Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maharashtra Hybrid Seeds Company ... vs State Of Maharashtra At The ...
2016 Latest Caselaw 1296 Bom

Citation : 2016 Latest Caselaw 1296 Bom
Judgement Date : 7 April, 2016

Bombay High Court
Maharashtra Hybrid Seeds Company ... vs State Of Maharashtra At The ... on 7 April, 2016
Bench: Z.A. Haq
                                    1                              apl346,347,348.15




                                                                         
                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                      




                                                 
                               NAGPUR BENCH, NAGPUR.


     CRIMINAL APPLICATION (APL) NO.346 OF 2015




                                                
     1) Maharashtra Hybrid Seeds Company Ltd., 
         A Company registered under the Companies
         Act, 1956, having its Registered Office at 




                                       
         Resham Bhavan, 78, Veer Nariman Road,
         Mumbai and Office at Dawalwadi, Jalna,
                             
         through its Authorised Signatory, 
         Mr. Govind R. Patel.
                            
     2) Govind R. Patel s/o Ramjibhai Patel,
         Age 53 years, Occupation - Service, 
         R/o 901, Sagar Garden, Sambhaji Nagar,
         Mulund, Mumbai.                                  ....       APPLICANTS
      
   



                         VERSUS


     State of Maharashtra, 





     at the instance of Shri Girish Vishnupant
     Nanoti, Seed Inspector & DQCI, 
     C/o. District Superintending Agriculture 
     Officer, Amravati District, Amravati.                .... NON-APPLICANT





                                        AND


     CRIMINAL APPLICATION (APL) NO.347 OF 2015


     1) Maharashtra Hybrid Seeds Company Ltd., 
         A Company registered under the Companies
         Act, 1956, having its Registered Office at 
         Resham Bhavan, 78, Veer Nariman Road,
         Mumbai and Office at Dawalwadi, Jalna,


    ::: Uploaded on - 12/05/2016                 ::: Downloaded on - 29/07/2016 21:21:16 :::
                                     2                             apl346,347,348.15




                                                                        
         through its Authorised Signatory, 




                                                
         Mr. Govind R. Patel.

     2) Govind R. Patel s/o Ramjibhai Patel,
         Age 53 years, Occupation - Service, 




                                               
         R/o 901, Sagar Garden, Sambhaji Nagar,
         Mulund, Mumbai.                                 ....       APPLICANTS




                                        
                       VERSUS


     State of Maharashtra, 
                             
     at the instance of Shri Madhukar Govindrao
     Sontakke, Seed Inspector & District 
                            
     Quality Control Inspector, 
     C/o. District Superintending Agriculture 
     Officer, Washim, District Washim.                   .... NON-APPLICANT
      


                                         AND
   



     CRIMINAL APPLICATION (APL) NO.348 OF 2015





     1) Maharashtra Hybrid Seeds Company Ltd., 
         A Company registered under the Companies
         Act, 1956, having its Registered Office at 
         Resham Bhavan, 78, Veer Nariman Road,





         Mumbai and Office at Dawalwadi, Jalna,
         through its Authorised Signatory, 
         Mr. Govind R. Patel.

     2) Govind R. Patel s/o Ramjibhai Patel,
         Age 53 years, Occupation - Service, 
         R/o 901, Sagar Garden, Sambhaji Nagar,
         Mulund, Mumbai.                                 ....       APPLICANTS


                       VERSUS



    ::: Uploaded on - 12/05/2016                ::: Downloaded on - 29/07/2016 21:21:16 :::
                                             3                                  apl346,347,348.15




                                                                                     
     State of Maharashtra, 




                                                            
     at the instance of Shri Sanjay Dattatraya
     Deshmukh, Seed Inspector & DQCI, 
     C/o. District Superintending Agriculture 
     Officer, Yavatmal, District Yavatmal.                            .... NON-APPLICANT




                                                           
     ______________________________________________________________
         Shri Sunil Manohar, Senior Advocate assisted by Shri A.A. Naik,




                                               
                            Advocate for the applicants, 
       Shri S.S. Doifode, Additional Public Prosecutor for the non-applicant. 
                             
      ______________________________________________________________

                                   CORAM : Z.A. HAQ, J.

DATED : 7 APRIL, 2016.

th

ORAL JUDGMENT :

1. Heard Shri Sunil Manohar, learned Senior Advocate

assisted by Shri A.A. Naik, Advocate for the applicants and Shri

S.S. Doifode, learned Additional Public Prosecutor for the non-

applicant.

2. These three applications are disposed by the common

judgment as facts are identical and point involved is same.

3. Rule. Rule made returnable forthwith.

4. The District Superintending Agriculture Officers filed

4 apl346,347,348.15

complaints against the applicants contending that the applicant No.1-

Company introduced an advance booking scheme for different varieties

of seeds, advance bookings were taken and substantial amount was

collected from dealers and retailers, however, the advance bookings

were not honoured and the company was not in a position to supply

the products to the consumers and the amount taken from dealers and

retailers was not refunded. The non-applicant/ complainant prayed

that the applicants be prosecuted and punished for offences under

Section 13(1), 19(a) of the Seeds Act, 1966, Section 3 read with

Section 7(1)(a)(ii) of the Essential Commodities Act, 1955 and

Maharashtra Cotton Seeds (Regulation of Supply, Distribution, Sale

and Fixation of Sale Price) Act, 2009 and Sections 406 and 420 of the

Indian Penal Code. In all the three cases similar complaints are filed.

The applicants have approached this Court under Section

482 of the Code of Criminal Procedure praying that the complaints

filed by the non-applicant be quashed

5. According to the applicants, as per Section 4(1)(ii) of the

Maharashtra Cotton Seeds (Regulation of Supply, Distribution, Sale

and Fixation of Sale Price) Act, 2009, the controller may, by an order

in writing, require any person engaged in the supply, distribution and

5 apl346,347,348.15

sale of cotton seeds, to comply with the directions as may be specified

in the notification as to the variety, quality and quantity of the cotton

seeds to be sold or delivered by him. But, in the instant case, there is

no such order, direction or notification requiring the applicants to

supply specified quantity or variety of cotton seeds and therefore,

Section 13(1) of the Maharashtra Cotton Seeds (Regulation of Supply,

Distribution, Sale and Fixation of Sale Price) Act, 2009 will not be

applicable. The applicants have stated that order or direction has not

been issued under Section 3 of the Essential Commodities Act, 1955 or

under Seeds Control Order and therefore, Section 7 of the Essential

Commodities Act, 1955 will not be attracted. It is the case of the

applicants that the ingredients, necessary to constitute the offences

punishable under Sections 406 and 420 of the Indian Penal Code are

not made out in the complaint.

6. The learned Senior Advocate has submitted that identical

complaints were filed under the instructions of Chief Quality Control

Officer, Agriculture Commissionarate, Maharashtra State. According

to the communication dated 13-06-2011 issued by him, the District

Superintending Agriculture Officer was authorised to file the

complaint. It is submitted that Criminal Application No.5256/2013

6 apl346,347,348.15

was filed before the Aurangabad Bench of this Court which is allowed

by the judgment dated 15-09-2014 and identical complaint filed by the

non-applicant through the District Superintending Agriculture Officer,

Jalna against the applicants is dismissed. It is pointed out that

Criminal Application 4402/2013 filed by the applicants at Aurangabad

Bench of this Court is allowed by the judgment dated 03-03-2015 and

the identical complaint filed by the non-applicant through the District

Superintending Agriculture Officer, Beed, is dismissed.

7. It is submitted that Criminal Application (APL)

No.232/2013, Criminal Application (APL) No.130/2013 and Criminal

Application (APL) No.394/2014 filed by the applicants before this

Court are allowed by the judgment dated 16-01-2015 and the

complaints filed by the non-applicant through the District

Superintending Agriculture Officer, Buldhana, through the District

Superintending Agriculture Officer, Wardha and through the District

Superintending Agriculture Officer, Nagpur are dismissed. The learned

Senior Advocate has pointed out that the non-applicant has admitted

in the reply filed before this Court that the complaints which are

dismissed by the judgments passed by this Court, were identical to the

complaints which are the subject of present proceedings.

7 apl346,347,348.15

It is prayed that the present applications be allowed and

the complaints filed by the non-applicant be dismissed.

8. Shri S.S. Doifode, Additional Public Prosecutor has

submitted that the judgments given by this Court in the other cases

dismissing the complaints filed against the applicants cover the

challenges raised by the applicants in so far as the complaint under

Section 13(1), 19(a) of the Seeds Act, 1966 and Section 3 read with

Section 7(1)(a)(ii) of the Essential Commodities Act, 1955 and

Maharashtra Cotton Seeds (Regulation of Supply, Distribution, Sale

and Fixation of Sale Price) Act, 2009 are concerned, but those

judgments will not cover the challenges raised by the applicants to the

validity of complaint under Sections 406 and 420 of the Indian Penal

Code. It is submitted that the earlier complaints which are dismissed

by the judgment passed by this Court deal with the illegal acts of the

applicants at other places but in the present case, there are specific

accusations against the applicants that they have collected substantial

amount from the dealers and retailers at the time of advance booking

of orders for supply of seeds and though the orders have not been

honoured and seeds have not been supplied, the applicants have not

refunded the amount. It is submitted that in these facts, the complaint

8 apl346,347,348.15

filed by the non-applicant cannot be dismissed in its entirety and the

applicant will be liable to face the prosecution for offences punishable

under Sections 406 and 420 of the Indian Penal code.

9. The learned Senior Advocate for the applicants has

referred to the averments in the complaints to the effect that the

company has not refunded the amount taken at the time of booking

and has supplied in linkage other cotton seeds which were not

demanded by the dealers and farmers. It is submitted that the

complaint is not that the applicants have misappropriated the amount

taken at the time of booking. It is pointed out that the complaints

which are earlier dismissed by this Court were identical and also

levelled accusations of commission of offences punishable under

Sections 406 and 420 of the Indian Penal Code. It is submitted that

this Court found that the offences punishable under Sections 406 and

420 of the Indian Penal Code were not made out and the complaints

are dismissed.

10. It is admitted on behalf of the non-applicants that the

complaints filed against the applicants cannot be continued for the

offences punishable under Sections 13(1), 19(a) of the Seeds Act,

9 apl346,347,348.15

1966, Section 3 read with Section 7(1)(a)(ii) of the Essential

Commodities Act, 1955 and for the offence under the provisions of the

Maharashtra Cotton Seeds (Regulation of Supply, Distribution, Sale

and Fixation of Sale Price) Act, 2009, in view of the law laid down in

the judgment delivered by this Court in Criminal Application (APL)

No. 4402/2013, Criminal Application (APL) No. 232 of 2013, Criminal

Application (APL) No. 130 of 2013 and Criminal Application (APL)

No. 394 of 2014, referred earlier.

11. The learned Additional Public Prosecutor has submitted

that the complaint for the offences punishable under Sections 406 and

420 of the Indian Penal Code cannot be quashed as there is prima-facie

material against the applicants.

After going through the judgments given in Criminal

Application No. 4402 of 2013 and other matters referred earlier, I find

that similar allegations were made in the complaints which were

subject matter of Criminal Application No. 4402 of 2013 and other

connected matters. Further I find that the averments made in the

present complaints, prima-facie do not make out the offences

punishable under Sections 406 and 420 of the Indian Penal Code.

10 apl346,347,348.15

The applicants have stated on oath before this Court that

the applicant No.1-Company has refunded the amount taken from

distributor/customers. The applicants have come out with the specific

case that none of the distributor/customer has made complaint that the

amount is not refunded by the applicants. The learned Additional

Public Prosecutor has not been able to point out any complaint from

any distributor/customer against the applicants making grievance that

the amount taken by the applicants at the time of advance booking has

not been returned and has been illegally misappropriated by the

applicants. The learned Senior Advocate for the applicants has rightly

relied on the judgment given in the case of Mohammed Ibrahim and

others vs. State of Bihar and another reported in (2009) 8 SCC 751

to substantiate the submission that the cognizance of the complaint for

commission of the offence under Section 406 or Section 420 of the

Indian Penal Code can be taken only on a complaint at the behest of

the person against whom the offence is committed.

The learned A.P.P. has submitted that the defence of the

applicants cannot be considered at this stage and the Court is required

to examine whether, prima-facie, offence is made out against the

applicant, so that they can be prosecuted.

11 apl346,347,348.15

To counter the submission made on behalf of the non-

applicant, it is submitted on behalf of the applicants that the argument

made on behalf of the non-applicant is misdirected. It is submitted

that the complaint filed by the non-applicant and the documents on

record do not show that any distributor/customer has made any

complaint against the applicants and it is the duty of the Court to

examine this aspect before directing issuance of process for the

offences punishable under Sections 406 and 420 of the Indian Penal

Code. It is submitted that this Court has already quashed the similar

complaints filed by the non-applicants against the applicants and if the

present complaints are not quashed, the applicants will have to suffer

undue hardships which may affect the reputation of the applicants.

I find that the submissions made on behalf of the

applicants have to be considered. In my view, the prosecution of the

applicants for the offences punishable under Sections 406 and 420 of

the Indian Penal Code cannot be continued on the basis of the

complaints filed by the non-applicants.

12. Hence, the following order :

i) Criminal Case No.1883/2011 filed by the non-applicant

and pending before the Chief Judicial Magistrate,

12 apl346,347,348.15

Amravati, Regular Criminal Case No.259/2011 filed by the

non-applicant and pending before the Judicial Magistrate

First Class, Washim and Regular Criminal Case

No.290/2011 filed by the non-applicant and pending

before the Chief Judicial Magistrate, Yavatmal, are

quashed.

ii)

Rule is made absolute in the above terms.

iii) In the circumstances, the parties to bear their own costs.

JUDGE

pma/raut

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter