Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Ramaiah Industries vs Union Of India
2025 Latest Caselaw 2971 Tel

Citation : 2025 Latest Caselaw 2971 Tel
Judgement Date : 11 March, 2025

Telangana High Court

M/S. Ramaiah Industries vs Union Of India on 11 March, 2025

              THE HON'BLE SRI JUSTICE J.SREENIVAS RAO

WRIT PETITION Nos.15889, 15926, 19107, 19159, 19521, 19546,
     19548, 19549, 19555, 19614, 19621, 19630, 19723, 19946,
                         20506 and 27766 of 2024
COMMON ORDER:

Heard Mr. Pasham Mohith, learned counsel for the petitioners

in W.P.Nos.15889, 15926, 19159, 19521, 19546, 19548, 19549,

19555, 19614, 19621, 19630, 20506 and 27766 of 2024, Mr.

K.Venumadhav, learned counsel for the petitioners in W.P.Nos.19107,

19723 and 19946 of 2024, Mr. B.Narasimha Sharma, learned

Additional Solicitor General of India assisted by Mr. A.S. Vasudevan

and Mr. K.L.N.Raghavendra Reddy, appearing on behalf of respondent

No.1 Union of India and Mr. Dominic Fernandes, learned Standing

Counsel appearing on behalf of Food Corporation of India (for short

'FCI').

2. In all these writ petitions, the petitioners have questioned the

action of the respondents in rejecting the delivery of Fortified Rice

Kernels (hereinafter referred to as 'FRK') supplied by the petitioners

for the crop year 2023-24 and sought consequential direction to set

aside the inspection conducted by respondent No.1 on 25.04.2024,

26.04.2024 and 29.04.2024 and also rejecting the lot of

Acknowledgments submitted by the petitioners, and seeking to set

aside the communication orders issued by respondent Nos.1 and 3

declaring as Beyond Rejection Level (for short 'BRL') and sought

consequential direction directing the respondent No.2 to accept the

future deliveries of rice by the petitioners rice millers, without

reference to the alleged rejection communication orders. Therefore, all

the writ petitions were heard together and are being decided by this

common order.

3. Brief facts of the case:

3.1 For the facility of reference, facts from W.P.No.15889 of 2024

are being referred to.

3.2. According to the petitioners, petitioner No.1 Association was

registered under the Telangana Societies Registration Act, 2001 and it

consisting various rice mills situated in Nalgonda District, Telangana

State. The petitioner Nos.3, 5, 7, 9, 11, 13 are the rice mills, which are

situated in Nalgonda District and they are engaged in the business of

supplying rice to respondent No.2. In the year 2022, the Government

of India with an intention to improve the quality of rice, introduced the

scheme of fortification of rice, whereby Fortified Rice (FR) would be

supplied through the Targeted Public Distribution System (TPDS).

Accordingly, respondent No.1 had issued Operational Guidelines

dated 13.12.2022 on Quality Control for FRK and Fortified Rice. As

per the said Operational Guidelines, all the rice millers are obligated

to blend FRK with Custom Milled Rice (for short 'CMR') in the ratio of

1:100 by using an automatic blending machine in order to ensure that

the blending process takes place in an efficient manner.

3.3 The petitioners further averred that they are strictly following

the Operational Guidelines issued by respondent No.1 while supplying

FRK to respondent No.2. Accordingly, respondent No.2 had accepted

such deliveries in the year 2022 without raising any objections.

However, in the year 2023, respondent No.1 rejected the deliveries

made by the petitioners after lapse of long period of time through

communication dated 06.06.2023 alleging that the FRK were not

blended with the CMR in the prescribed ratio. Immediately, the

petitioners have submitted representation on 18.08.2023 to

respondent No.2, stating that respondent authorities accepted the

supply of the stocks made by the petitioners after conducting

thorough inspection and after lapse of long period, they are rejected

the deliveries on the alleged ground that FRK were not blended with

the CMR in the prescribed ratio. Unless the stocks supplied by the

petitioners are accepted, they will be put to great irreparable loss.

They further stated that the alleged deficiencies in the nutritional

value of FRK cannot be attributed to the petitioners since FRK are

procured by the petitioners from the third parties/agencies, who have

been authorized by respondent No.2 to supply FRK and therefore, any

deficiency in the nutritional value of the FRK is attributed to such

third parties/agencies only.

3.4 They further averred that basing on the representation

submitted by the petitioners and similarly situated rice millers,

respondent No.2 and Federation of All India Rice Millers Association

had brought the above said facts to the notice of respondent No.1 and

accordingly, a meeting was convened on 18.08.2023. During the

course of the said meeting, in order to ensure transparency, it was

agreed upon that SOP dated 15.03.2023 notified by respondent No.1

shall be revised. As per the revised notification, FRK will be checked

for the level of micro nutrients in fortified rice by gathering the

samples in the presence of rice millers and State Government agency.

Thereafter, the petitioners have submitted another representation on

11.09.2023 requesting respondent No.1 to resolve the issue pertaining

to replacement/rejection of FRK.

3.5 They further averred that on 26.12.2023 respondent No.1

notified revised Standard Operating Procedure (for Short "SOP") for

quality management protocols for FRK and fortified rice. As per the

revised SOP, dated 26.12.2023, in the event, the sample collected

from rice millers fails on account of blending, an opportunity should

be given to the rice millers to bring blending ratio of the rejected stock

within the prescribed limits or alternatively by adding conventional

FRK in FR, or by adding conventional rice in fortified rice, so that the

blending ratio in the fortified rice becomes acceptable. As per the

revised SOP dated 26.12.2023, respondent No.1 ought to have verified

the blending ratio and if the ratio is within the prescribed limit,

delivery of FRK can be accepted.

3.6 It is further averred that in the month of March and April 2024,

the petitioners once again made deliveries of FRK to respondent No.2.

After conducting a thorough mechanized check up, respondent No.2

has accepted the same without raising any objections. Thereafter, on

25.04.2024, 26.04.2024 and 29.04.2024, respondent No.1 had

purportedly deputed a team to inspect the food storage depots under

respondent No.2 and calling upon the Executive Director, Food

Corporation of India, Zonal Office, South, through communication

dated 11.06.2024 to take appropriate action for the stocks that have

been declared as BRL.

3.7 The petitioners further averred that respondent No.3 issued

notification on 18.06.2024 intimating the petitioners that the stocks

delivered by them for the year 2023-24 have been rejected and the

same was allegedly BRL and further directed the petitioners to replace

the BRL stock with fresh stock. Aggrieved by the same, the petitioners

have filed the present writ petitions.

4. Respondent No.1 filed counter-affidavit denying the averments

made by the petitioners inter alia contending that the Department of

Food and Public Distribution (for Short "DFPD") have established

policies to ensure the delivery of high-quality food grains to

beneficiaries and all stakeholders are required to follow the SOP

guidelines. A meeting was held on 18.08.2023 with members of The

Federation of Rice Millers Association, during which, the SOP dated

15.03.2022 was discussed. The Federation requested the concerned

rice millers be present during the sampling of 10% of the procured

and stored stock for micronutrient testing, however, no decision was

made by the Ministry on this matter. The Storage and Research (S&R)

Division, under the direct supervision of the DFPD, manages post-

harvest food grain operations. There are eleven Quality Control Cells

under the DFPD, with headquarters in New Delhi and regional offices.

In Telangana, rice procurement is carried out by the State

Government (under the Decentralized Procurement Scheme) and the

Food Corporation of India (FCI) (under the Non-Decentralized

Procurement Scheme). The Central Government oversees the quality

of food grains procured through both schemes and covers the entire

cost of procurement operations for the State Government and Food

Corporation of India as per the approved budget.

4.1 It is further averred that the quality of the fortified rice stored

for distribution through PDS/other welfare schemes a team of DFPD

conducted inspection of various FSDs (Food Storage Depot) under FCI,

Khammam and Nalgonda Districts w.e.f. 03.05.2023 to 08.03.2023

along with FCI and State Government officials. During the inspection,

the sampling was done as per the ISO (International organization for

standardization) norms titled as "Indian Standards CEREAL AND

CEREAL PRODUCTS-SAMPLING (IS 14818:2017)". There was

completely unbiased selection of stocks made at random, after careful

examination of the stocks. The samples were drawn and seized

during the course of inspection and they were analyzed in the

laboratory of DFPD under the Ministry of Consumer Affairs, Food &

Public Distribution in the presence of respondent No.2 and State

Government officials and they were not purposively targeted to a

particular rice miller. As the DFPD is the final/appellate authority,

there is no provision for the reanalysis of the samples.

4.2 It is also averred that the redressal mechanism i.e., the appeal

procedure as mentioned in the writ petition is applicable only during

the time of procurement/acceptance of the stock. As the inspection

conducted by the officers of the Ministry is a routine activity, the

appeal procedure does not apply to the present case. It is further

averred that there is no provision for involvement of rice millers at any

stage of inspection conducted by the officials. Moreover, the presence

of concerned rice millers is not allowed in order to maintain the

confidentiality of the entire process and to avoid any undue influence

on the inspecting officers.

5. Respondent No.2 filed counter affidavit wherein it is stated that

respondent No.1 had issued Operational Guidelines dated 13.12.2022

on quality control for FRK and fortified rice and the rice millers should

have an automatic blending machine having the standard ratio

prescribed by Bureau of Indian Standards (for short "BIS") to ensure

accurate blending at a ratio of 1:100.

5.1 It is further averred that the Quality Control Cell (QCC) of the

Department of Public Distribution, Government of India, conducts

both periodic and surprise inspections at respondent No.2 Depots to

monitor the quality of food grains during procurement, storage, and

distribution managed by respondent No.2 and other agencies. FCI

accepts food grain stocks based on the uniform specifications setup by

the Government of India, as outlined in letter No. FCI HQ-

QC012(11)/2/2023-QC, with reference to the details of inspection,

sampling, and analysis procedures for the procurement of paddy and

the acceptance/purchase of rice stocks. In this context, all 14 stocks

checked by Ministry are accepted on AGA (Automatic Grain Analyser)

for quality parameters at the time of receipt. However, 13 stocks have

been manually analysed in respect of FRK as per SOP of

FCIHQQC029/1/2024 QC dated 15.02.2024, and 1 stock has been

analyzed by AGA machine in respect of FRK.

5.2 It is also averred that all BRL stocks communicated on

06.06.2023 have been replaced by the concerned rice millers during

the last year. As per the respondent no.2 letter No.HQ-

QC012(11)/2/2023-QC, BRL stocks identified during subsequent

inspections should be immediately replaced and the stocks must be

verified by the AGM (QC) of the concerned Divisional or Regional

Office. Accumulating of BRL stocks in Depot premises may not be

allowed, as it adversary affect the storage and effect on stocking of fair

average quality and potentially disrupting the Public Distribution

System, and in case parties do not lift the rejected lots/consignment

within 24 hours, they may not be allowed to dump their

consignments. An action will be taken against the concerned miller in

accordance with the instructions contained in the office letter

No.QC/2(1)/06-07/Kharif specifications, dated 07.08.2007.

5.3 As per revised notifications, FRK must be checked for micro-

nutrient levels in the presence of rice millers and State Government

agencies is not correct. It is further averred that the bleeding ratio of

FRK refraction should be in between 0.9% to 12% mandatorily. The

14 stocks checked by respondent No.1 were found BRL in terms of

blending ratio of FRK which was on lower side i.e., 0.58% to 0.8% and

on higher side blending ratio was 1.3% to 1.72%. It is further stated

that any higher and lower percentage of FRK or variation in blending

ratio prescribed by the Government of India 0.9% to 12% will not

supply optimum dose of micronutrients (Vitamin B9, Vitamin B12,

and Iron).

5.4 The appeal procedure is applicable only at the time of

acceptance, which follows a three-level process. The first level is with

the Assistant General Manager (QC), the second level is with the

Deputy General Manager (QC) of the Regional Office, and the final

level is with the Central Grain Analysis Labouratory, Ministry of

Consumer Affairs, Food, and Public Distribution, Government of

India. The Central Grain Analysis Labouratory serves as the appellate

laboratory for testing physical parameters in food grains such as

wheat, rice, paddy, bajra, jowar, millets, and others for various

procuring and consuming agencies. However, the respondents are

requesting replace the stocks as per existing guidelines.

6. Mr. Pasham Mohith, learned counsel for the petitioners,

submitted that the petitioners rice millers are engaged in the business

of custom milling of rice and supplying the rice to respondent No.2.

In the year 2022, the Government of India introduced a scheme for

the fortification of rice to improve its quality, ensuring that fortified

rice is supplied through the TPDS in accordance with guidelines

framed by respondent No.2. As per the Operational Guidelines

notified by respondentNo.2, all the rice millers are obligated to blend

FRK with CMR in the ratio of 1:100. The petitioners delivered FRK to

respondent No.2 in March and April 2024, and after conducting a

thorough mechanized check, the stocks were accepted without any

objections.

6.1 He further submitted that a surprise check was conducted,

without communication or intimation to the petitioners, on the stocks

lying with respondent No.2. On 11.06.2024, the QCC of respondent

No.2 reported to the Director that during the inspection of three

depots, total 56 rice samples were collected, and out of it, 14 stocks

were declared as BRL. It was recommended that the stocks be

replaced as per procedure and liquidated only after verification by the

DFPD team. The surprise check conducted by the officials of

respondent No.2 is contrary to the SOP.

6.2 He further submitted that on 18.06.2024, the State Civil

Supplies Corporation Limited, District Office, Nalgonda, issued a letter

regarding the replacement of BRL stocks. The analysis showed that

only one sample exceeded the 1.25% FRK shows as BRL, while the

other 13 had minor FRK percentage variations due to handling. On

the very same day, the petitioners requested the Commissioner of Civil

Supplies, Hyderabad, to re-examine/re-analysis the samples.

However, the petitioners' request for re-analysis has not been

considered.

6.3 He further submitted that QCC team had drawn samples,

without issuing notice and opportunity to the petitioners and without

conducting on-the-spot analysis and even without complaint from any

individual. The respondents have not followed the mandatory

procedure as completed under SOP. On 05.08.2024, the petitioners

requested the respondent No.2 to re-examine the samples. However,

the same was not considered the same.

6.4 He also submitted that the petitioners urged that the procedure

for fortified rice samples was not followed correctly, as the initial

analysis was not conducted within the prescribed time. The checking

process should have been completed within 24 hours and any

rejection should have been conveyed within one week of dumping,

especially when the respondents have conducted surprise checks in

the absence of any complaints or grievances is not permissible under

law.

6.5 He also submitted that on 26.09.2023, respondent No.2 has

issued guidelines for sampling and analysis procedure to be followed

in procurement of paddy and acceptance/purchase of rice stocks

during Kharif marketing season 2023-24. As per clause 9, samples

will be drawn jointly with State Government representative by the

technical assistant for the purpose of analysis to determine

acceptability of the consignment as per the uniform

specification/SOP. However, Clause Nos.12 and 17 were not followed

and Clause No.23 states mandatory checks and quality control teams

should conduct surprise checks with reports critically examined. He

further submits that ISO regulations for cereals and pulses sampling

were adopted by the Bureau of Indian Standards. As per the SOP

dated 15.03.2023, there is a provision of appeal mechanism under

Clauses 3 and 5. He further submitted that the respondents have not

communicated the report to the petitioners and also not provided an

appeal mechanism exists at the time of acceptance of stock.

6.6 He further submitted that on 12.01.2024, respondent No.2

introduced enhanced quality control measures using an AI-based

automated grain analyzer. Clause 6 states that if the AI analyzer

malfunctions, samples can be tested at a nearby center and manual

analysis is permitted with explicit GM (Region) approval to prevent

work disruptions.

6.7 He further submitted that the appeal procedure for Fortified

Rice, as per Government of India's 2023 guidelines, mandates drawing

three sealed samples at the time of stock acceptance in the presence

of officials and any stocks later identified as BRL must be replaced by

the rice millers. He further submitted that respondent No.2 in its

letter, vide RO TL-27.0038.0/1/2023-PROC-RO TL (E 97949) dated

01.10.2024, clearly stated that there is no provision of reconsideration

and opportunity for representation/joint analysis of rice samples in

the presence of all stakeholders, as per the instructions/guidelines

issued by the Ministry.

6.8 He further submitted that respondent No.2 not followed the

proper guidelines while conducting the surprise check and also denied

the opportunity to present their case. He further argued that

respondent No.2 did not maintain proper storage and affecting stock

quality.

6.9 In support of his contentions, he relied upon the following

judgments;

1. Mahavir Rice and General Mills v. State of Punjab 1

2. East India Commercial Co. Pvt. Ltd. v. Central board of

revenue, Delhi 2

3. M/s. Sankambari Rice Industry, Bargarh and ors v. UOI

(W.P (C)No.28700 of 2022)

7. Mr. K. Venumadhav, learned counsel for the petitioners,

submitted that the stocks were received by respondent No.2 from the

petitioners from 18.03.2024 to 05.05.2024. On the same day, tests

were conducted and accepted them, as per guidelines issued by

respondent No.2. But, later, on 11.07.2024, the respondents

conducted a surprise check, without issuing any notice, and passed

order stating that the said stocks are BRL and requested to replace

the same. Therefore, the same is gross violation of principle of natural

justice.

8. Mr. B.N. Sharma, learned Additional Solicitor General of India

appearing for the respondents, submits that W.P.Nos.15889 and

15926 of 2024 should have been dismissed for mis-joinder of parties,

as the impugned order dated 18.06.2024 applied only to six rice

millers directing them to replace the BRL stock with fresh stock.

Similarly, W.P. No. 27766 of 2024 filed by the association should also

2023 SCC online P&H 1631

1972 SCC Online Del 317

be dismissed, since separate writ petitions had already been filed

before this Court.

8.1 Learned Senior Counsel further submitted that the Central

Government introduced the scheme under TPDS for the purpose of

supplying the rice to the people, who are below the poverty line,

students, pregnant women, etc.,. He further submitted that National

Accreditation Board for Testing and Calibration Laboratories supervise

the testing and ensuring fortified rice blended at the correct ratio of 1

gm. of FRK per 100 gr. of CMR by conducting random checks with 40

lakhs metric tons of paddy sampled at a 10% rate. He further

submitted that any initial rejection at delivery only allows a remedy of

appeal is available.

8.2 He further submitted that surprise checks were conducted by

the Central Government team along with the officials of respondent

No.2 and Civil Supplies Corporation. There are 30 rice millers filed

writ petitions from Nalgonda and Karimnagar Districts. Hence, the

writ petition filed by the Association i.e., W.P.No.27766 of 2024

questioning the very same procedure is not maintainable and the

same is abuse of process of law.

8.3 He also submitted that periodic checks and surprise checks

were conducted as per the Operational Guidelines on quality control

for FRK and FR, dated 13.12.2022. Later, revised SOP was issued on

26.12.2023 in order to maintain the quality of FRK and FR and to

provide good quality FR to the beneficiaries and all the stakeholders

are advised to ensure strict compliance.

8.4 The appeal mechanism applies only at the stage of accepting

CMR and not subsequent inspections. On 15.03.2023, the appeal

procedure for fortified rice samples failing to meet the DFPD and

FSSAI norms was established. The decisions made by referral or

appellate labs are final and cannot be questioned by any stakeholders.

8.5 He further submitted that there are 11 quality control cells

under respondent No.2 S&R Division in New Delhi, tasked with

ensuring food grain quality during procurement, storage and

distribution. These cells conduct periodic and surprise inspections at

various locations and formulate policies and SOPs for quality

management. On 26.09.2023, respondent No.2 had issued guidelines

for inspecting and accepting rice stocks during 2023-2024 Kharif

season. According to the said guidelines, the stocks identified as BRL

on subsequent inspection should immediately be got replaced by the

concerned rice miller and the replaced stock should invariably be

verified by the AGM (QC) and BRL stocks cannot be accumulated in

respondent No.2 Depots and in case the rice millers do not lift the

rejected consignment within 24 hours, they may not be allowed to

dump their consignment. As on the date of inspection, 14 rice millers

in Nalgonda and 16 rice millers in Karimnagar were instructed to

replace their stocks, though none were rejected, and some rice millers

were already replaced the stock. Hence, the relief sought by the

petitioners rejecting the delivery of FRK is not true and correct.

8.6 The rice millers association filed W.P. No. 27766 of 2024 and the

same is not maintainable under law on the ground that association is

not an aggrieved party, especially the affected parties/aggrieved

parties have already writ petitions. Learned Senior Counsel further

submitted that the impugned proceeding issued by the respondents

dated 15.03.2023 is valid and replacing stocks does not equate to

rejection. The respondents after following Operational Guidelines and

SOP, directed the petitioners to replace the fresh stock and the

technical issues raised by the petitioners cannot be adjudicated in the

writ petition under Article 227 of the Constitution of India.

8.7 He further submitted that the judgments cited by the petitioners

are not applicable to the present facts and circumstances of the case,

since the judgment referred by the petitioners supra 2 relating to the

petroleum products and supra 3 was withdrawn by the petitioners

therein.

8.8 In support of his contention, he relied upon the judgment of the

Hon'ble Apex Court in Jayant Verma v. Union of India 3. The said

judgment emphasizes the importance of adhering to the principle that

general legislative entries should not be interpreted in a manner that

undermines specific entries in the line with the maxim "generalia

specialibus non derogant". The principle is Crucial in present case as

it highlights the necessity of the following Operational Guidelines and

SOP strictly.

9. Mr. Dominic Fernandes submitted that the manufacture of FRK

and fortified rice requires a blending ratio test within the limit of

1:100, as per the procedure outlined in the SOP. Clause 2.1 states

that FRK manufacturers must have an FSSAI license/registration

and the blending ratio should range from 0.9 to 1.2. There are stages

of quality management protocols of FRK and fortified rice, which are

Stage 1 : As per the quality management protocols for FRK and

fortified rice dated 26.12.2023, the vitamins and minerals premix

(VMP) used must comply with FSSAI guidelines, and manufacturers

must obtain a Certificate of Analysis (COA) from FSSAI-approved

laboratories, which should include a QR code for verification.

Manufacturers must maintain batch-wise records of the COA and

premix used for audit trails accessible to authorities. In Stage 2, rice

(2018) 4 SCC 743

millers blending FRK with conventional rice must procure FRK from

FSSAI-licensed suppliers, use a blending machine as per BIS

standards, and ensure homogenous blending at 1% by weight. Quality

checks should be performed through hourly blending efficiency tests,

and records must be maintained. Periodic and surprise checks by

DFPD are mandated, as mentioned in the letter dated 11.06.2024,

which also requires periodic checks of PDS quality. These guidelines,

formulated by the Department of Food and Public Distribution on

13.12.2022, are to be strictly adhered to by all stakeholders to ensure

high-quality fortified rice for beneficiaries, with immediate effect.

9.1 He further submitted that the appeal mechanism is only

applicable at the stage of accepting CMR and not for subsequent

inspections. As per the order of respondent No.2, dated 15.03.2023,

the appeal procedure for fortified rice samples found BRL as the

prescribed norms issued by the DFPD, Government of India, and

FSSAI, is final and it cannot be challenged by any agency or

stakeholder. Actions against delinquents will be based on the

ministry's report. The existing appeal procedure for rejection of rice

stocks during the acceptance of CMR will continue to apply only to

physical analysis parameters as specified by the Government of India.

Therefore, no remedy of appeal is not provided or allowed at the

subsequent inspection stages. He further submitted that the rice

identified as BRL must be immediately replaced. However, out of 56

samples, 14 samples were found exceeding the uniform specification

limit of rice and declared as BRL. The respondent authorities are

directed that the stocks that are declared as BRL may be replaced as

per the procedure and they have not rejected the stocks, which were

declared as BRL. If the fresh stocks were supplied in place of BRL, no

prejudice would be caused to the petitioners.

9.2 He further submitted that as per the SOP for the Kharif season

2023-24, any BRL must be immediately replaced by the responsible

rice miller being verified by the AGM (QC) of the concerned Divisional

or Regional Office. Additionally, the accumulation of BRL in

respondent No.2 Depots is strictly prohibited. If the rejected lots are

not removed within 24 hours, appropriate action will be taken against

the rice millers.

9.3 In support of his submission, he relied upon of the judgment of

the High Court of Punjab and Haryana at Chandigarh in Isher Singh

Hardeep Singh Rice Mills v. State of Punjab and others 4. The

principle of judicial restraint in administrative matters stating that the

procedural decision lie with authorities and interference is warranted

only in the cases of misuse of power or procedural violations. It

2023 SCC online P&H2830

declines to direct an investigation, emphasizing the discretion of the

authorities in policy implementation.

10. Learned counsel for the petitioners, by way of reply, submitted

that FRK manufacturers must maintain batch-wise records of

Certificates of Analysis and the vitamins and minerals premixed in

production, uploading them to the FSSAI portal for audit purposes.

These records must also be available for inspection by respondent

No.2, DFPD and other authorities. He further submitted that the rice

miller association has locus standi in the matter. The respondent

authorities have conducted initial inspection without pointing out any

discrepancies. Later, the respondents conducted surprise checks in

their absence and the stocks were declared as BRL, without following

the due procedure and acted according to their own whims and

fancies. He submitted that SOP mandates that tests to be conducted

within two months, but this timeline was not adhered to by the

respondents.

10.1 He further submitted that the respondents used both AI

machines and manual methods for testing the stock, but the

procedure was unclear and no reasons were provided with regard to

discrepancy. It is stated in the counter-affidavit of respondent No.2

that 13 stocks were manually analyzed and 1 stock was tested by

using AI machines and they failed to explain the rationale behind

using manual sampling in some cases. In essence, the petitioners

argue that the inspection process, surprise checks, and sampling

procedures were flawed, lacked transparency, and violated the SOP.

10.2 In reply submissions again he relied upon the following

judgments:

1. State bank of India and others v. Rajesh Argarwal and others 5

2. Akhil Bharatiya Soshit Karmachari Sangh v. Union of India & Ors 6

3. Jasbhai Motibhai Desai V. Roshan Kumar, Haji Basher Ahmed And Ors 7

Analysis:

11. Having considered the rival submissions made by respective

parties and after perusal of material available on record, it reveals that

in the year 2022, the Government of India introduced the scheme of

fortification of rice, whereby fortified rice would be supplied through

the TPDS for the purpose of supplying the rice to the people, who are

below the poverty line, students, pregnant women, etc., Accordingly,

respondent No.1 had issued Operational Guidelines dated 13.12.2023

(2003) 6 SCC 1

(1981) 1 SCC 246

(1976)1 SCC 671

on quality control for FRK and FR formulated by the DFPD in order to

maintain quality standards. As per the said guidelines, all the rice

millers have obligated to blend FRK with CMR in the ratio of 1:100 by

using an automatic blending machine prescribed by respondent No.2.

According to the petitioners, they are strictly following SOP procedure

issued by respondent No.1. However, in the year 2022, respondent

No.1 rejected the deliveries made by the petitioners alleging that the

FRK was not blended properly with CMR in the prescribed ratio.

Pursuant to the same, the petitioners have submitted representation

dated 18.08.2023 to respondent No.2, wherein it is stated that the

respondent authorities accepted the supply of the stocks made by the

petitioners after conducting initial inspection and after lapse of long

period, they are not entitled to reject the deliveries made by them.

Pursuant to the said representation, under the Chairmanship of the

Secretary (Food and Public Distribution), on the issues raised by the

Federation of All India Rice Millers Association, conducted a meeting

on 18.08.2023. In the said meeting, in order to ensure transparency,

it was agreed upon that SOP dated 15.03.2023 notified by respondent

No.1 has been revised. As per the revised notification, dated

26.12.2023, DFPD may conduct surprise checks to ensure the

prescribed level of micronutrients in Fortified Rice at any stage.

Thereafter, the petitioners have submitted another representation

dated 11.09.2023 requesting respondent No.1 to resolve the issues

pertaining to replacement of FR.

12. In March 2024 to June 2024, the petitioners made deliveries of

FR to respondent No.2 and after conducting thorough mechanized

checking, the officials accepted the same without raising any

objections. However, on 25.04.2024, 26.04.2024 and 29.04.2024,

respondent No.1 had purportedly deputed a team to inspect

respondent No.2 Depots and calling upon the Executive Director, Food

Corporation of India, Zonal Office, South, through communication

dated 11.06.2024, to take appropriate action for the stocks that have

been declared as BRL. Thereafter, respondent No.3 issued

proceedings dated 18.06.2024 informing the petitioners that the

stocks delivered by them for the year 2023-24 have been found BRL

and directed the petitioners to replace the BRL stock with fresh stock.

13. In all the writ petitions, it is stated that the rice millers have

installed the prescribed machinery to ensure that effective blending of

FRK with CMR and they procured FRK from the licensed

manufacturers, who have been authorized by respondent No.2. The

blending machine operates the blending as per the ratio prescribed.

Thereafter, the rice millers deliver the FR to respondent No.2. Upon

receiving such deliveries, respondent No.2 will conduct testing and

once such delivery is accepted, the role of rice millers comes to an

end.

14. The grievance of the petitioners is that as per SOP dated

15.03.2023, the respondent authorities shall conduct physical

analysis of the parameters by drawing samples from the stocks, which

were delivered by the petitioners. However, the respondents without

conducting such test and after accepting the deliveries, conducted

surprise inspection and rejected the deliveries of the petitioners. On

11.06.2024, respondent No.1 addressed a letter to respondent No.2

Corporation, wherein it is stated that as per the procedure, the team

from the Ministry was deputed to inspect the food storage depots

under respondent No.2 in the month of April, 2024. During the

course of inspection, three depots were inspected and in total 56

numbers of rice samples were collected. Thereafter, they conducted

analysis test and basing on the detailed analysis report, it is found

that out of total 56 samples of rice, 14 samples were found exceeding

the uniform specification limit of rice and declared as BRL. On

12.07.2024, respondent No.1 found in other Depots that out of 75

samples, 17 were found exceeding the uniform specification limit and

were declared as BRL. They further stated that the stocks that were

declared as BRL may be replaced at the earliest, as per the procedure.

15. The record further reveals that as per the mandate of

Government of India, a team of DFPD conducted inspection of various

FSBS, which are under the control of FCI in various districts in the

State of Telangana, along with FCI and State Government officials in

the month of March to June, 2024. During the course of inspection,

they have collected the samples and conducted test as per the higher

standards titled as "Indian Standards CEREAL AND CEREAL

PRODUCTS-SAMPLING". The said samples were drawn and sealed in

the presence of Food Corporation of India and State Government

Officials. The samples drawn during inspections were analyzed in the

Laboratory of DFPD under the Ministry of Consumer Affairs, Food and

Public Distribution as per BIS standards titled as 'Fortified Rice

Specifications'.

16. The claim of the petitioners is that respondent authorities have

conducted surprise checks, especially without giving any notice and

opportunity to the petitioners and without following due procedure

prescribed under the SOP and also conducted test without issuing

notice and opportunity to the petitioners and basing on the alleged

report furnished by the Government Authority, the respondent

authorities rejected the stocks supplied by the petitioners on the

ground that the same were found as BRL and the same is gross

violation of principles of natural justice and contrary to the SOP. The

record reveals that as per the mandate of Government of India,

Storage and Research (S&R) Division works, as a regulatory authority,

conduct surprise checks to ensure that good quality of food grains

have to reach to the beneficiaries. The inspection of food grains are

carried out at Food Storage Depots (FCI, CWC, SWC & other State

agency godowns), rice mills, rail heads, truck heads and Fair Price

Shops by the Officers of the Quality Control Cells, which are under

the direct of the DFPD with its headquarters in New Delhi and

Regional Offices at Kolkata, Hyderabad, Bangalore, Bhopal,

Bhubaneshwar, Lucknow, Pune, Patna, Chennai and Guwahati. The

Depots were selected by the deputed Inspecting Officer invariably and

randomly as per the availability of stock position in the godowns.

During the course of inspection, the inspection team draws the

samples and sent for analysis test in the laboratory of DFPD as per

the BIS standards. In the said test, it was revealed that the stocks

supplied by the petitioners are BRL.

17. The record further reveals that in the surprise

inspection/check, as per the SOP, there is no requirement of issuance

of prior notice to the petitioners proposing to conduct surprise

check/inspection and also there is no requirement to conduct analysis

test in the presence of the petitioners, especially when the petitioners

have not attributed any malafides against the officials of respondent

Nos.1 and 2 that they intentionally refused to accept the stock

supplied by them. Hence, the relief sought by the petitioners seeking

to declare the action of the respondents in rejecting the delivery of FR

made by the petitioners for the crop year 2023-24 as illegal, is not

tenable under law, especially on the ground that the respondents have

not rejected the stock supplied by them and they only directed the

petitioners to replace the stocks as per the SOP for quality

management for FRK and FR, as the said rice is meant for Public

Distribution System.

18. It is pertinent to mention that the petitioners have not brought

to the notice of this Court any provision or procedure that the

presence of the parties is required at the time of conducting

inspection, drawing of the samples and also at the time of conducting

analysis test. It reveals from the record that the presence of the rice

millers is not allowed on the ground that the respondents have to

maintain confidentiality of the entire process and to avoid undue

influence on the concerned Inspecting Officers. Hence, the

contentions raised by the learned counsel for the petitioners that the

respondents have conducted surprise inspections, drew samples and

conducted analysis test without providing notice or an opportunity

and rejected the stocks supplied by them is not tenable under law.

19. Insofar as the other contentions raised by the learned counsel

for the petitioners that though the petitioners have submitted

representation on 18.06.2024 before respondent No.3 authorities

requesting respondent No.2 to reanalyze the samples, the respondent

authorities have not taken any decision nor provided remedy of appeal

against the decision of respondent No.1 are concerned, as per the

guidelines framed under SOP dated 26.12.2003, there is no remedy of

appeal is provided against the decision taken by respondent Nos.1 and

2 authorities on the ground that they conducted inspection

subsequent to the acceptance of the stock by way of surprise checks.

As per the instructions issued by respondent No.2 dated 26.09.2023,

the remedy of appeal is provided at the time of acceptance of FR only,

but not subsequent stage of inspections.

20. In the case on hand, the competent authority conducted

surprise checks and after analyzing the samples, came to conclusion

that the stocks supplied by the petitioners' rice millers found that they

are exceeding the uniform specification limit of rice and declared as

BRL. Pursuant to the same, respondent No.1 issued proceedings

dated 11.06.2024 informing respondent No.2 to take necessary steps

for replacement of the stocks. Pursuant to the above said proceedings

as well as the proceedings issued by respondent No.2, the Telangana

State Civil Supplies Corporation Limited and Telangana Warehousing

Corporation, through impugned proceedings requested the petitioners'

rice millers to arrange the replacement of BRL stocks with fresh

stocks. Hence, the contention raised by the learned counsel for the

petitioners that the respondent authorities rejected the stocks is not

tenable under law, since the respondents have not rejected the stock

and they only requested the petitioners' rice millers to replace the

stocks on the ground that the stocks supplied by the petitioners' rice

millers were found BRL.

21. The other contentions raised by the learned counsel for the

petitioners that the inspecting authorities, in the absence of any

permission, conducted surprise physical inspection and conducted

manual testing contrary to the additional guidelines dated 15.02.2024

are concerned, the said guidelines were issued for enhancement of

quality control measures for usage of Artificial Intelligence based an

Automated Grain Analyzer (AIAGA) and the said additional guidelines

are came with effect from 15.02.2024. Whereas, in the case on the

surprise check was conducted by the competent authority as per the

guidelines framed under SOP dated 15.03.2023 and taken samples

and conducted test manually, wherein they found that the FR

supplied by the petitioners' rice millers are BRL. As per the SOP

dated 15.03.2023, the authorities concerned are entitled to conduct

surprise checks at food storage depots, rice mills, railheads, truck

heads and Fair Price Shops and also no prior intimation is required.

As per clause 2 (b) of the SOP dated 16.07.2021 issued by respondent

No.1, surprise inspection can be conducted at any time by the Joint

team without giving any prior notice to the concerned authorities of

the State Government.

22. In Mahavir Rice and General Mill (supra), the High Court of

Punjab and Haryana at Chandigarh held that when the petitioners are

denied allotment of paddy on the ground of defective fortified rice

when there is no defect in the CMR and defect in the forfeited rice is

on account of low quality of FRK and FRK has not been manufactured

by them, the Court is of the considered opinion that it would be

unjust, unfair and violative of Articles 14 and 19(1)(g) of the

Constitution of India.

23. In East India Commercial Co. Pvt. Ltd. (supra), the High

Court of Delhi held that the failure to draw samples in the presence of

the petitioners and the lack of connection between the test report.

Additionally, penalties under Section 167(8) should be imposed only

in cases involving prohibited goods, not mis-description. However, this

case is not applicable on the ground that issue pertains to petroleum

not food corporation.

24. In M/s. Sankambari Rice Industry, Bargarh (supra), the High

Court of Orissa at Cuttack, held that this case is not applicable to

present case as it is only an interim order and subsequently the main

writ petition was also dismissed as withdrawn on 09.05.2023.

25. In State Bank of India and others (supra), the Hon'ble

Supreme Court referring to principles of natural justice held that

RBI's circular classifying an account as fraudulent does not

automatically amount to blacklisting. In the present case, the

resupply of BRL stocks do not impact to any of the petitioners, as the

stocks were not rejected but merely requested for replacement.

26. In Akhil Bharatiya Soshit Karmachari Sangh (supra), the

Hon'ble Supreme Court held that Article 32 is not limited to

recognized associations or individuals with a direct cause of action.

However, the present case involves the rejection of stocks and all the

rice millers have already filed separate writ petitions. Hence, there is

no necessity for an Association or Telangana Societies Rice Millers to

be a party to the litigation.

27. In Jasbhai Motibhai Desai (supra), the Hon'ble Supreme Court

held that the principle highlighted in this case is that only those with

a legitimate legal interest or grievance, specifically a "person

aggrieved," should be allowed to challenge administrative decisions

through writ jurisdiction. The court emphasizes the importance of

strict scrutiny in determining standing to prevent frivolous petitions,

protect public policy, and ensure that the exercise of discretionary

powers does not undermine healthy competition or violate

fundamental rights. However, in the present case, aggrieved rice

millers have already filed individual writ petitions.

28. It is brought to the notice of this Court that during the

pendency of the writ petitions, pursuant to the decision taken by the

respondent authorities, Dhanalaxmi Industries i.e., the petitioner in

W.P.No.19723 of 2024, had already replaced 174 MT of BRL stock.

Hence, the grievance of the writ petitioner in W.P.No.19723 of 2024 is

no more in existence.

29. Insofar as the other writ petitions are concerned, it is already

stated supra, that respondent Nos.1 and 2 authorities have not

rejected the FR supplied by the petitioners and only directed them to

replace the stocks as per the norms fixed under SOP, as the stocks

supplied by the petitioners are found BRL, and this Court does not

find any ground, much less valid ground to interfere with the

impugned orders passed by the respondent authorities exercising the

powers conferred under Article 226 of the Constitution of India.

30. Accordingly, all the writ petitions are dismissed. No order as to

costs.

Miscellaneous petitions, pending if any, shall stand closed.

______________________ J.SREENIVAS RAO, J Date:11. 03.2025

mar/pgp

 
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