High Court Karnataka High Court

The Mahatma Gandhi Sahakara vs The Union Of India By Its Secy on 26 March, 2008

Karnataka High Court
The Mahatma Gandhi Sahakara vs The Union Of India By Its Secy on 26 March, 2008
Author: K.L.Manjunath
 _ 2. The  Director (Sugar),

".f3. The Jbint Dixeutor (Sugar),

.1.

IN was area cuuam ow xaanamaxa A: aanaézpfigf"-f~«*
names wars ran 2d" nay or Manna} édéfi» '.; =
serous ' ' '

was HOR'BLE aw. Juswicg m.h.fimxJuafim»__V£

waxr vsrzwxow nb.2v1é3§2ao5 gsméséz }
EETWEEN: 7': f '~. .".

rue Mahatma Gandi sahaxazaj
Sakkare Karkhang (n1;"'.j ' *
Bhalki-585 323., *_ g~* '~A~a
Bidar Dist. Eafinataka staga; 

R/by itaéfianagihgxfliresfier. =_=
x.naxinath,ae¢§y _= "--~__ 3.. mammxonza

(By 3dvcc$£é s:i.m.§:sghba1an)

AND:

1.

Ina Unioh.pf $ndia.by its
Sfigrétary, Einistry af
~. cahsumerznrtaiis; rcod 5
.’v£uk1ic.9iatx1but1cn,
*_”Dixé¢tczéte p£ Sugar,
“. 3xi§hiVBha§an, flaw Delhi.

G¢vbrmmont af India,
‘n Miiafiry of Coaauar Affairs,
. Eo¢d &’Pub;1c Distribution,
,”Di$e¢torate of Sugar,
‘Vflrishi Bhavan, flaw nexhi.

Govt. of India,
Ministry of Consumer Affairs,
Food 8 Public Distribution,

~3~

ORi)ER

In View of the man file<i"'b3*. c§a::s§i.4.£pr…

the petitioner, th.-La p-a;t.:i.t:i.cvfi2__ ;:._s

having bectane infxuctuoua _’ ,, ,

% ga/-2
M Iudgé

R/148508