High Court Karnataka High Court

Bhadra Sahakara Sakkare Karkhane … vs The State Of Karnataka on 22 August, 2008

Karnataka High Court
Bhadra Sahakara Sakkare Karkhane … vs The State Of Karnataka on 22 August, 2008
Author: K.Sreedhar Rao
games»:

xx §gg 3:53 $03K? 93 Kaamawaxa, 3Ame&§@Efy".

yarn» wgzs rag 22mm nay as A3@§g§;;2$§§"%

mag gen 332 MR. JUsTxafi;zL$ésa§$g§*aas7 V 
wax? FETETEQR §é;,$e93;i$a3'{¢ge£é§W"

Bfififififi sA3AKARA sgxxaagw V
gaxxfigfig mzyagxmaai V_"
2? 33 IES CfiAIRMRfi _}}
QGBBABATHE, ' f '
xgazaaa $aLuK,' ._
§Avg§sERgTnxswR:c@

§ETET$Q§ER

ggy 3:: E s5R;§£§T:$§ *. ;R

Afifi

1

7 agaaggegg 55% ea:

1%a§js@A¢$ia$=K§R$§:AKa
RE: 33 12s~sn¢k$mg£y
CG~GFE2ATEVEg3E$§RTME§T

--uM.s.BUIL§IE$ *

DR(BsRsA%B$BK&R RQAE

' $&fiG%L§RE 55$ 9&1

'ufixg-%eg:ss:o§ER EGR
« ¢A§E_n§?EL99M@N? & flE§E£§QR

agtsfiaax IN KARfiA£AKA s EX~QEEI€ZQ
fifigziagaxswaa as

~QGrG?E£&?XVE SQCIE?EES,

QH§W%$LE EUZLElfiG,

£RBS£E§T Rfififig
EE$?Q§E§§S

%"'um_é£y gr: :§.K. aasavgggg - HC8§§

EKIS QRIE EETITIGE IS 33233 Ufifififi ARTISLES

22% & 22? Q? EH3 CG§STI§§EE&§ QF Ififlik ?RAYE§G §Q

5

CV



2-.4

QU&SE rag sgaag aw. 5.123239% 9:33 §fi$EX.c.
gassms 3*; $32 cozsfifissxzzwaa FQR $5 s5vE:..a;r§:«:;;¥,;~;*3
gym nxagcrca G? svsaa m R2. NwH"V"" "

This Writ Qetitimz coming c1; '~..£ci:§_"'~  

Eiearing this aay, the «Court  thfi f

factory at bcddabathi in \i5'a}§}a-..:;;gve£'eI" ::}§}s':tr3.';ct. The
sugar factory    3;,;>ss. ifhe
petitioner agong §§:2_. 1%':'é:_  *'r€$s;§_l;;fz:§$§erz'tks task a
dacisicn ti¥o""j§ é'll  th;e':.";  by §2.:ab."§.3?.::'...2's2ba.'*:c>z.'e, was the higimst

bidder  ai:%d- V5bi§'»..V 35.75% iakhs whglah was

 ac::'c3i.apf£:__:e7«:?..;  _____ fianrsari Emma Sugars Ltd. latex:

' QR __rz?t§r=ac.',,!.f£at the

 0:7 a=:.z¢t:i.6n. iifha said axmxznt was ferfeitad

 =  re$parz§;ent3 1 & 2 fax: breach sf centraat»

$/



E§3h:i.s fiaurt in REF. 3..§2$Q,/G'? ugheldh tha

foxfeiture, but annuilacé the order Q:sV_  :2£i=;~§epa3it

tha fiexfeitefi axrm"!Li:;.§ t«C;f' '.'E".?}Lé':'$}V£§'§.?§£'I3.%I:'§1"§'. "§..'res,512x*§.
The Eaarci sf fli.2.*é@'::_c'z*éL-v--.Vifics5§  task a
éeaisiazz Eat ;%.Z"3.§'é$£§'£§;.1"@ 83
game tzzgs   :1" 

  resfiofidezfiz fiireaiing
aha fiététignég gs é§§%5it tha ammunt in treasury

is i:;;ztaz:§a%*%s}.V%e.Vja';--::c15'*v_.§;3;iega3.,. The deposit axmunk

 f<i§:i%7ea:§w_f§e§'% shfiiild----neceasaxiiy ga to the benefit ef

' ;2:'i§'§;a. j;2;e{t;€.f:;:%.;cS::.er. 'fim respondents 6:13.}; aeted as

&§g?fga2:Aé::;:§.es in aasistizzg the petitianer fig

cce:z§{3–1,z§;*¥:.&V the aucézicn. In the genaxal grizmipéas $.33″

cwa_tra§tf if thara is a bzeaaiz af amztraat by 912%

‘ *tZ°3e aafitzracting yaxties the aggriavefi, party

“~w:;: be aatitied as the henafit $5 ccmensatias,

<:£//,

.t;.3s.

fha faffeited ammunt is in the natuzé cf

aamensatiem an& shaald ge to the bengf;t §ff§he

petitioner. The respenfients have_a$3§lfi:a§y mg ”

right aver the forfeitad afi§#fi£;~?kefix§s§¢$3én£s

are the ogly regu;at§&y2 $nd ;gfip®r%$sa£yu

afithcrities. As auah t§é,£”&”re$pefi&é§§h%$s fi§

fiurigdiaticn ta direct the §mbt3t t5″h@~§posited

in fihe treasury.

in thgtxgiewg théfwriif§§£it$$fi is aliawaé,
The or:1e’a;é’§% at. $6f12,!28$€ is
qua5hed:.:T5′;V ‘ V

géfw
Efiége

” sA:<:;-~