Karnataka High Court
Tamori Textiles Private Limited vs Union Of India on 19 December, 2008
IN THE HIGH comer or HAP .m2.IAKA, M * L
IN WP No ;'cié:s:§i:0§? V'
-1-
DATED THIS THE 19th DAY'i"QI3"'.j;)}§,§CEM I3£*.3.¥€A,
BEEbREA
THE HON'BLE MRf.JUSTIC§ 'R}&.!J M(5HAN"'§EDDY
WRIT PETITION 20455 (GM-RES)
R
EN.?0RcEzv:§.fNT DIRECTORATE
GOV«ERI\fMENT OF' INDIA
BANGALGRE ZONAL OFFICE
u 'ir~3Q.9/ 1,45/IASRAS BANK ROAD
' ..f§BEH:.ND INDIA GARAGE')
BANGALORE»;
...RESPONDEN'I'S
V '_{By.§.§3i4i": N DEVHADASS, Sr. COUNSEL FOR ASG }
THIS WRYI' PETITION IS FILE}? UNDER ARTKILES 226
AND 227 OF THE CONS'I'§'I'UT§ON OF INDIA PRAYING TO
DIRECT R3 TO GIVE A REASONABLE OPPORTUNITY TO
_ é
I:AA"*K
. ' jI?ri*i*§9j*it3:§IERs V'
..8..
violation of the relevant provision "
of the FERA as sought to he"mad.e out':
notice. As pointed oat the learn
Additions} Soilcltor (}_en_era1foa or
the appellants to show_iV:' that they.' the
requisite permission, Will" have to
be lodged before 'é:_he_' L-coIicei'ried.v"1:;eagistrate --
of this these appeals - and the
z11ag3EstI'at;eci"i)ifi}i. cot1sid--e1' vcfhether the process
here it has with permission
Should' oiibthe 'basis of the complaint
iziade ----In' View of the fact that
suflficient will be available to the
appellants -V put it their contentions
befofe the court, it cannot
be said merit in the challenge
fipto the finder Section 61 of the
'I'he'=.saiai' riotices are really in terms of
se:::z;o:;iii61p of"the FERA and their scope and
I eontroiled by Section 6} of the
on receipt of those notices, it was
.ir}peIi--:'..to"'the appellants to show that they had
in "necessary permission from the concerned
Q aathority under the Act. Of course, if they do
not have such permission, apparently, in the
. 2 MK
.3;
-9-
case on hand, there was no such _perinissio11,"
they have necessariiy towput their
defences before the coufl: _:'i:1"
prosecutions that have been Vi
behalf." ' i
6. In the petitioners
contention that are invaiid, is
withoutmCFit;"s;~.ttf'.
jm-iii: pe:i?::isnsiit'r'iiare dismissed. The
prosecutions, isunched by the respondents
pursuant”‘i;oV’theV’:11odif[ed interim order, it is needless to
petitioners are entitled to advance their
t,.”Vef’e:f:.:ce_i ~i%’1Vs._ the prosecution and the Magistrate
concemetifis directed to consider whether process to be
issuedvion the basis of the complaint made before him.
55?”.-
fzzfigé
Ln.