High Court Karnataka High Court

The Bidar Sahakari Sakkare … vs The Union Of India on 26 March, 2008

Karnataka High Court
The Bidar Sahakari Sakkare … vs The Union Of India on 26 March, 2008
Author: K.L.Manjunath
.2.

Direetorate of Sugar,
Krista'. Bhavan,
New Delhi.

4. The Deputy Direetor (Sugar; ,  '
Govt. at' India,  .'  
m3.n.i.stry at' Consumer Afieirs} .
Feed 5 PubJ.:i.e Distribufggon,

Directorate of Sugar,  _    
Krishi Bhavan,  De_.:3.hi.e---   RESPORDEWS

(33! Sra...§xv:.nd   n

This _..m-it *--."aa::;i.'1:«.aL«o.__n £;i,_1ec'i under A1.-ts.226 4:
227 of The £:O,=xsi:itu_tienA_ "of India ta direct the
respon'e'i':it,i.i:2z;e?r_ ta 'sell the entire quantity
of 'Ere-e ._sa.i.e by: issuing release orders
forthwith and '=.tc';q greefirain the respondents from

inposing 1:-es1:’.:f:§.¢::i.r.1on on the right of the
petitimgner t se.1.1.’the entire quantity of free
salegsugar he1d_:§_.n «stuck by the petitioner in the

‘*:naz:k–‘et i-,”v(i”;e., 90% of the sugar manufactured)

witzzcmt a;ra:–.z,t:1,ng for any release order and alsa to

clause: 4 & 5 ef the sugar {Control}

“cxrdere 1965 i:;ivv”‘so far they impose reatxietions on
saJ,e”Vete.'<:j:£e"frm sale sugar mnufactured by the
pet:i;.t;ioV_n1e.:.~V awowera the Central Government t

j issue .. “directicn to the produaers of sugar
‘regarding sale and diaposal of free sale of sugar

‘V »g1;”eee.1;nreasonab1e, arbitrary and confers mabridled

on the Central. Government and hence axe in
_e~_v’:.;..o1at.ion of A.r:ta.:l.4 & 19(1) (9′) ef the

Ccaéastitution of India.

This Petztien is coming on for prelsuninary

” Vheaxing in 3-6::-cup this day, the Cause made the

follcwing:

~3-

ORDER.

In View of the memo filéf.-.?.Ad ti:-fa ‘ccx::{x1a§3§”‘§fot”«
the petitioner, this pe’|_:i.ti§a “–:’_.s

having became infruutuousfi, ” .

R/150598