ms THE HEGH cow? 0? KAQNATAKA, _
QATED “ms ms. 24% gay’ arr JUEE,’ {:§”§;:::9″‘~:: 4- _ u
BEFORE ” ” V’ ‘
THE HONELE MR. v,r::J$’:*:éE;–« é;’;s–1TJ
WEE’? PETETEON No 9″:;=*48;};i:2″%ei*2E«* 20{:’3_'(c;Ar:i;-=P2E§’a;;
BETWEER
1
£2
MUKKA SEA F901;) 11\:t:>_U~;~¥2*.z;?:I:”::§s _ _ ..
FIRST FLOOR, TRENETYV ‘GQMPLEX” ‘ .. _ .
N G 1m:>AD,A’=r:fAvmv;, M’£~’+J}IC;AL€3-RE a3?500:
REPRESEN’ ‘BY =¥._*:*s:: F:v’;i~2’1’NEI~=;«.’1<;vV M.C}HAEv£MEG
HAm=2Is., :3/€;':jPsE%;DL.¥L Raga; ;x;«3E13,ABOUT
38 YE;§Rs_.."%j:vi Em, B?;A.jLg>¥’;%, U§’_,}Y’O{}NAGAR
VARAVAL, :;;L E13AZfaE<:, AGED $393? 38
4;Y?i:;,;R$, USKQEQYA BAG}-I NEAR MANGALA DEEVE
" .'«TE,3MPE,,EZ-, EMME–¥I.§'RE, CRGSS ROAB
" M;%E§{"§ALE
PETETEQNERS.
(B5,;-__s§;€ g;¢a:é:;é52;:;§:;§;1Jr»4m2 SHE??? K, A§>v.;
‘Vang
«,.i}NVE’G§’€ GE’ EN§§A
_§%EPEEiSE’;?€’§’ED BE’ ETS SECRETARY
” Ta} ma MEFJESTRE’ <22? CGMMERCE
SOUTH BLQCK, ?.:5;RLEAME§I'’v”T GP’ EITFNESE SC>L}’?H ELOCK
?fi.Q§J$?w’EEf*E’§.’ RQAEE, NEW DEZ§,H{
1%)
3 ASSISTANT COMMISSIOEER NEH
?ANAMB’£jR, NEW MANGALORE
AERPCBRT, MANGALORE, SK
4 THE SEEPERZNTENDENT 012′ cUsffozv;%3’s«1¥>f::Jci{S3′–.: ” [ i’
2;cH,mNGAwRE ~ ”
j 7;:§r;S.?01NDENTs.
{By Sam: L.£aI{SHMEG.ADV.,FOR _ ‘- ._
Sri Y. HAR§PRASAD,CkG.S:C. Feirzmfro-~-.t§4. 1
TEES WP, FILED U4I”~3i3TER” AND 22′? C)?’ THE
CONST§TUTI{3N, PRFKYING TO :NQTIF’§{:z5$..TF.C}N PASSED 8′? THE
RI PUBLISHED §N THE Gazmiz 0;? Eb-EDEA_ EXTRAGRDINARY PART H
SECTEGN 3 SUB.rSEC’TiOi’f {ii}IE\§’V.«¢N(}TiP§ICATI§}N UT. 1?.3.2C3OS VIBE
ANX-A AND fS5’3’UE§D BY THE R3 V133
DI.F$EG’¥7′[‘1’§~.%E ‘2’e;::&§2;s1I>::%;~é’E?»E.rJ’rs~~:~:’V§’ FISH 011. BELONGING TO THE
PET::’1’orsz._gRa~:’ LYi§sEC%-»,_EaT “-51EAN€3ALOR’E SEA PORT PANAMEUR,
MANGALQRE f<'OR"§'fH£:"§..;F'iI3R'*l?1$T§Ew'»¥F;" or? EXPORT TO JAPAN.
Tag PE""EI'i'1af3.Fs€ 's.–.:<:)*1-;at1i<a'*z.3V ON FOR PREL§MINaRY HEARING IN 'E'
GR{f}E§I{? '§'H.{S DAY', COURT MADE THE} FOLLOWING:
is an Aquatic Products. B031 the petitiormrs
are Ac1–:1sst§:m:j1n1:’gA{J:z£ notificafzi-an pubiished in the gazefte, 3 copy’ 0:?
ié péfiduflfid at Annexurmfi, 335% also 3 cémmunicaiion at
V’ The most qussticm is Whether fish oi}. is an edible 0&3
“= gg:__f:o:1~edible oi}. T136 patitignem pmpase to expert fish xvii. 3:11:
:. §1(}”?fi’¥!€i?I” the same was canfiscateti 011 {ha gmund that the same is
aediisltt oil and hence cannot be exported,
,%
2, Baring the penfiency of this Writ petitisn, €116 was
;)c:rmitte{i :0 export container containing fish
result of this writ petition. –
3′ when {ha matter ‘ta};e1_1 1115 * Ahttgfia}-?,
appearifig fimi me Central Gevsrifiifiérzt has§”mé;§ti\fi,;V-:21\??;a,:i1aVf3}c :51 001.535’
of that notificatian iss’ue€§v;::i13giica’i.ifi,Vg:A 0? fish oil S1133}
bfi aiioweci fmsly.
4. jg §;L?;1:é2;t.”‘t’1 @”i§L0tificatio11 would come
to the fish oil, the question of
sxaminfizgg ;afiii§r fi1:ftIf1r:’r is Supexfluaus.
?efitié;fi; accerdingiy.
,,._§;:§’\s”!vi:7a:§{>. W. /8? far productimx cf adciitiscamal d::3c11m:3:1ts
of.
Sd/ –
FUDGE
‘ ..F’£.’€