High Court Karnataka High Court

Sri Shiva Rudrappa vs The Commissioner on 6 October, 2010

Karnataka High Court
Sri Shiva Rudrappa vs The Commissioner on 6 October, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

amen THIS THE 6"' mv OF ocroaaz 2010:"v.::"f--.»_:"'--_'

BEFORE

THE HON'BLE MRJUSTICE MOHA.N"'S»H.ANTarf§AéOU'BZ\R  

wan PETITION Nos.3g2156-451;*2V01o(6M-PD$)A f«f i

BETWEEN :

1.

Shiva Rudrappa . ,

S / 0 Late Basavanyapjsa 

Aged about 40 years' V  ' 

R/0 ManchikQppaVi11age ' _
Shikripura..Ta_1uk  I   
Shirn0ga'_If}jst:§ia(i1;.. ,     

Sri. Shafiulli-a1'E§ha11_   ~ _V
S/ of :1'-,Iu séain H'gi'an H
Aged about  " v  .
R/ 0 Chikka .jambu r._Vi}..1a~ge
Shikripaqra Talukg' A 
Sh.i:n0ga'"D_i st1:iCt.  '" :

'Sfi. Shankar Nam 'V

" S/o.Cha(1CEra Naik

   years

" = X .Seereta1*y'to"VSS1\?

'1\/__Iut_fige nV1'11age
Slfikripura Taluk

gShim_.<)ga District.

;--.s}i. Lohita
; S/0 I-Ianumanthappa
a Aged about 55 years

Secretary, VSSN
Kuskur Village
Shikripura Taluk



Shirnoga District.

Sri. Siddaramanna
S / 0 Kariyappa

Aged about 50 years
Secretary VSSN
Hirejambur Viliage
Shikripura Taluk
Shirnoga District.

Sri. Hoovappa
S/o Channabasappa
Aged about 52 years
Secretary, VSSN   
Kacienandihalli Village & Fest'  :4 
Shikripura Taluk " Q' 7  ' V   A
Shimoga District.   

 V " e ~  "  ._  .,  "fl..PETITIONERS
[By Sri. .'D,E;ac}iinath§  V. 

AND 

I.

1" _ Shikaripura Taiuk Office
 Shikaripura Town.

The C0m'mis'si_O11_er_  .

Dept. ofF¢0d  C'iVi1,S.upp1ies 81
Consumef Affafis " '

Iniianfxy Roaé-V  _____ H .

A AA  _B'aI1g%11ofe__--~ 560 001.

The  Commissioner
' .Shimoga}j District

Shimaga Town

The T-z::hs1'1dar

. . .RES PONDENTS

[By Sri.Narendra Prasad, HCGP)



-3-

These writ petitions are filed under Articles 226
and 227 of the Constitution of India \m'th a prayer to
direct the respondents to immediately considers"-the

petitioners Ann–A representation dt.30.8.1Q for

entrustment of retail kerosene distribution shop-tho–‘the~..

iicensees of the jurisdiction fair price depots. _.

These writ petitions are coming on f0’r’pifeI»irmIriary.i_ ‘*

hearing, this day, the Court madejthe’follo–wing_:_” «. V

The petitioners have s_o’u.ght Afor at to
respondents to consider representation vide
Annexure ‘A’ dated entrustment of retail

kerosene distribution

is of the petitioner that the

Deputy Coijrimissioner.:..i1as passed the order for

‘entrusting keros’enVe_distribution Eicence to the licencees

ofpthe ju_risd.ictiona1 fair price depots and on the same

basisfithe ought to have taken action.

s”B:e.Vthat as it may, this Court does not Wish to

A ‘~:Cco;IVii’nent anything on the merits of the matter

inasmuch as the representation ought to be considered

respondents 2 and 3 on me?) in accordance with

-4-

law, having regard to the provisions of Karnataka

Essential Commodities (PBS) Control Order, 1992.

It is needless to observe that in case, if some

persons are holding kerosene distribution li%:en;:e,: H

cannot be deprived of their live’lihood_ by

licence in favour of other personsvvithoutl_recourse”t.o”~_

law. The existing kerosene
will have to hold min.i’ni.nm cards a’s'”per Clause
11 of the PDS Control OI4derCf”lliE3ie may all the

questions be respondents 2

and 3 V
Accor’dingly}vvritvpetitions are disposed of with a

direction to 2 and 3 to consider the

°’rep’resentation vide lll A C C And nexure ‘A’ in accordance with law

and regard having had to the provisions

OfAl3DSV_’rCO1il.:l*:1″t)l order. This order should not be meant

‘that th’is;Court has observed any thing either in favour

‘orvagainst the petitioners or anybody.

{Jib

srs. ”

-5-

Compliance of this order shall be made as early as
possible but not later than an outer limit of_..__1_”our

months.

4. Sri.Narer1dra Prasad, learned HCGE?’

for respondents is permitted to fi1:eeem.emod

within four Weeks.