High Court Jharkhand High Court

Ganesh Prasad vs State Of Jharkhand & Anr on 9 December, 2009

Jharkhand High Court
Ganesh Prasad vs State Of Jharkhand & Anr on 9 December, 2009
             In the High Court of Jharkhand at Ranchi

                   W.P.(Cr.) No.328 of 2009
                        With
                   W.P.(Cr.) No.344 of 2009
                        With
                   W.P.(Cr.) No.347 of 2009

             Ganesh Prasad .......................Petitioner [in W.P(Cr.) No.328]
             Jay Prakash Kumar................. Petitioner [in W.P(Cr.) No.344]
             Balchand Sah...........................Petitioner [in W.P(Cr.) No.347]

                   VERSUS

             State of Jharkhand and another............................... Respondents

             CORAM:HON'BLE MR.JUSTICE R.R.PRASAD

             For the Petitioner: Mr.Nilesh Kumar Agrawal
             For the State     : J.C to G.P.III

5. 9.12.09

As the aforesaid three applications have arisen out of same

Dhurwa P.S. case no.163 of 2009 and the issues are the same,

they were heard together and are being disposed of by this

common order.

In all the three applications, prayer has been made to quash

the first information report of Dhurwa P.S. case no.163 of 2009 and

also for direction to the respondents to release the articles seized

from the shops of each of the petitioner.

The facts giving rise these applications are that on

28.8.2009 when the shops of these petitioners were raided,

different commodities such as rice, pulses, flour, sugar, suji, maida

were found stored in the shops of the petitioners which, according

to prosecution, were excess than the stock limit fixed. At the same

time stock of those commodities had also not been displayed at the

display board outside of the shops. Accordingly, written report was

submitted to Dhurwa Police Station, upon which a case was lodged

as Dhurwa P.S. case no.163 of 2009 against all the three

petitioners under Section 7 of the Essential Commodities Act

(hereinafter referred to as ‘the Act’) for contravention, though it
2

has not been said in the first information report, of the order issued

under Section 3 of the Act and also for contravention of the

provision of the Jharkhand Essential Commodities (Price and Stock

Display) Order, 1977.

Learned counsel appearing for the petitioners submits that

though on the allegations of non-display of the stock position

outside of the business premises, the petitioners have been

alleged to have contravened the provision of the Jharkhand

Essential Commodities (Price and Stock Display) Order but

admittedly, prosecution was launched without having sanction from

the competent authority and as such, prosecution under Section 7

of the Act for contravening the provision of the Essential

Commodities (Price and Stock Display) Order gets vitiated.

Learned counsel further submits that the Secretary,

Department of Food, Public Distribution and Consumer Affairs

purportedly in exercise of power under Section 3 of the Act issued

notification bearing no.1645 dated 12.8.2009 fixing the stock limit

with respect to rice, paddy, pulses, edible oil, sugar etc. but the

same was never published in the Gazette which formality was

required to be done mandatorily, in view of the provision as

contained in Clause 18 of the Unification Order and as such, the

said order is not workable in the eye of law.

Learned counsel further submits that the said notification is

also bad on account of the fact that under the Essential

Commodities Act, such notification is required to be issued by the

State Government with prior concurrence of the Central

Government but surprisingly, the said notification has been issued

by the Secretary of the Department that too without taking

concurrence of the Central Government.

3

Therefore, this Court in a case of Gopal Prasad Khetan

and another vs. State of Jharkhand and another [W.P(Cr.)

No.314 of 2009] has held that notification bearing no.1645

dated 12.8.2009 prescribing stock limit of the food grain never

seems to have been done in accordance with the provision of the

Unification Order and on that account, any prosecution on the

ground of having excess food grain/pulses and other materials than

the stock limit fixed would certainly be illegal. Similar is the case

here and hence, the first information report is fit to be quashed.

A counter affidavit has been filed wherein it has been stated

that all the petitioners had stored the commodities in excess than

the stock limit fixed under notification no.1645 dated 12.8.2009

and besides that, they had not displayed the stock position in the

display board outside of the business premises and as such, all the

petitioners are liable to be prosecuted under Section 7 of the Act

for contravening the provision of the order issued under Section 3

of the Act and also for contravening the provision of the Jharkhand

Essential Commodities (Price and Stock Display) Order, 1977.

Admittedly, the notification fixing stock limit of the

commodities has neither been published in the official Gazette nor

seems to have been issued by the State Government with prior

concurrence of the Central Government, rather the same has been

issued by the Secretary of the Department, who, under the Act, has

no authority to issue such notification. Thus, notification bearing

no.1645 dated 12.8.2009 never seems to have been issued in

accordance with the provision of the Unification Order and on that

account, any prosecution on the ground of having excess food

grain/pulses/other commodities than the stock limit fixed would

certainly be quite illegal.

4

That apart, the prosecution under the Essential

Commodities Act for contravening the provision of the Jharkhand

Essential Commodities (Price and Stock Display) Order also seems

to be bad as no sanction for launching prosecution for

contravention of the said provision has been accorded by the

competent authority.

For the reasons discussed above, continuance of the criminal

proceeding against the petitioners would certainly amount to abuse

of the process of law and hence, the first information report of

Dhurwa P.S. case no.163 of 2009 is hereby quashed so far the

petitioners, namely, Ganesh Prasad, Jay Prakash Kumar and

Balchand Sah are concerned.

So far the matter relating to release of the commodities are

concerned, it does appear that the commodities which were seized

were directed to be released in favour of the petitioners on giving

undertaking in the terms as indicated under order dated 16.9.2009

but since the prosecution itself has been found to be illegal,

undertaking need not to be given effect to.

In the result, these applications are allowed.

( R. R. Prasad, J.)
ND/