IN THE HIGH COURT or K_A_R_-____.A A-
DATED THI$ TEE 2o"'na3 or fihE£fi,f2ofi3-
THE HON'BJ'..E MR.JusT.:g:cE
WRIT PETITION No.29§'2.'%oT 2o'o'e(:t3fi-PEas)
BETWEEN ; A. 3 % A'
1 THE DEVARAJAJJAQAEA 'm;1;M.3121r "=.;_.-1és.I.r~».r.II':.-1:1
co-opERATz.vE §_SOCEITI 'LTx:_> . ',
E31-.'E21*ICE.'*{ I1,"
rx=mV1$Ni>4GE12E BY ITS
TRESTEENTV, sR1.'A;M.1R"'Jm§ szua,
.=.:/To .:L_ATE
MED' A39uT"462«.,%mAns; . . . PETITIONER
(By E113 :"§fi.~.,..#'~' CIVIL SL-'PPLI s BEFAR"1'h'EI~'e'T ,
h " M.S ;"3U'1'LDI1<rc-.1 BANGALORE.
2" THE VDEPUTY comxssxounn
n T DAVAIGAGERE DISTRICT,
DAVANAILIEIQE; .. RESPOPFJEEPEE
'E.I-- Ir -I-1-I-an
§(::n_y SE1: B. "E", aL:A""' )
THIS W.P. IS FILED UNDER ARTICLES 226 S:
227 OF THE CONSTITUTION OF INDIA, EBAXLEQ 1'9
QUASI-I THE NOTIFICATION D'I'.24.1.2OD8 VIDE ANN-
1:
-rams mu-r PETITION cmnla VA
i'RT.LilEiiiii7f '?iIii\fiii~it'i -riiis @3335!" ' _
authorisation to mm stat
Dawangere. The is
challenging Anmxunéy-3%' $4 passed by
tho.-Qt Deputy imru-.1ng
authorisatt-an for t
"""*-;"i"Fx..v iggugm-a».,.a.=.;."'s..u s an *.:b.e gs:-.:-..:.'-..-'.|.
that 'cart -- to the petitioner shop'
wou1.Ad_ 'V by the respondent and
the the new fair prise dmot.
to the aavaammnt. –Mwoaata,
as control Order 1992, the
E
:2
;
for the benefit of oami ‘lloldoru and
clause 11 the nesponcbnt is also at.
liberty to withdraw the axon” cards in -axons:
of 500 in the city area and assigning such
8′
excess cards to any other shop for the * V.
of the card holders. managing, V AL
the respondents have no
the cards
authorised shop as ” :’ to
him, the pgtigihmr with 553
r_2aI..1.’:l..s; far above the
‘V3, in Vdiurcumatanuea, the writ
1; granting liberty for they
V’ .. “_–_ to approach the Deputy-
ar
Davangere, if the cards assigned
A.–I.–:-. ‘.2 .|..|a…I
um “u.a.|.-.|.s”.’51″‘n”u:’i.’L” an an
number of cards.