19$ THE’; man COURT 0;? KARNATAKA AT BAE’§.c’_;:§rAvLO:§§’§ —
mms mis ‘E’HE path DAY”‘éF’APR:.L
PRESENT A , . ,
“ma: HGWBLE MR. 9.13. D£§ég’§<;aRA§é';
ma z–:0N'BLE §&R;gLIsTf'¥$E1f;V:§;s§§ABHAm*";*
wlmf 'P;E;TI'r::'é'r€ fit). 1{§j:2¢V_1 2'<3aé" "
BETWEEN: * '
3;
s;R.i__:v: E.V;§§A§::gVs’»vAgA:3E2%..,_.,.
:€;’,I<3 BAs;AVAr&f?i'§AP1j3A _
R1; 0 31:3 ;EHa:;;,.L'I V: i.~,;./we —
§§AS&BA 'r£ 0§:z{_;:_' '
§-EOEALKERE'; Tgwii—
;<:H:*£'R;.»m'uRQA
V-'%%.1"ia.;»E,gA_.YAPPA 11111 ~ "
_ 3,15; PP;i~T§_AMESi~£WfisRAPPfiX
' ~ R';:.Q'%E:1::E:1~–:.ALL:
.i<;aSa3m.{'§~::3BL;
HQLz§£;§{§2§$E TALUK
ci;;’i*rR:mURGA
_ :§2,.33.KuMAm??A
‘ ‘- gm 82%SAVANT’.%§&PPA
” — ..*R;0 EDEHALLI
KASABA HQBLE
HGLALKERE TALUK
€HiTRAI){§R(3’rA
OE
smvamiia
Sm GIRETHEMAPPA
Rm EDEHALLI
i{AS§%.Bi-‘x HGBL1
HOLALKERE ‘§’AL{3’K
CHETRADURGA
C-HAN DRASHEKAR;’a§:§.fi
S/O MARu:,APPAxAH–. _
R/O EZIBEHALLE
KASABA i~¥€}BI_.I ‘
§iOLAL§{E.RE: -3f’Ai,U£{;
€§HI’f’RAD§f.§§G§;’ _ i V’
J. N. NAN3A?:§;3.
3/ <3%.s;§B;%a:,£rs'::AV?PA.'» ' "
R/{:1 EDEi~'m;:–,L_1
KASAB1%'Hs3BL§j'-»..%' ' – _
I~£O£,a;£1£{E:RET_AL«U'§{_ '~
€lEfi'E'RA£),U§?.;GA __ '
$:i,i?:T:%a .. _
'§33;'(}..A'i<UMARAPP;5%T"'
.A ' -:13/<:'2_, 1:-",=:")E::~§.;~'a1_,1.,1
_"§a;;:L;és:.*§s:g§<V;§i"'rAL:;;;
.’
. r;§£IT§a:>;;:’:eGA
§;5LE’*§ (:x’r?.iDHARAPPfi
‘ .. V3/0 ‘SHiVALINGAP?A.
” V R20 EDEHALLI
‘ “%?SABA HGBLE
; HOLALKERE TALUE:
r CHi’TR1’§D{}RGA
EAGAMMA
Wffl GURUM¥jRTi~§APP&
same thrcmgh G:u11€:ieI’i viilaga §’3ir ?r;i<:€ Shep, b
fer the past two months thereby q;:§Vas§'1:iiag}v {;?._1e'i
by {ha fifth respcanzient W119 _ diz*aé'ied:"–th€
§'fiS}_i}=f}if£(3€I"}.i ta (iepute the ratiefi"c;fi*:is of pef;iti0fi=3r§;'1.vii1£:g:3 to
Avinahaiizi viiiagc fair pricg s}1Q;§"bje".;dat€c«i' '1m"é.2ue8.
2. It is av§:’rrc{£ are
rfisideuts of ‘giv:-$1 a regarssentation
tax the fcgr”t§*a:1sfer of ration and
kemseziié’ K V The Feofi Shiristheéar,
%~¥01alke§:. gavé the mahazax’ drawn 311d
Tahsfldar siii2tn§i:ej:i–. his 1?:::§<3r£ to the Dcpuziy" Cm.missianer
far agtiozé ‘i;1~~-2:-‘fispeci of transfer of raiimz carat} of the
:¥}fffL{‘fi1;{3L¥}{3§’%’.”§.”*0tE_1€f pagans of {he viiiage, The Bepuiy
mdsr éatgd 25.16.2698 pas$<–':<i ms szfier
depufing {he distribution system zhmugh
.:";:1::{1_m: Price shop on the ground that it is inmnsmniefit
— f§::a–zf £0 get their ratimxz. 3116 said ordézr was chaéienged fin
“W;P.Na,140§8f2G08 ané {ha Qraissz” passad by the ?[)e;::nuty
W2
Cemmissianer wag set asieis 53-‘ <:s1:§t:'1'{ia%:¢d"..&19.:.«§:i."2QfL§8; T1§€.
petitianms and @ther résidmzts ofA:'zi1e'-.viiiag{~i'gau*a 'a1%:é.i:iz::é1:*~.x
rfipmsantatgien to file Authb§i§5;~V..V'Mg9 falzfi éieps 'V
regaxtiizlg the older §as;s;{:d byVAV¥;1fi, s " I-i<3£:v'e:vr:r,v 11<;s steps
have been takan thought V V and Civil
Sugpfifis passed at: zL
3: “”” “E;<.
ciinactima is issueti as per the submissiciyef, ‘=3.¢.:;:_rx:<:*:£i}"
ASA. ,
3. We have ca:1s:idemdV.’é;h,¢ cofi’*c§::i’ti$n iszaijnééi
ceunsei appearizxg for the the
maifiriai on rer<i.
6? The leatimfci A§?;3§;’_;– Aiiée respazzciems
has fairly’ arrangrzmam has
airaaiiy ‘£0 Edehalii vifiagti
Where #16 1’i’£’éT.iV¢”‘?(‘§.- §);{T$I:i gesiding. The iearfiaé %GA
3139 subfigted ééhap mag ha Qpsneii in Ede-halii
viiiagg dégss after the data 9%” parfiiamemary
V. °:*:}.5c:cV’:;i<3A:.x;_';:;n;':s;~'i.« the %iégé::1ed cmmsci appearing fer the.
.§»é:!;«é£':"V{§:'}.«$:.::I':::V_&A::;§;{tT:':T._ $0? ckigpute that aitemafiva arragigemanis
hai$::4 ébeer:.§é§;.d% for suypéy of foaé grains t9 the rasiciétzzts af
i<'ii§ag€ and therefzxm, agaart from rsceriiing tbs
Szzfifiissign of Ehfjf learned Gravamment Aévocatfi that su§pi3§
§i§:'01:g%: fair mics gimp woulé be astaflishad wéfiiin sL*{:§,
\Sk/E
.§_':1d:3§;: Y6S,;f§.Ov'!''.V . é
.1&¥é§}2§cs*ai;%—fégesjme
days after the parfiamem eiscfiaxz K x
:10: aniifléé is Gmex' rfifiefs £12 A
Ac<:<:)rz§;§ir1g}y, the wrif petitisfi» .C:vi'$§{.'i:#.*E§ii.
aimve sank} absezvatiozm. — ' «
% %f[Sd/-
Justice