Hfififl fiififlfié
5 WWW {W %LfiMNI%"%"gf'&K& REQH fiflgfi? mfiwamm Wfiflifi amwér" 0? %fi%Ng&f%'§'i;?;;,z_§»:;,-33% Hfififi QQWW £3? &&%NflsTAKA WGH CQURV 0? K&flM&Tfi§5=i'.¢»':a:k
IR THE HIGH COURT GP' KARNATAKA AT
mmn Tms TI-E 27m DAY 9? MAY 2oG?._f =. x
BEFORE A
'mm I-IC)H'BLE 1vm..msncEj%h.x;9s:m;
w.p.No.13:m;2oo9 {c:sak-- 1=n1s} % 1 %
BETWEEN:
Yeahwantpura Comurner _
Co--operative Society, V -_
H0395, T91 (3 Grass,
K N Exmnnitmn, TI'i\;6I1iRtZ'£*...£'1, . ' "
12, Reprgsfexzfiad Z,
by its Sacratazy;-.,vSr:;i;._K1::na:r, '
a/odate. J A %
. . J
{By srivai-u .x&ai§¢aze) %
AND:
1.
,..§:A”I’V1:1taJoizit’DVi1Vw’e::ct§>r,
A ” Civ’ii”3upph’ea am.
I3nrac’ tar,
x T Aciai: 0®eofFood anti
V Supplim and
flcxrtheirn B&visir:uz1,
Vfimlikaval.
20. .. RE3PC)NDEHTS
(By ‘Sri Hf!’ Haren:irapzmaa&, HCGB
Thia Writ Patitifin ia filad m:1€Im’ Artkzlcs W6 and
22′? of the Cionafihrticn :3? India, praying to dhwt the
,. J;-V~’a'”§’I:”§§fi£%%£%@ WQM QTZQMJH
wwwwx “$.33” E%«f”%M£%&W¥§’§§*m£’=’- .1:
?&
Q
PM
$
3
§
L}
i
Q
E
3
§
Q
X
3
§
is
3
E
3
3
3
E
Q
E
5
S
Q
E
E
g
‘:2
§
E7
3
E
§
Q
E
K
§
§
§
X
§
§
._ V
§
3
3
rmpontiant Nani to axmsédm the repreacratatalon d,ated–“=..
17.3.2009 vish Annexum-C bcfiom the mew c9.rd.a
distributed far Na:-th Rang shop Vyafikval, — ‘2
dated 1.4.2009 Vida z to the 1% nmpowentvgt. ”
tltm <=a.t'fie:st.
11:33 was-. Petitima mm1ng’ an an-J %§.m.m} 7
bsarirgttnia day,tbaCmn1mad&pTthefoIin*wltt1g A’
‘
2. Tm pet£hm’ writ
petitimx of mamanms
* vac Annexxm-C before
as mam-= the
Ldattzzi .-
Z for Nonh Range shops
and mm aaught for dixectian
:11; m fimwarci the mpm dam:-3.
* E 159 the 1* respmdent at the
V’ 1% tafjuutim and aiguiityz
V have $16 the lswzwnmi wume1a r the
}’pev.~i::igmr and the mm Grovarnmm may
a far tin reapondmn.
/ Wmfl
4. The only grievm cfthe petifioner in tha iisatant
writ petitinn is that petitioner has :3
am is neither mu’
amt the report «sf the 1″
respontiemz in wnsidam the
* by the
pe1i5mIm’. mu; ocftha 2nd
mpomient, _ pmmted thh writ
af thc rsaprwanization dated
by the petitzinner m the admmm
‘ 5 rwtjzlsfiflablc. ‘I’1mefore,wi$ho*ut azpmszm
A on the mm of the cam, an Writ Pefifiun
diapmd arm a ciimction tn the mpemm;
mmpamxzt autmtity ta camider tm mpxwnmttfnn
dated 123.2009 ma& by time petitionez vac Ammmv
L
/
mwmwm ma” mwmmmma flififi fifififg?’ mmsmmm Wfififi 50%.??? 0F Wfifi @%%.i%T OF KfiRN&’¥%KR Hififi mam” OF mmmmm i”-ifififi fiflfifi
reprmenmmn on 17.3.2009 to the
of Extzise Super’m:heMent for
to 1:113 new map oemtructsaj.
zwwwam war”
zsmm wwmwma 3w§”” fiwmiwmfimmm mmvm mwwm wr amnnmmwmu. 1-man uwuna am” Rflflwfllflfifl mikzfi mmwm QM MSQM mum’
C and dispose cm’ the same as expeditieusly as pogiaible,
at any rate within four weeks from the date
tlrlin arder. Further, tm 25*
fiorward the report dated fl1é_:1″i’
within one: Week from t’t1¢_da;fis <$f—-;¥§¢ecipt 9;:
With than aha-e1"wa't5arm§ 1-.;¢."";'g§:§ V
dispmcd ofli
'I'k1eIe€t1fi :%Im¢aa¢¢¢g perrrlitted to
file mew gtif within two
Sd/~.
% ‘ 3[F a”‘. Judge
VjEgm §j’f