IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 8'?" DAY OF MARCH.
BEFORE
THE HONBLE MR. JUSTICILQAJITJ' T'
WRIT PETITION NO.80752;IOIr,2OI0";CM}RI>DS}-T.._"*
BETWEEN
THE MAHATMA GANDHI
SAHAKARA SAKKARE H
KARKHANE (N), ~
BHALKI _-- 585 328,
BIDAR DIS'I'RICT,__ '
REP. BYITS " " I
MANA,CI'NO
YS D13VDASAR4f"AII.I%'I ~ ? ...PETITIONER
(BY SR1 MIAJAGE &
sRI_I\/OI P SUB_BAL/AH,"-ADV.,]
I . INDIA
RI;I3Y' ITS SECRETARY,
MINISTRY. OF CONSUMER
AFFAI.Rs, FOOD AND PUBLIC
~ , I DISTRIBUTION DIRECTORATE
- _ SUGAR, KRISHI BHAVAN,
f NEWDELHI.
EU
2. THE CHIEF DIRECTOR (SUGAR),
GOVT. OF INDIA, MINISTRY OF'
CONSUMER AFFAIRS.
FOOD AND PUBLIC DISTRIBUTION
DIRECTORATE OF SUGAR.
KRISHI BHAVAN, NEW DELHI.
3. THE JOINT DERECTOR (sIIGAAR)é,'f" ~ '
GOVT. OF INDIA, MINISTRYOF ' *
CONSUMER AFFAIRS, A '- I
FOOD AND PUBLIC DISTRIBUTION
DIRECTORATE OF' sIIOAR,.------ _
KRISHI BHAVAN, NEW"«.DEL1ri,T.. »
4. THE DEPUTY ;
GOVT. OF INDIA, ;v11N1sTRY
CONsUMER'ATi:RAIRs, FOOD_"A_ND'
PUBLIC I)1'STRIBU_TIO:1$ul,_v' I
DIRECfIfORATE"«:;)_I? O1
KRISHI B;%iA?.7AN NEW_D ELHII' . . .REsI>OND ENTS
[BY SMTL ASGC)
A A
This'I-writgjetitiion is filed under Articles 226 and
__ » the_C--Onstituti0n of India, praying to issue a writ
I' Of_s.mand.amu.s _).:1irec:ting the respondents to consider the
1*epresent_2ItiOn at Annexure M dated 23.2.10 and permit
the petitioner to sell the 2,00,000 quintais of free sale
sugar by issuing release Orders forthwith and etC.,
A This petition coming on for preliminary hearing
this.T'day, the Court made the foliowingz
L2.)
ORDER
Smt. Archana Tiwari, ASGC is directed p.tt’o:>t.;1ke
notice for the respondents.
2. The petitioner is a s’iigai”«fa’ctor3t;V:” is
established In the year 1991. Ithiéconinqencetiip
in the year 2003.
3. Grievance of}”‘–the, that as of now
there is an excess stock::”:of” fifee sa1:e”»”‘sugar with the
petitioner’s.~feactofi%y;;. t}.1e:f.’ci:ci.itnstance compelled
them Zlto -give””‘:a;f-.,t’epi*es:e’nctation dated 23.02.2010 for
release oi”._tWo “r;iV:i:;_I;inta1s of free sale sugar by a
– release order. copy of which is produced at Annexure
of the petitioner is that the said
repfesenté.iio.f1 is not considered. Hence this writ
V V’ pp ‘ . petition}: V i /1
4. In identical matter this Court has issiied a
direction to the respondents to consider
representation expeditiously. There is no reason’for
to take a different View than the__one_ 2 ‘
in the eariier writ petition. Hence the “io1loVv_Aingv
oRfifig_V
The respondent -consider the
representation.:at..An§fie§tiir:e 23.2.2010 with an
outer limit ‘of date of receipt of this
Petitiori disjiiosed of accordingly.
S1i1t.V’t;4Xrchana”Tiwari, ASGC is permitted to file her
i-nierrio ofvappearance within four weeks.
a safe
EUDGE