High Court Karnataka High Court

Sri M O Manjappa vs The Secretary on 26 August, 2010

Karnataka High Court
Sri M O Manjappa vs The Secretary on 26 August, 2010
Author: Ajit J Gunjal


IN THE HIGH COURT OF KARNATAKA AT BANGALORE

axrao THIS THE 26*’ my OF AUGUST, 291:)

BEFORE

THE HOMBLE Mt2.Jus’n:cE ‘A.mf%3f;& s:1N;j A:i_* T

wan ag3f_n*IoN NO.25§__g§> 092010

BETWEEN :

M.0. Manjappa V
S/0 Omkarappag V _ ~

Occ : Owner,IFa’ i?~%Price’~Sh9′;j ”

R/a No.198; Faér ‘Pri1’«;e S§i–QD~ ‘ ‘ »

Manjappa, A..nab»3_ru vu:ag~e; «_ ‘ i
DavanvVg’éfe-‘Ta-IVuk”E4; ~Dist.ri’ct_ « ..Petitioner

(By sri’G§M. chafi%c:.ra}s%15#ea<§pg Ac1v.,)

_I..\_iJ.D!.;

V’ ., 1 .’ T:hg;. .Lgecretafify’ ———- H <
. De_Vpa;trfie_nt of Food and
_ "C.iv'Ev!,_Su'pp_|i'es, Vikas Soudha

._V'ed'i".«é5'_n§ \!:;ee'.='-Qdhi, Bangalore-01.

2'§.""The:Defi3uty Commissioner
Dayanagere District, Davanagere.

Tahsiidar

' 'Davanagere Taiuk

Indeed ail the 32 cardholders in unison have said that

the petitioner is not distributing kerosene as we»!i:"aVS

foodgrains properly. Since all the three

have recorded a finding that_….th_e pe't'i't*ifli§_n.e"i'=:

violated the conditions of the a'1:sith'oir~isation',E1

the view that the questiorfof inhterferin-g "the * L'

findings recorded by the fact' auithvoritvvies does

not arise.

No nf:er’i~i:,_ 5ll?:.e’tit~io:n_A_ stza n._dsf”disnii;ssed.

AGA is permitted to
fiied memo of” four weeks.

561/:

‘Judge