High Court Karnataka High Court

Hindustan Unilever Limited vs The State Of Karnataka on 16 January, 2009

Karnataka High Court
Hindustan Unilever Limited vs The State Of Karnataka on 16 January, 2009
Author: Jawad Rahim


i

25: “ms azea aaijm GF KARNATAKA AT 3AN§ALsa§

mama “E”!-{IS THE 15″”? 5:255: 0:: JANUARY 2a__«:’§_:59′” ‘ ” .

BE?9RE

‘:*;–s§ i-§G£’s¥’8LE MR, ,3i.3S’?ECE3%?s%Vf$D.?:AA?§i.?*?1′

;’fi;.R,P’; , §:»’«’Sg”;:f.4.%A»*;f_§§*’?–A_& ‘L
aamaesé: L ”

%’%I?§§5JS”§”Ai’§.. §.sis;11;..*.:’v:fi-‘:3 1.3s%’s:1*EB
FQ?;f’v’:§RL'{ As
E-éIh§U§’EA:*’§»_i;E:’ii’E:’~7; L§%ss<:&::':E§%.
?«:%;sea*sa::us£,1a:,%%
fifi-.i*«i"§'Hf;3"§%'Ii,?§"Et§It3!¥§: 'F.O.fi:,£5'-

etagsfiaiaz-5§$ke2sV%     
  A      ?E'?E'£'§(}?§E':i

:32′ a RA:’3′:1*;3.*JA?§;~.S?z;i§D§f– ma SR; 5 aassrnsgamj

Am:

3;)” « .S’§’,s’¥i’§ ‘£fi§$5 zszgaafigvam

A BT’:’.i,5i;.}$;{Z3¢§:r’R’£3.s€rsTE mace
_ E§!_5z?§i3.5§i;’?§§§§x’vV””

2:; Stifififii-‘§ .

§;$..§.z;s::~§,a.s C:-:A.rx;§
V ” .. §sGE§=–33 ‘z’EAR.$
év§;«a.:Irx§E, MAvAa?HAa?ET
mzsézfigr cams
;Bfiaa”>é$fizL»;”}RE
T RES?G§é§E§’§T$

M’ A £5? aéis arwaseam Assecxgms, £x;,’IrE:’s. FER R~»2)

C§”§i…,R§’a£’ES§§§*§ ?E”¥’I”‘§”§€.”;:’~é ES FREQ W5 39? Rfw réfii,

CR.?,C. ?§.A”:’E§’*§G TQ SET Afifilfifi THE GRBER QATEQ

;rf}:§I?$;:–;.é:rm*a:*::;’a:g”:ssa;f~,i haé iéffiffiiiiéfi a grime 3: act, be

u

3*
9} ;’l?-Star seizasre ef the articéeg, 2*’ rasgcsncient maved
air: aggiicaiiss: ungiéf fieztiarzs 453 anti 45?§€;r,?,§r.. se; é§g_5n§

grant 9:’ ifzterim zzusiaév «:1? ihe mizéé §¥’§rc:3:3:’:sg.:’_ ”’ ‘

2′): Tim magistrate; 3fier:”ir3e’a’r%.r;g..A tiééJV”v?;r;:f3:V.:’::*§:§:r”2féi1V:

%:’ej&:::i&:::::f E332 apgéigaiicrz Xfifié ‘ej_r”é5e;.:f. §aif§;;é”».a=,&§:fa:’:§?:.VV

aggrieved by the said eréar, 2»’.”‘%”‘raspén:ie!ntaé;a?é’*:v§’%§”%e¥is§c:€’

iéefisre the segsicfis :r;2;:§i w;%”z’§’,=::fr’;* E;r.::*ar é:aiéa:i= z,’;”‘,2Q:t28,.

aiiaweci Liza afiaiitatica ‘a r:_é $ai: ‘E:’sé:_i;;e””-«?:f’::.::”:::¢_r§ar cf the triai
aswi ra§e::t§2f:.s§~ jEfr’_;r«-vi,’ s; a2″”:”a;é;’V.= -.’T§’?:§s:=;j.._;§7et’;é:i:§ér:e*r cémgany is

ifsaregfcxre iii ‘t§:§_:3–.ré’ii§’§§§:’:..j;~~.. _

5:: :t,§*.$3i¥”f¥é§ .’:§1.;§§f2S+E¥’..f§§5__i§1§[Qéiiiiéiiaf wmjid submit that

£313 cérfiéir’u§ésse§=.by :f%:§’Egg:-éééfi $fiS$§G’Z¥’3S judge is agairzst aiis’
;faci:ga;’:L;§ QSQ:-aV%i§§%i§é§ Q? :59 age, §3affi£:’!,§§af§?y” as %t ig in

9″

Ear: Q’? fiactiarz E5 3? iha £5′; 2-; thig

mt’
R.

we
fj’
U
gm:

m
W
“N
{:2
Em
V?’

fig as :3 whetfia: iize

Mllllue

$3′; :3′:

*-»v.::;s1§?§«m§i$ it was mi iiéa giaga far ifaa Séfifiiéfsfi judge is

$97/,

9-1′
I

Q?’ waniarfaiiigég £3′? améucts Qf the camgarzig, R46-.–:.*=:§?t;:%”§f’r’;«c§;&:r=;i:»–

2 S3 3 firms fiéa §£3TI’C§’!§$$¥’ {sf the maducts rxieaffiz

ihg articies are mi reéeasefi, his i:wesfrr:aii=’ft ¥§§?;;§§C5’4 5% .i§st;’.., a

Sr’, He figzriher gfibmits the pi§’0v§$¥*:’;_:?ss $1? $§a:i:%e:vi:’1 ‘ifs?-}’5;% @”?’=

the ffiaient Act aermitg a ;:e:’éV§*:i:._”pE$_Vi2*ar:fie;:s§%:”_”::;;;:}icé$§ the
arigéfiai °¥”fi§E”iLif§£:iLi¥”&i” 23§ié%:§i%:”:§sr:=: amj
iéeiécga the at: 9? the__V:fé$_g§§:§§s§:2i”~.:§v§:’AA~’.Ig§;:235ring prgdzgcts
dira-ciify fmmf it’i*:;e 7′;*r?§1%1′:;f§§ii;2?a§{ “fir. it§ agarsts fiaeg rub:
amausi in 52′ tm Agt, Segiées,
tha §:}§§i§: ts :f%;3§§§.:§5§%f i§fgA if they ara aéicxéieé is
:’arnai2§ ;23_’i~hé :§g_¥3§%§§;5§”~§”‘«;£$<3§§€:e er cézsri, than their very

utiiiiy. fgaaéifiiaé %::$i: faf'e.*:fi "*t"i="2& resisitaérzt affezi vsmzsié be igst,

–,.%_c§:;:$.§%*s§..,.-;=,;,;%gg iéxsééégiia him, The sesséérzs jmtiraa hag

.__:’§::,§§’§:i§_f~?.,:;§i faéi that rst: firrima fade case was mafia ms:

fa:?”.._§§’:ev.:§§a §::;Tfe ragarfiéng Vifiiéiiéfi if i:G§Y¥’§§§’§i. Act am

“-».ti*:a:s*&f:a;jé.§; Qfafii af irzterim cizstaafig is figiiai jgasiifiefi,

‘E, iieéfiififi ifs: mirafi iiig §¥'{3Li§’2§$ tazrgefi, E hay? axamiaéé

iififia §§”f”}§§i§fi$§ aféarg, amb

faunrvl
LA-.3

gaig’ that §’i§ii§n’r flag yiaiaieé GE’ infringfigg
Er: §fG”si§SE€:?:”zS if ihé C<::9"¥'r§§ht Act –"é§i3é:hVVV'

éifierziiiia i1§m is the er:":Eéri:frf;A,Vr;_:2$t£:r§§§r"'€.:ffi;?'2é'= %

@333 seized §r:.ti*:e Case,'

Each cxfiservatiarz was ;:r::a?i c;eTfi_Vf9r §sV'§ifi a:'~:%:;§:§§s;:Aj;r:t–r'?e;.VV:f::~3 §?E:*. '

jzsiégmg tiéé isaae reiatifig tr: _:_i}i'e.._a:.¢;:;sa.tés3n_ivrrsafie against
$323 mgyarséani, S§zéeV:%”t_::a;t i%j_:s;i”i”*;fe;~ bz:’s§s at’: which the
immggzéeé arfiebig p&:3:§&:v{‘§;:’w§V’eia.g’§*;_ i:é;1si’:?a§’:%§e§ ta interfere

with the 3a:r1fi:é:, 57°
:5. in V:ir’;Ve’1i.3’§:{:i$V”a::::§T” ‘:;:ir§::i*:*rs*:afi:é$ cf ‘aha case; the

§§SCEf’&iv§§i17«;§§’§3 iT:v2fQ§§’ §3§$%€§_ izxy the magistrate $3 tveii-

reasarsefi .;f::ti i’:’:£=:i’€:3?<$;'-~:§i£=""imm:§nec§ srfier 93' the ieamefi

sgs§i;;::§=:s_j;:c:§ §e.V:35'§":§%é§¥§ be suéiainea. in the resuiii tizé

""'§.e;i§t§§:r"£¥'§'s; é§A3.4j_g%e%;e§,"W'{%*:a impugrzad eréer is set asiée, 'fhe

*—§Vi?5;a.éi' :i'.Vla;%.g"zi§VV".T§-;V=.':'§.2§m','z? Qafifiéé gr: the awiicatiavrs Lmfier

fiégiisnganfi 45:»; :;::m::': by the z'-'xr:.§§§i'§§':a§ <:'§:§ef

""«_ "'»%vf§e::"<3§£si.iA:as2 fiiagisiraia, fiaagaicrég Es Lifiihfiifif,

¥§h*