WP3@9t$5.08
IN THE HIGH GOURT OF KARHATAKA
CIRCUIT BENCH AT DHARWAD
DATED 'mm mm 151 DAY or ' " '
BEFORE
THE Homsm nm..ms'rIcE_ "
mzrr Pmmon no.3%o9.«is.g2oos ' V:(§M-{R353 K "
Between:
Ramcsh Laxman Ankolekar, , " '
Agefii years, O<::c:Busines$,.
Proprietor of La:c1::1ja.[E;z1tcrprise's;' é
R/o Mamthikoppa .
[By 8ri.lI:;.$.l!.ha:t .V %
_ 1. Tghé Statcfif
_ ..':R&2p;: "
A , _ F-a'_\o<i Supply Department,
' _2. 'The Commissioner,
n 'T The Assistant Commissioner,
= ._Sirsi Sub~Division,
Sirsi.
T ThcTahsildar,
Simi.
WP30945.08
5. The Assistant Director,
Food Department,
Karwar. _
{By 8:nt.!{.Vidyavathl, GA)
This petition is filed under V<:'3f_
Constitution. of India praying to quash the-order (it. 17.09; ._
passed by the 2"' respondent vide Anneaétne'-N
This petition coming on for g,:V3th1’s day,
the Court made the foflowiflgi .
‘nnn”eR_.fiC; % V
1. Though thisgnattcr hearing, with
the consent 9f~ Zine iemjcaken up for final
2. The cast:-. of . hpetifioner is that he is a licensed
1 dienibenon of foodgrains under ms (Public
having seemed the license in the year
1985&rne hieene-itvVNo.CSD-FPS-SR–18–8S-86 dated 12.07.1935
‘ and figetfing the same renewed fiom time to time.
the Form. No.13 is renewed upto 31.12.2010. In the
‘Cnzeanwhile, the 3*’ respondent: issued a show cause notice
” that the 4*’ respondent had reported that the petitioner
[had not distributed kerosene to the extent of 20()(L}’i/ltres and
WP30945.08
3
that the petitioner had illegally stocked rice uptao 0.754q1V1i;;’ta_1s
and 2.00 quintals of wheat bf keeping the _
premises which is situated fijacent to the fair
also not getting the weighing machipe
weighing 100 yam less as agaiust the ” semal sf *’
thereby causing loss to the ca1ti i3.s::.:§V’1(1e_3:s the
PDS commodities from ._ agaiVi:’iAstAVV the sand”
report, the 2″‘ and 3″‘ cxplaxzafion of
the petitioner 10.01.2008 and
31.o3.2of)’s[“‘ znzfgiesvpondent suspended the
license ofzfile fiuther orders and also issued a
show cause fi£»tieeV13i)on him Why the license be not
based on the xeply given by the
respondent modified the order and permitted
distribution of the PDS commodities
_ by security deposit. Thcreafier, it appears several
itf;pije’s’c.g3tations wen: given to the Tahsildar some of them
suspension of the license and some supporting that
” same should be continued. Based on the said
.4 representations, a report was also submitted by the Emmi 4th
as
“N
\VP3€}945.(}8
respomients to the 234 respondent. Baseci on V.
43* respondent, the 29″ respondent ” ”
suspending the license of the
Q5-‘r3/f’*~ri::O.”«3′{‘7’ M {M _
-\.
entrusting the PE)S,\”to Janatha’
proceeding’ s against the being
aggrieved by the safi susgeefg-sine o;i1er..v1_;eS«prefenee<i this writ
petition challengingthe '
3. On pefition and also
the committed by
the pcfitieper is considering the flact that he
was entrt1s’ied_’with”‘*t§e.VA’wefi:” ef distributing the food grains
_ u11der_E_?I§SeA.to {he lielders zesiding at Maratikoppa He
the same but also tried’ to make illegal
‘ =..a=.,%’2/,’_ —{iv 5,2-v”7
stocldnggand alsozfmy
‘£1011-(Ii.’§tri3?§i1’ii;tI:f1A of the commociities which were sent for
.. Under the circmnstances, the order passed by the
A in suspending his lfieense is just and proper
Edoeenot call for interference. However, the 2″‘ respondent
directed to complete the enquiry which is initiated against
the petitioner herein in accordance with law after giving him all
“W
Jml ~
WP30945.38
the opportunities to defend his innocence, if
orders within six months from today._ AV1;11,%v~ ,.
axrangcmcnt for distribution of the
Janatha Bazaar shall com:i:x1uc.»i1:1__1§i1 the
P€fi1ioncris¢®aéed»’ ‘ .2/€::«3<Gxw–<I? fa;%T(%"'VgU$ :§£;hauM9€.
2:4" wfihw ' ,
4. With the above ob%3¢;vm;;$, Q: writ petition is
disposed of.