» 1 ~ mé307s0.o8 IN THE HIGH comm' or CIRCUIT BENCH AT anmwgp? . 93.729 THI8 THE 13% 95;? ,42§6§_ 3399123 V ~ " Hon" BLE mt. JUsT:cE~13.v.sH¥Lgim12;as % WRIT PE"?1'?I<)N No.36-7'50 Q?' 2003 fT_11:éEci:r€i§R §"1:"s'NUMA«NTEi::.39Ai D PETITIONS}? . V 'j(g3fii%s§2'i; A;:2V£r¢13 KAMATH, As:3v., FOR -- * "--.__A»Ll'=.*iT LEGAL.,AE)V.,} ; THE STEEA (Vii? z<:Ai2NATA§E£>A:<*'£ira1EN*:' OP' AN1 MAL m':§'sB;s.1izDI2Y 35 FESHEREES A' ' «BANGALORE -» 550 ac»: "§'HE GOVERNMENT OF' KARNATAKA VKEHANA soumaa RESPONDENTS
{SRL K B ADHYAPAK, GOVE’. AD’V.»”,]
TEES WRIT PETWION IS FILES? UNDER ARTICLES ‘.226/1227 OF
CONSTITUTION OF ENDEA, FQAYING TO QUASH THE IMPUGNEI)
GOVT. GRDER DT.8.9.08 ISSUED BY THE 21473 RESPONEDENT
§ANNEX.D} AND E'”E’C.,
‘§’HIS PE’E’i’E’1{3I’E GOMENG ON FOR QRSERS, THIS SAY, THE
CCDEJRT MADE THE FOLLOWING:
WP30’75{).O8
ORQER
Writ petition by 1:;:1ilk vending private is;
carrying on Business of dairy” farming 311d f$.vhe” it ‘ L. ”
has a large number of fa2″111ers”1’.s,Li*p}ji§«’i1i1g_ :ni1i{
company which the company fi1–E§f }f($iS. V
2, The petitioner —- éxet under 9.
recent scheme ixltzfedueecive -~ State of
Kaxnataka Order dated
8.9.’2{}O8___ wthe Government has
announeved at’ rural farmers engaged in
the activity-? “of providing them a subsidy of
..–Rfs.i25lp:e1’*’Eit}i”e 0f milk supplied. to the dairy run
Vifixilk -veeecgjerafive societies; that providing subasidy in
fav{)3_:.¢r~esf €21V’c>se farmers who suppiy milk to dajxjs eo-
_ ‘creperatiivetwcieties and if the very faimer though is pom’ and
from rural area being denied such subsidy if the
..__'”f’arij:zer supplies milk 110 other organizations carryixig on
..,__ }:;u3iness in dairy ifieiuding like the petitioner, is an order
which brings abeut discfiminaiion; that it is vioiative of
– 3 — WP30?5G¢08
Artic1e–14 of the Constitution of India and thexefefe it is
liable to be quashed.
3. Whiie notice had been issued; ,:o_the _-Fe’s’}3fl<§';1(i'eI1£sV afxéi' » _
the matter has some up for fuI*t}t1eijor:e1e{::;€*,
service or nomserviee of n0tiL*e §"'~1';i}e WV %fo'i'V*: L'
examination. I . VA 1 AL _ . ' »
4. Sri. Arvind et§:;1é;;s§e1.,,for the petitioner
has maiie a feIven=i:–331ea:{‘r1at:i;he’21:.a{ter.3fiaizi11g come up for
orders wgjifidy rer:4 511_vesf§:’ffer_’sc>;ii;e mere time.
5. As if, i”se._iz1die}$1te&i..to. €a1e learned ecmnsei that no time
«£31 ether hané, counsel is welcome to
kaeédifees C-.1:_1*311e_i1*’i1:s,, learned counsel has made submissions
V on t1h«e”11ieI9i1:e§”e:§f file matter.
‘{§V.: AA Afwiixzd Kamath, learned counsei for the petitiezmer
‘u?iC5i;1_1d- eubmit that the principies of the State being
.:’_:eefi:<;iateé to treat all citizens and persons aiike under
A""AVI'tiele E4 of the Censfiitution of indie. has been the subjeci
matier of many authoritative pronouncements 03' the
-1 4 — WP3{}’7;’50.08
Supreme Court and one earliest decision was in the case of
‘S’TA’1E OF WEST BENGAL vs. ANWAR ALI’ SARKAR 85
ANOTIER’ reported in AIR 1952 SC ‘?’5 and the
Court has very cieariy spfiit out the scape of Ar£i§i1€’i
Censtituticn of India and as to what constiitiitfés» ‘act,i_i()’;’fg
discrimijiatien.
7. Submission is that the of V’ the ,(3″{}Vé:f’iiii1e”i1t iii’
providing subsidy only t@…famn:£:rs–ii§*h£j-v _suppiy'”;::11ViiVk to dairy
C0-cperative sacieties and ci:é1iy’i-fi”g:” s2_1§ii3,i’_’:s_::i;g$idy to fa1″‘1:nc31″s
and eve:-f3,_ the V§3i”j§.VAi41’lai’I11i3FS’Vfi?h0 supply milk to other
orga11iz9.ti0n’s:i4_1ike “tijiép yafitioner is per 86 discrhnhiatory;
..1;11at is ai;s–9i1}i?§i:i HO inteliigible criteria based 011’
“”w;3;i1i;::1i» _fIii1.£f;V”{:i;’3.:SSi1″iCa¢tiOI1 is made or aitemptazi; that the
éistiztficjiziori artificial and at 31:13; rate does not have
‘any niixiisi the object of emzouraging the rural milk
:p«f_’o(ii1§:i::1g farmers and more so women agmongst such {milk
.___”§§r0éi;Lxciz1g faizmsrs; that while the Classfiicatiorz made is
iiaxiificiai and does not meet the tag: as iaid dowrx by the
Supreme Court in ANWAR ALI SARKAR’S case supra, the
– 5 — WP3()7E33.08
petitioner has every right to question such an order.–fer the
reason that the petitioner is also adverseiy
impugned order of the {}ovemmei1t.; that the
had survived stiff competition at ‘ 7
$<)<":iet:y institutions and W110 hgd A.1'eg2§i»'V};%gi:t{l~*3SV L»
is being targetted by the 0rdef:«.L./@113: the" ordéf
will be to force the Iafgg lvhich the
patitiorzer has built 119 and such
fammrs who am 'S°§;1Lf§p1yirzg€ griiilk' §§§':–i:f1€t….%)etitiOI}€F may now
migate: t.£}"é€1ppi§?_vIni7Ek t_c')"c1.:a" firs; CV69-Cperative s(}<::i.et;'es; that it
will if; tzlrn aifecstw "t21fe._TbL;Sin:i-ss of the petitioner which is
vi.o1ativ'€'* Of 19v"of Colzstitution of India 21130.
_ 'S;::ibi:£1i_s7si.Qn iévvifiat the State if gemxineiy and reaily
to v.té13.(:t;ii:%51%g,e the rural I11i].k producing farmers and
pgrfié'u£_1ar}y':x%é;'I§1en arnoxlgsi; such farmers, it should be by
pfcvidiné 'vs{1ch imtentives directly witixout affecting others
'i2aéftefe$§A'&amd not under the impugned order which can have
_49;d»v:-Srse eifec: on the persons like the petitiolmr and a1} ether
"persons other than co-operative milk dairiea. The
~ 6 — WP307:'"3(}.G8
ciassificatian daes mm: Inset the test as
inéicated by the Supreme Court in ANWAR
Cass supra and themfore is clear1§."i}iOiat_i\}t: cf » 7.
the Corzstitution of India and i:sho{xIci»:i:1::; quashed. = " L
9. It is also submitted that .._]j_1av§:1g« .1::;§:e;1_13 issu€d to
the respondents, the coVLL*?f:%”ca11%a.§@’7;33’f” of the notice or
til} the I’6SpOI1d€I}I;S-fllfi theix’ afiy.
10. I’ have V. and £116 Judgxnent
of the S11vpi”éVi1ieA» €116 case of ‘sTA’T.E3 OF
3.1mm STATE + 2 LECTURERS
ASSOCIA,’HO1§T’ ofmedins’ repented in AIR 2007 so
V 11. * ~:’a;SVI3aI31ed counsei would only draw attenfion
4t=’::aVt:he éarligr §rir1(:ip1e iaid down by the Supreme Court in
SARKAR’S case supra, the iatér case class not
___$;T§elA3V’;out any new principle or dirnension 0:” Axficie 14 of the
_Cf0nstit11tion of India, but it is 01113: a reiteration of earlim”
czeiebrated principie of reasonabitz Classification being
–~ ‘3’ — WP3{375(). 08
required to be based on intelligbie criteria haviegg joo
the object sought to be achieved, a
SARKAR’s case 3116 examining >1′
writ petition. on {he teuchezonee of V L’
the Supreme Court in swoulo
suffice for disposing this.
12. In the preseet easei,-“l’I’£1i;§1 sough£ to be
achieved is and also by
providing to the farmers who
supply to society, the discriminatory
part is 1::1akii;g%%a,dietir;etio:r: between eo–~epera.tive societies
_3.:’1d other i1ietitutio’n«s,, _____ H .
i.?§.—. society on the face of it is a distinct
” ‘c1ass’ of__1eg§ii’ person and definiiely is a distinct type of legal
” ” ‘T :.”.pefson.Lfro111 we private iimited company. In fact, c0~operative
Iiioveieeiit is a movement which is sought to be encouraged
VT -one which is beneficial to farmers and ar*t:isa:1,s at the
ngfass root levels and to support them to meet the challenges
u”/(””’
2
H
– 8 – W¥’30’75{}.{)8
of stiff oompefition from other conventional Competitofs. It is
3350 one of the objects to eliminate middleztoonship
14. Be that as it may, in so far as _th.'”% “~eo§f§p¢rafii*eV
movement. is concerned, it has ‘4
back and there is separate.4__.Iegéi’£s1:.’f§’i1;io:1 ,
furzetiorjing and conduct of ‘~eo–ope1%:’:i\%e”V§soeiety which
undoubiediy forms a _ different
from other non co~ope:mti§_e:». ” 3 private
company. is 3. reasonabie
c1assi_f’1eai:i0I3 Whiie ‘siibsidy to farmers.
15. SjL1p;3}yiog to C£)~0p€I’8.ti\?6 miik producing
‘*«1j1o1psWf’fanners at the basic: level, avoids
midg:i%e:IiafiS1iipAV.T’V&’vhieI1 could make in roads into the profits
and farmers which undoubtedly has nexus to the
ofvencouraging the rmfal milk producing farmers.
Women are Llodoubtedly heipeci because it can be
‘éoorixzaliy presumed that women are not as free to move
about as men are eomparativeiy and if oo«operat:ive societies
are available at their doorstep, and by srippiyirlg milk to the
— 9 ~ W’P30′?’50.()8
co-operative societies in their own place if ‘get
subsidy of R352/~, that ciefnitr-zly helps the
also éncourages women who are altée iiivolved {if} ;3.C'{ivi L’y
of producing milk in rural areas;._
16. I do not find 3113; ;_.(1inSCI’i1I1i{1:£§1ti(3I} caiiseci (jigs to the
impzzgned order It does pass the
test of Article 14ve:”:h¢ c:<3i:st;£;_;1_3f;c;:1:;;r xmaa.
17. Therefo1;a,V V”ci’i’sz1fi§is§”sed.
Sd/..
fudgé