Citation : 2016 Latest Caselaw 3200 Bom
Judgement Date : 24 June, 2016
wp6051-6386.15
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY NAGPUR BENCH
NAGPUR.
WRIT PETITION NO. 6051 OF 2015
WITH
WRIT PETITION NO. 6386 OF 2015
Vasanta Ashruji Landkar,
aged 42 yrs. At Borgaon,
Post Amkheda, Tah.Malegaon
Distt. Washim. PETITIONER.
VERSUS
1] The Hon'ble Minister,
Food, Civil Supplies and
Consumer Protection Deptt.
Mantralaya Mumbai.
2] The Deputy Commissioner
(Supply) Amravati Division
Amravati, Distt. Amravati.
3] The District Supply Officer
Washim, Distt. Washim.
4] Dyanba Pundlik Landkar,
aged Adult, R/o at Borgaon,
Tah. Malegaon, Distt.Washim.
5] Tahsildar, Malegaon,
Distt. Washim. RESPONDENTS.
Shri H. R. Gadhia, Advocate for the petitioner.
Shri S. B. Ahirkar, Assistant Government Pleader for respondent nos. 1 to 3 &
5. Shri V. K. Paliwal, Advocate for the respondent no. 4.
wp6051-6386.15
WRIT PETITION NO. 6386 OF 2015
1] Grampanchayat Borgaon,
through Sarpanch, R/o Borgaon
Tah. Malegaon, Distt. Washim.
2] Grampanchayat Borgaon,
through its Secretary, R/o
Borgaon, Tah. Malegaon, Distt.
Washim. PETITIONERS.
VERSUS
1] The Hon'ble Minister,
Food, Civil Supplies and
Consumer Protection Deptt.
Mantralaya Mumbai.
2] The Deputy Commissioner
(Supply) Amravati Division
Amravati, Distt. Amravati.
3] The District Supply Officer
Washim, Distt. Washim.
4] Dyanba Pundlik Landkar,
aged Adult, R/o at Borgaon,
Tah. Malegaon, Distt.Washim.
5] Tahsildar, Malegaon,
Distt. Washim. RESPONDENTS.
Shri A. R. Deshpande, Advocate for the petitioners. Shri S. B. Ahirkar, Assistant Government Pleader for respondent nos. 1 to 3 &
5. Shri V. K. Paliwal, Advocate for the respondent no. 4.
CORAM: A. S. CHANDURKAR J.
Dated : JUNE 24, 2016.
ORAL JUDGMENT:
Since both these writ petitions take exception to the order dated
wp6051-6386.15
03.10.2015 passed by the State Government in proceedings under the
Maharashtra Scheduled Commodities (Regulation of Distribution) Order,
1975 (for short, the said Order). For sake of convenience the facts in Writ
Petition No. 6051 of 2015 are being referred to.
2] The respondent no.4 was issued an authorisation for running a
Fair Price Shop at Mouza Borgaon. On account of complaints made with
regard to the manner of running the fair price shop, the District Supply
Officer passed an order dated 28.05.2013 suspending the authorisation
issued in favour of respondent no.4 pending enquiry. Thereafter the Supply
Inspector after recording the statements of various card holders and after
calling upon the respondent no.4 to furnish relevant records submitted his
report dated 13.09.2013. In the said report it was stated that the respondent
no.4 was responsible for certain irregularities and on that count recovery of
certain amounts was proposed. Thereafter the District Supply Officer by
order dated 31.10.2013 passed an order cancelling the authorisation and
directing recovery of an amount of Rs. 5,72,100/-. The Deputy
Commissioner (Supply) maintained the aforesaid order. The respondent no.
4 filed a revision application before the State Government and by the order
dated 03.10.2015, the Hon'ble Minister for Food, Civil Supplies and
Consumer Protection Department, set aside the orders of the District Supply
Officer and Deputy Commissioner (Supply). Instead a fine of Rs. 5000/- was
imposed and the authorisation in favour of respondent no.4 was restored. A
further direction was issued to again record the statements of card holders
wp6051-6386.15
and then pass further orders. This order is the subject matter of the
challenge in both the writ petitions.
3] Shri H. R. Gadhia, the learned counsel for the petitioner in Writ
Petition No. 6051 of 2015 submitted that the Hon'ble Minister was not
justified in giving go by to the report of the Inspector dated 13.09.2013.
According to him this report was prepared after giving notice to the
respondent no.4 and after recording statements of the card holders. He
submitted that without this report being held to be either incorrect or
insufficient, the orders passed on the basis of said report have been set aside.
It was further submitted that a prima facie finding was recorded in the
impugned order about the guilt of the respondent no.4. Further the direction
to recover the amount of Rs. 5,72,100/- has been set aside without assigning
any reasons. He, therefore, submitted that the impugned order was liable to
be set aside.
4] Shri A. R. Deshpande, the learned counsel for the petitioners in
Writ petition No. 6386 of 2015 submitted that after the appeal filed by the
respondent no. 4 was dismissed, a fresh proclamation was issued and the fair
price shop in issue was allotted to the petitioner. However when the revision
application was decided by the State Government the present petitioner was
not heard. He relied upon the provisions of Section 12(2)(e) of the National
Food Security Act, 2013 and submitted that the grant of authorisation in
favour of the local self body was justified.
6] Shri V. K. Paliwal, learned counsel for the respondent no.4
wp6051-6386.15
supported the impugned order. According to him the petitioner in Writ
Petition No. 6051 of 2015 had no locus to challenge the impugned order. He
submitted that no prejudice was caused to the petitioner as a fresh enquiry
had been ordered by the Hon'ble Minister while restoring the authorisation.
He submitted that only on account of political rivalary and by not considering
the entire record, the report had been submitted by the Supply Inspector. He
then submitted that in so far as the subsequent allotment is concerned, the
proclamation itself was illegal as the present proceedings were pending. He,
therefore, submitted that there was no reason to interfere with the impugned
order.
Shri S. B. Ahirkar, learned Assistant Government Pleader for
respondent nos. 1 to 3 relied upon the affidavit on record and also supported
the impugned order.
7] I have heard respective counsel for the parties and I have given
due consideration to their respective submissions. The petitioner in Writ
Petition No. 6051 of 2015 is one of the complainants in the matter. He was
arrayed as non-applicant no.3 in the proceedings before the State
Government. He thus has locus to challenge the order dated 03.10.2015.
The records indicate that pursuant to the directions issued by the
District Supply Officer, the Supply Inspector held an enquiry and recorded
statements of various card holders. On 10.09.2013 about 25 card holders
were called upon for recording their say. About thirteen card holders
recorded their statements while two card holders gave written statements.
wp6051-6386.15
There is a further reference that the records in question were demanded from
the respondent no.4 by giving a letter dated 09.07.2013 and thereafter the
respondent no.4 on 20.07.2013 made a complaint with regard to loss of this
record. The District Supply Officer after considering this report cancelled the
authorisation in favour of the respondent no.4. This order was maintained by
the Deputy Commissioner (Supplies). The Hon'ble Minister while
considering the revision application has not recorded any finding that this
report dated 13.09.2013 was prepared in a manner contrary to law. No
reasons are assigned for not accepting said report. It has merely been
observed that a fresh consideration was desirable. Considering the fact that
this report dated 13.09.2013 was submitted after grant of opportunity to the
respondent no.4, the Hon'ble Minister ought to have recorded a finding that
this report was not in accordance with law if the same was not to be relied
upon. Similarly there is no finding recorded that the amount of Rs.
5,72,100/- which was directed to be recovered from the respondent no. 4
was an incorrect figure. Thus in effect without recording any finding in that
regard, the orders passed by the District Supply Officer and by the Deputy
Commissioner (Supplies) have been set aside. The impugned order does not
indicate consideration of the entire material on record while deciding the
revision application.
8] In so far as the subsequent allotment of the fair price shop to the
petitioner in Writ Petition No. 6386 of 2015 is concerned, the said allotment
is dependent on the outcome of the earlier proceedings. Hence at this stage
wp6051-6386.15
it is not necessary to record any finding in that regard.
9] In view of aforesaid the following order is passed:
1] The order dated 03.10.2015 passed by the State Government
is set aside. The revision application preferred by the respondent no.4 is
restored for being decided afresh considering the entire material on record.
2] The parties shall appear before the respondent no.1 on
11.07.2016 and the revision application shall be decided within a period of
three months from said date.
3] The revision application shall be decided on its own merits and
in accordance with law. Till the said revision application is decided the fair
price shop which is being run by Grampanchayat Borgaon is permitted to be
so run. However, this arrangement is without prejudice to the rights of the
parties and subject to final outcome of the revision application.
Grampanchayat Borgaon is at liberty to participate in the aforesaid
proceedings.
Rule is made absolute in aforesaid terms. No costs.
JUDGE
svk
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!