Karnataka High Court
The Mahatma Gandhi Sahakara vs The Union Of India By Its Secy on 26 March, 2008
_ 2. The Director (Sugar), ".f3. The Jbint Dixeutor (Sugar), .1. IN was area cuuam ow xaanamaxa A: aanaézpfigf"-f~«* names wars ran 2d" nay or Manna} édéfi» '.; = serous ' ' ' was HOR'BLE aw. Juswicg m.h.fimxJuafim»__V£ waxr vsrzwxow nb.2v1é3§2ao5 gsméséz } EETWEEN: 7': f '~. .". rue Mahatma Gandi sahaxazaj Sakkare Karkhang (n1;"'.j ' * Bhalki-585 323., *_ g~* '~A~a Bidar Dist. Eafinataka staga; R/by itaéfianagihgxfliresfier. =_= x.naxinath,ae¢§y _= "--~__ 3.. mammxonza (By 3dvcc$£é s:i.m.§:sghba1an) AND: 1.
Ina Unioh.pf $ndia.by its
Sfigrétary, Einistry af
~. cahsumerznrtaiis; rcod 5
.’v£uk1ic.9iatx1but1cn,
*_”Dixé¢tczéte p£ Sugar,
“. 3xi§hiVBha§an, flaw Delhi.
G¢vbrmmont af India,
‘n Miiafiry of Coaauar Affairs,
. Eo¢d &’Pub;1c Distribution,
,”Di$e¢torate of Sugar,
‘Vflrishi Bhavan, flaw nexhi.
Govt. of India,
Ministry of Consumer Affairs,
Food 8 Public Distribution,
~3~
ORi)ER
In View of the man file<i"'b3*. c§a::s§i.4.£pr…
the petitioner, th.-La p-a;t.:i.t:i.cvfi2__ ;:._s
having bectane infxuctuoua _’ ,, ,
% ga/-2
M Iudgé
R/148508