1 \?€Ps.8481§8V.?!/'ia1
IN THE HIGH COLERT OP' KARNATAKA AT 13ANGgg5;;:3:;;::_"__;' "
DATED THIS THE 28m DAY OF MAY 2{_j}__1 1- V L" %
BEFORE
THE HONBLE MR. JUSTICE
WRIT PETITION N0g.8481~'3 482 OFQQ1 :. ;<:;:sA§i::i_<u:2--V'
BETWEEN:
L Sri. Chennabasaveshwarzz..Yuva;kéi §;'~r_;f{1*2ghLa,
Kathalzlgere Villagvi. V' -- -- . H. 2
Chennagere: Taluk, _
Davangerc': District? .
Represented by_T,.1*1.§: f-S_ecr{:tary._"V..:
2. KA. ShivaIinga§w2L:n§';_V, V
Aged about yégégrs, "
S/0.An_an«da_p.pE1, _ -.
R/0. Kathalagem. Vi1i33.gc..4
ChennagereTa1ul%.;,."'-», =
Davangereyvistricg. " . " ~ 4. PETITKDNERS
(By Sri.
1.
The-TDV<i;p'u{§;*..fj0A§;::4'hissi0n€r {Food},
Davangere Dii§f;,fict;
DaxIé:r1g€:;é. -.
V T31:siIdar–, ”
» &L’Cher’m«agere Taluk,
_ ‘Bgva rsgere Distri<:1::. RE.SPC)NDENTS
'A {B35 .f_§r:. R. Dtsvadass, ASA}
2 WPs.e48 1.4%-.2:';"««.,1_i1i~~.V
These Writ Petitions are fiieci under Articles
Constiiutien of India praying to quash the neti_fiea4iiQn:.Aeiai,ed3
27.08.2010 issued by the 15' reepeiideni ".4'p1'_:{}t::i13Ced: V-at
AI'1I1EiXu1'€~B 8: etc.
These Writ Petitions cemirigeii i'orV"i3reiiminaiޢVHeariiggiVi
this day', the Couri made the feiioxviiigfii.
" ORDER
Peiitioriers have quesijieiiied Ai1IieX.ure–B
dated 2'?'w€)8~201O issued iV:IL)eIi;riVi't;§5..'jvvifemmissioner,
Davanagere for at Kathaiagere
Village, in very notification;
appiieation_e’ai9e” estabiiishing Fair Price Depots
Neiiificatieri re1ai’i~ng’ teefiaiiiaiagere Village.
V. – & i’i\eieer<fi*irig 1:0 ifiefietitioners, they are Fair Price Depot
1iee:ieVeeS'atid».¢Va1*e' <:iiS:§;ribuiing" the eeeeriiial commodities under
" moubiiei system. it is argued en behaif of the
~ p_eiifeieriei's5" _iI;i.aii the first peiitioner has got 413 cards in his
.depei, vifijereas, the second petitioner has got 2295 cards
.._at€,aei;1ed to his Shep: ii" anoiiiher shoe is epeiied at Kaihaiagfere
V éifiiiage, ihe éepeie ei" ihe peiiiienere wiii be having iess 1"i'ufE1%€i1'
f
4 VVPS.84_~81»82/11
Kathalagere Viiiage and therefore, new shop is erdered "£€:«___be
established.
6. Be that as it may, since minimum} of
to be retained in each of the ;[3€2ii'[iOI1€I’fi’?:;i;i;cl:i:1:’ P?’ifi;i*€
would net be affected. Without diet;1_4rbieg. fI1iU.i:Iif’;?Al:fil V
cards in each of the petitioners Faif”e¥%*iee Depe.:e;”At15;.e air
Price Depet may estabiishecii \§4f’i{h”.&0be’efi%éLti€>;*1s, the
petitions are disposed of.