisnm am tk lsaarnad Ga Plemiar. ~

emomamat what a; e:mergas_is pcfitirinar

mt gmdxzwd may authorm’ ad ” 22$ (:25
lean: E-awed by the he is
rmuwfing the amilrmritim 13:’ only on

the baais sf am. in the ycar

and maluafion of
mamma E issued the ‘

that an and whm it

Ear rummg’ the mix’ pram”

w. W auch WWW W 5

g¢*ézth1cs’:*isat;i’:ei:1.}§:’gA run than fair prim dapetfahop. In thew
finding mr the petfizianm baa made crut any

ug;::3:i:g3’Gz1z’1£i fig: m by this Ccvurt. Acmramgly’ ,
wait pscfietian is flpcted. Hgwever, flab cram’ will

mt mme fix the way cf the ;:eu’tion.m’ redaing his

–up-u

……….M W: nm:mwm§MI\H flflrfl ypu5,?c!” OF KARNATAKA H565-i CQURT OF KARNATAKA HEGH COURT OF KARNA’¥’AKA MG?-i COURT OF K&RN&’%”AKfl MG?! CC

‘mfmre the appropriate

cfieigmfi. auflxm-ity as pmovided uncIea* the 3

pmtasiana sf 137$ Act am: Rum and

iii, Thea ] ii to
fiehis mmc: ¢f&?Pw’a’;:1¢¢’ . – R S