Karnataka High Court
Prakash vs The Deputy Commissioner (Food) on 17 March, 2008
IE THE» HIIGH CZCJURT OF KARNATAKA,
mmm 'mm "rm: rm my me'
1}-.:":3'.. I-IflI'1".'s3.'E..E Emx. ..IU€_:u..nC$ 1'31 3-5; }v'L%1'{u"J!§'ATH
'WRIT PE'11TIc:1mc:;.53'1z5 ¢:2F 2<1r37%kk{(}1£a--I§:é) k %
n--.-mu-u._|anIIne-a--I-I-va -I-5: -n,-r
Q;-IEQQH:
PRAKASH. _
A-!'."'~.-ED .1.fl..F'.=*.'I.7!*T_..."|"I' ' *
sgon-cz.~a;:RAum,¢ Q j
'
MANI3?f£$£.'j£§LEIK'i!%sj~.l::iISTI'RIi11'I'k.--' PETITIOHER
F'
W :*;%%a;!Lz.«.rgz-2.n.1~,:'.r,%kk . .,;
A
1" 3:aE.3aJ'r3fc:jLum3s1oNER,
iFrw*-{(3:35 ".1. anrnva 1"'-:'m'l'-'t:ITr'"'I" mrnxnvn
,|, 1 .i.fI'd.'lJ..u-|'.l.,.l'I .l..a-'.l.h'aI'.l..I.'|\..l.1u-J. . I.'Ill3I-I-'l.of.I..li-
»
A mmmn. RESPONDENT8
u» n}~ur-mi n..-um
:3" « :31-2;1.'fi vE.E%a, nun;
'E'fi1iswritpe'ti1tinninfi1:adundarArtin1ea326eaz1d
W? nf" flafiifimfifi ('If '§.r:'n'a m'~aj.-'51-" 'm m.1.-as}-.. €..."-as
izmpugnml ordm dated 23.3.2007 passed by El vide
Anne;x1.1.m- 'D' and etc.
on for
The authmiaafion "A
a $1. fir-rat- Deputy
Cnzamrmliaaiunar, "'c1*"' cf
amaaparsrsmizum was racnelvad' --
by Th: Daputy
an enquiry as per
::m.;«..,.e-.:;,s;<,;-e.= b..%..="" p.......*=w$"I" '
£3.
E
2
:1.
E
4:
*3
in.)
«no
its
an
8
-4
E'
'l'eval1au" "' age:-ama' t the
-bf Ra.3D.O00!- and directed
deposit m;.au,oon,r- wit'h1n' 15 days and
V' gasp-mmion was revukesd by warnizg tlua
p;er"ciii£fi~hér, a~~~'--- mt.-ea. q-.=,e-e.«-.;sm~. :11:-.-.
.A
.-Pmmruiing to the petitimmer under the PDS
Cm'1tr':*.1 flnim, 1'.E1E1'.3?,., the I3_3«ge@1:_»; Eommhninner has no
J'\A"\J'\l 4-11}
juxxieadisnftion to levy penalty cf R' .3G.~..-..u,a- um.ui'ig "p'*u*'1
{L/,
the. p¢e'it;i12;i«::n«e.rt¢:a dc.-praait the name" A.cu:ur:urding no
pmpen: em;u.1ir5.r has been cmtlductad.
its ynzzggzaflrkgr there is no
flfimfifififiifir
.1-3' -H.'
he requmta thia murt
Pier submits
2.;-;.. held that tha
are mar-afi he
granmd in the
__ci<m£t1g sea: by warning the petitionar,
£3: .Ra.3fl,GODf -.
i:u:=a.r<:'l the Earned caunaai for
ucxmrt is of the opium" ' n am if the chargm
agajmt the petitioner are proved. the
n 'T rueépgmdmzt Deputy Commissinnxsr caxmnrt levy pnnlty
A-mrludiltuilu'
1.an.l.uu1 Ian. -I-
J. UJ Ul:vl..l.l.VfiJ. 1.11!-A nuunumswmuu
fir' :5. far
iftlm nix-harfi are notpraved,1:a revoke the suspension,
inatmfl of dmrng an the itnpumed order has beam
9/ %
\
-1, .-.. 1""... _..._r...1:4.. ..r -'r1'-..~m«I:um
. 1.I.aJI;u.-man-.5-L~.g
.....
T1’mre:fc:re thia mutt is of the that
m”mmnure~ ‘I3’ is ha ha quashed
Ejicgmiaaiaznsr, Mandya tn recmnai:1sI:;f ‘
__._.__…’l! __ ._…: ‘I
cuugnfifiuu wfih. “‘-u’-v”.
fl: the and a
crificn-ne=»::1z;1′.r.::ur~:. fin izaau<t.§:1 fr:n_ '£.':omu&§ioner to hnar
– t=!..1′.t.1t:v’1tl;’.-..; with the law.
Sd_,/-
Judge