High Court Jharkhand High Court

Laxmi Business @ Cement Co.(P) vs State Of Jharkhand & Ors on 19 October, 2011

Jharkhand High Court
Laxmi Business @ Cement Co.(P) vs State Of Jharkhand & Ors on 19 October, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                          W.P.(C)No.2163 of 2011
            Laxmi Business & Cement Co. (P) Ltd.   ... ...           ...     ...Petitioner 
                                  ­Versus­
            1.

State of Jharkhand through the Secretary, Department of Industries, 
Government   of   Jharkhand,   having   its   Office   situated   at   3rd   Floor, 
Nepal House,  P.O. & P.S. Doranda, District Ranchi. 

2. Director   of   Industries,   Government   of   Jharkhand,   having   its   Office 
situated at 3rd Floor, Nepal House, P.O. & P.S. Doranda, District­Ranchi. 

3. Deputy Director of Industries, Government of Jharkhand, having his 
Office situated at 3rd Floor, Nepal House, P.O. & P.S. Doranda, District­
Ranchi.

4. General   Manager,   District   Industries   Centre,   P.O.,   P.S.   &   District­ 
Hazaribagh.  … … … … … … …Respondents 
­­­­­­­­­­­­
CORAM:     HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioner: Mr. B. Poddar, Advocate. 

For the Respondents: Dr. S.K.Verma, Sr. S.C.­I. 

­­­­­­­­­­­­
04/   19.10.2011 Heard learned Counsel appearing on behalf of the petitioner 
and also Counsel appearing on behalf of the respondents. 

Pleadings   are   complete.   The   writ   petition   is   listed   for 
admission. As agreed between the respective Counsels, the writ petition 
is decided finally. 

Grievance of the petitioner is that his application for grant of 
Pollution Control Equipment subsidy, interest subsidy and also grant of 
capital subsidy under the Jharkhand Industries Incentive Rules, 2003 is 
rejected   on   24.12.2010,   13.01.2011   and   20.1.2011   respectively 
(Annexure­IV, V and VI).  

The specific submission on behalf of the petitioner is that the 
petitioner’s   unit   came   into   commercial   production   on   5th   December, 
2005 and within four months he applied for issuance of a certificate  by 
the   competent   authority   i.e.   District   Industries   Centre   regarding 
commencement   of   the   commercial   production   by   the   petitioner.   The 
application was made in a prescribed form along with a forwarding letter 
dated 15th April, 2006 which was received in the Office of respondent 
no.2   on   20th   April,   2006.   Repeated   reminders   were   made   on   several 
occasions,  personally  on  several  visits  and  also  letters   were  also  sent. 
This has been asserted in detail in paragraph no.16 and 17 of the writ 
petition.   These   assertions   of   the   writ   petition   are   not   disputed   in   the 
counter­affidavit   inasmuch   as   it   is   stated   that   the   matters   relate   to 
record. 

2.

In the circumstances, the petitioner’s application for grant of 
subsidy was rejected on the ground that it was received at a very belated 
stage and according to the Rules the application was to be made within a 
period of six months from the date of production. 

The contention of the learned Counsel is that despite there 
being   a   request   to   the     Respondent­Department   for   issuance   of   a 
certificate for fulfilling requisite qualifications for grant of subsidy, the 
delay was not on the part of the petitioner but on account of latches and 
lapses of the respondents themselves. However, I am not inclined to give 
opinion and embark upon examining the reasons which caused delay but 
since   these   are   specific   assertion   in   the   writ   petition   as   well   as   also 
substantiated by the documents annexed with the writ petition, I am of 
the considered view that the petitioner shall file a representation along 
with a  true  copy of  this   writ petition  as well as  counter­affidavit and 
rejoinder before the concerned authority, who shall in turn examine the 
questions raised. Since the matters relate to the facts, this Court cannot 
examine these factual aspects and controversy is, therefore, relegated to 
the respondents to decide these questions after affording an opportunity 
of hearing to the petitioner by a speaking order in accordance with law 
within a period of six weeks from the date the representation is received. 

Accordingly,   this   writ   petition   is   disposed   of   with   the 
aforesaid terms.  

[Poonam Srivastav,J.]
P.K.S.