Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Gurudeo Rice Udyog, A ... vs State Of Maharashtra Through ...
2017 Latest Caselaw 5438 Bom

Citation : 2017 Latest Caselaw 5438 Bom
Judgement Date : 2 August, 2017

Bombay High Court
M/S Gurudeo Rice Udyog, A ... vs State Of Maharashtra Through ... on 2 August, 2017
Bench: V.A. Naik
 0208WPs3849.13+3-Judgment                                                                    1/10


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.

                      WRIT PETITION NO.  3849  OF    2013


 PETITIONER :-                        M/s.   Ashirwad   Rice   Udyog,   a   proprietary
                                      through   its   Proprietor   concern   of   Shri
                                      Vishwanath Manikrao Karemore aged about
                                      33   years,   Occ:   Business,   Nehru   Ward,
                                      Bhandara-Tumsar   State   Highway,   Post
                                      Warthi, Tahsil Mohadi, District Bhandara. 

                                         ...VERSUS... 

 RESPONDENTS :-                  1. State of Maharashtra, through its Secretary,
                                    Department   of   Industry,   Mantralaya,
                                    Mumbai. 
                                 2.  District Industry Centre, through its General
                                     Manager, Near Tahsil Office, Bhandara. 


 ---------------------------------------------------------------------------------------------------
       Mr.D.V.Chauhan & Mr. H.A.Khedikar, counsel for the petitioner.
       Mr. K.L.Dharmadhikari, Asstt.Govt.Pleader for the respondents.
 ---------------------------------------------------------------------------------------------------


                      WRIT PETITION NO.  3834  OF    2013


 PETITIONER :-                        M/s. Jaikishan Rice Industries, a proprietary
                                      concern   of   Shri   Vijay   Manikrao   Karemore
                                      aged   about   37   years,  Occ:  Business,   Nehru
                                      Ward,   Warthi,   Post   Warthi,   Tahsil   Mohadi,
                                      District Bhandara. 

                                         ...VERSUS... 

 RESPONDENTS :-                  1. State of Maharashtra, through the Secretary,
                                    Department   of   Industry,   Mantralaya,
                                    Mumbai. 




::: Uploaded on - 08/08/2017                                     ::: Downloaded on - 09/08/2017 01:48:34 :::
  0208WPs3849.13+3-Judgment                                                                    2/10


                                 2.  District Industry Centre, through its General
                                     Manager, Near Tahsil Office, Bhandara. 


 ---------------------------------------------------------------------------------------------------
       Mr.D.V.Chauhan & Mr.H.A.Khedikar, counsel for the petitioner.
       Mr. K.L.Dharmadhikari, Asstt.Govt.Pleader for the respondents.
 ---------------------------------------------------------------------------------------------------


                      WRIT PETITION NO.  3835  OF    2013


 PETITIONER :-                        M/s.   Gurudeo   Rice   Udyog,   a   proprietary
                                      concern   of   Shri   Rameshwar   Manikrao
                                      Karemore   aged   about   30   years,   Occ:
                                      Business,   C/o.   Gurudeo   Rice   Udyog,
                                      Bhandara-Tumsar   State   Highway,   Mohgaon
                                      (Devi), Tahsil Mohadi, District Bhandara. 

                                         ...VERSUS... 

 RESPONDENTS :-                  1. State of Maharashtra, through the Secretary,
                                    Department   of   Industry,   Mantralaya,
                                    Mumbai. 
                                 2.  District Industry Centre, through its General
                                     Manager, Near Tahsil Office, Bhandara. 


 ---------------------------------------------------------------------------------------------------
       Mr.D.V.Chauhan & Mr.H.A.Khedikar, counsel for the petitioner.
       Mr. K.L.Dharmadhikari, Asstt.Govt.Pleader for the respondents.
 ---------------------------------------------------------------------------------------------------


                      WRIT PETITION NO.  1655  OF    2015


 PETITIONER :-                        M/s. R.K.Rice Udyog, a proprietary concern
                                      of Shri Raju Manikrao Karemore aged about
                                      44   years,   Occ:   Business,   Nehru   Ward,
                                      Bhandara-Tumsar   State   Highway,   Post
                                      Warthi, Tahsil Mohadi, District Bhandara. 




::: Uploaded on - 08/08/2017                                     ::: Downloaded on - 09/08/2017 01:48:34 :::
  0208WPs3849.13+3-Judgment                                                                    3/10



                                         ...VERSUS... 

 RESPONDENTS :-                  1. State of Maharashtra, through the Secretary,
                                    Department   of   Industry,   Mantralaya,
                                    Mumbai. 
                                 2.  District Industry Centre, through its General
                                     Manager, Near Tahsil Office, Bhandara. 

                                 3. Naib Tahsildar, Mohadi, Dist Bhandara. 


 ---------------------------------------------------------------------------------------------------
       Mr.D.V.Chauhan & Mr.H.A.Khedikar, counsel for the petitioner.
       Mr. K.L.Dharmadhikari, Asstt.Govt.Pleader for the respondents.
 ---------------------------------------------------------------------------------------------------


                      WRIT PETITION NO.  1653  OF    2015


 PETITIONER :-                        M/s.   M.K.   Rice   Industries,   a   proprietary
                                      concern   of   Shri   Manikrao   s/o   Atmaram
                                      Karemore   aged   about   67   years,   Occ:
                                      Business, r/o Eklari, Warthi, Tahsil, District
                                      Bhandara. 

                                         ...VERSUS... 

 RESPONDENTS :-                  1. State of Maharashtra, through the Secretary,
                                    Department   of   Industry,   Mantralaya,
                                    Mumbai. 
                                 2.  District Industry Centre, through its General
                                     Manager, Near Tahsil Office, Bhandara. 
                                 3. Naib Tehsildar, Mohadi, Dist. Bhandara. 


 ---------------------------------------------------------------------------------------------------
       Mr.D.V.Chauhan & Mr.H.A.Khedikar, counsel for the petitioner.
       Mr. K.L.Dharmadhikari, Asstt.Govt.Pleader for the respondents.
 ---------------------------------------------------------------------------------------------------




::: Uploaded on - 08/08/2017                                     ::: Downloaded on - 09/08/2017 01:48:34 :::
  0208WPs3849.13+3-Judgment                                                              4/10



                                     CORAM : SMT. VASANTI    A    NAIK & 
                                                 ARUN  D. UPADHYE
                                                                  ,   JJ.

DATED : 02.08.2017

O R A L J U D G M E N T (Per : Smt.Vasanti A Naik, J.)

Since the issue involved in these writ petitions is similar

and similar orders passed by the respondent No.2 are challenged

therein, they are heard together and are decided by this common

judgment.

2. The State Government had floated a package incentive

scheme on 31/03/2001 known as 'The Package Scheme of Incentive

2001' with a view to grant some incentive to the small scale industries

that were desirous of setting up of the units in underdevelopment areas

for the dispersal of the industries. The petitioners proposed to set up

the rice mills on separate pieces of land that were owned and possessed

by the petitioners. The petitioners, therefore, applied to the respondent

No.2 for grant of incentives, by the applications made on 31/03/2006.

Along with the applications, the petitioners had submitted the

documents pertaining to the ownership of the pieces of land on which

the units were to be set up as also the other necessary certificates

secured from the Maharashtra Pollution Control Board, etc. On receipt

0208WPs3849.13+3-Judgment 5/10

of the applications and the documents, a separate letter of intent was

issued in favour of each of the petitioners, on 04/08/2006. Certain

formalities were required to be completed before the final eligibility

certificate could be granted. On the basis of the letter of intent, each of

the petitioners commenced with the construction of the units for the

rice mills and the production was started on 05/03/2008. In May,

2008, each of the petitioners requested the respondent No.2 to grant

final eligibility certificate to the petitioners. The final eligibility

certificate was accordingly granted to the petitioners on 28/05/2008.

The rice mills of each of the petitioners started working and from 2008

till 2012 there was no complaint that the petitioners had not complied

with any of the provisions of the incentive scheme or the eligibility

certificate. The petitioners received the amount of Rs.25,00,000/- which

was payable to each of the petitioners under the scheme after 2008, in

installments. Inspections of the projects of the petitioners were carried

out by the respondent No.2 from time to time. On 11/04/2011, a

notice was issued by the respondent No.2 to each of the petitioners,

asking the petitioners to show cause as to why the benefit of the scheme

should not be withdrawn as the units of each of the petitioners were not

working. The petitioners submitted the reply dated 18/06/2011 along

with the documents to demonstrate that the rice mills of the petitioners

were functional. On 20/08/2011 the petitioners were asked by the

0208WPs3849.13+3-Judgment 6/10

communications of the respondent No.2 dated 20/08/2011 to appear

before the respondent No.2 on 30/08/2011 along with the maps. The

petitioners could not remain present before the respondent No.2 on the

said date and, therefore, they requested for grant of some time. The

respondent No.2 then asked the petitioners to appear before him on

09/09/2011 vide communications dated 30/08/2011 which according

to the petitioners, were not received by them, till November, 2011. On

21/09/2011, a communication was again served on the petitioners that

the units of the petitioners were closed and the petitioners were

therefore not entitled to the incentive benefits. A detail reply was

submitted by the petitioners to the respondent No.2 on 18/11/2011,

asking the respondent No.2 to inspect the units to consider whether the

units were actually functional or not. It was asserted by the petitioners

in the said reply that the units of the petitioners were working. On

02/04/2012, the petitioners furnished the yearly documents to the

respondent No.2 as per usual practice. The respondent No.2 did not

take any action against the petitioners after the receipt of the

documents on 02/04/2012 and then after a year, by the impugned

orders dated 04/05/2013, the respondent No.2 sought the recovery of

the amount of Rs.25,00,000/- paid to each of the petitioners, towards

the incentive benefits. The recovery orders were issued against the

petitioners on the ground that the units of the petitioners were not

0208WPs3849.13+3-Judgment 7/10

working. The petitioners have impugned the orders dated 04/05/2013

in these writ petitions.

3. Shri Chavan, the learned counsel for the petitioners,

submitted that it is apparent from the documents tendered by the

petitioners to the respondent No.2 from time to time that the units of

the petitioners were functioning from 05/03/2008 till the impugned

orders were served on the petitioners on 04/05/2013. It is stated that

since the loan advanced by the Bank of India was repaid by the

petitioners from time to time, it is apparent that the rice mills of the

petitioners were functional and production was going on in the rice

mills. It is submitted that though the orders seeking the recovery of the

incentive benefits were passed by the respondent No.2 on the

assumption that the units of the petitioners were not working for the

first time it is stated in the affidavit-in-reply filed on behalf of the

respondent No.2 that the petitioners had secured the incentive benefits

under the scheme by misrepresentation. It is stated in the affidavit-in-

reply that the respondent No.2 has taken a stand that the petitioners

were dis-entitled to the benefits, as the production was going on under

one roof. It is submitted that the statement in the affidavit-in-reply that

the production was going on under one roof would clearly show that

the units of the petitioners were functional. It is submitted that when

0208WPs3849.13+3-Judgment 8/10

an impugned order is based on some reasons, by an affidavit-in-reply

filed in the court, the respondents cannot add reasons in support of the

order. The learned counsel relied on the judgment of the Hon'ble

Supreme Court, reported in AIR 1978 SCC 851 (Mohinder Singh v.

Chief Election Commr.) to substantiate his submission. It is submitted

that in the circumstances of the case, the impugned orders are liable to

be quashed and set aside.

5. Shri Dharmadhikari, the learned Assistant Government

Pleader appearing for the respondents, supported the impugned orders.

It is submitted that the petitioners had misrepresented the facts while

seeking the benefits under the package scheme of incentive 2001. It is

stated that though the petitioners had submitted applications for

independent rice mill units, the petitioners were carrying of the

production under one roof. It is submitted that in view of the aforesaid,

the eligibility certificate was liable to be cancelled and the recovery was

liable to be ordered. It is stated that though the petitioners were

required to carry out the activity of rice milling, the petitioners were

intermittently indulging in paddy steaming and drying facility. It is

submitted that in view of the aforesaid, the eligibility certificate of the

petitioners was cancelled and the amount paid to the petitioners

towards incentive benefits was sought to be recovered. It is submitted

0208WPs3849.13+3-Judgment 9/10

that all the five units are owned by the members of the same family.

The learned Assistant Government Pleader, however, fairly admitted

that the reasons stated in the affidavit-in-reply for cancelling the

eligibility certificate do not find place in the impugned orders, dated

04/05/2013.

6. It is apparent from a reading of the impugned orders and

the affidavit-in-reply filed on behalf of the respondent No.2 that the

respondent No.2 has not supported the impugned orders on the basis of

the reasons recorded in the impugned orders for seeking the recovery of

the incentive benefits. The reasons for cancellation of the eligibility

certificates and for the recovery of the incentive benefits in the

impugned orders are different from the reasons stated in the affidavit-

in-reply. As rightly submitted on behalf of the petitioners, reasons

cannot be added to an order to support the same by an affidavit-in-reply

filed by the respondents. If reasons cannot be added to an impugned

order by the affidavit-in-reply, as held by the Hon'ble Supreme Court in

the judgment reported in AIR 1978 SC 851, the respondent No.2

cannot support the impugned orders on the ground that the petitioners

had misrepresented the facts and against the terms of the incentive

scheme, the units of each of the petitioners were functioning under one

roof. Though the impugned orders dated 04/05/2013 were based on

0208WPs3849.13+3-Judgment 10/10

an assumption that the rice mills of the petitioners were not functional,

it is stated in the affidavit-in-reply filed on behalf of the respondent

No.2 that the production was going on under one roof. It is also stated

in the affidavit-in-reply that instead of milling the rice, the petitioners

had started intermittent activity of paddy steaming and drying. We find

that though the impugned orders are based on the reason that the units

of the petitioners were not working, by giving a go-bye to the said

reason, the respondent No.2 has substituted the said reasons by fresh

reasons in the affidavit-in-reply. Since the reasons stated in the

affidavit-in-reply in support of the impugned orders do not find place in

the impugned orders and since the petitioners did not have an

opportunity in that regard, the impugned orders cannot be sustained.

7. Hence, for the reasons aforesaid, the writ petitions are

allowed. The impugned orders are quashed and set aside. The

respondent No.2 is free to take appropriate action against the

petitioners, if desired. Rule is made absolute in the aforesaid terms

with no order as to costs.

                        JUDGE                                              JUDGE 


 KHUNTE





 

 
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 : IJJ

 
 
Latestlaws Newsletter