Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhya Pradesh Ration Vikreta Sanghsociety & Ors Vs. State of Madhya Pradesh & ANR [1981] INSC 170 (22 September 1981)
1981 Latest Caselaw 170 SC

Citation : 1981 Latest Caselaw 170 SC
Judgement Date : 22 Sep 1981

    
Headnote :
The Madhya Pradesh Foodstuffs (Distribution) Control Order of 1960 was enacted by the State Government under the authority granted by section 3 in conjunction with section 5 of the Essential Commodities Act of 1955. This order aimed to facilitate the distribution of foodstuffs at reasonable prices through fair price shops. In 1977, the State Government decided to appoint unemployed graduates as retail dealers for these Government fair price shops. However, the entire distribution system at these shops deteriorated due to significant violations of the Control Order by the retail dealers.

In July 1980, the Government resolved that fair price shops should be operated by consumers\' cooperative societies. Consequently, on October 31, 1980, the State Government amended the Control Order by removing the provisions for retail dealers and establishing a new framework for operating fair price shops under a Government scheme. On March 20, 1981, the State Government introduced the Madhya Pradesh (Foodstuffs) Civil Supplies Public Distribution Scheme, 1981, which replaced the previous scheme. This new scheme allowed the public to apply for shop allotments through notifications, prioritizing cooperative societies. A key aspect of the scheme was that fair price shops would be managed directly under the oversight of the Collector, and shopkeepers were mandated to maintain adequate stocks of foodstuffs to avoid causing hardship to consumers.

The petitioners submitted writ petitions to the High Court, arguing that the new scheme, which involved the operation of Government fair price shops by 751 agents appointed under a Government scheme with a preference for cooperative societies, violated Articles 14 and 19(1)(g) of the Constitution. This argument was dismissed, and the writ petitions were rejected.

In the Special Leave Petitions to this Court, it was argued that while a State monopoly in trade was acceptable, the Government\'s actions should not be arbitrary, irrational, or irrelevant. The petitioners claimed that the Scheme\'s formulation exhibited arbitrariness, as it allowed for the selection of various types of cooperative societies to manage the fair price shops, suggesting that the Scheme was not being implemented to achieve its intended purpose.

The Special Leave Petitions were dismissed.
 

Madhya Pradesh Ration Vikreta Sangh Society & Ors Vs. State of Madhya Pradesh & ANR [1981] INSC 170 (22 September 1981)

SEN, A.P. (J) SEN, A.P. (J) PATHAK, R.S.

CITATION: 1981 AIR 2001 1982 SCR (1) 750 1981 SCC (4) 535 1981 SCALE (3)1420

CITATOR INFO :

D 1986 SC1527 (26)

ACT:

Constitution of India, 1950, Art, 14, and Madhya Pradesh (Foodstuffs) Civil Supplies Public Distribution Scheme, 1981-Distribution of foodstuffs at fair prices- Scheme of running fair price shop through retail dealers- Replacement of-Fair price shops by agents appointed by Government with preference to co operative societies-Such scheme whether valid . Art. 14-Concept of equality-Equality before law-Unequal treatment of equals-Whether permissible-Advocates whether can form consumer's cooperative society.

HEADNOTE:

The Madhya Pradesh Foodstuffs (Distribution) Control order, 1960, was promulgated by the State Government, in exercise of the powers conferred by section 3 read with s. 5 of the Essential Commodities Act, 1955, to enable the State Government to distribute foodstuffs at fair prices through fair price shops. In 1977, the State Government decided to appoint unemployed graduates as retail dealers of Government fair price shops. The whole system of distribution of foodstuffs at fair price shops to the consumers collapsed due to flagrant violations of the Control order by the retail dealers.

In July 1980, the Government decided that the fair price shops should be run by consumers' cooperative societies. Pursuant to this, on October 31, 1980, the State Government amended the Control order by deleting the provisions relating to fair price shops through retail dealers and providing for running of the fair price shops under a Government scheme. On March 20, 1981, the State Government promulgated the Madhya Pradesh (Foodstuffs) Civil Supplies Public Distribution Scheme, 1981, replacing the earlier Scheme. The Scheme envisaged allotment of shops to the public by inviting applications from it by notification, giving preference to co-operative societies. The important feature of the Scheme was that the fair price shops were to be run under the direct control and supervision of the Collector and that the fair price shop-keeper was required to keep sufficient stocks of foodstuffs to prevent hardship and inconvenience to the consumers.

The petitioners filed writ petitions in the High Court, contending that the introduction of the new scheme for running of Government fair price shops by 751 agents to be appointed under a Government scheme, giving preference to co-operative societies, in replacement of the earlier Scheme of running fair price shops through retail dealers, was violative of Arts. 14 and 19 (l) (g) of the Constitution. The contention was rejected and the writ petitions dismissed.

In the Special Leave Petitions to this Court, it was contended that although there was no objection to a State monopoly in trade, the action of the Government should not be arbitrary, irrational and irrelevant, and that arbitrariness was writ large in the formulation of the Scheme inasmuch as there was selection of co-operative societies of all descriptions to run the fair price shops and therefore the Scheme was, in fact, not being implemented to carry out its professed object.

Dismissing the Special Leave Petitions,

HELD: 1. The Scheme in no way infringes the petitioners' right to carry on their trade in foodgrains.

They are free to carry on business as wholesale or retail dealers in foodgrains by taking out licences under the Madhya Pradesh Foodgrains (Licensing) order, 1964. There is no fundamental right in any one to be appointed as an agent of a fair price shop under a Government Scheme. [758F] Sarkari Sasta Anaj Vikreta Sangh, Tehsil Bamatra and Ors. v. State of Madhya Pradesh and Ors. WP No. 4186 of 81 decided on August 25, 1981 and R.D. Shetty v. Airport Authority, [1979] 3 SCR 1014 at 1042 referred to.

2. The question whether fair price shops in the State under a Government Scheme should be directly run by the Government through the instrumentality of consumers' cooperative societies as its agents or by retail dealers to be appointed by the Collector is essentially a matter of policy with which the Court is not concerned. [758 C]

3. The wider concept of equality before the law and the equal protection of laws is that there shall be equality among equals. Even among equals there can be unequal treatment based on an intelligible differentia having a rational relation to the objects sought to be achieved Consumers' cooperative societies form a distinct class by themselves. [757 F]

4. The impugned scheme neither suffers from arbitrariness nor is it irrational to the object sought to be achieved It was evolved in exercise of the executive power of the State Government under Art. 162 of the Constitution after the earlier Scheme was found unworkable as a result of flagrant violations of the provisions of the Control order by unscrupulous retail dealers. Entrusting the distribution of foodstuffs to consumers' cooperative societies was an inevitable step which was taken by the Government in the interest of the general public. Giving preference to the consumers' cooperative societies could not be said to be arbitrary, irrational or irrelevant. The Scheme lays down detailed guidelines regulating the manner of grant or refusal of such applications. [756 H-757 E]

CIVIL APPELLATE JURISDICTION: Special Leave Petition (Civil) Nos. 4034, 4350, 4270, 4536-38 and 5074 of 1981.

752 From the judgment and order dated the 13th April, 1981 of the Madhya Pradesh High Court at Jabalpur in Misc.

Petition Nos. 723/80, 874/80, 797/80, 833/80, 91/81, 169/81 and 91/81 respectively.

Swaraj Kaushal for the petitioners in SLP Nos. 4270/81 and 4350/81 S.S. Khanduja for the petitioners in SLP Nos. 4536- 38181 and 507418 1 .

A.K. Sen, V.S. Dabir, Dr. N. M. Ghatate and S. V. Deshpande for the petitioners in SLP No. 4034/81.

Gopal Subramanium, D.P. Mohanty and R.A. Shroff for the Respondents in SLP Nos. 4270/81, 4350/81, 4536-38/81 and 5074/81 Gopal Subramnium, D.P. Mohanty and S.A. Shroff; for the Respondent in SLP No. 4034/81.

The order of the Court was delivered by SEN, J. The only question involved in this and the connected Special Leave Petitions directed against a judgment of the Madhya Pradesh High Court is whether the Madhya Pradesh (Food-stuffs) Civil Supplies Public Distribution Scheme, 1981, formulated by the State Government under sub-cl.(d) of cl. 2 of the Madhya Pradesh Foodstuffs (Distribution) Control order, 1960, introducing a new scheme for running of Government fair price shops by agents to be appointed under a Government scheme giving preference to cooperative societies, in replacement of the earlier scheme of running such fair price shops through retail dealers appointed under cl. 3 of the order, is violative of Arts. 14 and 19 (1) (g) of the Constitution.

To give a short resume. The Madhya Pradesh Foodstuffs (Distribution) Control order, 1960 (hereinafter called the 'Control order') was made by the State Government in exercise of the powers conferred by s. 3 of the Essential Commodities Act, 1955, read with Government of India, Ministry of Food and Agriculture (Depart of Food), order No. GSR 1088 dated November 15, 1958, to provide for distribution of foodstuffs at fair prices under a Government scheme The scheme of the Control order is that with a view to 753 distributing food-stuffs at fair prices through fair price shops, the A Collector would, under the 'Government Scheme', appoint any person as a retail dealer in respect of foodstuffs under cl. 3 of the Control order. The Control order was designed to enable the State Government to distribute foodstuffs at fair prices through fair price shops. In 1977, as a matter of policy it was decided to appoint unemployed graduates as retail dealers of Government fair price shops. The whole system of distribution of foodstuffs at fair price shops to the consumers, however, collapsed due to flagrant violations of the Control order by the retail dealers. It was found that the shops were opened well after the appointed time, shops were closed well before the time, the consumers were not able to obtain their ration easily and very often the traders would withhold the foodstuffs in stock and refuse to sell the same to the consumers, causing serious inconvenience and harassment to them. Another great drawback which the Government experienced was that stocks which were required to be lifted by the traders were not lifted within the time and more often than not the stocks would become wasted and rendered useless.

In July 1980, the Chief Minister called a Conference of high officials including the Director, Civil and Food Supplies and the Collectors of various districts. The Collectors narrated their experience about the unsatisfactory manner of working of the then existing system of running fair price shops through retail dealers and spoke of the plight of the poor consumer. There was a meaningful, close and in-depth discussion at the Conference and in the light of the experience gained, the Government decided that it was necessary to replace the existing system of running fair price shops through retail dealers by the Government directly running these fair price shops through agents appointed by the Collector. It was also decided that these fair price shops should be run by consumers' cooperative societies. In the wake of the changes to be brought about, the State Government, on October 31, 1980, accordingly amending the Control order by deleting the provisions relating to running of fair price shops through retail dealers and providing for running these shops under a Government scheme. The expression 'fair price shop' has been defined by the newly added clause 2 (bb) to mean a shop set up by the Government under the Government Scheme. On March 20, 1981, the State Government promulgated the Madhya Pradesh (Foodstuffs) Civil Supplies Public Distribution Scheme, 1981.

754 Under the impugned scheme, the Collector, by virtue of cl. 3, was to establish fair price shops. In establishing the fair shops, the Collector was to follow certain guidelines. These are: (a) that a shop should be established for each area with a population of 2,000 and the consumers should not be required to travel more than 5 Km. for purchasing foodstuffs, (b) in the urban areas for the purpose of demarcation of areas, a Ward or a Mohalla is a unit and in rural areas, the Panchayat is a unit, (c) the location of fair price shop shall be, as far as possible, in the centre of such area, for meeting the requirements of the residence for which it is established. Clause 4 provided that the fair price shops would be allotted by the Sub Divisional officer and the allottee will have no legal ownership over the fair price shops. Then a set of guidelines was also issued for the purpose of regulating the manner of allotment of fair price shops. In making the allotment of fair price shops, cooperative societies were to be given top priority. In the event of a cooperative society in the area expressing its inability in writing to run a fair price shop, or if there was no such cooperative society in existence in such an area, the fair price shop may be allotted to others. The allotment of a fair price shop was to be made after publication of a notification inviting applications for allotment from the public The applications received were to be scruitinised on merits and the one who fulfilled the maximum qualifications shall be allotted the shop. Another set of principles was laid down dealing with the manner of working of fair price shops, but they are matters of detail. One important feature is that the fair shops are to be run under the direct control and supervision of the Collector and the other important feature is that the fair price shop keeper was required to keep sufficient stocks of foodstuffs as specified by the State Government or the Collector in that behalf, to prevent hardship and inconvenience to the consumers.

The validity of the impugned scheme has been unheld by this Court in Sarkari Sasta Anaj Vikreta Sangh, Tehsil Bamatra and Ors. v. State of Madhya Pradesh and Ors. decided on August 26, 1981. The main challenge was that the scheme created a monopoly in trade in favour of cooperative societies and was thus violative of Arts. 14 and 19 (1) (g) of the Constitution. This Court, agreeing with the High Court, rejected the contention in view of Mannalal Jain v.

State of Assam and Ors.(1) In that case, the question was whether cl. 5 (e) 755 Of the Assam Foodgrains (Licensing and Control) order, 1961, which provided for giving preference to cooperative societies created a monopoly in trade in favour of cooperative societies. On a construction of cl. 5 (e) which merely embodied a rule of preference in favour of cooperative societies, this Court in Mannalal Jain's case(supra) held that cl. 5 (e) did not have the effect of creating a monopoly in favour of cooperative societies. In upholding the validity of cl. S (e), the Court observed :(') We are of the view that by reason of the position which cooperative societies may occupy in the village economy of a particular area, it cannot be laid down as a general proposition that sub-cl. (e) of cl. 5 of the Control order, 1961, is unrelated to the objects mentioned in s. 3 of the Essential Commodities Act, 1955 There may be places or areas where cooperative societies are in a better position for maintaining or increasing supplies of rice and paddy and even for securing their equitable distribution and availability at fair prices. D The Court, therefore, repelled the contention that cl. 5 (e) had no relation whatever to the objects mentioned in s. 3 of the Act and went on to say :(2) Sub-cl. (e) of cl. 5, we have already stated, enables the licensing authority to give preference to a cooperative society in certain circumstances; but it does not create a monopoly in favour of cooperative societies. The preference given has a reasonable relation to the objects of the legislation set out in s. 3 of the Act.

In the Sarkari Sasta, Anaj Vikreta Sangh case the impugned scheme was also challenged on various other grounds but the court negatived all the contentions raised and we need not refer to them as they are not really relevant for our purposes. Suffice it to say, the Court pointed out that the scheme had been framed by the State Government in exercise of its executive function under Art. 162 of the Constitution; that under the scheme the fair price shops were to be run by consumers' cooperative societies; that the scheme was framed by the State Government in public interest With a view to securing equitable distribution of foodgrains at fair prices to the 756 consumers, that the rule of preference to cooperative societies does not create a monopoly in trade and is, therefore, not violative of the petitioners' fundamental rights under Arts. 14 and 19(1)(g) of the Constitution; and that no one had a fundamental right to be appointed a Government agent for running a fair price shop which was a matter of grant of privilege. The validity of the impugned scheme has, therefore, been upheld in all its aspects.

In support of these petitions, learned counsel for the petitioners contends that the real point was not pressed in the Sarkari Sasta Anaj Vikreta Sangh's case (supra). He contends that there is no objection to a State monopoly in trade, the action of the Government should not be arbitrary, irrational and irrelevant. If the governmental action disclose arbitrariness it is to be invalidated as violative of Art 14. In support of the contention, he places reliance on certain observations of Bhagwati, J. in the Airport Authority case('). In dealing with the question, Bhagwati, J. Observed:

It is now well settled .. that Art. 14 strikes at arbitrariness in State action and ensure fairness and equality of treatment. It requires that State action must not be arbitrary but must be based on some rational and relevant principle which is non- discriminatory; it must not be guided by any extraneous or irrelevant considerations, because that would be denial of equality.. The State cannot, therefore. act arbitrarily in entering into relationship, contractual or otherwise with a third party, but its action must conform to some standard or norm which is rational and non-discriminatory.

The observations made by Bhagwati, J. in the Airport Authority case (supra) have been quoted with approval in Kasturi Lal v. State of J & K(2).

It is true that according to the rule laid down in the Airport Authority case (supra) if governmental action disclosed arbitrariness, it would be liable to be invalidated as offending against Art. 14. There can be no quarrel with the principles laid down in that case, but the difficulty is about the application of those principles to the facts and circumstances of the present case. We have given a brief outline of the impugned scheme and it cannot be said that it suffers from arbitrariness or is irrational to the object sought to be achieved.

757 The State Government after due deliberation, took a responsible decision to run the fair price shops directly, being satisfied that it was necessary so to do with the object of distributing foodstuffs at fair prices to the consumers, after taking into consideration the fact that the earlier experiment of running these shops through retail dealers was an utter failure. The scheme has been designed by the State Government by executive action under Art 162 of the Constitution with a view to ensuring equitable distribution of foodstuffs at fair prices. As already stated, the Court has found in the Sarkari Sasta Anaj Vikreta Sangh case (supra), the entire system of distribution of foodstuffs had collapsed and had become wholly unworkable due to flagrant violations of the provisions of the Control order by the retail dealers. The action of the State Government hl entrusting the distribution of foodstuffs to consumers' cooperative societies, though drastic, was an inevitable step taken in the interests of the general public. The State Government was not bound to give the fair price shops to the retail dealers under a Government scheme. The governmental action in giving preference to consumers' cooperative societies cannot be construed to be arbitrary, irrational or irrelevant. The impugned scheme does not confer arbitrary or uncanalised power on the Collector in the matter of grant or refusal of applications for appointment as agents for the purpose of running fair price shops. The scheme lays down detailed guidelines regulating the manner of grant or refusal of such applications.

The wider concept of equality before the law and the equal protection of laws is that there shall be equality among equals. Even among equals there can be unequal treatment based on an intelligible differentia having a rational relation to the objects sought to be achieved.

Consumers' cooperative societies form a distinct class by themselves. Benefits and concessions granted to them ultimately benefit persons of small means and promote social justice in accordance with the directive principles. There is an intelligible differentia between the retail dealers who are nothing but traders and consumers' cooperative societies. The position would have been different if there was a monopoly created in favour of the later. The scheme only envisages a rule of preference. The formulation of the scheme does not exclude the retail traders from making an application for appointment as agents. It is, however, urged that the impugned scheme is not being implemented as to carry out its avowed object. It was said that there was arbitrariness in selection of cooperative societies of all descriptions, not necessarily consumers' cooperative societies. There is no merit in the contention 758 that there was preferential treatment given to cooperative societies in the matter of allotment of fair price shops.

Our attention was drawn to the fact that a fair price shop has been allotted to Adhivakta (Advocates) Sangh, Jabalpur.

Advocates are also consumers and where is nothing to prevent them from forming a consumers' cooperative society for lawyers as a class if they fulfill the conditions laid down in the law. We have no reason to think that the State Government was not actuated with the best of intentions in bringing about a change in the system of distribution of foodstuffs through fair price shops The question whether fair price shops in the State of Madhya Pradesh under a Government scheme should be directly run by the Government through the instrumentality of consumers' cooperative societies as its agents or by retail dealers to be appointed by the Collector under cl. 3 of the Control order, is essentially a matter of policy with which the Court is not concerned. The learned counsel for the State reiterated the assurance given in the Sarkari Sasta Anaj Vikreta Sangh case (supra), as was done by the learned Advocate General before the High Court, that by the expression "cooperative societies" hl the scheme, the Government intended and meant "consumers' cooperative societies", and that if by mistake there was a wrong allotment made to a 'cooperative society' which was not a "consumers' cooperative society', the Government would take steps to cancel the allotment.

The constitutionality of the impugned scheme is also challenged as abridging Art. 19(1)(g) of the Constitution.

The short answer to the challenge is that the scheme in no way infringes the petitioners' right to carry on their- trade in foodgrains. They are free to carry on business as wholesale or retail dealers in foodgrains by taking out licences under the Madhya Pradesh Foodgrains (Licensing) order, 1964. There is no fundamental right in any one to be appointed as an agent of a fair price shop under Government Scheme.

Accordingly, we dismiss the Special Leave Petitions with costs.

N V.K. Petitions dismissed.

 

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