High Court Karnataka High Court

Navbharat Vividha Uddeshagal … vs State Of Karnataka on 31 January, 2009

Karnataka High Court
Navbharat Vividha Uddeshagal … vs State Of Karnataka on 31 January, 2009
Author: V.Gopalagowda And Swamy
IN THE HIGH COURT op' KARNATr5~F~' 'i "
CIRCUIT BENCH AT DHARwA§'  V' 3"
DATED THIS THE 3181'    1* V'
 A'    'I V'  A
THE HOIWBLF, MR.3'u§i'~;QE  Gel?-§Ai§A"':c§{;wi§A
V .   _ hg 
THE HOEWBLE "L§.';'réfaRAYANA SWAMY
_ _j   _Wl§'iTVA¥v3§?EALV:'N§.ésV71§?:§d08

1 . L Navbhatat' Vividha Uédeshagal
Sahakari s;.a1:gh..1s:iyamr:,
Gundawa._d,7.V ~'
' "  T 31: 'Raibag, Dist: Belgaum.
  R¢preSéntf:d.«by its Secxetazy
 V' Sxi.Neminath, s/0 Adagouda Patil,
 "A ge:: 5O years,
 f..Rja§:~.Gundawad, Ta}: Raib
{IIist é Belgaam.  APPELLANT

  S11. Sachjn S. Magadum, Adv.)

3*
2
C3

1. Static of Karnataka,

By its Secretary,
Food and Civil Sugplies Department,

Bangalore.



KO

2. The Commissioner 8:. Director,
Food and Civil Supply,
Bangaiore.

3. The Deputy Commissioneié  _
Belgaum District, Belgaump  

4. The Tahsileiar, A 
Raibag Taluka, Rajbag"; ._A »
Dist: Be1gaumA,_  '

5. The Secretary 'Gundawaidg   AA 
Gram Seva Sahakari S'3';n:gh_.~¥,_,t:1 
{}13.nda'w.::;d, A  _  
Ta}: 3i~?::=;'¥l:ég, {}j.st:§ Bc§}ga1i1nj.~. A 

5. we   

____ _{}u»:nAd'aés*ad Gm. Sever;
  Lftd', G11Af1daw9;d',""'
V' o1:AR--r-3-h_;ig, Dist:.V_Be]gau:m..  RESPONDENTS

T1135 = xvii: is filed under section 4 of the
Ka1″nataka’-High Court Act, praying to set aside the order

‘ééaateei 21.2.2&0(}_$__Apassed by the learned Single Judge, 31
” x”\3f.I3’.AI’30§’1’CAA)49I3/()5, and etc.

VV VV ‘ coming on for orders, this day, GOPALA GOWDA J.,
* A “–defivea*:§:§the following:

JUD(}ME1\ET

Though this aopeal is listed for orders for non-

‘eomgaliance of ofiiee objections, We have heard the learzued

Counsel appearing for the appellant on admission.

h’:;k_z’

2. The correctness of the impugned orgieepgassed

by the learned Single Judge in WP.104g3j’2GQ§$_V’7d:§*tgd

21.2.2008 is {raked in question in this “thee

learned Single Judge has declined .VeQxq(ier”~.._ K

of Appeilate Authority aI:1,£;§_”RCVi;£’$i(Z.i’fl’fi£13
respondent and the 1” res§C2:1;:d»ex;t, eppeal ef
the 531 respondent is eunender of
iicense is not precedeeig Society, which

fméing is afimged t1;e.:..35*’«zesidon<;1_eiit'. The learned Single

Judge has _ no'§V.V1W az1ci 2 have not
committeé in restorizzg the

authogdsafiog to 55" ~I't2S§)Q1){1Eii3,_f. V' "

jujgczing through the records and the

not find ::-my good gmlmd to admit

TV appeal. i is deveid (sf merits and the same i5

-‘ ‘, .\ Dd/M

E

Judge

Sd/-3
Iudcjé

Sug;