IN THE HIGH GGURT 623°' I<AR1\t§rra._i«m c:Rc§::1%fV:§£*§i%éi+i'
AT BHARWAD
Datsd this the 831 day of E)§:»camhe':1;' u
Bfiwmfifi é u 4 'N
THE I:~I0kqvfiLE maxi.-q_Us:1?i-.;*:r§ re. KU'iia§3;1§,' "
Writ Pctiiticm, Na. 3 2053 {{§iXé::is:§i';§
Betwctanz
Smt. Shanta
W; 0 late Ganaycaathi Bgadiger
Aged 36 yfiaijas. ' V . i
Occ: H0u$Eih:.fi1._df=.v---":-_ ~.
R I 0 P. H. {1.._(}'i;:§;:fteré§. ' E3a1'i_i«:ap"d:;"
Tq. Shiggsa,dI:._ _ ' '
1i)ist.a Havefi _ _' . Petitieficr
- fiaiavi, Ad*s.z0c;.:3.€.e)
&A<;'i,:.% V
'~!.?}:1t.:. Dep1;t_y"'{§0mmissioner
Havéti District
"»Ij1'::1sIé:3rj_§'
.' hVk:4'j_E).é:puty Commissioner of Eilxcifia
..__"[}'i3t3f'ict Administrative Cgmialax
.. Qavagizi
=...'£4Iave1:'i, Dismlct Haveri
V' 3 This Excise Sub--insp<=;ctr:;r
Shiggaon
Taluk Shiggaon
District Have-zri
4 The inspector of Excise
Savanur Range
Savanur
'liq. Savanur
Diistrict Haverri
5 Smt. Sunanda V
E} /' 0 Shankarappa Patfar ._
Age: 38 years
00:2: Houseizxfid
R/0 Gold 8113 Stsmgi Roa;i"'
Shiggaon --_ 3 .V
{District Havsri '.,F€esp0nd&ni:s
(By K. :29?' ':2. 1 to :24?)
This; 1;{1i;:i£=ér Articies 2126 and '22? 0f
the C9113fitutiQ11"1i§_fT. _!1idia.,_ ;J"}:"§_¢.i;;g.5t9 quash the excise iicsnse
N0.E}.f<IE}/ HVi"?;'_.§ML[ Sf3N«{_CL--~2;05/2{)07~{}8 issued by the 21%
respoiascient ciateci in favour 0f the 511111 res;:2omieI11: as
136:3' An'I2¢xa1:e--'H3 " V'
_ -- , 'Fhi${'é0ming on for prefinginargz hearing this
d:»:zij, Court' mails the: following:
ORDER
*..Tj’f1€”‘.:’I3f2tiiiOI1C[‘ has challenged in this writ pc~:ti1:i<:-I1 the
AA €1_§Ci$ét" iicenca granted to the S'-h respendent by the second
_ V i2:s'pcv:1de:1t. V
12. The gmcvancs of ‘thfi petitioner is “?;1€
legafly wedded wifa of one Gan.apathi
the petitioner as the 01113,? kégal h.s:i:;.A’V “Haw{:ver« T. AV
claims to be the W111: e:>f Ganapathb3i”!3§::A§_§§;; er
licence: which’ steed in of. [3iaidgér,’
tzransfenived to her gage. ‘petitioner made
mpzfisentation to the to their notice the
fraud played taken :10 amps.
T1″1€I’€f0I’€,:_. ‘i’::V,gs this writ petitian to
q1ias}j1 . Vfi-zzence gxraiited to flat: 531
respc§fmie’nt ibfv _ i£f}{}’? -08.
3. , “‘?f’_f1€’ (311 recolfi. éiscloscs iihat Ganapathi
V’ . Bé§:fig£.:r.é4i&;d onH{3f£,7;'(31?§.2{}06. The excise licence which stooéi in
‘”Ij3_ii_S’ to an and cm. 31,()6w2{‘}()f5. The impugned
‘};i§§$ii1:::*:_ .is; If:=31″ the §)€1’i0€i f23(}{)7-G8 and ii has expired on
30.06v.’3;§}G8. In the entire ciocumenjt {here is nothfizlg is
A ” A fii’é~icate that this; licence is grarxted by the respondent by way
0f trangfifir. That apart, the present licence is issued for tha
‘ pfiriod firem 01.07.2667 ta 30.06.2008. As is Clear froacn
k/%
Ciaizsa 6 of the c:>n:i.iti:;):1s, it has coma tsam. an
i3().(}€>.i2()O8. ‘The1″ef01″t3 the question 0? q11£;%§:fiir1g.VV:ii’$éé
Iicrence Wh.i<,::h is not ii: f(()I'€?€ '5l'éi)t'&'-' r.:::g;a'{. _ ._fHé:1ce' ~
dismisseci.