..UUKi Ur K.AI(l\tA!'Al(A HiGH COIJR"|: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'
aw 2'35, HIGH cwm' OF Kmnamxa AT
mama ms Tm 29%! my 01-" T
1'33. I~IC}R'BLE
BETWEER:
1. s.x.::;mw1-"1 _
mmn 2: "
s;o ,%%--.%. = *
HOLZBER :31? C533 an €i~9 *3é's .f:s5.'
' A'aE'nL;nsB{>U'i%é3'£ %kE:a[m}jL%'q %
8:1) wxsna
HOLDER A
4- ' - AQED 32%'in-saaa
" 350
A {.9Az'ww=;k'r:41r» PETIPDHER
A 13.132: fi*a:..::s1s:.rz*% mm mm:
aszaasaaazy.
% _ '4, snvmxasi H
a&€}EB 40 Yfi
k V » sm.a..c.maAPPA,
,[m'.r.'%I4m1z 9? In PE'rrrI:-HER
% :3 mm nomm :39 cans:
..._1'€0. mm 622023936}.
S.P.
AGE!) AB-QUT 31 1%
3,10 14!. mrrmqswamy;
(FATEER 01? In Pmrrmumz
m THE HQLDER or: man
rm. mam e:»:maa:z4). \»L/
HIGH COLRT OF KAHQATAKA HIGH COURT OF' KARNKIRKA I-IGH COUR'
..uuau Ur KAKNAIAKA l'1!Livl'1 count or KARNATAKA HIGH COURT OF KARNATAKA
, 3. srxxstma
AGED AEQUT :24 mm,
3; ca Tmmmownn,
(rwrmfi or ma PETIFIDHER
mmm Hcmzwa GFCARD ;
No.m.n~wo2*r1a9). .;T.j y1='E1*x*z~'zQnar;:1=~.s
E;
1. THE DEF£IT!'COMflI$5I01"mIi5*.V L
ms moo, - A i *
mama nmmm,
mzmya... L '
2. THE . ._
agaazrm
Mm-zmra n1a'm<:$. _ L
3. S.'I'.Ul£E8H_ . ,
AGEI)AB?,FAlR PRICE DEPOT,
' £3 E.§fi1aKE13'ET__RA VILLAGE,
=h;§:%HU'§r}?-;'.£3E-7'='i'RIcT. Rmsmnnmrrra
V --V[5RL§.VESR£i*PA.AGA ma R%PC}NDER'TS mm: 2
am. N.8'.$§5;HG(}LLI, ADVQGATE FOR RESPORDENT No.3)
Writ Petitian is fled under Articles 226 and 227
Cmrzstitutinzi of India, praying to issue a writ of
quashing the impugned order dated 2.1.2008
" passazi by the firat rmpondent vide Axmexure-H, etc.
11$ Petit7nncami::Igu:nfi:r:::r:im'sthisday,tl1eCourt
made the fa11nwing:--
..uuIu ur Isnlmlninlxn mun L;UUi('fA KARNATAKA HIGK COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'
chailcnyg that z:zrc1«m' at 'V
Commiss-§or3:-K, Mandya
an that sad mpondmt and Ra.500]-
seacumd deposit amiy suugguefishn arder
clawed 2G.1.2Gf)'?. 'Vfiwrit Pfitition is
confined order.
2.L*m«. "card hzalders attached m the
31" The 3*' respondent baa
1:: 3-ell luesroamzle tn the card
complaint by the card holders, the
Tg1:;asfldg££mqi:nmd mm the anegauom and submitted in
§ey£’;;¢’£;y* C::n1ru’sa-inner, a report amting that the 3″
_ ” ia m11ectang’ 0.4-0 pa. artra than the prescribed
for mach litre oufkmoaezze. However, he exonerated than
V rasaspcuneimt. against the ilficait. umaspormtinn of lwraaene.
Asthecha1’ge%.Tmtt}1e3Fd 1-espandm1twaapmved,h.-3
.uu:u ur Ixnitnalnnn mun L.’UUKlA’_UE: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNHAKA I-IGH COURT OF KARNAKKA HIGH COUR1
miwfis 0f the: authorfnafion A’
prwiaitms eftm order and ifany such.
tar flit’ prize depot or his O4 ‘V
any other person qnfiliig
mwamtzm any af;
mm&1t:o’ ‘ na nr pravia’ _.
prajudice to be talmsn against may be of «me more ad' am, by that O 'N O O kyrder shall be made . imam the authofaed depot has hem gziven. a wmambg of being nma.
O H :E2§If..ttw Authnorised Authority is satisfied
Facie the conditions of thc
asxmarigauon or the proviaiszrm of tma order
imé: ccrntmvmmeda It may, notwithsramim
‘m sub-clause (1), suspend the
H autiwria-atian pex:dZq enquiry fin-
canxzeliation of autmrhatian.”
Inter’mao:ftheafurasaiic}.a113at.hm*eiaatnm1
promhitbn fin’ an autlmriaad dealer 1:: act in oontzravmttinn
\\«/”
cf the mm and aonditzksna ef the aut11orr’aat_ig3’r1«.«’
in mmwawmflsn of tin authorisation
oendwna 6f the pmviaiom that;
other action that may
authoriaaticun may be by
autlrwrity in ‘of the essential
comdiiim The proviso
makes 5: in this clause
mm depot in g’van an
opport1.1h?1y:of ‘ ‘
tmtisfiad with the cont:-avatatian
AV”:;ft}:i’& afthe order, an ardx-rr of suspemizn cazm
be 12 (2) af the order. Aflzer mquhy it is
tfiat the 3rd mpondm had On:-axed the
‘O ordoaw and thcrefcm Deputy Commas’ sienna-
acticxn for eancellation of the authorisation. For mt
.uuIu ur lsnnrtalnisn mura IJJUXI AU: KAXNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
any paoceflinfi far cancellation, no reatsorm am
fortbmmim {mm tbs: itngsufid order. Under thoac