Supreme Court of India

The State Of Rajasthan Etc vs Rajasthan Agriculture Input … on 9 July, 1996

Supreme Court of India
The State Of Rajasthan Etc vs Rajasthan Agriculture Input … on 9 July, 1996
Equivalent citations: JT 1996 (6), 217 1996 SCALE (5)51
Author: M Punchhi
Bench: Punchhi, M.M.
           PETITIONER:
THE STATE OF RAJASTHAN ETC.

	Vs.

RESPONDENT:
RAJASTHAN AGRICULTURE INPUT DEALERS ASSOCIATION ETC.

DATE OF JUDGMENT:	09/07/1996

BENCH:
PUNCHHI, M.M.
BENCH:
PUNCHHI, M.M.
MANOHAR SUJATA V. (J)

CITATION:
 JT 1996 (6)   217	  1996 SCALE  (5)51


ACT:



HEADNOTE:



JUDGMENT:

THE 9TH DAY OF JULY, 1996
Present:

Hon’ble Mr. Justice M.M. Punchhi
Hon’ble Mrs. Justice Sujata V. Manohar
Aruneshwar Gupta, Adv.
for the appellants
G.L.Sanghi, Sr.Adv. Ravinder Narain, Adv. for M/s JBD & Co.,
N.K.Sagar, Adv. for B.D. Sharma, Adv. with him for the
Respondents.

J U D G M E N T
The following Judgment of the Court was delivered :
The State of Rajasthan etc.
V.

Rajasthan Agriculture Input
Dealers Association etc.
J U D G M E N T
Punchhi,J.

In Civil Appeal Nos.4064 and 4065 of 1995, the common
appellant is the State of Rajasthan and in Civil Appeal
Nos.4066 and 4067 of 1995, its ally, the Krishi Upaj mandi
Samiti, Jaipur is the – common appellant. The grievance
voiced herein by them is common and hence disposal of these
appeals by a common order.

These appeals are directed against order dated 3.7.1990
passed by a Division Bench of the Rajasthan High Court,
Jaipur Bench, allowing two writ petitions preferred by the
respective respondents herein. Facts giving rise thereto
would require no elaboration, except reference to the barest
minimal. The respondents claim themselves to be engaged in
the business of purchasing and selling seeds. One of them,
M/s Hindustan Lever Limited, in particular, raises and sells
Bajra seeds, as claimed. According to the respondents, seeds
cannot be termed to be agricultural Produce for the purposes
of the Rajasthan Agricultural Produce Markets Act, 1961 and
its Schedule, as amended from time to time by the State
Government in exercise of powers under Section 40, enabling
it to add, amend or cancel any of the items of agricultural
produce specified in the Schedule. It is maintained that
seeds are a processed item and coated by insecticides,
Chemicals and other poisonous substances whereby the grains
employed lose their use and utility as foodgrains and become
unfit for human or animal consumption or for extraction
therefrom for such consumption. Since, as claimed, these
were outside the ambit of the expression “agricultural
produce as defined in Section 2(1)(i) of the Act; a
definition inclusive in nature applying to produce whether
of agriculture, horticulture, animal husbandry or otherwise
(emphasis supplied) as specified in the schedule, the demand
of the appellants in requiring the respondents to obtain
licenses for engaging in the trade of purchase and sale of
seeds was uncalled for, as well as the threatened
prosecutions, in the event of failure. The challenge posed
by the respondents before the High Court was answered by the
appellants maintaining that foodgrains of all sorts, as
mentioned in the Schedule, were seeds per se, the only
exception carved out from the items mentioned in the
Schedule being those relating to blue tagged certified seeds
and white tagged certified foundation seeds; such exceptions
having been notified on May 16, 1980 by way of amendment to
the Schedule, in exercise of the State Government’s power
under Section 40 of the Act.

The High Court on consideration of the entire Matter,
took the view that when foodgrains of particular varieties
were treated and subjected to chemical process for
preservation, those grains become commercially known as
“seeds”. Reservation was kept however by the High Court to
its statement afore-referred that in case a dealer was found
dealing in foodgrains under the garb of seeds, the
appellants, were not precluded from prosecuting the offender
in a Criminal Court. In sum, it was ordered that the
appellants stand precluded from requiring the respondents to
take licenses under the provisions of the Act in relation to
their business of dealing in seeds of Bajra or any other
foodgrain, as well as restrained from realising or
recovering market fees in respect thereof. Sequelly, it was
ordered that no licence under the Act was required for sale
of such stands. this is how these appeals are before us.

Strong reliance was placed by Mr. Aruneshwar Gupta,
learned counsel for the appellants on Kishan lal Vs. State
of Rajasthan and Ors. – 1990 (Suppl) SCC 742 to contend that
for the purposes of Section 2 (1)(i) and the Schedule of the
Act, the expression “agricultural produce” is an inclusive
definition which could even include processed items from
foodgrains. Thus processed foodgrains on becoming seeds, as
alleged by the respondents, would all the same remain
foodgrains requiring the respondents to take license under
the Act. Secondly, it was urged that by virtue of
Notification dated 16th May, 1980, certified seeds and
foundation seeds of a description alone were excluded from
the purview of the Schedule and no other seed.

We are one with Mr. Gupta, learned counsel for the
appellants, so far as the definition of the expression
“agricultural produce” being wide and inclusive goes. But,
then the real difficulty comes in interpreting the items
mentioned in the schedule as to whether mention of a
particular item would ipso facto mean inclusion of all its
forms and derivatives achieved by manufacture or processing
or by some other method. On reading the schedule as it stood
at the relevant time, we come to the view that such a wide
interpretation to the items in the schedule can in no event
be given. In Kishan Lal case , Khandsari, Shakkar, Gur and
Sugar were brought in the Schedule as “agricultural produce”
and the argument that these items were not agricultural
produce per se, and thus incapable of being brought in the
Schedule, was repelled because when a particular item finds
way in the Schedule in that form, it stays there for all
purposes as long as it is in some way referable to the
purpose for which the Schedule is set up.

The Schedule applicable on the relevant dates discloses
that Item 2 is titled as Dhanya” (foodgrains). Serial No.1
thereunder is Gehun (wheat). Serial No.II is Aata (wheat
flour). Serial No.12 is Maida (refined wheat flour). Serial
No.13 is Suji and Serial No.14 is Rava (both semilona).
Similarly, Serial No.2 is Jau Ghat Sahit (barley as also in
the dehusked form). Serial No.6 is Dhan (paddy) and Serial
No.7 is Chawal (rice). The scheme of serializing processed
items in this manner is reflective of a positive application
of mind that not only the original foodgrains which are
foodgrains per se included, but their products and
derivatives too are mentioned specifically as “agricultural
produce’ due to its wide definition, Noticeably, Serial
Nos.3 to 5 are Jawahar,Makka and Bajra but only in their
natural form and not in any other form. Going further down
in the Schedule Item No.6 is Phal (fruit). At Serial No.8
thereof is Kharbuja (Musk Melon) and Serial No.9 is Tarbuj
(Water Melon). Going to Item No.II Vividh (Miscellaneous),
one finds at Serial No.14 Tarbuj Ke Beej (Seeds of Water
Melon) and at Serial No.16 Kharbuje Ke Beej (Seeds of Musk
Melon). It is thus evident that wherever any produce of
agriculture, horticulture or animal husbandry or otherwise
is sought to be inducted in the Schedule, other than what it
is in the natural form, it is given a name and identity
distinct from the corpus from which it came. Mr. Gupta,
learned counsel, could not point out to us anywhere if seeds
of foodgrains, inclusive of Bajra seed, per Item No.II were
specifically mentioned as such in the Schedule. Wherever
seeds were intended to be separately serialized, like seeds
of musk melon and water melon, they distinctly found
mentioned in contrast to the fruits, from which they came
but as distinct products.

It is undoubtedly true that foodgrains per se could be
used as seeds for being sown and achieving germination, but
in that form they retain the dual utility of being
foodgrains as well as seeds. By process of coating and
applying insecticides, other
chemicals and poisonous substances to food grain meant to be
utilized as seed, one of its basic character, i.e., its
consumption as food by human beings or animals or for
extraction for the like purpose, gets irretrievably lost and
such processed seeds become a commodity distinct form food
grains as commonly understood. that distinction was borne in
mind by the High Court in allowing the writ petition of the
respondents, and in our view rightly.

The next argument of Mr. Gupta, learned counsel, based
on the Notification dated May 16 1980 must also fail because
by excepting from the purview of the Schedule, certified and
foundation seeds, bearing tags of particular colours, it
cannot be spelt out that words relating to foodgrains would
automatically include inferences. what is meant to contain
therein shall be explicit and categoric. Nothing stops the
State Government to add suitable words therein to coney that
foodgrains, as processed for seeds, would also be
agricultural produce within the meaning of the expression ”
of otherwise” occurring in Section 2 (1) (i) of the Act.
since no such exercise has been taken, the State Government
cannot be permitted to achieve indirectly which it could
have achieved directly, by being specific in that regard.
The High Court rightly rejected such contention raised
before it by the appellants.

For the foregoing reasons, we find no merit in these
appeals. the same are accordingly dismissed but without any
order as to costs.