High Court Karnataka High Court

Sri Ahmed Shrieff vs The Deputy Commissioner (Food) on 20 June, 2008

Karnataka High Court
Sri Ahmed Shrieff vs The Deputy Commissioner (Food) on 20 June, 2008
Author: N.Kumar


m mm man comm’ or Knmmrarm AT aancmcns
mam) ms THE 202: my or JUKE was
BEFORE

nm Hoxmw NERJUSIICE If f _

wmmmxon Na.5s13;2oc»:I 733:;-9o%g;; 7] ;

Between:

smaxwrz srmw A
AGE:’?’2YEARS~ _
sgomssnzmonmmnnsmnmm
R,f0PA’1’EL 3112222?

ookeumm   %

KGF * '  %     '.

may mii 2::   adv}

 1  Dsmfiy ccigmussxonsa

% wens)',  KOLAR

l2; k “Em % ‘T%;;sszsmm nmwron

, CIVIL SUPPLIES
:«:c:::r,% 1:>1s’r.

V 3,. $33 comxzsstorma AND

.. ‘ DEECIOR OF FOOD AND
= — .*mv1L SUPPLIES
mmmcmm ROAD
EAl.’I(3’uALORE.560052. RESPONDEHTS

kk gays:-:nvx¢:nRAI=9A—Aaam1″ Guvern:&

Axivncataj

“I’&*ES ‘WRIT PETITION IS FILED UNDER AR’I’ICLB-
$5 GI? TI-IE EOIISTIIXITIOH OF IH!Z)IA PRAYEG ‘TO

1 ‘.””,”’I” ‘If “”””r’.r’.’r’ …’,g. ‘,.’p-‘pug; up-I nu-Iunuuruuu-raw-1 unawwaa -rwvq–

QUASE-E TIE NQITFISATIQH ARK-D E¥I’.12.3.08,
ISSUE}? BY TEE R9.

was 93111393 came an mm
zmamm THIS DAY, ‘mm CCJURT
mLLmW1:rIn::»: = ‘

GRDER

W peninm 1m V
qxmm at fi –


 

the fippefilam 

Camzm afimzm La, the    the:

fi.W.tl'1£i"%f"iE~&,'tZi£3I'1      '

 

Tag gamma autlmrisafinn in the

yam’ gr ma whales’ . The said

tram year to year’ The 3rd
the imrugmd euxda at Am1ex1n’e~ A

‘ ‘.V’%:hé1’vfiutimriaafion on tlm ground that the

was ha-ued with a show cause nnrtine has

V _» hiss refiy and thexme it amouma to
and ‘ am Agm1eved’ by the mid
erdam’. pwmm pa-arm-ma. an appeal ta the appeilata

authmfity that as m natice was starved on

V.

III -u|I’IInl”‘IIIr’I I IIVIC I YTIO

him.h&hadn:ao:ppcu’tunwta~fl1ea11yreplyam5
mam ha saugm gr amttimvaassida of the said
mm agwlm amxmriy %a.s am the 5 % %
that mfim has ham amt w-khan: nut;

-3.’-.o’I’.’o\–5 n a’;cg.”¢ «_ A’ Lnr4’_:nn_.

thmmidm:»%:imi:3s¢1*snad.a:nt1’1e1a-aat1on”‘

Jn nunn-\ unau \ul\.I\.lI\..rni”u«’.rKi’ ‘:..’}\

takc m£i.m_A”afi&;b’1~1t§._”.:¥::¢»§.-mrda and submit
was xmved on t&

at tha mm-as, ha aubxma

sc=ama1I1s’ the amw (amuse muse’

_ aaicixm e:f;i’$4é3£§hse pet.i1:iam’, mm £3 m mam-1a1′ in the

am am sa. 13 duly aeruad. In the xsgm of ma

mama-3&1, 9.3 the: was ad’ the pvatitiomxr has been:

f ~ am imam thmughaut thm: he has mt been «ended with

any ahew mum mfive am thmezfnm, he has not mm’

“3 I-If!!!-I \-mun-ilum-nu .;n nsnn-3 unis: H’\l\~tIwM)lH’\I Jr: Iunnfi unlu \-Iuwawausn-r\: