IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 29'?" DAY OF Aqavfr?-:&?.e_ .
BEFORE
THE HON'BLE MRJUSTECE S.N:;':.SI!XfI'i¥INI5I.'§A'{I5II'V25I
WRIT PETITION NO. 202216. OF 2009 IGAJIQIEESJVV
BETWEEN:
FOOD LABOUR CONTRACT CO--QPERAf1'I'J_E',
SOCIETY LIMITED; 4
NO.10, L NO. 5:T.H SIREE1'. '
AsHOKNAOAR,'--._ ., 2
:BANGALORE'-- _ Q
REPRESENTED 'EY;_:I"Is SECRETARY
. . . PETITIONER
(BY SRI I/,3'. &
sRI N.C. NARASIMHA,'N AE§OC1ATEs,)
AND: 'V _
' I THE CHAIRMAN ANDMANAGINO DIRECTOR.
_'F'OVC)D_ CORPORATION OF INDIA,
EjIP3AD'QF'F1C~,E;~ NO. 16-20,
'-- B;A3RAKAM.BHA LANE,
NEW DE_LH1-- I10 O01.
EXECUTIVE DIRECTOR (SOUTH)
" FOOD CORPORATION OF INDIA,
-- _ rZ0"Ij§AL OFFICE, No.2. HADDOWS ROAD,
CHENNAI -- 600 006.
"W
3. THE GENERAL MANAGER, (KAR).
FOOD CORPORATION OF INDAI.
REGIONAL OEEICE.
RALLAVI COMPLEX, NO. 10.
MISSION ROAD,
BANGALORE -- 560 027. '
4. AREA MANAGER, _
FOOD CORPORATION OE IN'DIA.
DISTRCIT OFFICE. " , I
NO. 371/A, CHAMARAJA DOUBLE ROAD}
RAMASWANFY CIRCLE; 'I "
MYSORE -- 570 024. I "
5. S:R1K.V_ SREE1\,I_IVASAN.,I--.._'-I. '
NO. 10, L, 5T.H~STREE'§E, I _
ASHOKANAc}AR;»I'§, _ _ "
BANGALORIJB.5B0'--.025;--~.. ' I
6. MANAGIP-IC;17)1RE*$TO'R.
KARNATAKASTATE EINAN'C_IAI,. CORPORATION.
NO. I /I, 'TH1'M1VL4§IAHA.RO.AD, '
NEAR RAILWAY STATION.
BANGALO.RE.--~ 560
.~ .. " ._ ' RESPONDENTS
” {BY N-,K FOR R1 A 3..
SRI.,GURUR,AJ~-IJOSIII, ADV. FOR R6.
__R4’A’ND: ‘R5 SERVED)
‘I ,”‘THIS.’\ IVF?j:*I’ PE’I’I’I’ION FILED UNDER ARTICLES 22 &
. 227 OF CONSTITUTION OF INDIA PRAYING TO DIECT
RESPONDENT CORPORATION TO CONSTITUTE A
,,COn/IMITTEE {REPRESENTING BOTH FC1 BI SOCIETY IN
‘=EQUAL NUMBERS OR IN ANY OTHER MANNER AS IS
_ . DEEM’ EIT IN THE CIRCUMSTANCES) TO RESOLBE THE
DIPUTES AS EAR AS POSSIBLE AND TO REPORT BACK TO
I TIIE IIONBLE COURT [IN RESPECT OF THOSE MATTERS
W1
is non settlement of dues resulting in action being taken
by financial institution for secnritisation of Petitlonérfs’
properties. Therefore, the present Writ Petition ”
by the petitioner seeking direetion fufio it
respondent to constitute a committee’-representing
FCI and petitioner in equallnninibersy. or.’
manner as this Court deerns the”dis’pute as
far as possible and to or in the
alternative to look into the
matter and
this matter was taken
up for _argn”mer1t.sV’V-on*–._iZO’¥i5 August 2010 a consensual
” V.”OA1’d€lf?I1&AS.AC0IAI]€ tlobepassed wherein liberty is given to
toappear before the committee of the first
respondent: ‘Corporation to resolve the same. In the
‘said oi-.¢1_ér it was further directed that the first
it piltltespolndent shall submit the order passed by the fourth
“A7
respondent to this Court after holding such enquiry.
The respondent Nos. 1 to 4 herein have submitted”‘t:heir”–
report to this Court in a sealed cover on V’
2010 under a separate memo. Thj-s”‘C’ou’rt
this Writ Petition today, opened the
and went through the of” ‘the
259.2010 and also the zorder p’as–§¢d’0in_v_the fisaicl Ineeting
which reads as under:
AMOUNT P:?;11’1*1oNER society
Road Transit. :§ «..t9..e.Rs.33,94,923.00
Demurrage”c’harge§V~~ I” t Rs. 1 142,743.00
Risk and co’s’t.91n,o’u;nt’..V” :; Rs. 99,987.00
” 2 Exce_ss:. psyment on . .. _____ .. e
V” Trans’por”tz}1tior1_2Charges :: R825, 16.661 .00
Rs.71,54,314.00
“W
. _ Vttréinispoftation vvdddeuiiarges – Rs.25,16,661/–
AMOUNT WITH FCE TOWARDS
SECURITY DEPOSITS AND omen
HEADS Rs. 40,a;9,234.oo _
BALANCE RECOVERABLE FROM _ ‘ * 4 _
THE PETITIONER SOCIETY RS» ,34Ie.O5.O80′.=0VO V
“Hence the Committee deCided_thzV1ifp.:g”1AtI::3f””
to the above facts BC! is to’;?ed_ft§.ndVf§
amounts in the clsgiin
the tune of One
Crore One
thousand» Nirletyi odndldflvdwdmade by
the peti’e:,e:t:e::%V+see1e£yiitttst ,j1;>1etee;d”‘ FCI has to
realivsewm ” ‘ ~ ‘£116: « £313. 1 V V» amount of
Rs.:§’1′,O$,08:O’/:7–fwtliirty one lakhs five
thousand’ only] from the
petitioner SoVoiety.’ i.e.. Excess payment on
V V five lakhs sixteen thousand
” . “six. and sixty one only) plus
/– [Rupees five lakhs eighty eight
.. Vthousiand four hundred and nineteen only]
V’ * .,toWards demurrage charges. Accordingiy the
‘5:.,-,-
K 4; «
4.5. :3
“””\
1for.__cons’iderat’ion in this Writ Petition. If the
ttpetitioneif.aggrieved by the aforesaid order passed by
‘legal steps’; as available to it under law.
committee after Providirlg sufficient”: V ‘ 7″ -V t V
opportunity by personal hearing to
Secretary of the Society passecimthis
to realize the pending
Rs.31,o:3,o8o/- {Rupees thirtyt’ohethtkhévpfiyet «. ”
thousand and etghtyittitjhhiy) °-ft-pm_
petitioner Society through’-..At*e»a Manager:
Myétore. " The ORDER be the honourable the
Conductin’g~Ch-ui;_se1ff.__ it it
The th’e’~p’roeeed.ings of said committee
and its t5rt1et§_ is piaeetl In the light of the said
order this is._of~.Vthe~’n’opinion that nothing further
thefirst resptgndent it is at iiberty to take appropriate
‘M1
With these observations the Writ Petition is
disposed of without any order as to cost.
JUDGE
BNS