Karnataka High Court
Shri.Baburao S/O Atmaram Sakhare vs The Deputy Commissioner on 27 August, 2009
W? §\Eo.64406 of 2009 IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 27% DAY or AUGUSflf":2€').€}Tfi§'__j: % BEFORE u 'T i THE HON'BLE MR.JUs'r1CE A131}: d 3 WRIT PETITION No.e.e2;4Q6/2'o0'9 (G?s:ivfi°DS,1.V !i\; V BETWEEN: i i i V Shri Baburao, n I S / o Atmaram Sakhare, V Aged about 52 years, Occ: Trade 8a"Ag:i»e'u1tt__1reg, -. " R/0 . Tq: Chikkcdi,;f')i.st:'Be1gaf7I£I1f1';...-- ...PETITIONER (By SI;ii.H Advocate) AN D ' i 2 it 1. DepiityV'Co1rIis.iSio.rIer, vB'eigaum Disi;riCt_,_A . i d ._ 'Belga"uri"I--.§9 1001. Chikkodi, I at Chikkjodi, "Dist.:__' 'Belgaum. ...RESPONDENTS (I33; Srit I2.I<:.IIattI, HCGP) This petition is filed under Articles 226 and 227 of it "the Constitution of India praying to quash the order at WP N0.64406 of 2009 Annexure~'G' dated 02.07.2009 passed by the respondent No.2 bearing No.S.U.P/CR/120/09-10. This petition coming on for preliminary hearingin 'B' Group this day, the Court made the foliowingzt V ORDER '" Shri R.K.Hatti, learned High" _Cour't""Gdi/1eri'1nientv4 0"' Pleader, accepts notice for respondent' 7-]: 2. The petitioner was'iigi"ven authorisatio§n""to. run * it fair price shop at Hadnal viiia_ge"in"'the It is his claim that he has food grains without; any V Jifhe authorisation is at Annexureifisé issued U,nd.er the provisions of Karnataka Ess_e'n,tiai' Corr1rIio.dities (Public Distribution System) CoVntro1--.__Orde'r,.._ 1992, (for short 'the Control Order, 19'9.2*')i. Itiappeiars that in the adjoining village at Kodani i.V_viHage..authiorisation was not granted to any one. Hence, A fjth:eiii"petitioner was requested to distribute the food grains at Kodani village also. it appears that the :--/// 55"" WP No.64406 of 2009 petitioner did not distribute the food grains properly at Kodani village. Hence, a complaint was lodged Deputy Commissioner alleging ' Deputy Commissioner, pursuant -_to at: ix Annexure--E dated 5/8.O6.20O;9,V distribution of food grains 'bras C' C an adhoc basis, is vre.c.V1.uireVcl""to_:'-be-»__suspen--ded§ having regard to Clause 1992. Pursuant to jtheireof, has issued an endorsement in " ,.Annexure~G would indicate village, the authorisation Hadnal village has been revoltevdpp for "thesarne reasons. Hence, the petitioner is iii"before Court Hduestioning AnneXure--G pursuant to i'*-winch -hpi'-:~._ivauthorisation in respect of Hadnal village is reVo.ke<7§'§ ' A C as Mr. Ashok.R.Kalyanashetty, learned counsel -- appearing for the petitioner has no grievance in respect WP No.64406 of 2009 of suspending the adhoc arrangement insofar as Kopdani village is concerned. He submits that in the A' suspending the authorisation at Kodani ' authorisation in respect of Hadnai-ivili-a.ge ibgxi suspended which, according to him, i's_incor'rect._ , " 4. Sri R.K.Hatti, learniedi Goveirrimient iifgi-"'1eader supports the impugned.fTord'er.;.j_ of objections has been filed on beh:aifv»o:f the same is taken on re.c.oi#.d. ~ i orderiipassed by the Deputy Commissiorier as~th*e Tahsiidar at AnneXures--E 82; Ggrespeotixteiy.Apparently, Annexure--G Wouid stem ihfrorri An'r1eXiL1,re--E. indeed, a perusai of Annexure--E does it itiiat the authorisation of Hadnal village was the"'««._ imatter of any proceedings before him. J'Indeed;V----a perusal of the order itself discioses that there _i was-misdemeanor in distributing the food grains insofar Kodani viiiage is concerned Which, adrnittediy, the '\ WP No.64406 of 2009 petitioner did not have any authorisation but _was distributing on an adhoc basis. Indeed, the counsel appearing for the petitioner has insofar as Kodani village proceedings. Indeed, the 2nd certainly, could not have " it the authorisation inVrepspeet-"oiiifladnaii ifi11a.ge--i§ on the basis that the Deputjgxziii No.1 had directed of Annexure--E does not 'i'i__1dieation__ the authorisation of I-iadnai subjeet matter of order at Annexure--E.% 1 am of the View that the impugned o1':1er»at AnneXure--G, insofar as suspending ii'"the"'auf.horisation iofiili-Iadnal village is concerned, cannot it the following order is passed: ORDER
Petition is allowed. Suspension order
insofar as authorisation of Hadnal viilage is
r
WP N064406 of 2009
set aside. The suspension of adhoc
arrangement insofar as Kodani village is
concerned is not disturbed.
Rule is issued and made absplutee’A.f;o’4’t1fie,.’eXte:1t__ ‘_:Tf
indicated above.
Sri R.K.}-Iatti, ieamfid P1e’éidei4, is
permitted to fiie memo of ap;§eaf’a1:écVe bbfcf-.ur weeks.
333;???