High Court Karnataka High Court

Sri Adrushayya Shivaputrayya … vs The Deputy Commissioner, Food … on 17 March, 2009

Karnataka High Court
Sri Adrushayya Shivaputrayya … vs The Deputy Commissioner, Food … on 17 March, 2009
Author: Ajit J Gunjal
"gu 

EN THE EHGH CGUEQT OF KARNATAKA
{_§£R{jlU¥'I'  AT E).HAR*WAf%
E}A'§'E.S TEii§$ TEWEE 1?'-H EAY SF MARSH 2909

BEEFQRE

HON' BLE; MR, J¥_§S'E'I<.'ffi-E: Am' J Ci«E.}§\EJ;'&L  ' 7  L" 

W522'? §3E:'I'§'FI€}N 1'*éO.5TE 1851 09 2509 {<:}M~~;**-D's;;.,, ' 
E§'£r:'§''WE€';EN ;

S??? ADRUSEEAYYA

5;; (J S£iWAPU'i'R&YYA MATAF}

AGE; 22a YEARS

R/0 CHfi{KOPPA

'TALUK: S2'W'ADA'FT'E  . ._   

E3£E{§'Rié';"i": aaaarmum      -{_;: E~7";€i'}'§"§i£)E'~§{iR

{BY SEE A 3 s :;~;:«:'§%;**:', :A;§ji.f.;;§;

ARQ

1.

‘ms :§E.§>u’$Y <»::e§~.;'§::~;;:§»;9§:<,i:§':";;::;"é§~"::% {$3023 i3R§'a§~£'§i§*i}
8E«::,§;Azézsz:£.':;é:.s;*Fi%_::::i*;’-%;:’*:f: ‘*”;i’é;w}s:
:}§S?R;:~:.:f§-: §§§§_.x3;a:5a5

§+’€}{;}§.~E~?w?_;’§§g%F’§2€Z’§’G§
§;a=ga;;§;:*r: ‘m;,L§K §:_,§;2.:a:, fisRE§A

$Av;2%§;>s>;?§i TAE,-U§~«;Z
” §’:~–§§’.%'{‘E§{“i’§’: E:Ei§.,,«{}&U§x§

‘ kw

‘I

‘V $2: §};%<:a%:;:s;:~:

if} E§§%§V§§¥3i§TRfaP§7’E§ i\§AR~’§Sfig§’*-E §’~é7z’§§’§£§?C’3a§*3
” :*§{§E2: ?2¥Lé%i?%i§i'{i1’i’£3r E0 rum 3 fair price shop. To my mind it would

ammrzzzzt to imgalied Itjection. Et would be an appeaiable order

under Rule 1?. Reserving liberty to the petitioner ta .,

alternative and afficacieus remetiy, this Writ Petitisfii’ 3’££a;f1i}.§ V’

dispczirased (315. A13: contctrltiexafi are left op-2333;; «As VVi3a§_:j.

appeai is filed the appzziiate az1t}1orit3§K 1:1£;i– :

Question of iizxxitatiea. V’ . _V

IUDGE

833$