High Court Karnataka High Court

M/S Chaitra Fertilisers vs The State Of Karnataka on 2 April, 2009

Karnataka High Court
M/S Chaitra Fertilisers vs The State Of Karnataka on 2 April, 2009
Author: N.K.Patil
..-.. ......... .. ................... rm." u§.,.In.gA|u ur nnxunlnnn men couxr or KARNATAKA HIGH COURT or KARNATAKA men COURT or KARNATAKA men (:1

at THE HIGH comm' OF KARRATAXA AT   .
DATED 'rm THE arm DAY 01? APRIL 2or)<;z V     '

BEFORE   

THE Hozmw nnz.JUs'r1<:}'£ Rgi'i~= :£5AT§{ '  1   X

Writ; Petition No. 753i   
I  " ::

M/S cmnm mkmxséka    V  A
8sCI-IEMICAL8(P]LTD.,   Vk  '.
HQE1, 5:21 KRISHI'J..A C{3Isfl-"'iL;EX',-.f*~__ ~  %

D B 'C1RCLE3;«MY%RE WC----£}'$.*
REPJ3 Y ITS-MA3_fIAG£R<}..£3fl%EGTQRVV_ %

am C.M.CHAl§£')R§SSHEKER.A_ f   .. PETTFIONEE
(By  s B  $a Ass'rs.. ADVQCATE 33

1  cw Kzuéxarmm
 31' I1'S"SE*¥fl€ETARY

 ' DEPAMMENT as' A.GRI8UL'I'URE

1 f M.:3.B:I1LDmG, DR B.R.A1umEnKAR VEEDEH
 550 001

j %V C 2 "Twit-iimnss1aHERFoRAGR1cULumE

SE  RAOQBAHGALGRE 1.

"    mazcmn

 mapamnm HT 01:' AGRICULTURE"
SE SHADRI RAOD,
BANGALORE 1



.-nun uuulu U!' KAKNAYAKA I-EIGI-E  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI

4 M] S AJAY BIC)-'I'ECH (INDIA) LTIIL,
IST FLOOR TAARA I.C.O.
PURE MUMBAI RAC}D,WAKDE WADI,

mm 3 (MAHARASTRA gram) .. V4    

(By SR1 H.T.NAREHDRA  ma R+1O'rr;} 1!5~%

3) A 

This writ petition is fi1ed._iL1der  2'i26"and
227 cf the Constitution of In:1ia.,vprsaying"ta_ quaksh the
impugrmd orderfdt. .»~1'7'.'D:I.2\F.39._9 'Baii'e&i" by R2
vide An11~G and etc.   _     

This pemion mmifia?O¢flf9%   hearm'
th'm day, the cgguxsgkxmda t1_1e.~ib1§.cix?i11g: 

    af the
impugmi    17.01.2009 bcarmg'

No.M2\IF.'f"   the 2nd respondent Vida:

it relatm tn acflfiiitaricxe of the

V’ and further suught for a
supplier at’ liquid bio-rermms :33 the State
has fulfilled afi the terms and conditions

v”V.V’:’_tati}a%uLaaed under the Circuhr dated 30.01.2002 vide

“VAV nnexure-{3,haspz’aeentzedt11ewritpetition.

_.-.. ..-….. .. …………….. l’!l!J’I’I uAv-gal vr mmn-mm rmsu COURT or KARNATAKA HIGH cousrr or KARNATAKA HIGH COURT or KARMATAKA HIGH cc

2. I have heard learncd counsel for the
and the learnad Govezrnxnent Pleader for
to 3. Learned Government Pleasfiaéi’ ftp; V

reapondenbl to 3 at the outaretV

petition filed by the peasiong-r 5}§%%%uab1¢
as not mainbainahle an .p§fi1;fi’Jfier”i1aa an
efiicacioua alzemattve % Appellate
Aufimrity Act.

Withcvut . he cannot

:aJa1z1′ ‘ tlns ”’ V the relief supra.

submission made by the

and after perusing the
V I am of the View that since an
is available, the pefifinner can
:the Appellate Authority and acpreaa his
‘ VA beihre the mid Authority. Th’: writ pefit.-sun

V disposed of withcut expreasirg any opinion on
case with liberty to the petitinrner to file an appeal

uul-I uuultl OF KARNATAKA 1-HG!-I GOULRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI

befits the Appellate Authority within two wcafim
mg. an the grounds urged in the writ Pam *
opan. If in case the Adw-<2-ata for V

return the seams fbrtliwith. '

4. Lcarnsecl four
weds tune’ to file cvf; ” G

Sd/~.

 HHHH     Judge