High Court Karnataka High Court

The Secretary vs The Hon’Ble Minister For Food And … on 18 June, 2008

Karnataka High Court
The Secretary vs The Hon’Ble Minister For Food And … on 18 June, 2008
Author: N.Kumar


,1.

H4′ TI-IE PEG!-I CGURT CF KARHATAKA,
mrea THIS THE 13*’ my or-‘ JUNE 2ws¥%%%%j%%%

BEFORE

Tim HCIH’3.-‘3LE MR.

THE sE::m~rA1=a2*« % n
smaaanrcu

3.a1«IGHA[REGD)_-~~ %_ A
vAEDAR£aHALLI;vfl;lu€K3E«., ‘V _ g

HA$$A¥?%I>$’r2?1¢T%T~&%% ” T

1?I%£s_E::m~mRv%%, %
swam. {men}. _ ” _ ‘

,amR:AL«:§Un *rA1:;t:1;:’%’

_ pmmr

i’?».7m~ YUVAKA

1 fifififimrnzzenz
” %%,*r’En’:£.IRv’a.mGE

ammimn mrmc

H 3 gala’ N

. fimfimmmm

Wߣ
A ‘l§\LUK
ET%

mm smcmraxv
smmmanmmwztzvaxa H
aramazaseaza h/’

‘u\;u”I \..uu:u vr nnnnu-u:-mu ruun \..\.,r-gnu vr nunununnu nlwn Iuvulu Ur nnl-mIH|HI\n rman LUUKI Ur RAKNAIAIKA HIGH COURT Of KARNATAKA HIGH Cl

…2…

HALmM VII.LK}E
£ TALUK
I-IASSAN BIS’I’KlJ£’.’I’

‘THE smlm-‘mm’
axmmmmrawx ;

Hmaaxnmrmr A

THE EECRETARY

11> .

…PET1’I’IOIiERS

my 3:; 2 E 5′:

up—–

M’ HIHI8l’ER ma
‘- rrwfizmm cwmwmms

X m*e&:?% cm mnmzmxa

E&R’Gufi.LORE 1

_ fmm rzomnmxm

ma momarm CIVIL surlpnm
cannmemumw
mnmwm 52

mm nmmcwammmm
(mom? mmaxnmmm
Hasssax k/

vr unmunanna HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA EIGH

I

…. …_ . uu-nu-In \y_\gv\Jl\§

4 THE ‘IA%ILIJ5AR
A Q TALUK
HA3-851%! DISTRICT

5 H8-3HAHK|&R

sjomm sammwm

mmmomwmam A

we m.m*ALU,

m%raAmmHoBLI

ammmunrmnx % O

Hasmnmmcr
msmmzrns

fay $4.-xi : B.vEEnAp1=Ag:x.9m A24, in mm
2539,; .

THIS Wm’ ARTICLES 225
mm 22? o1z:–‘1’*m_.’ c0i!I8I*n’iJ”I’I{3B”‘~.t3F…HWDIA mama ’90
QUASE zaamacxnmlaivsfsn ‘(moan m*.1o.7.2oo7,

PASSED B’? ;kAr ‘AO::w}¢.%O

rats m§m~m§O¢sOma PRI…H(} mm my,
TI-IE mum mm; T:1EOp_cLL0wme:

the report sent by the Tahaidlar.

‘ Hasaan District on 25.5.2006 atplaming’

infirm” ” ‘t:ias cammitted by the societies ‘

A hm’e:511, the lit respond-mt suapezndod the
V O. oi the petitinnea-saxacieties pending
v enquiry. ‘% pefitionms-aucietim prafarrod an appeal

‘before the Commkskyner fact Fnsod and Civil Supplies

the ,3 E ii .9’ 33.4.3. ”

-4-

chaflsngng the said ordez’. The aappczflate authority
£ifI£’fi3’& the Deputy Cammissianer tn hold

after gwzmg an apporzunaty m an
pmind of two mantra and ”
Have-veer, firm order of
rapaxfierxt was stayed till aaf

53% mspondrmt who__ §n said
im, who _ha!dea’ 111′ the
p¢titiwn:m~s-aqcégtim revbion before

murder. Without

as-haul wvunl vi Ivmnawnlmlwi I”Ii\UFl \.-\¢H.f’l\E 1-Jr l\r\l\lVID~lEi”ll\l-1 l’Il\Jl’l MKJUICI |J’l’ RHKIVHIHIVH NIUH LUUKI 0!; C4

mimics to ‘}:~. I;I611*b§: Mum’ ‘ tar for Food
and C’ihri§ §§1&1}$pl4’_ ma” M g order. af cancellatiem of
the said. ‘ enqu.ir_y w:th.1n’ ‘ thme

said order the petitioners are

2. notice, the learned Sofa: Adwmta

X of the moords aubmm am before
V the impugned order no mtim was served on the
‘1’11e=refore, it is view’ that the impugn”!
order is puma in violation oi the principlm of natural