High Court Karnataka High Court

Syed Samiulla vs The Deputy Commissioner (Food) on 15 July, 2009

Karnataka High Court
Syed Samiulla vs The Deputy Commissioner (Food) on 15 July, 2009
Author: Ajit J Gunjal
IN THE HIGH COUKF OF' KARNATAKA AT BAN

.DA'I'ED THIS THE 15th DAY OF JULY 2009; % 

BEFORE

THE I~iON'BLE MR. JUSTICE }§.j:*1* J;"GUbL I..ALV  , 

WRIT PETITION NO.1V8843/2§09(G}aiA~V§I§S)

BETWEEN :

Syed Samiuila,
Aged about 75 years,

S/o.Late Meera  _  V V.

S0111: Village  I~£9b}.i,  1, 
MagadiTa1u1g. '  '

AND 

. The Dep'u.§;  (Food,
Ram_a11aga1'a_m VDistrict,';'
R3¥?3m*%aFaH1=%~  %%%%% 

. ?'1"1-22¢ 3)cpu'ty3")§rector,
  
'Ramanagaram Distfict,
R.'«_:..mana@tam.

 The Coifimissioner for
»  as Civil Supplies,
'  Cur1I1ing11am Read,

'  Bangalore - 560 052.

(By Sri.Narendra Prasad, HCGP)

(By sri.H_.¢":_é.a y~.);

  %  """...PEI'ITiONER

. . .RE'.SPOI'DEN'I'S



'I'his writ petition is filed under Article 226 of"$:,he
Consmution of India with a prayer to quash ti1exQ1*r;1ei"
dated 28.05.2009 passed by the R3 at Annexu:'e._}J.'}ari;d"" 3
etc.    A

This writ petition con2ing...o1f;   "

hearing, this day, the Court madeizithe "  
ORDER ii i i 
Mr.Nare1"1dra Prasad,     to
take notice fer the     

Copies to    A

2.   iisted for preliminary

hearing;Withdieenseigit,   for final dispose}.

3.  .-  to be the holder of an

 authorisation.   appears the said licence was

  10.2008 amid a show cause notice was

 filed his reply on 10.11.2008,

V --a ce1i§* et"vi;eiiieh is at Annexure 'F'. The date of enquiry

K "w.ajs'iiii(ed" on 12.11.2608. The matter was adjourned,

  iieivever witiieut providing suffieient epportunity to

  petitioner, the impugned order is passed on

07.01.2009 revoking the licence in faveur of the

/i

J'



set--aside the orders passed by the 18* and t}1e"'----.(3rd
respcndents. Consequently, folicwing order is   ' 

(3.) Petition stands allowed

(13) The impugned orders at 
stand quashed. ' '   3   '

(c) The matter stancis'VL4?';'if:e1m}ti:e:d."   lat
respondent   in accordance

with iaw.

Rule is ;and–.

.7′. HCGP appearirg
fer the to file memo oi’

ap;mrazx3eVViv–it.VMh% in fc:1_1r9′

eefifion itseif is disposed of, the

Misc’;W$iices ..;_1e~i[iVj si1:rv’2ve for corsideration. Hence, Misc.

. /W, stérxdse oi:

I-adéé

SP8