High Court Karnataka High Court

The Unied Planters Association Of … vs The Union Of India on 3 December, 2008

Karnataka High Court
The Unied Planters Association Of … vs The Union Of India on 3 December, 2008
Author: Ram Mohan Reddy
IN THE man comzr or  I  
DATED THIS THE 3rd DAY r)#I'DEQEMBEgII2s;>:)S__ 

-1-

BEF0REVIV_

THE HON'BLE MR.JusTI¢§RAM NIQIEN Rfsbnv

WRIT PE'I'I'I'ION'" Np. :'3o1éI',*2i0o5 mmms;

BETWEEN

I

ANQ3'

K1

THE UN!TED'_'PLANT__ERS  "  
ASSOQIIATIQN'. OF SOIVJTHERN .

INDIA, G}';E'.N'V'3EVV';--.§3.00.NO0;R 4 643101,
REP. BY l'TS}_SECRET'ARt'-'. QENERAL
SR1;-:JLJ;gAS N'£E}\IC3I,\I;'- 

   
KO???' IE3'FA'1"3" ,.  
KOPPA -- 577 -126,  I»

_ CHIKM}\€';ALUR DISSTRICT
,. KARNATAKA .S_'_I__'_ATE.

 PETITIONERS

 TsR?§Ijj'«3,:c4IPQABHAKAR, ADV)

'I'I*jI'E'1-UNION OF' INDIA

I. ,  RERBY THE SECRETARY
_ 'GOVERNMENT OF' INDIA
 ~NORTH BLOCK

NEW EELTHI - 110 001.

THE COFFEE BOARD
GOVERNMENT OF INDIA
NJ, 13128 R AMBEDKAR VEEEHI
BANGALORE -- 560 001.

M

 



 petiti0ner's rejiJresen_tation dt. 4.2.2006 Annexure~J, is

  in Writing and would do so, if ganted

  llndiajlsusubmits that package of relief measures to Coflee
l  "'-'.é:Sector by letter dtd. 07.06.2005, Annexure--F was

  liladdressed to the 2nd respondent, pursuant to which

-3-

interest waiver Annexure-F available to coffee 3 1
who have availed the SCTL package T_
loan prior to the introduction 01.’ tfcf V’
mandamus directing the
benefit of interest waisref
scheme to the 29d growers

2. rioounsel for 2nd

respondent ‘the petitioners are not

entitled to nevertheless submits that 2114

19easnnnbie’_”tiI:f3=e.

3″. counsel for 1st respondent–Un:i0n of

paper publication of the relief package to Coffee Sector

M

-4…

Annexure~G was issued by the 2nd

therefore, it is for the 210* res§p’ondent”‘.to-I ‘<:onsiVc1,ef'V

petitionexvs request Arlnexureai A" ~'

thereon.

4. In the rhe made by the
learned counsel _ for:A”‘t:he::’:: the relief of
<iCC1aI'ati°I1~~ m%–"?5am=*S:f«%ne 51Se%Wprayed for are

the matter, the Writ petition is –

to the 2nd respondent coznmunicating

its decision;«.V.if1 writing, to the 2115 petitioner over the

_ Txfepreeentafion Annexure-J, in any event: Within a period

of Weeks from the date of receipt of the certified

,. of this order. éwfl

3

\/

-5.

It is needless to state that if ”
aggrieved by such an order, 3 $1; T.

challenge the same in an ap;;vrQ;:)_I*i,:raLtV<4=,*"!.¢-:.-.':5g'za1