High Court Karnataka High Court

M/S Manjunatha Saw Mills vs The State Of Karnataka on 3 June, 2009

Karnataka High Court
M/S Manjunatha Saw Mills vs The State Of Karnataka on 3 June, 2009
Author: Subhash B.Adi
IN THE HIGH COURT op KARNATAKA AT BANGALORE
DATED THIS THE 3RD DAY OF JUNE 2009  j
BEFORE  V

THE H{f)N'8LE3 MRJUSTICE _S:1B:~£AsH'B'.A:1§:""'V:  ,  "

 

cmmnm. PETITION Hc :.,43_55r; 2 co_ §     7

BETWEEN:

1.

NI] 3. Manjunatha Saw Mills,  _ x

New Bridge, Old "£'o%m1,... Bhaei'raw.s§Li, by

its Owner, K. Nagaraj ----<3_aif"'3. K, M:;:;1}:1-I..1a.t3'1 . %
New Bridge, Old Town,       --
Bhaciravaflai --_i:_"37? 303,  '

K.Nagaraj S;/0.§LaVte_N,Kirji$hna;p;;3a, " 
Aged abmit 5-0.3'-e£g;t's,3u,$i:3=esS,  H »
Old Bxidgg, $31!; Toism,  ' '_  '  '
Bhaéravathi. «-  3{).'3;.__ '

(1.     N .Krishnappa,
Aged about ¢?3_}*i:g:y;*_s,"!3_1ia=§31esa,
I*io1mhoiu.;11rVVRcad,' 01:1 Texvn,

Bh.a§ravat1";i----V5'J="--";7 152.03'; .. PETITIONERS

 'V (133?  nJ0s§@i«& "" " 'V
*._Raje'3h§v::g.i.»G,. gxdvs.)

V1.

i'he $.z'..aA;c~; }.::sf Karnataka
R$p.VbA§;' its Sc:-:creta1y--

V ~ ;MarketiI1g Scitpartmezlt,

M'u13;:i Stavrittd Quilciing,

" ':E3énnga}ore.

 Agricultumi Produce Market Cémmittse,

Ehadravati, by its Secretary
APMC yaifi, Chaxmagiri Rcsad,

Bhadravati, {)iat:Shim0gas .. RESPGNDENT8

(By Sm}-I<:):1I1.appa, HCGP for R4
Qri.A. Ativ. £3117 133:9 )



Id2&

This Criminal Petition is filed under Section 482 cf Cr.P.C.
praying to quash the enitirii pmceeciings ia the campiaint case,
C.C-.No.3450/'1999 fiieci by the maporident No.2 against the
petitioners, by arraying them as accused persons No.1 82. 2, which
is pending on the file cf Civil Juége(Jr.Dn,) <35 Add1.JMF'C
Bhaéravathi, Shjmoga I)ist., which is impugned hcfain as
Annexure -~ A cit.2.7.3.999, which is erroneous,  an
abuse: of pI'0ceSs of 1:115: Court.    2.

This Petition coming on for admissicxa this"tl_é.3i,:'£§:1é'  

made: the following:

ORDER

P€fifi.O:1fi1’S have sought f0:t*’q;:1ashii?_g”{;f iii” ;

::m%.;adge 1’§q;~. D11.) 35

C.{Z1.No.34»5()/ 1§9§ pending befoxég
AdaLJwnx;,Bhadmwaafi.gnxnegnfiuggfign,anagnfipkautfiwd
by the respondent Fig.2 –~ lfiarket Césmmittee

“andcr Secfion ‘Cr,;§_’,(IE. punishable under

Seci:£o.ns ~ 94:” the Kaxnataka Agricultural

Produce Act, 1966 (hereinafter rezferred to

as ‘the .-;’£(:”[:’)LA,. <i0és=:1n;:}t'Ciisciiose any oficnceg

pfiacipal contention cf rim petii:io21e1's is that, just

§r0d11<:e is mentioned in 'rm: Schedulfi. that

V V' by iiséiff xt==ig3u3d«f":10§ constitute an offence unless it is natifiaci as

.A""ag13'.e:.:t:it'.13.ral produce" for the purpase of marketing in

-market area. He submitied that, iii}. 21301, them was

‘§)(}_.”.E”.§£0fi’fiCati0I1 fiezzzlaxing me agxiculturai pmdum far which the

«§e1:it:i0ner is c<;s1:1<:cI':1c:d., as notified agricultural produce. He 3339

submitted that? uniess the agxticuliural pmtitices are notified, the

.3,

questgien ef petitioner obtaining iicence, magintajnizlg books of
acceunt or paying market fee does. not arise. in this regard. he
relied on the definition of "agxicultural Preduee" tlllderfieetion
2(1) also the definition of "Notifieci Agxieuituraéj V:f"*J:;'f'}f:i:1§1c;;e"
uficier Section 2(28) and further relied on Seet1'<)x:1s.–,'l3;V"
Act and submitted that Section 2 the
agzicultiltal produce and sub-seet:iof1.& (28) ~
agrieuitural produce, He 3ubmit%e£:i–~ Aiveeulafiee L'
of agricuiturai proéuce arises »v§:3_ee:uion..8'* ._}:IL1ei§Act. The
agieuitural produce is fidfefiied market area and

tmiess notifieafion is issuedv,~.n'c»1:1e– pf t.he_ pmvisiene of the Act

could be made. -ma peiitienem. He aiso submitied

that, as fair as' mar£;e't._feeV4£Se.__ec:;cemed, mliess it is qtlanfified,

the questien Bf under Sectiens 114, 1 17', 117%

_. ef the fgef after: is miscegneeived.

_3u.V ieaemeei Counsei aeppearing for fhe A.P.M.C.

‘ subxjfiiiifeed the Seheduie. ‘Weed’ is mentioned in the

VjT”‘.,…4ee1;eg01y XI and in pursuance of the same, a notifieaiien has

.._be.e;1.Vi:sfefued by the Govemment in exercise of its power under

.._’See’iV:’ij’zm 3 read with Seetien 4 of the Act on 831 January 19311 331$

‘éfiazious iimbem have been netified as “notified agr:ic1.1i’£u::”ai

pmduee” fer the purpose of marketing in Shimoga market area.

Once the notificatien is ieeued, every trader caxxying en ‘ahe tmde

,4″

in the markfit area is required to cminply with Sczctiens 8, 65, 66
of the Act, man-compliancfi of these provisions woiild result in
penal conssquence: under Sections 114, 1}? and _£hc.=:

Act.

4. Copy of the notification dated 8&1 $3..

preduced hefore this Cmxrt. It s}.h.0xrsjz.s

pmiiminazy notificatslon pubfishafi oft’ ._ “}(3th .1513 .. ‘V ”

thereafter, considering the objécfioas svtjiggéistiofis, a
notificafion under Sections:3V~ Sectififi of the Act
was issues): on 831 Januaxy timber, as

natified ag1ic11ltur$i§:. thfi agriszrultllral

preduce fefitjtia pfifédfie of marketing of the said
agrimzltuiéfi :i3r0£i:1¥;V:€:: ” ‘:;I13.° v«S{i”1i§.f1s3ga market area. Once the

notification is “iss;ucd,’ _ ii’«._$*afiidates that the traciers marksfing

.5 4-‘;:»1,1_r;?1:2 Qommbfiifiés am required to comply with the ether:

.Vp:i3’m;.SioJ:;sv.V(§f Act Section 8 0f the Act requires that the

tracicx “sLhaJ} on the: wade in notrifimi aglicuitural

é ufilefié he obtains iicencez an& alscz complies with Qther

fginéisions Nof ‘ihifi Act. fidmittxzdly the Case is filed for non»

_ ‘*€ {3I£f1§5i§.{§.fi}C€ -:}fSect:i<3:1$ 8(2), 8(3)(b}, 65 and 66 ané 81 of thfi Act

V consequential penaity under Sections 1 1?, Z 14 and £3.?'~A of

u «the Act In Vi€W of the same, 1 do not find them: is any €rrr in

the pmceeéings by the A.P.M.(Z’..

Accordingly, the petition fails and same is dismissed,

Sdl 7″i % %
Iu§@€7§.”%?

KNM/~