High Court Karnataka High Court

Indian Sugar Manufacturing … vs The Union Of India on 28 December, 2010

Karnataka High Court
Indian Sugar Manufacturing … vs The Union Of India on 28 December, 2010
Author: A.N.Venugopala Gowda


Vfiwh

1

1N THE I”-IIG1″-I COURT OF KARNATAKA AT BANGALORE

DATED THIS TIIE 28′?” DAY OF DECEMBER. 20.1.0–.._ *.._

BEFORE

THE HONBLE3 MRUUSTICE A.N.vENUGoI>Ai;A’I§;QwDA u

W’.P.N0.4 I 352109′ 7

BETWEEIN:

INDIAN SUGAR E\/iANUFACTURING«. _
COMPANY LIMITED, A
UN1’I’–HAVINAL. INDITALUK, I I

BIJAPUR DISTRICT. ~ _
REPRESENTED BY ITS GENERAL MANAGER
SHRI RANJISET Sj/’Q SE~LARAD~ ;BORAWAKE’,, *
AGE:33 YEARS”. 03:0. G’ENERALMAI\IAG.E–R 0}?
INDIAN SUGAR ” 4.; I’ »
HAVINAL,INDI–7:1’A;L-UK,’ ‘

HEAD OEEICE.IA’*1*:*<EUNN'I<;IIAI»IRQAD.

BENGA.LOOR’U;~v_V

. . …PETITI0NER
{BY SRI I~*..v;RA’I’II,, A_DV;;!._

A_L1D_1,.,

‘V ” _I_. JQNION of ‘INDIA.

, <.REPRE,SE1NTED BY ITS SECRETARY.
MIN1'ST'I'w~Q'IF.CONSUMER AFFAIRS
._ 'ANIJ"PUI3Ll(;DISTRIBUTION,
AI)I1{E£C'f'Q'P!'i'i"E£ OF SUGAR, KRISHI BHAVAN,
N«Ew..11I)I<:I,I?II A I 10 001.

.. ;'FI~IE"€HIEF D1REC'I.'OR OI? SUGAR'
V Ni-!N1S'FRY OF CONSUMER AFFAIRS
"A1\II) PUBLIC DISTRIBUTION.

DIRECTORATE OF SUGAR, KRISHI BHAVAN,
I NIEIW I)I¥II.,I"'II — 1 I0 001.

2

3. TEIIE DEPUTY DIRE*3C’.I.’OR (COST).
i\/IINISTRY OF CONSUMER AFFAIRS
AND PUBLIC DISTRIBUTION.

DIRECTORATE OF SUGAR. KRISMI BHAVAN.
NEW DELHI — 1 10 001.

. . .RES’POND:E’N*1’S”‘_<'i A"

THIS WP. 18 FILED DNDEI2.-'Si«:'C*:'IQ'N 226';/RID' 1227-,
OF THE CONSTITUTION OF INDIA i?RAY1N}G 'To..IICL'D"wANwI;L.
DECLARE TEIIAT 'I.'H'E ACTION OF 'I'HE*-_RESPO.ND.ENTS"~iN'*._
L1MITiNG T1–IE SALE OF SUGAR. AS ?a10j'R}E_ FULL _

DESCRIBED UNDER ANNEX–A».,D~TD 30.11'.1.VQ"v1SSU"E'D' BY
THE R1 AS ILLEGAL AND-._ "«J_IOLA"I'i\_/E1" 0:; THE
FUNDAMENTAL RIGHT OF THE-"PE'1'1'I'iQNER CUARIANTEED
UNDER ARTICLE I9('I.II_(g:} CE ICOVNSTITUTION OF
INDIA. –

THIS .-;?,Ig THIS DAY,
THE COURT MADE.IIfHE<.mLLow'II§IC::

"Counsel for the petitioner
has fiied ._ai'rIICII1(i jjermissioii to withdraw the

writ p"e'tition.. 'IX/ICIIIC iS placed on record.

'A it writ: petition Stands dismissed as

"wit?1_t}:rei;WI'_I..wit'1'3""z1 iiberty beiiig reserved to the petitioner

V C to CSSCKV:.aij;5VI3I'()prie1t.e remedy in W.P.N0.37333/2010

it v:pc:1Id.ing"bei'()rer the Circuit Beiicii, Giiibaifgei.

V' GH

S0253
REESE