Bombay High Court High Court

Kolhapur District Central … vs State Of Maharashtra on 31 January, 2011

Bombay High Court
Kolhapur District Central … vs State Of Maharashtra on 31 January, 2011
Bench: V.C. Daga, Rajesh G. Ketkar
                                          1

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CIVIL APPELLATE JURISDICTION




                                                                                   
                                           




                                                           
                        WRIT PETITION NO.7447 OF 2010

    Kolhapur District Central Co-operative 
    Bank Ltd.,1092 "E" Ward, Shahupuri, 




                                                          
    Kolhapur.                                                  .. Petitioner

          V/s

    1. State of Maharashtra




                                             
    2. Commissioner of Sugar and Special Registrar
        Co-operative Societies, Maharashtra State, Pune,
                               
    3. Collector of Kolhapur having his office
        at Kolhapur,
    4. Tahsildar of Chandgad, having his office
                              
         at Chandgad, District Kolhapur,
    5.  Doulat Shetkari Sahakari Sakhar Karkhana 
         Ltd., Halkarni, Taluka Chandgad, 
         Dist: Kolhapur                                        .. Respondents
           
        



                                   WITH
        CIVIL APPLICATION NO.2782 OF 2010 IN W.P.NO.7447 OF 2010

    Doulat Shetkari Sahakari Sakhar Karkhana 





    Ltd., Halkarni, Taluka Chandgad, 
    Dist: Kolhapur.                                            .. Applicant

          V/s





    1. Kolhapur District Central Co-operative 
        Bank Ltd.,1092 "E" Ward, Shahupuri, 
        Kolhapur.
    2. State of Maharashtra
    3. Commissioner of Sugar and Special Registrar
        Co-operative Societies, Maharashtra State, Pune,
    4. Collector of Kolhapur having his office
        at Kolhapur,
    5. Tahsildar of Chandgad, having his office
         at Chandgad, District Kolhapur.                       .. Respondents




                                                           ::: Downloaded on - 09/06/2013 16:48:27 :::
                                           2




                                                                                   
                                       WITH




                                                           
        CIVIL APPLICATION NO.2785 OF 2010 IN W.P.NO.7447 OF 2010

                                           
    Kolhapur District Central Co-operative 




                                                          
    Bank Ltd.,1092 "E" Ward, Shahupuri, 
    Kolhapur.                                                  .. Petitioner

          V/s




                                             
    1. State of Maharashtra    
    2. Commissioner of Sugar and Special Registrar
        Co-operative Societies, Maharashtra State, Pune,
    3. Collector of Kolhapur having his office
                              
        at Collector's Office, Kolhapur,
    4. Tahsildar of Chandgad, having his office
         at Chandgad, District Kolhapur,
    5.  Doulat Shetkari Sahakari Sakhar Karkhana 
           

         Ltd., Halkarni, Taluka Chandgad, 
         Dist: Kolhapur                                        .. Respondents
        



          And

         Garden Court Distilleries Pvt.Ltd.





         (A Company registered under the Companies
         Act, 1956), having registered office at: Unit 
         No.303, 304, Raheja Plaza, Off Veera Desai
         Road, Andheri (W), Mumbai 400 053, through
         its Authorized Representative, Shri.Chintamani





         Anil Mulay, Age 40 years, Occu: Service,
         R/o. As above.                                        .. Applicant/
                                                                  Intervenor




                                                           ::: Downloaded on - 09/06/2013 16:48:27 :::
                                           3




                                                                                   
                                    WITH




                                                           
                        WRIT PETITION NO.8896 OF 2010


    Garden Court Distilleries Pvt.Ltd.
    (A Company registered under the Companies




                                                          
    Act, 1956), having registered office at: Unit 
    No.303, 304, Raheja Plaza, Off Veera Desai
    Road, Andheri (W), Mumbai 400 053, through
    its Authorized Representative, Shri.Chintamani




                                             
    Anil Mulay, Age 40 years, Occu: Service,
    R/o. As above.              ig                             .. Petitioner

          V/s
                              
    1. State of Maharashtra,
        Through, the Secretary, Ministry of Co-operation
         And Dairy, Mantralay, Mumbai,
    2. Commissioner of Sugar and Special Registrar
           

        Co-operative Societies, Maharashtra State, Pune,
    3. Collector of Kolhapur having his office
        



        at Collector's Office, Kolhapur,
    4. Tahsildar of Chandgad, having his office
         at Chandgad, District Kolhapur,
    5.  Doulat Shetkari Sahakari Sakhar Karkhana 





         Ltd., Halkarni, Taluka Chandgad, 
         Dist: Kolhapur, 
    6.  Kolhapur District Central Co-operative 
         Bank Ltd.,1092 "E" Ward, Shahupuri, 
         Kolhapur.                                             .. Respondents





                                                           ::: Downloaded on - 09/06/2013 16:48:27 :::
                                             4




                                                                                    
    Appearances: 




                                                            
    Writ Petition No.7447 of 2010: 
    Mr.S.S.Patwardhan, Advocate for the petitioner.
    Ms.M.P.Thakur, AGP for Respondent Nos.1 to 4.
    Mr.A.Y.Sakhare, Sr.Advocate  with Mr.Chetan Patil, Advocate for Resp.No.5.




                                                           
     
    Civil Application No.2782 of 2010:
    Mr.A.Y.Sakhare,   Sr.Advocate     with   Mr.Chetan   Patil,   Advocate   for   the 
    Applicant.




                                                
    Mr.S.S.Patwardhan, Advocate for Respondent No.1.
    Mrs.M.P.Thakur, AGP for Respondent Nos.2 to 5.
                                
    Civil Application No.2785 of 2010:
                               
    Mr.P.K.Dhakephalkar, Sr.Advocate with Mr.S.R.Ganbavale, Advocate for the 
    Applicant.
    Mr.S.S.Patwardhan, Advocate for the Petitioner.
    Mrs.M.P.Thakur, AGP for Respondent Nos.1 to 4.
           

    Mr.A.Y.Sakhare, Sr.Advocate with Mr.Chetan Patil, Advocate for Resp. No.5.
        



    Writ Petition No.8896 of 2010:
    Mr.P.K.Dhakephalkar, Sr.Advocate with Advocate Mr.S.R.Ganbavale for the 
    Petitioner.





    Ms.M.P.Thakur, AGP for Respondent Nos.1 to 4.
    Mr.A.Y.Sakhare, Sr.Advocate with Mr.Chetan Patil, Advocate for Resp. No.5.
    Mr.S.S.Patwardhan for Respondent No.6.





                         CORAM : V.C.DAGA & R.G.KETKAR, JJ.

DATE : 31ST JANUARY, 2011

JUDGMENT: (Per R.G.Ketkar, J.)

1. Writ Petition No.7447 of 2010 is preferred by the Kolhapur District Central

Co-operative Bank Limited (for short “Bank), a federal Society under the

provisions of of the Maharashtra Co-operative Societies Act, 1960 praying

::: Downloaded on – 09/06/2013 16:48:27 :::
5

for directions against the Respondent Nos.1 to 4, (Respondent No.1-the State

of Maharashtra, Respondent No.2-the Commissioner of Sugar and Special

Registrar, Co-operative societies, Respondent No.3-Collector of Kolhapur

and Respondent No.4-Tahasildar of Chandgad) to withdraw the

attachment/sealing of the sugar stock in the Godown Nos.3 and 6 of the

Respondent No.5-Daulat Shetkari Sahakari Sakhar Karkhana Limited (for

short the ‘sugar factory’) pledged to the Bank. The Bank has further prayed

for issuance of the direction against the Respondent Nos.1 to 4 to deliver the

possession of the sugar stock to the Bank which is stored in the Godown Nos.

3 and 6 of the sugar factory and which is lawfully pledged to the Bank.

2. Writ Petition No.8896 of 2010 is preferred by the Garden Court Distilleries

Pvt.Limited (for short ‘Distilleries’), praying for directions against the

Respondent No.3-Collector of Kolhapur to release 35050 quintals of M-30

Grade Sugar in accordance with the order dated 22.10.2010 issued by

Respondent No.2-the Commissioner of Sugar and Special Registrar, Co-

operative Societies, Maharashtra State, Pune and/or in the alternative to

direct the Respondent No.5-sugar factory to repay the price of the 35050

quintals of M-30 Grade Sugar at the rate of Rs.2373/- per quintal alongwith

the interest of 24% p.a.to be calculated from 27.9.2010.

3. We issue Rule in both the petitions as also in C.A.No.2782/2010 and C.A.No.

2785/2010 filed in Writ Petition No.7447/2010. The learned counsel

appearing for respective Respondents waive service. By consent of the

parties, Rule is made returnable forthwith and is heard finally.

::: Downloaded on – 09/06/2013 16:48:27 :::
6

THE FACTS:

4. The Bank has filed Writ Petition No.7447 of 2010 contending inter-alia that

during the crushing season of 2009-10 the sugar factory has applied for

financial assistance in the nature of working capital for Rs.54 crores. The

Bank sanctioned the said loan. The sugar factory pledged the entire stock of

sugar as security for the said loan. The Bank has enclosed copy of the pledge

deed at annexure ‘A’ to the petition. The sugar factory applied for further

assistance of Rs.11 crores by way of enhancement of working capital limit

which was also sanctioned by the Bank for crushing season of 2009-10. The

sugar factory executed necessary loan documents in that regard.

5. It is the case of the Bank that the sugar factory has extended the pledge of the

sugar stock with it as a security for enhanced working capital limit also. The

Bank has annexed copy of the pledge deed for the additional sum of Rs.11

crores executed by the sugar factory in its favour at annexure ‘B’. It is the

case of the Bank that the sugar factory has in all seven godowns stored

sugar. The entire stock of sugar is in the physical custody of the Bank. The

keys of all the godowns are also with the Bank. The Bank has appointed its

employee at the site of the godowns, who is having custody of all the

godowns and the sugar stock kept therein.

6. The Bank has further averred that the Respondent No.2 (Commissioner of

Sugar and the Special Registrar, Co-operative Societies, Maharashtra State,

Pune) passed an order on 21.6.2010 under clause 3(8) of the Sugarcane

(Control) Order, 1966 (for short the ‘Order’) . The Respondent No.2 has

::: Downloaded on – 09/06/2013 16:48:27 :::
7

directed the sugar factory to release the sum of Rs.11.09 crores with interest

as accrued to be paid over to the members of the sugar factory who had

supplied their sugarcane post 15.5.2010. The Respondent No.2 nominated

Respondent No.3-Collector of Kolhapur to be an authorised officer for

disbursement of the said money to the members of the sugar factory. It was

further directed that on the failure on the part of the sugar factory to make the

payment, a sum of Rs.11.09 crores be recovered as arrears of land revenue.

Pursuant to this, the Respondent No.3-Collector of Kolhapur issued an order

dated 21.8.2010 directing the Respondent No.4-Tahasildar of Chandgad to

recover amount of Rs.11.09 crores as arrears of land revenue from the sugar

factory under the provisions of the Maharashtra Land Revenue Code, 1966

read with the Maharashtra Land Revenue (Recovery) Rules 1967. By order

dated 22.8.2010, the Tahasildar of Chandgad directed the sugar factory not to

alienate any movable or immovable property.

7. It is the case of the Bank that the Respondent No.4-Tahsildar of Chandgad

directed the sugar factory to open the Godown Nos.3 & 6 for inspection of

the sugar stock which is pledged with it. The godown keeper of the said two

godowns reported this fact to the Bank under his report dated 22.8.2010. The

Respondent No.4-Tahasildar of Chandgad took possession of the sugar stock

in the Godown Nos.3 & 6 belonging to the sugar factory under the possession

receipt and the panchanama dated 22.8.2010. The Bank has challenged these

actions on the ground that the entire stock of sugar is in the custody of the

Bank and the pledge deeds are in force. The action of the Respondent No.4-

::: Downloaded on – 09/06/2013 16:48:27 :::
8

Tahasildar of Chandgad of attaching/sealing Godowon Nos.3 & 6 as also

taking possession of the sugar stock therein is contrary to the provisions of

law. Respondent No.4-Tahasildar of Chandgad has no authority to dispossess

the Bank for recovery of dues of the members of the sugar factory, as the

Bank is a pledgee. In support of this contention, the Bank has relied upon the

judgment of the Apex Court in the case of Bank of Bihar V/s.State of Bihar,

(1972) 3 SCC 196 as also the the order dated 6.2.2008 passed by the Division

Bench of this Court (J.N.Patel as the leaned Chief Justice then was, and

Smt.Nishita Mhatre, JJ.) in Writ Petition No.7936 of 2007 filed by the Bank

against the sugar factory in respect of the controversy arising in the crushing

season of 2006-07. Relying upon this, the Bank has prayed for withdrawing

the attachment/sealing of the sugar stock in the Godown Nos.3 & 6 by

issuing appropriate directions to the Respondent Nos.1 to 4 and for delivery

of possession of the sugar stock in the Godown Nos.3 & 6 of the sugar

factory to the Bank.

8. The matter was heard on 20.9.2010. This Court issued notice to the sugar

factory returnable on 23.9.2010. Hamdast was allowed. In addition, the

Advocate’s notice by fax to the sugar factory was also allowed. The Court

recorded the submissions made on behalf of the Bank and also directed the

Secretary in the Department of Co-operation, Government of Maharashtra to

remain present before the Court on the next date of hearing. The office noting

indicates that on behalf of the Bank, an affidavit of service was filed on

21.9.2010 alongwith the fax report evidencing the service. On 23.9.2010, the

::: Downloaded on – 09/06/2013 16:48:27 :::
9

returnable date was extended to 30.9.2010 and the hamdast was permitted.

On 30.9.2010 petition was adjourned to 8.10.2010. In the meantime, on

5.10.2010, office made noting to the effect that notice issued to the sugar

factory on 23.9.2010 is returned duly served.

9. On 8.10.2010 this Court heard the learned counsel appearing for the Bank

and the learned AGP for the State. On that date none appeared for the sugar

factory despite service. Dr.Sudhir Kumar Goel, Secretary in the Department

of Co-operation, Government of Maharahstra who was present on that date

was heard. Dr.Goel invited attention of the Court to the Order issued by the

Government of India under section 3 of the Essential Commodities Act, 1955

and more particularly clause 3 (3) and 3(3A) of the said Order.

10. After recording the submissions, the Court directed the Collector of Kolhapur

to auction the entire sugarcane stock in the Godown Nos.3 & 6 of the sugar

factory and deposit the sale proceeds with the Bank. The Bank was directed

to remit the said sale proceeds in a separate account, and it was made clear

that the the disbursement of the sale proceeds was subject to the further

orders to be passed in the petition.

11. The sugar factory filed Civil Application No.2782 of 2010 for recalling the

order dated 8.10.2010 and praying for an injunction restraining the Collector

of Kolhapur from conducting auction sale of the entire sugar stock lying in

Godown Nos.3 & 6 of the sugar factory, and further prayer for directions

against the Respondent Nos.2 to 5 (Respondent No.2-State of Maharashtra,

Respondent No.3-Commissioner of Sugar & Special Registrar, Co-operative

::: Downloaded on – 09/06/2013 16:48:27 :::
10

Societies, Respondent No.4-Collector of Kolhapur and Respondent No.5-

Tahasildar of Chandgad) to release the said sugar stock from the attachment.

In paragraph No.3 of the application it was averred that due to some

communication gap and some unavoidable reasons, the sugar factory could

not appear for hearing on 8.10.2010 and subsequently it became aware of the

said petition as also the order passed therein.

12. The Civil Application No.2785 of 2010 was filed by the Distilleries for

impleading it as party Respondent in Writ Petition No.7447 of 2010, as also

praying for modification of the order dated 8.10.2010 by directing the

Collector of Kolhapur to deliver 35050 quintals of M-30 Grade sugar to the

Distilleries in accordance with the order dated 22.10.2010 issued by the

Commissioner of Sugar & Special Registrar, Co-operative Societies,

Maharashtra State, Pune.

13. In support of this application, the Distilleries averred that it had placed an

order of purchase of 52000 quintal of sugar with the sugar factory through its

broker Atharva Intertrade on 25.9.2010. The said sugar was to be purchased

@ Rs.2373/- per quintal. It was learnt by the Distilleries that for the sugar

crushing year 2009-10 the sugar factory had produced an approximate

quantity of 3,37,000 quintals of sugar. On the same day i.e.25.9.2010 the

sugar factory confirmed the sale of 52000 quintals of sugar to the Distilleries,

alongwith direction to remit the sale amount in the State Bank of India,

Belgaum Branch, in the account of the sugar factory, by Real Time Gross

Settlement (for short RTGS). Accordingly the Distilleries remitted amount of

::: Downloaded on – 09/06/2013 16:48:27 :::
11

Rs.12,33,96,000/- towards the full satisfaction of the payment for purchase

of 52000 quintals of M-30 Grade sugar from the sugar factory on 27.9.2010.

It is further averred that the sugar factory delivered initially 16950 quintals of

sugar to the Distilleries by around 30.9.2010 and thereafter the Distilleries

had sent its transporter to lift remaining 35050 quintals of sugar from the

sugar factory. However, the said transporter was not allowed to lift the sugar

as the Tahasildar of Chandgad had seized the sugar from Godown Nos.3 & 6

on the orders passed by his superiors.

14. It was further averred that the action was taken due to non-payment of the

Fair and Reasonable Price (FRP) of the farmers by the sugar factory. The

sugar factory was required to pay an amount of Rs.11,09,24,496.80 to the

farmers as the FRP @ of Rs.1268.40 per ton as fixed by the Central

Government. The sugar factory thus utilised the money paid by the

Distilleries towards the payment of FRP to the farmers, and despite this, the

balance quantity of 35050 quintals of sugar was not delivered to the

Distilleries. In view of this, the Distilleries wrote a letter to the Regional Joint

Director, Sugar, Kolhapur on 15.10.2010 requesting him to release the sugar

from the sugar factory. Pursuant to this letter, the Regional Joint Director,

Sugar, Kolhapur by his letter dated 16.10.2010 communicated his no-

objection to the Commissioner of Sugar for releasing the balance sugar to the

Distilleries. Pursuant to this, the Commissioner of Sugar who had ordered

seizure of sugar of the sugar factory, in turn, directed the Collector of

Kolhapur by letter dated 22.10.2010 to release the sugar of an quantity, of

::: Downloaded on – 09/06/2013 16:48:27 :::
12

which, the FRP was paid to the farmers. When the representative of the

Distilleries went to the office of the Collector of Kolhapur with a request to

release the balance quantity of sugar as per the letter dated 22.10.2010 issued

by the Commissioner, the representative was intimated that the sugar

attached was to be auctioned in pursuance of the order dated 8.10.2010

passed by this Court in Writ Petition No.7447 of 2010 filed by the Bank. The

Distilleries therefore took out this application for the aforesaid reliefs as it is

directly aggrieved by the order dated 8th October, 2010 passed by this Court

in the Writ Petition.

15. Apart from filing the Civil Application No.2785 of 2010 by the Distilleries in

the Writ Petition No.7447 of 2010, it also filed substantive writ petition

bearing No.8896 of 2010 praying for identical reliefs and further in the

alternate for direction to the Sugar factory to repay the price of 35050

quintals of M-30 Grade sugar at the rate of Rs.2373/- per quintal.

RIVAL SUBMISSIONS:

16. We have heard learned counsel appearing for the parties in the Writ Petition

No.7447/2010, Civil Application No.2782/2010, Civil Application No.

2785/2010, so also the learned counsel appearing for the parties in the Writ

Petition No.8896/2010.

17. In support of Bank’s Writ Petition No.7447/2010 Mr.Patwardhan, learned

counsel appearing for the petitioner-Bank relied upon the judgment of the

Apex Court in the case of Central Bank of India V/s.Siriguppa Sugars and

::: Downloaded on – 09/06/2013 16:48:27 :::
13

Chemicals Limited, (2007) 8 SCC 353 and contended that pawnee/pledgee’s

right of retainer would have precedence over workmens’s dues and those of

statutory authorities viz.in the present case, the Commissioner of Sugar. The

Commissioner of Sugar (on behalf of cane growers) and the workmen of the

pawner/pledgor, in the absence of liquidation proceedings under Section 529

and 529-A of the Companies Act, 1956 stand only as unsecured creditors and

their rights cannot prevail over the rights of the pawnee of the goods. The

Apex Court has exhaustively considered the earlier judgments dealing with

the right of the pledgee in the light of sections 172 to 176 of the Indian

Contract Act, 1872. The Apex Court considered the following judgments:-

       (1)      Lallan Prasad V/s.Rehmat Ali, AIR 1967 SC 1322,

       (2)      Bank of Bihar V/s.State of Bihar, (1972) 3 SCC 196,
        


       (3)      Karnataka Pawnbrokers Association V/s.State of Karnataka, (1998)
     



                7 SCC, 707.

       (4)      Dena Bank V/s.Bhikabhai Prabhudas Parekh & Co., (2000), 5 SCC





                694.

       (5)      O.Konavalou V/s.Commander, Coast Guard Region, (2006), 4

                SCC 620,





       (6)      Workers V/s.Rohtas Industries Limited, (1987) 2 SCC 588,

       (7)      State of M.P.V/s.Jaora Sugar Mills Limited, (1997) 9 SCC 207.



18. Ultimately, in paragraph No.17, the Apex Court observed as under:-

“17. Thus, going by the principles governing the matter propounded by

::: Downloaded on – 09/06/2013 16:48:27 :::
14

this Court, there cannot be any doubt that the rights of the appellant Bank

over the pawned sugar had precedence over the claims of the Cane

Commissioner and that of the workmen.”

19. Mr.Patwardhan also invited our attention to the order dated 6.2.2008 passed

by this Court in Writ Petition No.7936 of 2007 in respect of this very Bank

and very sugar factory, raising the identical controversy. Division Bench of

this Court observed in paragraph No.4 as under:-

“4. The question which arises in this petition is as to who has precedence

over the stock of sugar which is sought to be attached pursuant to the

order passed by the respondent Commissioner of Sugar for making

payment to sugar cane growers. The issue stands covered by the recent

decision of the Supreme Court rendered in the case of Central Bank of

India V/s.Siriguppa Sugars and Chemicals Limited & Ors.reported iin

2007(6) All M.R.431. In the said matter the Supreme Court held that the

principles which would govern the issue and as propounded by the

Supreme Court there cannot be any doubt that the rights of the appellate

bank over the pawned sugar has precedence over the claims of the Cane

Commissioner and that of the workmen.”

20. Mr.Patwardhan therefore submitted that the reliance placed on behalf of the

sugar factory as also the authorities of the State Government and the

Distilleries on the Order and in particular clauses 3(3) and 3 (3-A) thereof is

of no avail as it is a settled position of law that the Commissioner of Sugar

who is unsecured creditor cannot have any higher rights than that of pawnees

::: Downloaded on – 09/06/2013 16:48:27 :::
15

rights.

21. On the other hand the learned counsel appearing for the authorities of the

State Government, sugar factory and the Distilleries submitted that in terms

of clauses 3(3) and 3(3-A) of the Order, the sugar factory is obliged to pay

within 14 days from the date of delivery of the sugarcane to the seller or

tender him the price of the cane sold at the rate agreed to between the

purchaser and the sugarcane growers or sugarcane growers co-operative

society, and on failure to make payment for sugarcane purchased within 14

days of the date of delivery, the sugar factory has to pay interest on the

amount due @ 15% p.a.for the period of such delay beyond 14 days. Thus,

the provision is made to protect the interest of farmers who supply sugarcane

to the sugar factory. Since these clauses protect the interest of the farmers and

the order is issued u/s.3 of the Essential Commodities Act, 1955, they will

override and/or curtail the rights of the Bank in the instant case. It was

therefore submitted that the sale proceeds deposited in a separate account

maintained by the Bank should not be allowed to be appropriated by the

Bank towards its dues from the sugar factory.

22. On behalf of Distilleries it was submitted that the Collector of Kolhapur be

directed to deliver 35050 quintals of M-30 Grade sugar in accordance with

the order dated 22.10.2010 issued by the Commissioner of Sugar,

Maharashtra State, Pune. It was further submitted that there was concluded

sale between the sugar factory and the Distilleries in respect of 52000

quintals of sugar. The Distilleries had remitted an amount of Rs.

::: Downloaded on – 09/06/2013 16:48:27 :::
16

12,33,96,000/- by RTGS. Pursuant to this concluded sale, the Distilleries

received 16950 quintals of sugar and therefore the Distilleries is entitled to

get 35050 quintals of M-30 Grade sugar. In the alternative, to direct the sugar

factory to repay the price of 35050 quintals of M-30 Grade Sugar @ Rs.

2373/- per quintal. It was further submitted that basically the Bank’s claim is

based on the pledge deeds at annexures ‘A’ & ‘B’ to the Writ Petition No.

7447 of 2010. Perusal of this exhibits will show that they do not bear any

dates and they cannot be said to be valid pledge deeds, and consequently, the

Bank is not entitled to lay its claim on that basis.

CONSIDERATION:

23. We have considered the rival submissions made by the learned counsel

appearing for the parties. We have also gone through the written submissions

filed on behalf of the sugar factory as also the written submissions filed by

the distilleries in both the petitions. We will take up first the Writ Petition

No.7447/2010 and the Civil Application Nos.2782/2010 & 2785/2010 filed

therein for consideration.

24. As noted earlier the Bank has filed Writ Petition No.7447/2010 praying for

directions against the authorities of the State Government to withdraw the

attachment/sealing of the sugar stock in the Godown Nos.3 & 6 of the sugar

factory and has further prayed for issuance of directions against these

authorities to deliver possession of the sugar stock to the Bank, which is

stored in the said godowns. The matter was heard on 20.9.2010 when notice

::: Downloaded on – 09/06/2013 16:48:27 :::
17

was issued to the sugar factory, returnable on 23.9.2010. The Court recorded

the submissions made on behalf of the Bank and also directed the Secretary

in the Department of Co-operation, Government of Maharashtra to remain

present before the Court on the next date of hearing. The matter was heard

on 8.10.2010 when none appeared on behalf of the sugar factory despite

service. Dr.Goel, Secretary in the Department of Co-operation, Government

of Maharashtra, invited attention of this court to the Order issued by the

Government of India u/s.3 of the Essential Commodities Act, 1955 and

particularly clauses 3(3) and 3(3A) of the said Order. After recording the

submissions, this Court directed the Collector of Kolhapur to auction the

entire sugar stock in the Godown Nos.3 & 6 of the sugar factory and deposit

the sale proceeds with the Bank. The Bank was directed to remit the sale

proceeds in a separate account. It was made clear that the disbursement of the

sale proceeds would be subject to the further orders to be passed in the

petition.

25. The sugar factory filed Civil Application No.2782/2010, for recalling the

order dated 8.10.2010 and praying for an injunction restraining the Collector

of Kolhapur from conducting the auction sale of the entire sugar stock lying

in Godown Nos.3 & 6 of the sugar factory and further praying for directions

against the authorities of the State to release the sugar stock from the

attachment. Civil Application No.2785/2010 was filed by the Distilleries for

impleading it as a party Respondent in Writ Petition No.7447/2010 as also

praying for modification of the order dated 8.10.2010 by directing the

::: Downloaded on – 09/06/2013 16:48:27 :::
18

Collector of Kolhapur to deliver 35050 quintals of M-30 grade sugar to the

Distilleries in accordance with the order dated 22.10.2010 issued by the

Commissioner of Sugar and the Special Registrar, Co-operative Societies,

Maharashtra State, Pune.

26. Now it is common ground and equally it is not in dispute that pursuant to the

order dated 8.10.2010, the Collector of Kolhapur conducted auction and sold

35050 quintals of sugar that was lying in the Godown Nos.3 & 6 of the sugar

factory and realised an amount of Rs.18,86,90,000/- and the said amount is

remitted in a separate account maintained by the Bank. Thus the order dated

8.10.2010 passed by this Court in Writ Petition no.7447/2010 is already

implemented and therefore there is no question of recalling the said order as

also for issuing an injunction restraining the Collector of Kolhapur from

conducting the auction sale of the entire sugar stock lying in the Godown

Nos.3 & 6 of the sugar factory and for directions against the authorities of the

State to release the said sugar stock from attachment. The prayers made in

the Civil Application have become infructuous.

27. As far as Civil Application No.2785/2010 filed by the Distilleries is

concerned, the prayer is made for impleading it as a party Respondent in Writ

Petition No.7447/2010 as also praying for modification of the order dated

8.10.2010 by directing the Collector of Kolhapur to deliver 35050 quintals of

M-30 grade sugar to the Distilleries in accordance with the order dated

22.10.2010 issued by the Commissioner of Sugar and the Special Registrar,

Co-operative Societies, Maharashtra State, Pune. The prayer for modification

::: Downloaded on – 09/06/2013 16:48:28 :::
19

of the order dated 8.10.2010 has also become infructuous as the said order

has already been implemented. The Distilleries has also filed substantive

petition being the Writ Petition No.8896/2010 praying for identical reliefs. In

view of this, nothing survives in the Civil Application Nos.2782/2010 filed

by the sugar factory and the Civil Application No.2785/2010 filed by the

Distilleries. Rule is discharged in both the applications with no order as to

costs.

28. As far as Writ Petition No.7447/2010 is concerned, the Bank has prayed for

issuance of directions against the authorities of the State to withdraw

attachment/sealing of the sugar stock in the Godown Nos.3 & 6 of the sugar

factory and for directions against the authorities of the State to deliver

possession of the sugar stock to the Bank, which is stored in the said

godowns. As noted earlier on 8.10.2010 the Court has directed the Collector

of Kolhapur to sell the said stock. The Court has further directed that the sale

proceeds shall be remitted to a separate account to be maintained by the

Bank. Accordingly, an amount of Rs.18,86,90,000/- realised from the auction

sale is lying with the Bank. The Court has further made it clear in the order

dated 8.10.2010 that the disbursement of the sale proceeds shall be subject to

the further orders to be passed in the petition. We have therefore to consider

the question i.e.how to disburse the sale proceeds which are for the time

being lying with the Bank.

29. Mr.Dhakephalkar, learned Senior Counsel submitted that basically the Bank’s

claim based on pledge deeds at Exhibits ‘A’ and ‘B’ to the petition is

::: Downloaded on – 09/06/2013 16:48:28 :::
20

unenforceable. He submitted that the pledge deeds are not valid. In so far as

sugar factory is concerned, no such stand is taken either in the affidavit filed

in Writ Petition No.7447/2010 or in the Civil Application No.2782/2010. The

Distilleries which is totally a stranger to the pledge deeds has no locus to

question their veracity. There is no privity of contract between the Bank and

the Distilleries. We are therefore of the opinion that the said contention is

devoid of any merits.

30. In the case of Central Bank of India (supra) the Apex Court, after

exhaustively considering the earlier judgments dealing with the right of the

pledgee in the light of sections 172 to 176 of the Indian Contract Act, 1872

has held that there cannot be any doubt that the rights of the Bank over the

pawned sugar has precedence over the claims of the Cane Commissioner (in

the present case the Commissioner of Sugar and the Special Registrar) and

that of the workmen. The Apex Court has held that the Commissioner of

Sugar (on behalf of the cane growers) in the absence of liquidation

proceedings u/s.529 and 529-A of the Companies Act, 1956 stand only as

unsecured creditor and their rights cannot prevail over the rights of the

pawnee of the goods. The Division Bench of this Court had an occasion to

consider the controversy between the Bank and the sugar factory in Writ

Petition No.7936 of 2007. By order dated 6.2.2008 the Court held that the

said issue stood covered by the judgment of the Apex Court in the case of

Central Bank of India (supra). In view of the settled legal position, the

reliance placed by the authorities of the State Government, the sugar factory

::: Downloaded on – 09/06/2013 16:48:28 :::
21

and the distilleries on clauses 3(3) and 3(3A) of the Order is wholly mis-

conceived. It will have to be held that since there are no liquidation

proceedings in respect of the sugar factory in question, the right of the

Commissioner of Sugar cannot prevail over the rights of the Bank and the

status of the Commissioner of Sugar is that of an unsecured creditor. We

therefore hold that the Bank is entitled to retain the sale proceeds subject to

the taking of accounts. In case it is found that the sale proceeds exceed the

dues of sugar factory, the Bank shall refund the surplus to the sugar factory.

In the result, Rule is made absolute in the aforesaid terms with no order as to

costs.

31. The Distilleries has filed substantive writ petition being Writ Petition No.

8896 of 2010 praying for directions against the Respondent No.3-Collector of

Kolhapur to release 35050 quintals of M-30 grade sugar in accordance with

the order dated 22.10.2010 issued by the Respondent No.2-Commissioner of

Sugar and the Special Registrar, Co-operative Societies, Maharashtra State,

Pune and/or in the alternative for direction to the sugar factory to repay the

price of 35050 quintals of M-30 grade sugar @ Rs.2373/- per quintal

alongwith the interest @ 24% p.a.to be calculated from 27.9.2010. The

Distilleries has averred that through its broker Atharv Intertrade, it had

ordered purchase of 52000 quintals of sugar with the sugar factory on

25.9.2010 @ Rs.2373/- per quintal, as it was learnt by the Distilleries that for

the sugar crushing season of the year 2009-2010 the sugar factory had

produced approximate quantity of 3,37,000 quintals of sugar, and that the

::: Downloaded on – 09/06/2013 16:48:28 :::
22

sugar offered to the Distilleries was from ‘free hold’ category. As per the

purchase order, the sugar factory confirmed the sale on the same day i.e.

25.9.2010 and directed the Distilleries to remit the sale amount by RTGS.

The Distilleries remitted an amount of Rs.12,33,96,000/- towards the full

satisfaction of payment for purchase of 52000 quintals of M-30 grade sugar

to the sugar factory on 27.9.2010. The sugar factory also issued its Receipt

No.291 on 27.9.2010 confirming that it had received an amount of Rs.

12,33,96,000/- in lieu of sale of 52000 quintals of M-30 grade sugar. It is the

case of the Distilleries that initially the sugar factory delivered 16950 quintals

of sugar by 30.9.2010. Thereafter the Distilleries has sent its transporter to

lift the remaining 35050 quintals of sugar from the sugar factory. However,

the said transporter was not allowed to lift the sugar as the Tahasildar of

Chandgad, on the orders passed by his superiors, had seized the sugar from

the Godown Nos.3 & 6.

32. It was further averred by the Distilleries that the said action was taken due to

non-payment of FRP of the farmers by the sugar factory. The sugar factory

was required to pay an amount of Rs.11,09,24,496.80 to the farmers as the

FRP @ Rs.1268.40 per ton as fixed by the Central Government. The sugar

factory thus utilised the money paid by the Distilleries towards the payment

of FRP to the farmers and despite this, the balance quantity of 35050 quintals

of sugar was not delivered to it. The Distilleries addressed a letter dated

15.10.2010 to the Regional Joint Director, Sugar, Kolhapur, requesting him to

release the sugar from the sugar factory. The Regional Joint Director, Sugar,

::: Downloaded on – 09/06/2013 16:48:28 :::
23

Kolhapur, in turn, by its latter dated 16.10.2010 communicated his ‘no-

objection’ to the Commissioner of Sugar for releasing the balance sugar to

the Distilleries. Pursuant to this, by a letter dated 22.10.2010, the

Commissioner of Sugar who had ordered seizure of the sugar, directed the

Collector of Kolhapur to release the sugar of a quantity, of which, FRP was

paid to the farmers. When the representative of the Distilleries went to the

office of the Collector of Kolhapur with a request to release the balance

quanity of sugar as per the letter dated 22.10.2010, it was intimated that the

sugar was attached and was to be auctioned as per the order dated 8.10.2010

passed by this Court in Writ Petitoin No.7447/2010 filed by the bank.

33. It is the case of the Distilleries that the sugar factory and the Bank colluded

with each other to over reach the orders passed by the authorities of the State

Government and have malafide sought to create illegal charge on 52000 of

M-30 grade sugar purchased by the Distilleries. The Distilleries asserted that

the Bank has made a claim on the basis of two undated pledge deeds which

are annexed at Exhibits ‘A’ & ‘B’ to the petition No.7447/2010. It is in these

circumstances, the Distilleries have prayed for release of 35050 quintals of

M-30 grade sugar in accordance with the order dated 22.10.2010 issued by

the Commissioner of Sugar, Maharashtra State, Pune, and in the alternative

for a direction to the sugar factory to repay the price of 35050 quintals of

M-30 grade sugar @ 2373/- per quintal together with interest @ 24% p.a.to

be calculated from 23.9.2010.

34. Thus the prayers made in the Writ Petition filed by the Distilleries are based

::: Downloaded on – 09/06/2013 16:48:28 :::
24

upon the order dated 22.10.2010 passed by the Commissioner of Sugar, as

also on the basis that the Distilleries have purchased 52000 quntals of M-30

grade sugar from the sugar factory on 25.9.2010. At the time of hearing of

this petition, we suggested Mr.P.K.Dhakephalkar, learned Senior Cousnel

appearing for the Distilleries to withdraw the writ petition with liberty to

institute a suit, and in order to enable the learned counsel to take instructions,

the hearing of the petition was deferred. On the next date of hearing, the

learned Senior Counsel reported that the Distilleries does not want to

withdraw the writ petition. We accordingly proceed to consider the question

whether the Distilleries is entitled to prayer (B) of the petition.

35. As indicated earlier, the Writ Petition No.7447/2010 is filed by the Bank

praying for a direction to the authorities of the State Government to withdraw

the attachment/sealing of the sugar stock in the Godown Nos.3 & 6 of the

sugar factory and also for a direction to the authorities of the State

Government to deliver possession of the sugar stock which is lying in the

Godown Nos.3 & 6 of the sugar factory. On 20.9.2010 this Court issued

notice to the sugar factory returnable on 23.9.2010. Hamdast was allowed. In

addition, Advocates notice by fax to the sugar factory was also allowed. The

Court recorded submissions made on behalf of the Bank and directed the

Secretary in the Department of the Co-operation, Government of

Maharashtra, to remain present before the Court on the next date of hearing.

On 21.9.2010 affidavit of service was filed on behalf of the Bank alongwith a

fax report showing compliance of the Court’s order dated 20.9.2010. On

::: Downloaded on – 09/06/2013 16:48:28 :::
25

8.10.2010, this Court heard learned counsel appearing for the Bank and the

learned AGP for the State. On that date, none appeared for the sugar factory

despite service. Dr.Goel, Secretary in the Department of Co-operation,

Government of Maharashtra, Pune, who was present on that date was heard.

The sugar factory filed Civil Application No.2782/2010 on 26.10.2010 for

recalling the order dated 8.10.2010 and praying for an injunction restraining

the Collector of Kolhapur from conducting auction sale of the entire sugar

stock lying in the Godown Nos.3 & 6. In paragraph No.3 of that application,

it was averred that due to some communication gap and some unavoidable

reasons, the sugar factory could not appear for hearing on 8.10.2010 and

subsequently it became aware of the said petition as also the order passed

therein It is significant to note here that in the first place, the sugar factory

did not dispute that it did not receive the fax sent on behalf of the Bank on

21.9.2010. Despite service none appeared on behalf of the sugar factory on

23.9.2010 or on 8.10.2010. Secondly, in the application filed on 26.10.2010,

there is no mention, much less any whisper about the purported sale of 52000

quintals of M-30 grade sugar to the Distilleries on 25.9.2010. The application

was filed for recalling the order dated 8.10.2010 precisely on the ground of

developments that took place subsequent to the filing of the Writ Petition No.

7447/2010. In view of this, we called upon Mr.Sakhare, learned Senior

Counsel to produce the record of the sugar factory for our perusal. After

going through the record produced by the sugar factory, it transpired that on

23.9.2010 the sale in favour of the Distilleries was concluded. However, the

::: Downloaded on – 09/06/2013 16:48:28 :::
26

letter dated 25.9.2010 addressed by the Atharv Intertrade to the Chairman of

the sugar factory is relied upon for showing the confirmation of purchase of

52000 quintals of sugar. The said letter is totally silent about the name of the

purchaser. However, the sugar factory on the same day, i.e.25.9.2010

addressed a communication to the Distilleries confirming the sale of 52000

quintals of sugar to it. The said letter also does not bear any outward number.

If at all the sale as per the record maintained by the sugar factory was

concluded on 23.9.2010, there was no question of Atharv Intertraders

confirming the sale on 25.9.2010 and the sugar factory, in turn, addressing

the letter to the Distilleries. This is to be appreciated on the backdrop of the

fact that on 21.9.2010 notice by way of a fax was sent to the sugar factory.

Thus, on one hand the sugar factory did not appear before this Court on

23.9.2010 and 8.10.2010 and on the other hand entered into the sale

transaction despite the knowledge of filing of writ petition by the Bank. This

is more so when the Bank had filed writ petition praying for identical reliefs

against the sugar factory in the past. Considering the cumulative effect of the

aforesaid, we are prima-facie of the opinion that the purported sale made by

the sugar factory in favour of the Distilleries was with a view to prejudicing

the claim of the Bank. The sugar factory was fully aware that 52000

quintals of M-30 grade sugar which was tried to be sold to the Distilleries

was pledged with the Bank. Without taking the Bank’s permission, the sugar

factory entered into the purported sale transaction with the Distilleries.

Prima-facie, we are therefore satisfied that the sale effected by the sugar

::: Downloaded on – 09/06/2013 16:48:28 :::
27

factory in favour of the Distilleries is not a genuine transaction and it was

entered into solely with a view to prejudicing the claim of the Bank.

Mr.Dhakephalkar submitted that the Bank has not filed any affidavit

opposing the petition of the Distilleries and no such stand is taken. We are

not impressed by this submission, as we have ourselves perused the record

produced by the sugar factory. We do not find any merit in this submission.

36. The Distilleries has also relied upon the order dated 22.10.2010 issued by the

Commissioner of Sugar for releasing the sugar to the Distilleries. Pursuant to

the directions given by us, the learned AGP produced record of the

Commissioner of Sugar for our perusal. After going through the record, we

found that the Commissioner of Sugar was duly served with the copy of the

writ petition No.7447/2010. The learned AGP appeared on behalf of the

Commissioner of Sugar right from 20.9.2010. Shri.Rajendra R.Chavan, the

Commissioner of Sugar was personally present before us at the time of

hearing. Initially, he said that he was not served with the copy of the petition.

When we pointed out that the copy of the petition is very much part of his

office record, he said that he was not aware of any order passed by this Court

in Writ Petition No.7447/2010. We are really amazed by the stand taken by

the Commissioner of Sugar. He was aware of the filing of the Writ Petition

No.7447/2010 and the prayers made therein. The least one can expect from

the Commissioner of Sugar is to appraise himself about passing of any order

by this Court in Writ Petition No.7447/2010 and till that time stay his hands.

Instead of doing either of these things, the Commissioner of Sugar issued

::: Downloaded on – 09/06/2013 16:48:28 :::
28

letter dated 22.10.2010 directing the Collector of Kolhapur to release the

sugar. The Commissioner of Sugar also expressed his willingness to

withdraw that order. Be that as it may, we expect Shri.Rajendra R.Chavan, to

be very careful in future, particularly when the Court is seized of the

controversy. We leave the matter there.

37. Mr.Dhakephalkar submitted that the sugar factory sold 52000 quintals of

M-30 grade sugar to the Distilleries on 25.9.2010. By 30.9.2010, 16950

quintals of sugar was delivered by the sugar factory to the Distilleries. The

balance 35050 quintals of sugar was however not delivered. The same sugar

was sold by the Collector of Kolhapur in an auction. He therefore submitted

that in effect so far as 35050 quintals of M-30 grade sugar is concerned, the

sale was effected twice. In the first instance to the Distilleries and secondly in

the auction sale. He therefore submitted that the auction sale is invalid. We

have already held that the purported sale between the sugar factory and the

Distilleries on 25.9.2010 is not a genuine transaction. In view thereof, we do

not find any substance in the contention raised by the Distilleries that 35050

quintals of M-30 grade sugar was sold twice.

38. Mr.Dhakephalkar has further submitted that at any rate the sale proceeds

realised from the auction should not be allowed to be appropriated by the

Bank. By order dated 8.10.2010 the Court made it clear that the amount

remitted in the Bank account shall be disbursed subject to the further orders

to be passed in the petition. He therefore submitted that the Bank should

recover the said amount by following due process of law. Section 176 of the

::: Downloaded on – 09/06/2013 16:48:28 :::
29

Indian Contract Act, 1872 reads as under:-

Section 176:- Pawnee’s right where pawnor makes default-

“If the pawnor makes default in payment of the debt, or pefrormance,

at the stipulated time, of the promise, in respect of which the goods were
pledged, the pawnee may bring a suit against the pawnor upon the debt or
promise, and retain the goods pledged as a collateral security; or he may
sell the thing pledged, on giving the pawnor reasonable notice of the

sale.

If the proceeds of such sale are less than the amount due in respect of
the debt or promise, the pawnor is still liable to pay the balance. If the
proceeds of the sale are greater than the amount so due, the pawnee shall

pay over the surplus to the pawnor.”

(emphasis supplied)

39. As per section 176 of the Indian Contract Act, 1872 pawnee is entitled to sell

the things pledged on giving the pawner reasonable notice of the sale. In the

instant case, under order dated 8.10.2010 passed by this Court, the Collector

of Kolhapur was directed to sell the sugar in auction. In view thereof, it

cannot be said that the sugar factory (pawnor in this case) had no reasonable

notice of the sale. We are satisfied that in the present case, the Bank is

entitled to appropriate the amount realised from the sale proceeds subject to

taking of the accounts as indicated earlier.

40. In the result, the Distilleries is not entitled to any relief. That apart,

considering the conduct of the sugar factory and the Distilleries, we are of the

opinion that this is not a fit case for invocation of extra ordinary jurisdiction

under Article 226 of the Constitution of India. In the result, petition fails and

rule is discharged with no order as to costs.

41. It is expressly made clear that the observations made by us as far as the sale

effected between the sugar factory and the Distilleries are concerned, they are

::: Downloaded on – 09/06/2013 16:48:28 :::
30

only for the limited purpose of disposing of the petitions. In case the

Distilleries institutes suit, the observations made by us about the said sale

shall not influence the Judge seized of the matter and the learned Judge shall

decide the suit on the basis of material on record and in accordance with law.

CONCLUSION:

42. In the result, Writ Petitions and the Civil Applications are disposed of as

under:-

(i) Rule is made absolute in the aforesaid terms in Writ Petition

No.7447 of 2010, with no order as to costs.

(ii) So far as the Civil Application Nos.2782 of 2010 and 2785 of

2010 in Writ Petition No.7447 of 2010 are concerned, Rule is
discharged in both the civil applications, with no order as to costs.

(iii) Rule is discharged in Writ Petition No.8896 of 2010, with no

order as to costs.

43.At this stage, learned counsel appearing for the petitioner in Writ

Petition No.8896 of 2010 orally prayed that the Bank should not be

permitted to appropriate the sale proceeds which has already been

kept in a separate account with the Kolhapur Disctict Central Co-

operative Bank Limited. In view of the directions to appropriate

subject to taking accounts, we do not think it necessary to grant the

relief of interim stay as prayed. The prayer made in this behalf is

rejected.

                   (R.G.KETKAR, J.)                                 (V.C.DAGA, J.)



                                                                ::: Downloaded on - 09/06/2013 16:48:28 :::