Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagruti Mahila Bachat Gat vs 1. The Deputy Controller, Rationing ...
2026 Latest Caselaw 472 Bom

Citation : 2026 Latest Caselaw 472 Bom
Judgement Date : 16 January, 2026

[Cites 2, Cited by 0]

Bombay High Court

Jagruti Mahila Bachat Gat vs 1. The Deputy Controller, Rationing ... on 16 January, 2026

Author: G. S. Kulkarni
Bench: G. S. Kulkarni
        Digitally
        signed by
2026:BHC-AS:2992-DB
 KAWRE
        KAWRE
        KIRAN
                                                                                        8-LPA-213-2012 (C)1.DOC
 KIRAN KALYAN
 KALYAN Date:
        2026.01.21
        18:59:29
        +0530

                                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                               CIVIL APPELLATE JURISDICTION

                                         LETTERS PATENT APPEAL NO. 213 OF 2012
                                                         IN
                                            WRIT PETITION NO. 8521 OF 2012

                     Jagruti Mahila Bachat Gat
                     Devnar Municipal Colony, Building No.21
                     Govandi, Mumbai - 400 043                                        ...Appellant

                             Versus
                     1. The Deputy Controller, Rationing Department
                     State of Maharashtra

                     2. The Bombay Municipal Corporation
                     Fort, Mumbai

                     3. The State of Maharashtra, Department of
                     Food Civil Supply and Consumer Protection
                     Mantralaya, Mumbai

                     4. Priyanka Mahila Sausahayta Bachat
                     Gat, Hari Om Kirana Stores, 22/BSH,
                     14, MULP Project, Building 23/14,
                     Lalubai Compound, Tata Nagar, Mankurd,
                     Village Gowandi, Mumbai

                     5. Omkar Sausahayta Mahila Bachat Gat
                     Matang Rushi Nagar, Samarthwadi,
                     Mankurd, Mumbai - 400 043

                     6. Rami Laxmi Mahila Bachat Gat
                     Omkar Co-operative Housing Society
                     Building No.3, Room No.201,
                     New R. N. Park, Madha Colony,
                     Vashi Naka Chembur, Mumbai - 74.                                 ...Respondents
                                                     _________

                     Ms. Smita Mane for Appellant.
                     Ms. Neha Bhide, GP a/w Mr. O. A. Chandurkar, Addl. G. P. and Ms. R. A.
                     Salunke, AGP for State.
                                                   __________


                                                           Page 1 of 12
                                                         16 January 2026
                     Kiran Kawre

                          ::: Uploaded on - 21/01/2026                     ::: Downloaded on - 23/01/2026 21:35:16 :::
                                                                              8-LPA-213-2012 (C)1.DOC



                                         CORAM:           G. S. KULKARNI &
                                                          AARTI SATHE, JJ.

DATE: 16 JANUARY 2026

Oral Judgment :- (Per G. S. Kulkarni, J.)

1. This Letters Patent Appeal is directed against an order dated 6 September

2012 passed by the learned Single Judge, whereby the Writ Petition filed by the

appellant - petitioner challenging the order passed by the Revisional Authority /

the Hon'ble Minister, [for Food and Civil Supply and Consumer Protection,

Government of Maharashtra dated 23 August 2012], quashing and setting aside

the allotment of a ration shop in favour of the petitioner, came to be partly

allowed in terms of the following operative directions:

"10. As a result of the above discussion, the Writ Petition is allowed in part. While the decision of the Minister to set aside, the allotment in favour of the petitioner is maintained, the order passed by him is set aside to the extent of the granting the authorization in favour of the Respondent No.4. It is not possible to agree with Mr. Joshi that the petitioner having commenced the shop, he must be allowed to continue till further arrangements are made. That will be putting a premium on the illegal act."

2. The facts lie in a narrow compass. Respondent No.1 had issued an

advertisement for allotment of ration shops for women's self-help groups. One of

the conditions for allotment, as set out in the advertisement dated 6 October 2010

was to the effect, that the applicant has requisite premises available which were

inter alia of a minimum area of 100 sq. ft., and in the event, such premises are

taken on leave and license, a registered agreement to that effect for a period of five

years was the requirement.

3. It is the case of the appellant - petitioner that it was registered in June 2004

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

under the Societies Registration Act, 1860 and, hence, it was eligible for making

an application as it had obtained the requisite premises on leave and license as also

it had a bank account with the requisite amounts and also a shop and

establishment license was issued to the appellant in the year 2010. The appellant

accordingly made an application for allotment of a ration shop under the said

advertisement on 10 November 2010. The process of allotment, however, was

delayed and as no decision was coming forth, the appellant approached this Court

by filing Writ Petition 1703 of 2012, which came to be disposed of by an order

dated 3 April 2012, whereby this Court directed the authorities to expeditiously

decide the appellant's pending application for allotment of a ration shop under

the said advertisement.

4. It is appellant's case that Respondent No.1 considered the appellant's

application on its merit and issued an allotment order dated 4 May 2012. It is the

appellant's case that on 7 May 2012, the appellant immediately made an

application for change of address of the shop premises, as it was to operate from

the new premises which the appellant had procured under a leave and license

agreement which was for a period of 'five years', that is, for the period from May

2012 to May 2017. Such application made by the appellant was favorably

considered, and a revised allotment letter dated 12 June 2012 was issued, clearly

referring to the new premises which were available for a period of five years.

5. It is on such backdrop, one of the applicants under the said advertisement,

for allotment of a ration shop namely respondent No.4 - 'Priyanka Mahila

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

Sausahayta Bachat Gat', filed a Revision Application before the Hon'ble Minister

challenging the allotment of the ration shop in favour of the appellant. The

challenge was on the ground that, at the time of application, the appellant had not

complied with the requirements of the advertisement, as it did not have the shop

premises available for a clear period of five years, but the same were available only

for a period of eleven months as per the leave and license agreement. The

Hon'ble Minister, by an order dated 23 August 2012 / 31 August 2012, quashed

and set aside the allotment orders issued in favour of the appellant and, by the

same order, granted allotment of the ration shop in favour of the respondent

No.4. The appellant, being aggrieved by the orders passed by the Hon'ble

Minister, approached this Court by filing the writ petition in question, which has

been partly allowed by the impugned order dated 6 September 2012. It is on such

premise the present Letters Patent Appeal has been filed. By an order dated 1

October 2012, this appeal was admitted and an ad-interim stay was granted. By a

further order dated 28 July 2017 passed by a coordinate Bench of this Court, the

ad-interim stay in terms of prayer clause (b) of the Civil Application No. 377 of

2012 confirmed to operate till the final disposal of the present appeal. The said

order reads thus:

"1 The above Civil Application has been filed for Interim stay pending above Letters Patent Appeal (LPA). The above LPA was admitted on 1/10/2012 and Rule on interim relief in the Civil Application was made returnable on 29th October, 2012. The ad-interim stay in terms of prayer clause (b) in the above Civil Application has been granted.

2 The Respondent No. 4 who is the main contesting Respondent has been served as evidenced by the affidavit of service dated 4/7/2017 filed by the learned Counsel for the Petitioner to which the affidavit is annexed the postal acknowledgment of the Respondent No.4.

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

3 Having regard to the fact that the ad-interim relief is operating since 1/10/2012, it would be just and proper to confirm the said ad-interim relief. The said ad-interim relief is accordingly confirmed and will operate pending the hearing and final disposal of the above LPA. The above Civil Application to accordingly stand disposed of."

6. Ms. Mane, learned counsel for the appellant, in assailing the impugned

order, submits that a reasoned allotment order dated 4 May 2012 was issued in

favour of the appellant, clearly accepting the application of the appellant

including the availability of the premises under the leave and license agreement

by making the following endorsement :-

(Official Translation)

No. E. R./Shops/Advertisement 2010/Outward No. 2058, Office of the Deputy Controller of Rationing, E Region, Chanchal Smruti Building, First Floor, G. D. Ambekar Road, Wadala, Mumbai 400 031.

Date:- 04.05.2012.

SPEAKING ORDER (Passed on the date 04.05.2012) Subject:- Regarding granting approval for a new authorised Rationing Shop in Lallubhai Compound, Govandi Region, under Item No. 26/2010.

X-x-x-x-x-x

5 Jagruti Mahila 08911 1) The Applicant has submitted the application in the Bachat Gat prescribed format and the same bears the signature of the Applicant.

2) As regards the registration of the Bachat Gat, the Certificate bearing No. P. O. / Asst. C. ('Ni.') / 'Nadanik' /889, dated 15.09.2010 issued by the Project Officer of the Poverty Eradication Cell, Mumbai Municipal Corporation has been submitted mentioning therein that the said Bachat Gat has been functioning since 5 years.

3) As a proof of financial status, the photocopy of the passbook has been submitted in respect of the bank account with the Bank of Baroda, Branch at Govandi, opened in the name of the Bachat Gat on the date 17.06.2004, showing the balance of an amount of Rs.49,220/- as on the date

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

24.11.2010 therein. Upon verifying the photocopies submitted on behalf of the Bachat Gat, it is found that there are the entries of amounts viz. Rs.77,956/- dated 21.08.2010 and Rs.67,956/- dated 23.08.2010 in the bank account of the said Bachat Gat. On perusing the passbook of the bank account of the said Bachat Gat, it appears that the said Bachat Gat is continuously functioning and having financial turnover.

4) The Rationing Officer, in his Report, has mentioned that the proposed premises falls within the declared four boundaries and is convenient in view of Ration Card Holders and transportation. The area of the premises is 148 sq. ft. and the height of the shutter is 7.4 feet and width thereof is 7 feet.

5) The proposed shop premises is of the ownership of Smt. Anita Anant Devrukhkar and Leave and License Agreement in respect thereof has been entered into for a period of 11 months from the date 11.11.2010 to 09.10.2011 and the same has been notarised on the date 10.11.2010. The Certificate issued by the MMRDA has been submitted mentioning therein that the said premises under the Agreement has been allotted in the name of the premises owner.

6) The Audit Report for the period of the financial years viz., 2008-2009, 2009-2010 and 2010-2011, has been submitted.

7) The Chairperson of the Bachat Gat has submitted an Affidavit mentioning therein that no offence is registered against her under the Essential Commodities Act, 1955.

7. She submits that, thus, once an allotment order making allotment of the

ration shop in question was made in favour of the appellant, the same could have

been revoked or cancelled only in a manner known to law. It is her submission

that at no point of time the authorities had taken a position that the allotment

order, for any reason of non compliance of the requisite condition was required to

be recalled or cancelled, for which due procedure in law could have been set in

motion. It is her submission that immediately after issuance of the allotment

order, on 7 May 2012, a fresh agreement for new premises which was an

agreement for the period May 2012 to May 2017 was submitted by the appellant,

which was accepted and accordingly a revised allotment letter came to be issued

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

on 12 June 2012, permitting the apellant from operating from such premises. It is

thus her submission that once the authority itself accepted the premises available

with the appellant, under the agreement in question, as also the appellant having

complied with all the other conditions and on such basis an allotment order dated

4 May 2012 having been issued in favour of the appellant, there was certainly no

irregularity whatsoever. The appellant was hence legally and validly allotted the

ration shop, accepting the compliance of all the terms and conditions of the

advertisement. It is thus her submission that this is a case where the authority

itself had not taken any action, but respondent No.4 who was aggrieved by the

allotment as granted in favour of the appellant, moved the State Government in

revision proceedings which came to be allowed by the Hon'ble Minister by an

order dated 23 August 2012 / 31 August 2012, whereby, the appellant's allotment

was set aside on the ground that the appellant had not complied with the

condition of availability of the shop premises in question for a period of five years.

It is hence her submission that all these facts which were relevant and which were

part of the record were not considered by the learned Single Judge in passing the

impugned order. In support of such contentions, Ms. Mane has drawn our

attention to paragraphs 8 and 9 of the impugned order.

8. Ms. Mane also submitted that the appellant's organization is established for

women who are unemployed and who are living below the poverty line. It is

submitted that as on date the position is that since the allotment of the ration

shop on 4 May 2012, the appellant has continued to conduct the ration shop in

the said premises, by virtue of the interim orders passed by this Court i.e. for a

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

period of about 14 years. The submission is also that the approval has been

renewed from time to time, and that there are no complaints, whatsoever

including of the other societies i.e. respondent Nos.5 and 6.

9. On the other hand, Mr. Chandurkar, learned AGP, has supported the

impugned order. However, he has fairly stated that insofar as the factual position

existing on the record of the department is concerned, it is not in dispute that an

allotment order dated 4 May 2012, and thereafter, a fresh allotment order dated

12 June 2012 was issued in favour of the appellant, and the appellant since then

and till date, has continued to run the ration shop in question. He also submits

that certainly this was by virtue of the interim orders passed by this Court on the

present appeal.

10. We find that the contest initially was from respondent No.4 Priyanka

Mahila Bachat Gat which was represented before the learned Single Judge. The

record indicates that respondent No.4 is served, however, respondent No.4 is not

represented. It appears that respondent No.4 is not interested to contest the

present case. We also find that the appellant had deleted respondent Nos.6, 7 and

9. Also, at no point of time were any steps taken by respondent No.4 to vacate

the interim orders passed in this appeal.

11. Having heard the learned counsel for the parties and having perused the

record, in our opinion, respondent No.1, the Competent Authority, in the facts of

the case, did not dispute that an order dated 4 May 2012 was validly passed,

thereby making an allotment of a ration shop in favour of the appellant, accepting

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

the documents as submitted by the appellant which included the leave and license

agreement for eleven months. At the relevant point of time, it was open to the

Deputy Controller being the allotting authority to reject any of the documents, if

they were not complying with the requirements of the advertisement. This was

followed by a revised allotment order dated 12 June 2012 which was on the

application of the appellant furnishing an agreement for a period of five years,

which was in respect of new premises under which the appellant procured such

premises for a period from May 2012 to May 2017. Thus, having issued these

orders, the rights of allotment of the ration shop came to be recognized in favour

of the appellant. If it is to be assumed that such orders were illegally issued and/or

issued with material irregularity and/or not complying with the terms and

conditions of the advertisement, in such event, the appropriate course of action

even in the revision proceedings would have been to direct the appropriate

authority that due process in law, be followed for such orders to be cancelled, that

is by issuance of a show cause notice, calling upon the appellant to show cause as

to why the orders ought not to be cancelled. However, the Revisional Authority

passed an order cancelling the allotment by its order dated 23 August 2012 and

allotting the ration shop in favour of respondent No.4, Priyanka Mahila

Sausahayta Bachat Gat which has been interfered by the impugned order passed

by the learned Single Judge. The impugned order considers the position of the

appellant as also of respondent No.4 that both these parties did not have the

premises for a period of five years under the valid leave and license agreement. It

is for such reason, the learned Single Judge has partly allowed the petition filed by

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

the appellant as noted by us hereinabove.

12. We may also observe that the Court cannot be oblivious that throughout

there was an interim protection in favour of the appellant, as also respondent

No.4 is not before the Court to contest the proceedings as also it is not the

position, that the State had at any point of time taken a position contrary to the

appellant and/or the allotment orders dated 4 May 2012 and 12 June 2012 and in

fact has continued the ration shop in favour of the appellant till date or for that

matter none of the parties including the private respondent applied for vacating

the interim stay for more than 14 years. Eventually, the appellant has continued to

run the ration shop. In fact, the approval in favour of the appellant to conduct the

ration shop has been renewed from time to time and there is no complaint

whatsoever against the appellant. In these circumstances, we are of the opinion

that considering these peculiar circumstances, and without this case being treated

as a precedent, it is in the interest of justice that due to the long passage of time,

the status quo which has continued to operate needs to enure to the benefit of the

appellant, as taking any contrary view would be harsh to the appellant, in the

absence of any contest to the position that the appellant, right from 7 May 2012

i.e. three days after the allotment order was made in favour of the appellant, has

continued to comply with all terms and conditions; this was not assailed even by

the private respondent.

13. In this view of the matter, we are of the opinion that further adjudication

of this appeal ought not to be taken forward, and the same would deserve to be

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

disposed of in terms of our aforesaid observations which need to govern the

parties, and the State Government, except that for any future non compliance it

would be open to the authorities to take appropriate action against the appellant,

as permissible in law and by following the lawful procedure.

14. Before parting, we may observe that our aforesaid observations ought not

to be taken to mean that the Deputy Controller in discharge of his duties can be

permitted to not comply with the conditions of the advertisement, which need to

be complied by all the applicants for allotment of a ration shop, with all diligence

and/or in letter and spirit from the very inception. This for the reason that in the

present case, an agreement of eleven months was accepted, when the requirement

in the advertisement, was to the effect that if the premises are being taken on leave

and license, such agreement was required to be for minimum period of five years.

Thus, any relaxation of the conditions in favour of the applicants could only be in

a manner known to law, and for the reasons to be recorded in writing, as any

failure to do so would amount to setting up different yardsticks for the same

category of applicants, which appears to have happened in the present case, as

noticed by the learned Single Judge.

15. In the event, there is any power or authority to relax any of the conditions,

which may be essential or non essential conditions, such powers would be

required to be uniformly, and in a non-discriminatory manner exercised in respect

of all the applications, so as to establish a level playing field. There is no warrant

in permitting any applicant to subsequently cure any defect in the application on

16 January 2026 Kiran Kawre

8-LPA-213-2012 (C)1.DOC

the principle that the rules of the game cannot be changed after the game has

begun. Any allotment order which is made would presuppose that it is a legal and

valid allotment and not contrary to law or the terms and conditions of the

advertisement. Hence, there cannot be any discretion with the competent

authority to subsequently change the norms, as rightly observed by the learned

Single Judge to cure any defect in the application so as to permit any applicant to

regularise its application, which otherwise is a defective application. Such basic

tenets of law are required to be followed by the Deputy Controller.

16. The reasons for us to incorporate the aforesaid objections is to caution the

authorities / Deputy Controller to strictly adhere to the terms and conditions and

not have an arbitrary regime of any relaxations after the allotment orders are made

so as not to cause discrimination between the applicants.

17. Let the Registry forward a copy of this order to the Secretary, Food, Civil

Supplies and Consumer Protection Department who shall issue a circular in terms

of our observations in paragraphs 14 and 16 (supra), so as to sound a note of

caution to the Competent Officers / Deputy Controllers. With the aforesaid

observations, the Letters Patent Appeal is disposed of. No costs.

(AARTI SATHE, J.)                                        (G. S. KULKARNI, J.)





                                     16 January 2026
Kiran Kawre


 

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

 
 
Latestlaws Newsletter