High Court Karnataka High Court

Sri Gopal vs The Deputy Commissioner (Food & … on 17 June, 2008

Karnataka High Court
Sri Gopal vs The Deputy Commissioner (Food & … on 17 June, 2008
Author: N.Kumar
IN THE HIGH COURT 0? KARHATAKA AT BARGALORE

Dated this the mh day        
mm Horrnm mn§jJi§S<ncfiV'HL  
Writ Petition N9.  ;s);%% ii

BETWEEN:

S/0 Tavanappa:Ku«$1achi =i   _ 

mm. Hasffhi {"%all_;i  . 4 

aastwad "<:;.. , -. "

B618a11IriV'FH11i3'@.  ' .  .

District 593   _   ' - ...Pc1:1tioner

'   ,    Advocate)

\V -41-'~'-?~'».<.7  

    ' net

  2 

% "€F'®;d'  supplies)

"  mzgmm +5590 004

Egzfgaum Taluk

 n j Bclgéum -~ 590 004 ...Rc:9pondt:nts

(By Sri H T Nagendm Prasad, GP)

This Writ Petition is filfi under Articles 226 and 227 of

 '4 Constitufion of India, paying to quash the order dated
' " 11-4-2008 passeci by respondent-2 Tahsildar, true copy of

which produced at Anmtxunz-A.

ft %%%%% – & Sdli

Commissioner is the authorized person

against any violation of the terms of the autho1iz£§if£ion;_[VV:

View of the matter, the impugned Q1iiér”ca;:1i1ot.;v«L’r§::
Hence, Ipass the foliowing ortiexf:- I 1 ‘A I
(:3 Wn’tPe£ition11v3 azzowéé; Q & J

(ii) The impugm jg; i_ hereby

(iii) Libgng;[¢ §.g Commissioner to
under the terms

—- he so dwoses, haarhim

Iuda;