High Court Karnataka High Court

Someshwara Sakkare Karkhane P … vs The Union Of India, on 15 April, 2009

Karnataka High Court
Someshwara Sakkare Karkhane P … vs The Union Of India, on 15 April, 2009
Author: Ravi Malimath


5_:::;_::f},

{N THE? HIGH {IOEERT OF’ KARNATAKA
CERCUH’ BENCH AT GULBARGA

DA’I’E’,3i} mzs THE: 15$: DAY 0;? A?RI_§; V
BEFORE ‘ M V
THE §~§€>N’Bi..E MR.JUST!.§’,E R’Ax:i”MAL1Ta.{;a:f:; Q’
WRYE’ PETITION $40.4d$’3éQO()8iGMl§i’.{§S’; ;:
EWWEEN; ‘ V’ ‘
Mg’ s.Som&shwaJ;:::3. Sakkarc: Jrifirlfiifiafié: (;v.3″L%’§g’,
A company incor;:9rateé u1:vd.:§r th-3′ pr0v§si01:.s of the
Campanics Act, 956:, hgavixjzgjsts~x€’g:i.$»t¢reC§’office. at
Post Nimbal, A1a11§%ftejuk’,. Gulbarga. di3tt’iCft»5852i36.

Repmmnteci’ by _its”€3113jrm,9n’~& Majiagizzg DiI’€C!;(}1′,
Sri. Laxmipu’:-_;:3 –i1¢_;;i?ati1′. ‘ «_ …PE’I’I’I’§ONE3R

{By Sri.Sh$1712§és}f1 (2-m:?e’::ci:,’:_;.::c1_v)

»§; ~*§*_13s Léxaizjfikgfindia

‘ R3zé§:tfé:a:: r;tiéei_ its Secretary,

. F’v1§11i$i.*:’§!i~ of Cénsumer Affairs,

‘ Efaod Eégtlci–:.P’i1¥:)liC Distiribution,
Iirifiimi Bfgcavan,
New Dé:B:1i– 1 1000 1.

” :1′ , q’LI;1*;_r: Chief £}iI’€{:’tOij.,

._ “f}i:’¢?:ctor of Sugar,
E Miriistry of Ccmssumar Affairs,
T Fcsod and Pubiic Disixibution,
Krishi Bhavan,
New De}hi– 1 10861.

fig/L”

Ix}

Sims of Kainataka

Represcxxted by its Prmcipai Secretaxy,
i§)epart3;ne:1t of Ccmmerce $12. indusfries,
Vikasa Soudha,

Banga1ore–:”;50 001. V >

Ccammissioner ft): Clam’: Df:V€1{3§)i31€1}i::I.”€’3&:-“V
Directoz’ of Sugar, V ‘ “

Gevemmeni 03:” Eiarrxatakag

No.32, Showgaie House, ‘

651 floor, Crescent Road,

Be2:1ga10:’e–:'”$6{) O01,

State Qf Maharastra, _ . V .

Represfinted by its P1in§;ipal’Se»:;1*eté3fy;
Qepartment, !11f'{:2(‘}Il11″:t’f1t3I’C(;Ii”5×3 {;1diast1ies;,« ‘
R..NC}i114, §$§a1§ji&:*aL€1y§ Afi;13i1″ex,4′
Mamba};-4i3′()§}2′..3;;;’–_ ‘ .

‘F’he7.§311ga1′ vC3é§sfiii1;is;~§it§£;;ei’; ‘
C}€}V61″31{fi€I1i ‘af RI?;t£1a:*:a$§1.t1*a,
Sakhaé” ssankui, _ Sn agar,
P11I1_16–411{)Q5.’ _

” s;,A’§=~fI€i*;§1;<;"ss}:::°i Sugar
. v,£3<;~ge;;t;§é£1:iQn II1d'ustI':'La5 Ltc:1.,
" Tffithagol ?x;.T.F'é:=§x;sr Pmject),
" £_1h:i:?2'i' F.:'ic_3::;;:.{je'-.';«ti:':!;* Sidhmam Satalmgappa Fvilmtm,

:'§'t»I€ud£i:~5t§v;id§, Post: Dudhani,

°i'Ta1uE_§a A;§§a§{oi., Bistxict Soiapur,

Me;.11a:.ja$!;ra State.

§{ami:;1ta}<a Stair: Iridnstxial Em=ss'{33:1t3:1t fix.
' -..Qf:3VEf10}3*{I}€flt Cerporation Ltd.,

M811, Houae-36, CZ1.mn.ingham Road,

¥3a1:;.gaiere–52. '.. RE-1SPC)NDE%J'i'S

(By Srii.f:§.S.I{un1ma1'13 GA for R3 &3 R4, SSri.R¢S.SiddapurkaI,
CEESC for R}, 3:. R2, S:iSa11jafg iéulktarni, Adv for R5? 8:, R6,
S§§i.S.S.Ha1i3}i, Adv far R?)

L"

Thagvvja fiaffied under Arfickfi 226 aga 22%?5f£§¢’.

Cc:1:1s'{imti”:«-fitting the “sugar factory

by the peE:ifionf:1′ Cempziixzggf, t’:t(3.; ” ‘
This W13. Ceming for ‘B’ Group
this day, the maoiie t?h.¢’V.«foIlo%¢i;1_g;

“”. “§§RD§R\€~

:{\’Ié%i}iaE:”– fé1r_fi:,he fiéfiticnfir and there: is no
rfipreséizztétiefi the matter is caiied on two

eaccasions. ‘~ ..

Q6306, the petifion is dismissed far 11013;

A *— §)£'{§’S€(§’u tic-ii. – . V

Sd/-

JUDGE

Sr}. H