High Court Karnataka High Court

Puttathayamma vs State Of Karnataka on 26 September, 2008

Karnataka High Court
Puttathayamma vs State Of Karnataka on 26 September, 2008
Author: N.K.Patil
IN THE BIGH COEFRT OF KARNATAKA AT BANGALORE W.P.NO. 9?65 if 21393
-1-

IN THE HIGH COURT GF KARNA TAKA A T BANGALOF.-£:_'>

mm» mm Tl-{E 261?! may or smvranmma, .,

BEFORE

THE HONBLE MR. JUSTICE A:.%:«<.;=g£h§_&& gj ;   

BETWEEN

1 PUTTATHAYAMMA
DIG RAMACHANURA
AGE 30 YEARS V ‘
AMBEDKAR COLONY ” ,
BLGUD VILLAGE POST
T NARASIPURA TALUK H
MYSORE DISTREST

H _ _ PETITKDNER
(By 3:; B M Ham .-zwemv 1;;:>v:3.ce;rE_) ‘

AND: “”” . ‘ ‘

1 STATE 09 s<AaMATmj<-.e.g ' A
REP BYSECRETARY*
FOOD Anoucuvas. SUPPLIES .DE?ARTMENT
a§.s.Bu:Lo:Nc.:._V – –

BANGA.LORE ._

_ THE i::Emn<.%_coMa5i3si-GMER
2 ' wsoae CHSTRECT
* w3QR*s___ – ._

3 TH'E.QOM%.1!3$iO§iER
. moo, ClVlL3U¥9PLlES mo cousumea
AmuRs,~ CUNNINGHAM ROAQ
BANG3§LORE

' " Ed! .3HiVAKUMAR$NAMY

310 MA MAHADEVAPPA
ALGLED WLLAGE POST
T. NARASIPURA TALUK

K _&iY$ORE DiSTRlCT

A H.T, NARENDRA PRASAU HCGP FOR R4 TO 3

RESPGNDENTS

<. '~$Rl ; H C SHIVARAMU ADV. FOR R4 )

IN TIE IRGH CGURT OF KARNATAKA. AT BANGALORE \¥.P.NO. 9765 of ECFOS

W.P.NO. 9765 OF zocg :e2v1–E<:;

{N THE HIGH COIEKT OF KARNATAKA AT BANG ALGRE. W.P.N(}. 9?65 of 2098
.3.

THE?» WP. IS FELED UNDER ARTKSLE 226 OF THE CQNSTITUTIGN
OF ENDIA, PRAYING TO SET«ASiDE THE ORDER UT. 24.06.2008 V1092 ANX-L
PASSED BY THE R2 CALLING FOR FRESH APPUCATKDNS TO START. FMR
PRICE DEPOT. PERM?!” THE PET ETEONEZR TO RUN THE FAIR
AT AMBEBKAR COLONY OF ALGUO WLLAGE IN PURSUANCE ‘SF

UT. 30.08.2fi PASSED BY THE R2 IN F.P.S.NO. _

This Writ petition coming cnfer. theu ‘V

Ccurt made the following: _

‘rho petitioner, assai|ihg..&’3 ooooomooo oitho order ”

dated 24.06.2008 passgd _by”fii§j’ bearing
No.FPS:269:2005–06 woo.%Aoooxoto-£..;ioiouing for fresh

applications ioigtért fair prasented ‘dais

writ sought for permission
to run-the fair .3t.Ambedkar Colony of Azgud

viiiage in iziattirsiuantzeiiof iifiier dated 30.08.2006 passed by

mopoodooi in F.P.S.No.269l2005-06 vioo

Have heard ieamed counsel appearing for

gaetitidfief and learned Government Pieader appearing for

“i?.e:éépbndent~1 ta 3 and learned counsei appearing for 4”

1’ “”réspondent .

IN TEE I-{I63 COURT QF KARNATAKA AT BANGALGRE W.P.NO. 9765 of 2988

IN THE HIGH COURT OF KARNATAKA AT BANG ALORE. WxP.NO. 9765 of 3093
.4.

{aft open. Further, teamed counsel

petitioner has submitted that, the interim

this Court on 15′ August 2008 may._be far V

period of four weeks.

5. The above submissi§$§”~madé bgkaa¢rnéc{%¢¢qnse:

appearing for both the parfiesV’ére;”}.g)}§§:§ed ofiAfécofl3.

6. The instant petitioner is
disposed of, it3′::1:fi;:?a’%-; = gfieiifioner to redress

her grievanfig authority, by way of

V V

filing an appeal, 1? ;>f the PDC Control
Order,1992. %4 %
Me?a_;f1while,” Torder granted by this Court
is extended for another four weeks.
urged in this writ petition are left

Sd/-*
Judge

V

{N THE HIGH COURT OF KARNATAKA A’? BANGALORE WRNO. W65 of 2008