High Court Karnataka High Court

Sri S Nagaraj, S/O.Sri.Siddaiah, vs The Deputy Commissioner (Food) on 16 September, 2009

Karnataka High Court
Sri S Nagaraj, S/O.Sri.Siddaiah, vs The Deputy Commissioner (Food) on 16 September, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED mxs THE 15" my OF SEPTEMBER 

BEFORE :

THE HON'BLE MRJUSTICE MOHAN sHA%%nmarJAeéout>A§z 

wan PETITION M24619/zoo; (emgpesj   %

Between :

S.NagaraJ _a  ,
Aged about 54 years,    '

S/0S1dda1ah   3'  _  - 
Resident of Aga}akupjp'e 'fi11agé':,'"'  _   
Dabaspet Posts.  ._  " j  V'   »
Ne1a1nanga1afa1u2{;,';.V_ _ 
Banga1ore_Ru,raE~msmcig,  '

Bangalore. .. Petluoner

( By Sri H;c.smvargm :Ad_§oéate )

.. ~ AND :_~ '

V':1_V.'  13epu.ty flemmissioner {Food}

._ Banga3,_c§r.¢ E?;i1r.ai..Dsitrict,
E3anga10I'e';v~ -- .. V V

 -2. Thé"Ta1~;§i1ti'éLr,

  Nelamazfigala Taluk.
., Bzmgalore Rural District,
"  Bangalore.

H   The Food Sherestedar

 Nelamangala Taluk,



Bangalore Rural District,
Bangalore.

4. The Commissioner for Food and
Civil Supplies,

No.8, Cunningham Road.  u ;_.
Banga1ore--560 052. .. Resporidentsg' K 0 
( By Sri N.B.Vishwanath, AGA)   - H  l 0'

This Writ Petition is filed u:eciee.VA1-tieiee 2263: '22?' iofthe * 0'

Constitution of India praying tot", 'quash 2 the" 'order dated
13.10.2008

passed by the 1st r.esp0ndent in”–his border at
Annexure~L and etc., * .0 V

This Writ Petition comingAV_on”fcfr hearing in
‘B’ group this day, tl1’eVC0u:t”1’nar.le tiie:*.fol1owi.nlg :

0
Based on ceri.;:i_1_iVa11egationsl, a show cause notice was

issued to the=.pe’titioner””vliizo’eras the licencee to distribute the

essential; ‘commodities 0′ under the Public Distribution System.

:’IU1timateEy,'”ai: _o’rder came to be passed against the petitioner

as per dated 13.10.2008 by the Deputy

V 0’ Commi”s.sior;.e’rcanceling the licence of the petitioner. The order

W Anne§<L1re–'L' reveals that the petitioner used to distribute

"eni3;'3–.n:1ere of kerosene instead of 4 liters to the card holders:

ll used to distribute the kerosene only for one day in a

V'

A –. A "l':\J\llrit..Apetii{i&on isldisposed of accordingly.

_ 4 _
as a quasi judicial authority in such matters. Therefore, the

Appellate Authority should have verified the records before

coming to the conclusion to satisfy itself as to whetherlllthe

findings of facts arrived at by the original authority _

actual facts or not. Since the order passed

Authority vide AnneXure–'M' does not=,A_sati;sfyfiv the

of principles of natural justice,-.___the

quashed. Accordingly, the followinxgaoprdsepr islrnade

The impugned order.._tr1de'l_Ar;nexL1.i've5'l'JIl dated 7.3.2009
passed by the 4'hA._respon.d.ent». o'uas'l1ed»;*– 'The matter is
remitted to the :_L..,feslpondent No.4 herein to
consider the — The appellant shall be heard in

the matter.

E

JUDGE

,