Citation : 2016 Latest Caselaw 2274 Bom
Judgement Date : 4 May, 2016
1 judg.wp 2621.16.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY :
NAGPUR BENCH : NAGPUR.
Writ Petition No.2621 of 2016.
Manoj Kumar Bhojwani,
aged 42, Occ.-Business,
R/o.-Flat No.402, Gurupuja Apartment,
C.A. Road, Ambedkar Chowk, Nagpur. .... Petitioner.
Versus
1] The Collector, Nagpur.
2] The District Supply Officer, Nagpur. .... Respondents.
Shri F.T. Mirza, Adv for petitioner.
Shri S.B. Ahirkar, AGP for respondent nos. 1 and 2.
Coram : S.B. Shukre, J.
th Dated : 04 May, 2016.
ORAL JUDGMENT
1] Heard.
2] Issue notice to respondent nos. 1 and 2.
3] Shri Ahirkar, the learned Assistant Government Pleader,
waives service of notice for respondent nos. 1 and 2.
2 judg.wp 2621.16.odt
4] Rule. Rule made returnable forthwith. Heard finally by
consent.
5] The grievance is that even though the Soya-bean seeds,
which are edible oil seeds do not fall in the category of restricted
commodity as per the Removal of (Licensing Requirements, Stock
Limits and Movement Restrictions) on Specified Foodstuffs
Order, 2002, (Annexure-'B') [for short, 'the Order of 2002'], by
the impugned order, respondent no.1 directed that the bank
guarantee may be furnished by the petitioner for releasing the
Soya-bean oil seeds to the custody of the petitioner on
Supratnama.
6] In support, the learned Counsel for the petitioner, invites my
attention to the Order of 2002 and also the communication issued
by the State Government dated 30-10-2015. On perusal of the
Order of 2002 as well as the communication of the State
Government dated 30-10-2015, it becomes clear that the Soya-
bean oil seeds do not fall within the category of the restricted
commodity and by the Order of 2002, the Central Government has
dispensed with the requirement of the licence for buying,
stocking, selling, transporting, distributing, disposing, acquiring,
3 judg.wp 2621.16.odt
using or consuming the same. When the commodity is not
covered by the Order of 2002, there will be no question of seizing
the same and if seized illegally, there would be no question of
keeping the affected person bound over to some conditions.
7] In this view of the matter, the impugned part of the order
dated 04-04-2016 cannot be said to have been passed in
accordance with law and it must go. Hence, the Writ Petition is
allowed. That part of the impugned order which directed
furnishing of bank security for releasing the seized goods to the
petitioner and also requiring the petitioner to furnish Supratnama
is quashed and set aside.
8] Rule is made absolute in above terms. No costs.
JUDGE
Deshmukh
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!