High Court Jharkhand High Court

Mahgama Anchal Matsyajeevi Sah vs State Of Jharkhand & Ors on 19 July, 2011

Jharkhand High Court
Mahgama Anchal Matsyajeevi Sah vs State Of Jharkhand & Ors on 19 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                  W.P. (C) No.3822 of 2011
                           with
                     I.A. No.2154 of 2011

 Mahagama Anchal Matsyajeevi Sahyog Samiti Ltd., 
 a cooperative society, Godda                                      ...... Petitioner
                                 Versus 
 1. The State of Jharkhand
 2. Secretary, Department of Cooperatives, Government of Jharkhand, Ranchi
 3. Deputy Commissioner, Godda
 4. District Fisheries Officer­cum­ Chief Executive Officer, Department of
      Fisheries, Godda
 5. Swawlambi Matashyajivi Sahyog Samity, 
     Mahagama, Godda                                               ......Respondents
                                ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                ­­­­­­­­­
For the Petitioner                      :    Mr. Indrajit Sinha, Advocate
For the Respondents                     :    M/s S.C. (Mines)
For the Respondent No.5                 :    Mr. Mrinal Kanti Roy, Advocate 
                                ­­­­­­­­­
                  th
 03/Dated: 19     July, 2011
                                   

1.             Upon consent by the applicant as well as the counsel for the 
respondents,  interlocutory application is also taken up for hearing.
2.             Having heard the counsel of both sides and looking to the facts 
and circumstances of the case, it appears that there is some settlement of 34 
tanks in favour of the petitioner of Writ Petition(C) No.3822 of 2011 vide 
order dated 19.05.2011.  It also appears that further necessary amount has 
also   been   deposited   by   the   original   petitioner   cooperative   society.       The 
applicant of the  interlocutory application is also similarly situated another 
cooperative society and is also in search of such settlement of tanks, and 
therefore, he is vitally interested in the outcome of the writ petition, hence 
it is joined as respondent No.5  and that is because leave to I.A. is allowed 
and disposed of.
3.             Necessary amendment shall be carried out in red ink in Writ 
Petition (C ) No.3822 of 2011.
4.             Learned counsel appearing for the respondents submitted that 
in pursuance of the policy floated by the respondent for allotment of the 
tanks   in   question   petitioner   applied   for   allotment   and   ultimately   as   per 
Annexure­5 dated 19.05.2011, allotment of 34 tanks were made in favour 
of   the   petitioner   cooperative   society.     Necessary   amount   has   also   been 
deposited by the  petitioner  with the  respondent State  authorities.   It is  
                                        2.


further   submitted   by   counsel   for   the   petitioner   that   there   are   several 
numbers of the petitioner cooperative society and they have been further 
allotted these tanks and necessary seeds for cultivation of the fishes have 
also been purchased by the members of the petitioner society.  Thus, after 
allotment of 34 tanks in favour of the petitioner, there is further allotment 
by the cooperative society to its members.   It is further submitted by the 
counsel  for   the  petitioner  that some  dis­satisfied  soul   has  applied  to the 
Government   authorities   complaining   several   things   and   it   has   been 
entertained privately by the respondents and a final decision has been taken 
by the Deputy Commissioner, Godda for cancellation of the settlement of 34 
tanks   without   assigning   any   reason   and   without   giving   any   show   cause 
notice to the petitioner and without giving  any opportunity of making a 
representation   to   the   respondents.     Whatever   stated   in   the   complaint 
cannot be treated as a gospel truth.  Had an opportunity been given to the 
petitioner, they would have pointed out to the respondents that no illegality 
has   been   committed   by   the   respondents   in   granting   of   34   tanks   to   the 
petitioner society.  Abruptly, an order has been passed at Annexure­6 dated 
06.07.2011

 by District Fisheries Officer that he has been directed by Deputy 
Commissioner,   Godda   to   cancel   the   allotment   followed   by   consequential 
order   at   Annexure­7   dated   06.07.2011.     Thus   both   these   orders   i.e. 
Annexure­6 as well as Annexure­7 should be set aside mainly for the reason 
that there is no legality in the allotment of the tanks in question and even 
assuming   that   there   is   irregularity,   there   is   no   show   cause   given   to   the 
petitioner so that petitioner might explain the case to the respondents.  No 
inquiry   was   conducted   and   the   complain   was   presumed   to   have   been 
correct and the order of cancellation of the allotment of 34 tanks has been 
passed on file by Deputy Commissioner, Godda which is sheer arbitrariness, 
as submitted by the counsel for the petitioner and hence also the orders at 
Annexure­6 and  7 deserve to be quashed.  

5. Learned   counsel   for   the   State   submitted   that   the   orders   at 
Annexure­6 and 7 have been passed by respondent authorities on the basis 
of complaint   received and on file a decision has been taken to cancel the 
allotment of 34 tanks.  The counsel for the respondents State has kept the 
original file present before the Court which has been perused by this Court. 
It is further submitted by the counsel for the respondents that if there is any 
3.

defect or irregularity in passing the orders at Annexure­6 and 7, the same 
will be rectified.

6. I have heard the counsel for the newly joined respondent which 
is an intervenor by I.A. No.2154 of 2011.   Learned counsel for the newly 
joined party submitted that upon his complain this decision has been taken 
by   the   respondent   State   of   cancellation   of   the   allotment   of   34   tanks   in 
favour of the petitioner mainly for the reason that there was illegality in 
grant of 34 tanks to the petitioner.   It is further submitted by the counsel 
for the newly added respondent that   a policy decision has been taken by 
the   respondent   State   vide   memo   No.1410   dated   29 th  June,   2011   vide 
paragraph­5 onwards and therefore, the allotment of 34 tanks ought to be 
cancelled and rightly a decision has been taken by Deputy Commissioner, 
Godda, therefore no illegality has been committed while passing the order 
at Annexure­6 and the consequent order at Annexure­7 by the respondents. 

7. Having heard the counsel of both sides and looking to the facts 
and circumstances of the case I hereby quash and set aside the order passed 
by District Fisheries Officer, Godda dated 06.07.2011 (Annexure­6) as well 
as   of   same   date   Annexure­7   mainly   for   the   following   facts   and 
circumstances:­

(i) The   petitioner   is   a   cooperative   society   registered   under 
Jharkhand   Cooperative   Societies   Act,   1935.     Petitioner   had   applied   for 
allotment of water tanks for the purpose of fisheries as per policy floated by 
respondent which is at Annexure­1 to the memo of petition which is dated 
18th January, 1992.

(ii) Upon proper verification of all the aspects stated in the policy 
decision at Annexure­1, 34 water tanks have been allotted to the petitioner 
cooperative   society   by   the   respondent   State   authorities   vide   order   dated 
19.05.2011 (Annexure­5 to the memo of petition).

(iii) In   pursuance   of   the   aforesaid   allotment   of   34   water   tanks 
necessary payment was also made by the petitioner to the respondent State 
authorities to the tune of Rs.38,000/­.  This amount has been received and 
the receipt whereof is Annexure­4 to the memo of petition.

(iv) It appears that the petitioner, being a cooperative society there 
are   several   members   and   to   its   members   these   water   bodies   have   been 
further   allotted   by   the   petitioner   society   and   they   have   also   purchased  
4.

necessary   seeds   for   the   purpose   of   fisheries.     Thus,   there   is   further 
execution   of   the   contract   after   the   allotment   of   34   water   bodies   to   the
petitioner   cooperative   society.     Thus   petitioner   has   changed   its   position, 
after allotment of water tanks. 

(v)  It appears that thereafter some dissatisfied soul has applied to 
the   respondent   Government   authorities   making   certain   complaints   and 
without holding any inquiry upon that complaints order has been passed by 
Deputy   Commissioner,   Godda   for   cancellation   of   the   allotment   made   in 
favour of the petitioner.  This is not permissible in the eye of law.

(vi) Original   file   has   been   presented   before   this   Court   by   the 
counsel for the respondent State.  Looking to this file it appears that upon 
complaint   received   from   the   newly   joined   respondent   No.5   Secretary   of 
Cooperative Department, Jharkhand has passed the order to hold inquiry on
05.07.2011, but, it appears that the dissatisfied soul must be in too much 
hurry and therefore, without holding any inquiry and without waiting for 
the   report   to   come   in   the   hands   of   high   ranking   respondents   Officer,   a 
decision has been taken to cancel the allotment of 34 water tanks.  This is 
an arbitrary action on the part of the respondents and hence also the orders 
at Annexure­6 and 7 deserve to be quashed and set aside.

(vi)   It further appears that no reasons have been assigned in the 
impugned order at Annexure­6 which makes the order full of arbitrariness. 
Moreover, no notice  has   been  given  to the  petitioner  before  cancellation 
otherwise petitioner would have pointed out to the respondents about his 
case   and   the   legality   in   allotment   of   34   water   bodies   to   the   petitioner 
society.

(vii) The so called new policy dated 19th May, 2011 cannot be relied 
upon, as  this  reason was  never given  in impugned order at Annexure­6. 
Moreover, it is subsequent in point of time because allotment of 34 ponds is 
dated 12.05.2011 (Annexure­5).

8. As a cumulative of the facts and circumstances, it appears that 
there   is   a   grosset     violation   of   the   principles   of   natural   justice   after 
allotment of 34 water tanks in favour of petitioner, amount has also been 
deposited by the petitioner and thereafter there is a further allotment to the 
members of the petitioner society.  By the petitioner society, necessary seeds 
have also been purchased for fisheries purpose and upon the complain by 
5.

somebody   i.e.   respondent   No.5,   whole   decision   has   been   taken   without 
holding any inquiry and without giving any notice.  I, therefore, quash and
set   aside   the   decision   taken   by   the   respondent   State   authorities   of 
cancelling the  allotment of 34 tanks  in favour of the  petitioner which is 
dated 06.07.2011 Annexure­6  as well as dated 06.07.2011 at Annexure­7 
to the memo of petition.  

9. Liberty is reserved with the respondent State authorities to take 
any action against the petitioner to violating the law, rules, regulations and 
Government policy applicable to the petitioner and at least after following 
the principles of natural justice.

10. This   writ   petition   is   allowed   and   disposed   of   with   a   cost   of 
Rs.5000/­ to be paid by the State authorities to the petitioner within four 
weeks from the date of receipt of a copy of this order.

11. The writ petition is allowed with cost.  

  

                             (D.N. Patel, J.)
NKC