Court No. - 27 Case :- MISC. BENCH No. - 3335 of 1998 Petitioner :- M/S Durga Sheesa Supply Company & Others Respondent :- State Of U.P. Through Secy.Excise Lucknow Petitioner Counsel :- Sandeep Dixit Respondent Counsel :- C.S.C. Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
Heard the learned counsel for the petitioners and learned Standing Counsel for
the respondents.
The restriction imposed by the government orders dated 10th December, 1997
and 11th December, 1997 with regard to movement and trasporation of export
of molasses produced by the Khandasari units has been impugned in the
present writ petition.
It has been admitted at Bar that an identical writ petition was disposed of by a
Division Bench of this court vide order dated 10th December, 1997 which
was impugned before the Hon’ble Supreme Court. The Hon’ble Supreme
Court has upheld the judgment of this court dismissing the appeal vide
judgment and order dated 20th April, 2004 passed in Civil Appeal No. 4796
of 1998, copy of which has been filed as Annexure No. C.A.-1 to the Counter
Affidavit.
In view of the above, the writ petition is dismissed in terms of the earlier
Judgments of this court as well as of the Hon’ble Supreme Court.
Order Date :- 7.1.2010
AKS