IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT GULBARGA DATED THIS THE 4TH DAY OF' MARCH, 20 IO BEFORE C THE HONBLE MR. JUSTICE AJIT J -A '
WRIT PETITION NO.6050 2Oo6..«(G;II§Rg~$V)I
BETWEEN
KOTHARI SUGARS &
CHEMICALS LIMITED,
“KOTHAR1 BUILDINGS”, é
115, MAHATMA GANDHI SAIAI
NUNGAMBAKAM, ”
CHENNAI–~600_O34. _
REP. BY ITS:.CQ_1ViPAI$JY SECRETARY. …PETITIONER
[BY PRAII/CICOLIN KA.i:”H_A’fII, A:OV., (ABSENTD
AND 1′ I I
I. TfI~I’EA.U N10′?-I ‘EOE INDIA,
‘~ _ BY§1TS_
, MI,NIsI”R1éO–I5 CONSUMER
A.E_FAIRs i*+”‘O.QD.. AND PUBLIC
I DI’s’IR1E1mON,
D’IREc’rOR~ATE OF’ SUGAR,
– KRISHIEIIAVAN,
I NEW DEIIHI.
5 TI~IE CHIEF DIRECTOR
IQ
(SUGAR),
GOVERNMENT OF INDIA,
MINISTRY OF CONSUMER
AFFAIRS, FOOD AND PUBLIC
DISTRIBUTION.
DIRECTORATE OF SUGAR
KRISHI BHAVAN,
NEW DELHI.
3. THE JOINT DIRECTOR (SUOA’R)ID~V–
GOVERNMENT OF INDIA, ~
MINISTRY OF CONSUMER
AFFAIRS, FOOD AND, II>U13I,IC7f
DISTRIBUTION, I I, ,
DIRECTORATE OF SUGAR.’
KRISHI BHAVAN,
4. THE DEPU’II¥’SDVIRf3C’IfOR
OovERN1\aII;I\;TOE_1NDIA;~. _ V I
MINISTRY AFFAIRS,
FOOD AND PUBLIC DISTRIBUTION
DIRECTORATE’ I
KRISHIBHAVAN; N~EVv”..,___f)E’LHI.
(BY SRI C RSEIIAASIIRIKAINIII, CGSC]
$*$*$*$
(SIIc:{I;zIRf
. . .RESPO NDENTS
\Ifr’i.t-:”petItion is filed under Articles 226 and
SeC’t.ion.__” 3(3) and 3(E)
22’7’of the: ‘Constitution of India, praying to declare that
_ and 3(1) of the Essential
Commodities (Amendment) Act, 2008 and Clauses 4 and
the Sugar (Control) Order, 1966, as ultra vires and
._ LInC’onStitutionaI and hence unenforceable; therefore
_ “petitioner Consent and etC.,
This petition Corning on for preliminary hearing In
‘B’ group this day, the Court made the following:
None appears.
N o representation.
Dismissed. _
YKL/- A