WP 1508108 11: mm men comm' or KAn1¢ArAxA.§ ' 9' " CIR¢'(IlT amen AT namwgpé V % mm!) THIS um 10% n£giA}:3§ JII£;Y.~i BEl'f',O_RE mm Humans mz...ms'r1cE V' wnrr PETrr;on§':i¢;1sa1§zg¢ wnrr PETIT!0fi'1I§a,;7'98g»_f8$'l2O08 am pm; 1. VYAVASAYLA LEEXHAKARA.' ':~:;x?i~;9I1'i'1Av: VILEAGE', SIRUGUPPA TALUK " 'BELIARY DISTRICT. REP BY rrs SECRETARY B MALLIKARJUNA RAO, S/€23 I3 NELEGESHWARA RAG, KUBUDARALU CONSUMER CO-OPERATIVE'. SOC¥ETY FAIR f'R§CE IJEPOT' BAGEWASI VILLAGE, SIRUGUPFEQ. 'I'AI..-UK BE1..$..ARY DISTRECYF. REPRESENTED BY ITS WP 15087.08 SECRETARY, SRLVENKANNK, AGED 52 YEARS V. s/o VITTOBANNA, R/O BAGEWADI... P£3'I'I'I'iONER(S} (By Sri. GODE NAGARAJ FOR P}, 2, 4 85 5V) 1. THE DEPUTY COMMISSIONER (1=i.o'"13')'« «_ .; T BELLARY EHSTRICT BELLARY 533 101 2. THE TAHSXLDAR sxrzueu PPA TALUK SIRUGUPPA _ BELLARY DISTRICT. '12E.sPoNm:m'*(s) (By Smt.:K.VIDYAVATHI, Hccffifl " THIS PE?rI'r1<.:gN IS 'é*"'iLEEf UNVDE-Rf.AR'PIGLES 226 AND 227 OF THE cor%s'rr1'_tJf€IoNi:::,1A "-P22.-n.¥11~:G TO iSSUE WRIT OF CERTIOERARI AI*i'§}i_..SE'F.AS¥DE. 'i'H_E--iMPUGNE§ NO'I'IF'ICATiOP$S OF THE 1sr1...gEsFoNi}E::~rr% .»ea%'1T.TAI~:1%§;XURE~B, D'I'D:21----IO-2008 AND THIS PErr1'1'1o;q«_ CQMIRG on Erma URDERS, THIS BAY, THE cougir MADE 'mE_FoLLow1Nc;; 03.13% 1 vide Annexure-»--B, G, J, L and N all _ daf:ed_.2 3,; by which the appfications are «sailed for V f1':)xVa:t_. Lintexlding persons ta run fair price depots in I.}:_éS?3.im', Hale Kate, Mannur, Nagalapur and Ibrahimpur V , _ VT " is called in questien in this writ petition. kf' WP lS08'?.08 2. It is contended on behalf of the pet;itio1_1ei"s" _ respondents without notice to Eiéaovyt V.
distribute the cards to other fa,ir’-._pri;ee. §~3ho;5e.oWI1ei%e__ who
will be given license in futuife-«.§o *
commodities pursuantf to ‘ziofiflcefions. In
other words, the that the future
licensees will out of ration
cerds of the A A
Admittedly, the
petifioneiee “to distribute the essential
com1;;.1odi.fiee.V distribution system. Rule 1 3
Commodities (Public Distribution
A 1992, reads thus:
‘ ‘v”‘:}’. 3,. Assigment of Ration Ca1ds«
A (1) After sanctioning an authorisation to run
%A i fair price depot, the Authoriseé Authority shaii
‘ Hjassiw to the fair pzicc depot a certain number of
ration cards beiongng to persons residing in
areas near the fair price depot.
(2) The number of ration caxtis assigned to a
fair pnlee depot under sub-clauee (3,) 31183} not be
\<_\/5
WP $087118
less than 300 for a fair price depot in a A'
and not iess than 500 for 3 fair price
urban anea: ,
Provided that the AumoiiseeeA;§:tha;izy"may; 7
in exceptional cases V.-;-mgézi fer A. ieasong Be
recorded in Writing, Ieiax upt0r2(§'_()
for a fair price depot in 'axjea a 11c!. 1;p1;_
cards fer a fair p1iie.e.':Vdepg)t in area if the
fair price depot is to isolated
setflemenut er of ration
came is iimi*ebr¢S¢¥ib¢daee%%
'i'fi:§';i_("; may, if he
c;;:¢§:§idez~.:§:, 'it 'A interests of the
raftiorg 'txfénefer ration cards from one
faiepxfiee toea1;¢.¢:1cgg«ee
thatéxo such transfer shail leave
: fair pfieevvdepot with less than the minimum
' 2 ., 'V ration cards specified in sub-clause
file above, it is clear that the authorised
V' V' "'..jeja2;1f1;{);"ite3sr shail assiw to the fair price depets certain
' rzigmber ef ration cards after sanctianing the authorisation
rm: :3 fair price depot. Sub Rule 3 of Rule 11 also
clarifies that the authorised authority may in the imzerest
xx"
WP 3598103
of the ration card holders transfer the ration;’_”eerdv§: _
one fair price shop to another. Sub
further clarifies that the minimuin of “(:a’1’t¥.:et.___fo;fe 2:
fair price depot is 300 in end
3. It is not in dispute ~.._petiti_oners are having
fair price depots in the minimum
number of by the petitioners
is 306,; _’ authorised authority may
distribute the the future licensees after
sar1etf1o”1′;.ing the atithorisation to run the fair price depot in
iexeexee cards from the shop of the petitioners.
are stated to have more than 300
V . cards of the shops, it is open for the authorised
* ‘”u–oIi’ice_r to sanctien ai.IthOI’iSat.i()I1 to other persons who
— to distribute essential commodities through public
” ijiistiibution system. The mtitieners cannot prohibit the
Government agency from doing so. There cannot be any
! a
WP 1508108
6
dispute that the essential commodities are distributed
through public distribution system in the i13,t:§:Vi=e-:.’_’s.f_.V_ of
public at large. Nobody including the pet:tionjéris«i
for monopoly. Therefore, thc»A.»V:1otifi.{-gaiioiiiws
applications from the intending
price depots cannot be interfoiod Wifilé .
4. The writ petition faiis a_n’d’ is ‘disniissed.
5. Its 1i;:.;:1eai{ respondents may re-
distxibtits from ta kirag the ration cards
in oxcoss of”‘3()() fif<of1I1i~1;iic:»–'"ipt:titioI1ers.
Sd/-
JUDGE