High Court Punjab-Haryana High Court

M/S Vinod Rice & Agro Mills vs Food Corporation Of India And … on 14 October, 2009

Punjab-Haryana High Court
M/S Vinod Rice & Agro Mills vs Food Corporation Of India And … on 14 October, 2009
CWP No.2152 of 2009                                                [1]

IN THE HIGH COURT OF PUNJAB                      AND HARYANA AT
                CHANDIGARH.



                               C. W. P. No. 2152 of 2009

                               Date of Decision: 14 - 10 - 2009



M/s Vinod Rice & Agro Mills                             ....Petitioner


                               v.

Food Corporation of India and others                    ....Respondents



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present:    Mr.V.K.Jain, Sr. Advocate with
            Mr.Prashant Vashisth, Advocate and
            Mr.Anil Bansal, Advocate
            for the petitioner.

            Mr.O.P.Goyal, Sr. Advocate with
            Mr.Hari Pal Verma, Advocate and
            Mr.Varun Sharma, Advocate
            for respondents No.1 to 4.

            Mr.Anil Kumar Sharma, Addl.A.G., Punjab
            for respondent No.5.

            Mr.G.S.Sandhawalia, Advocate
            for respondent No.6.

                               ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Counsel for the petitioner during course of argument has

projected that petitioner is aggrieved against the decision of respondent to

circulate name of petitioner’s mill in black list, for denying allotment of

paddy for milling in future and has prayed that communications Annexures
CWP No.2152 of 2009 [2]

P14, P15, P17 and P19 to P20, which express intention of respondents to

this effect be quashed.

Petitioner has referred to Annexure P6, agreement arrived at

between the petitioner and Department of Food, Civil Supplies and

Consumer Affairs, Punjab. Clause 6(g)(vii) of the agreement read as

under:-

“6(g)(vii) If a Police/Court case/arbitration case is pending

against the miller on account of embezzlement

relating to custom milling or levy Rice pertaining

to any crop year. However, if the miller clears the

default of the concerned agency along with penal

interest at the rates for the relevant year(s), he may

be considered for allotment without prejudice to

the outcome of the F.I.R./Court Case/Arbitration

Case pending against him.”

It is submitted that petitioner is ready and willing to deposit the entire

amount of default along with penal interest to Food Corporation of India

(hereinafter to be referred as, `FCI’). It is contended that the above said

provision make it crystal clear that even if a case FIR is registered, Miller

can continue to mill the paddy at the discretion of the allotment agency who

on behalf of FCI allot paddy. It is submitted that the petitioner has a right to

be considered for allotment of paddy even after registration of the FIR.

Mr.O.P.Goyal, senior counsel appearing for the FCI has stated

that CBI had recommended that for supplying rice beyond the prescribed

limit under Prevention of Food Adulteration Act and below rejection limit,

miller be black-listed. Referring to Clause 6(g)(vii) of the agreement,
CWP No.2152 of 2009 [3]

Mr.Goyal has submitted that it only vest right in the miller to be considered

for future allotment of paddy. Whether to allot future work of milling or not

is the absolute discretion of the FCI.

To controvert this, Mr.Jain has submitted that the object of

Clause 6(g)(vii) is that infrastructure created for the milling should not go

waste and remain idle. Therefore, allotment agency or FCI can evolve strict

regulatory mechanism to ward off any future default on the part of the

miller.

Counsel appearing for the state agency has contended that on

behalf of the FCI, state agencies only allot paddy for purposes of milling

and final authority vest in FCI and as per the communication of FCI based

on recommendation of CBI, they had decided not to allot work to the

millers.

After hearing counsel for the parties, the present writ petition is

disposed of by observing that in case miller deposit the default amount

along with penal interest, as prescribed in Clause 6((g)(vii) reproduced

above, the authorities who are vested with absolute discretion, may

consider claim of the petitioner for allotment of work in future. It is

clarified that default amount along with penal interest is to be deposited to

the satisfaction of the FCI. The petitioner may approach the FCI for making

the payment of the amount due, in case such a request is made, the FCI shall

communicate to the petitioner, the amount which petitioner is liable to pay

within two weeks.

( KANWALJIT SINGH AHLUWALIA )
October 14, 2009. JUDGE

RC