In Tm; men comer or KARNATAHA
cmcurr amen AT gananwsgp " f »' '
DATED THIS THE 218'? BAx?1«Q§. JUVLYT '2do8.. . " A
BEFO1§E,. V
THE HONBLE MR. .JUS'IfIC--F§fS. P;»BDUL"NAZE{3§'R
WRIT PETIT§€)N""N{).~1.7"?(3{'1[25$???uf§}M-RES}
Shrew: Rtmulita "Ltd.",Cj '
Having it$V__Regisfc1"e'::;I_ OJEESC':-:_ V' "
At No.BC-- 105,.. Haviciétk Road, _
Cautonigtenn Béig-:u:a_m~--» 1,
Reptd. its (caxffmmte Afiairs)
Ramesh Patil. - .. PETITIONER
(By Suit; Sindixu Potéidar, Adv. for Prabhuling
.I:{3N§:§fad,Agi,Adv;}v-- ----------
Z 1 of Karnataka,
By its Secretary,
x T Depi. of Commence 63 Industries,
1 Soudha, Dr. Ambedkar Veedhsi,
" Eiiangalore --~ 560 001.
2 The Commissioner of Cane Development
And Director of Sugar in Kamataka,
Chougule House, No.32,
Crescent Road, Bangalore -1. .. RESPONDENTS
(By Sré. 31.13. Adhyapak, AGA)
This writ petition is filed under’A.V ._
the Constitution of indie ;3rayir;.g_to d.i3ieot’ R1 te”g1f;mt _expori Q * ”
Osubsidy to the petitioner, etc. —
This writ petition ” V’ Hearing
this day, the Court made~–..t1jI;e_fc-11org§ing–:.._’2. _
.§¥§..Q_E:r;E.€I1tati0I1, the petitioner has filed this Writ
‘-petitiozfi .seel<ing the following reliefs:
' " Issue a writ in the nature of mandamus or
V' other writ or direction, directing the 1*"
responcinet herein to grant export subsidy to the
petitioner to the tune of Rs.81.08 iakhs as
requested by the petitioner in its last of their
1:
3
representation dated 25*’! February 200′?
A1mexure–G and as per the Iecommendéitionj ~
made by the 29¢’ respondent Vida»
communicafions dated 9.6.2094,
14.07.2004 vide Annexures°–B_,”«._dé:d and ”
respectively;
ii) Grant such other end… reiief .3
this Hon’b1e CouI’t”~.de€_I1Ik$ i11.V;tlA1:e~ facts and
circumstances of easevi_n{;1udi1§ig’ order as
to costs.”:..
2. clearly discloses that the
petitioner l:te{s_Vi%’fiedVtl1eAa3,fo:7e:§aid representation. There is no
¢_mate1i;alVoi1 1eco1ii’eyidencing the considercation of the said
1-e{3;3Vresen.t_ation;A”‘I of the View that the 1′” respondent has
to’eonsix;te1″d.tneVA:aifoIesaid. representation at an early date.
.-__”In~.t’he Iesult, the writ petition succeeds and it is
aiiowed in part. I direct the 13’ respondent to
consfier the representation at Am1exnre~G dated 25.02.2007
‘ ‘E-aéCOI’daflC€ with law within a period of three months from
the date of receipt of a copy of this order. This oxder should
k
4L
not be censtrued as expressing any opinion on
the matter. No costs.
CS