2011 INSC 0702 SUPREME COURT OF INDIA Swadesi Jagram Manch Vs. State of Orissa Transfer Case (Civil) No.11/2002 (R V Raveendran and B Sudershan Reddy JJ.) 04.07.2011 ORDER 1. Transfer Petition (C) Nos.92/2009, 152/2009, 168/2009, 185/2009 and 218/2009 are allowed and the following writ petitions are transferred from the respective High Court to this Court : (1) WP(C) No.4204/2006 on the file of the Madras High Court (2) WP(C) No.341/2006 on the file of the Bombay High Court (3) WP(C) No.13082/2006 on the file of the Andhra Pradesh High Court (4) WP(C) No.13354/2006 on the file of the Karnataka High Court (5) PIL No. 61/2006 on the file of the Bombay High Court 2. Judgment is pronounced in WP(C) No.80 of 2006 and the aforesaid five transferred cases, allowing them in terms of the Judgement. 3. Writ Petition (Civil) No.175/2006 and Transfer Case (Civil) No.11/2002 are delinked from the aforesaid cases which are disposed of, as they do not relate to challenge to Rule 44-I of Prevention of Food Adulteration Rules 1955. Transfer Case (Civil) No.11/2002 seeks quashing of a notification dated 15.10.2001 issued by the Director of Health Services, Orissa prohibiting sale and manufacture of common salt other than iodised salt for human consumption, issued in exercise of power under the relevant state Rules. Writ Petition (Civil) No.175/2006 is filed seeking a direction to the central government to frame a uniform policy for the control of goitre and a direction regarding imposing ban on the manufacture of non-iodised salt all over the country. Law Information Center 1 SpotLaw 4. While disposing of Writ Petition (Civil) No.80/2006, we have granted six months time to review the position regarding universal iodisation. In view of the above, list these two matters for further orders, after six months. Law Information Center 2 SpotLaw