Citation : 2021 Latest Caselaw 2698 Raj/2
Judgement Date : 7 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 6883/2021
Itc Limited
----Petitioner
Versus
State Of Rajasthan
----Respondent
For Petitioner(s) : Mr. Kamlakar Sharma, Sr. Adv with Mr. Shivangshu Naval Ms. Nandini Bhown Ms. Sejal Sharma For Respondent(s) :
HON'BLE MR. JUSTICE INDERJEET SINGH
Order
07/07/2021
By way of this writ petition, the petitioner has challenged the
order dated 05.03.2021 passed by the Adjudicating Authority
(ADM, Jaipur South Jaipur).
Learned Senior counsel submitted that against the order
passed by the Adjudicating Authority, the petitioner has filed an
appeal before the Food Safety Appellate Tribunal, Jaipur, however,
the Tribunal is not functioning due to non-appointment of
Presiding Officer there, as such, the petitioner has no remedy
except to file the present writ petition.
So far as the merits of the case is concerned, learned senior
counsel relied upon the judgment passed by the Hon'ble High
Court of Madhya Pradesh in the matter of I.T.C. Vs. State of M.P.
and Ors. [W.P. No.5427/2016] decided on 17.04.2017.
Heard counsel for the petitioner and perused the record.
Issue notice to the respondents, returnable on 23.08.2021.
(2 of 2) [CW-6883/2021]
Meanwhile, no coercive action shall be taken against the
petitioner.
List on 23.08.2021 along with S.B. Civil Writ Petitions
No.6951/2021 & 6917/2021.
(INDERJEET SINGH),J
Upendra Pratap Singh /44
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!