High Court Madras High Court

M.Shyamala Ammal vs The Secretary (Fpd) on 21 October, 2009

Madras High Court
M.Shyamala Ammal vs The Secretary (Fpd) on 21 October, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS 

DATE : 21.10.2009

CORAM

THE HONOURABLE MR. JUSTICE S.J.MUKHOPADHAYA
AND
THE HONOURABLE MR. JUSTICE M.DURAISWAMY

W.P. NO.5665 OF 2007
AND
W.V.M.P. NO. 1 OF 2007

M.Shyamala Ammal					.. Petitioner

- Vs -

1. The Secretary (FPD)
   Ministry of Consumer Affairs
   Food & Public Distribution
   Government of India
   Krishi Bhavan
   New Delhi 110 001.

2. The State of Tamil Nadu
   rep. By Secretary to Govt.
   Dept. of Agriculture
   Fort St. George
   Chennai.

3. The Director of Sugar and
   Cane Commissioner of Tamil Nadu
   Chennai 600 035.

4. The Collector
   Cuddalore District
   Cuddalore.

5. EID Parry (I) Ltd.
   Nellikuppam by its
   General Manager
   Nellikuppam
   Panruti Taluk
   Cuddalore District.

6. EID Parry Sugar Cane
   Suppliers Association
   rep. By its President
   M.Arunachalam
   Reddiyar Street, Pagandai Post
   Keelkavarapattu (via)
   Nellikuppam.					.. Respondents
   (R-6 impleaded vide order of
   Court dt. 21.10.09 in W.V.M.P.
   No.2 of 2007)
	Writ Petition filed for the issuance of a writ of mandamus directing the 5th respondent to make payment to all its registered ryots at the statutory minimum rate fixed for 2003-2004 (Rs.730/= per tonne for 8.5% return with proportionate rate based on the percentage of return), consequently directing respondents 1 to 4 to ensure that 5th respondent pays the difference between the amount already paid and statutory minimum price fixed for 2003-2004 with interest at 15% per annum from 1.10.2003 and to pay cane price every year within 14 days of cutting as stated therein.
		For Petitioner 	: Mr. R.Gururaj

		For Respondents	: Mr. C.Natarajan, SC, for 
						  Mr. N.Inbarajan for R-5
						  Ms. C.Uma for 
						  Ms. Gladys Daniel for R-6
ORDER

(ORDER OF THE COURT WAS MADE BY S.J.MUKHOPADHAYA, J.)
The writ petition was preferred by the petitioner for issuance of a writ of mandamus directing the 5th respondent to make payments to all its registered cane growers at the statutory minimum rate for the year 2003-2004, i.e., Rs.730/MT for 8.5% return with proportionate rate based on the percentage of return. Further prayer was made to direct the respondent to pay interest @ 15% p.a. for the period from October, 2003.

2. The writ petition was preferred in the year 2007. The matter relates to payment of statutory minimum price to the cane growers, who supply sugarcane to the 5th respondent company. The 5th respondent company has filed a counter affidavit and has taken plea that it has already acted in the interest of the cane growers. It is stated that the Government fixed the statutory price of sugarcane for the year 2003-04 at Rs.730/MT with 8.5% return. That was challenged before this Court in W.P. No.1569/04. In the said case, by interim order dated 3rd Feb., 2004, this Court directed to pay Rs.655/MT with 8.5% recovery. The said case is still pending. But, in the meantime, the 5th respondent has paid the amount in favour of the cane growers, who supplied sugarcane for the period 2003-04 and subsequent period. For the period 2003-04, a sum of Rs.869/MT has been paid by the 5th respondent, i.e., on the basis of the calculation of Rs.735/MT with 10.10% return. The following are the date with regard to price fixed and payment made under the control order :-

Sl. No.
Sugar Year
Clause 3/A
Price (Rs.)
Notfn. No. & Date
Rate/mt applicable to Respon
(Rs.)
SAP

Ref.

Per/Mt
Applicable to Respon
(Rs.)
5A Price announced by C.O. Sugars
(Rs.)
Notfn. No. & Date
Rate/mt applicable to Respon
(Rs.)
Actual price paid by the respond
(Rs.)
1
01-02
620.50
G.S.R. 867(E) ESS.COMM./Sugarcane 27.11.2001
693.50
Nil

0.00
Rc. No.12264/Cane 1/2005-9 dt. 2.5.2006
693.5
765.00
2
02-03
645.00
G.S.R. 821(E) ESS.COMM./Sugarcane 12.12.2002
683.00
Nil

0.00
Rc. No.12264/Cane 1/2005-9 dt. 2.5.2006
683.00
735.00
3
03-04
730.00
G.S.R. 44(E) ESS.COMM./Sugarcane 14.01.2004
866.00
Nil

866.00
869.00

03-04
655.00
As per court order
778.30
Nil

9.80
Rc. No.12264/Cane 1/2005-9 dt. 2.5.2006
788.10
869.00
4
04-05
745.00
G.S.R. 92(E) ESS.COMM./Sugarcane 24.02.2005
806.60
Nil

Not finalised

915.00
5
05-06
795.00
G.S.R.1727(E) ESS.COMM./Sugarcane 22.03.2006
795.00
R.C. No.31254/Cane-1/2005 Dt.07/02/06
1014.00
Not finalised

1015.00
6
06-07
802.50
G.S.R. 766(E) ESS.COMM./Sugarcane 22.12.2006
802.50
R.C. No.25646/Cane-1/06 Dt 12/12/06
1025.00
Not finalised

1026.00

3. Learned counsel for the petitioner while accepted that amount for the period 2003-04 has already been paid at the rate prescribed by the State, it was submitted that the amount for the period October, 2003, was paid on the basis of old rate fixed and difference on the basis of the new rate was paid subsequently. It is for the said reason he requested the court to direct the 5th respondent to pay interest on the difference amount paid for the month of October, 2003.
According to learned counsel for the 5th respondent, the rate of cane is fixed by the Central Government for the period upto September of the calendar year. The rate for the period October onwards is fixed sometime in October. In the year 2003, no rate was fixed for the month of October, 2003, which was subsequently fixed by the Central Government sometime in January, 2004. In absence of such notification by the Central Government, payment for the month of October, 2003, was made on the basis of the old rate, i.e., Rs.735/= per MT with 10.10% return. Subsequently, when the new rate was prescribed in January, 2004, the difference amount was paid, which comes around Rs.53/= per MT. He referred to an additional counter affidavit filed by the 5th respondent wherein the following statement has been made :-
(2) This respondent agrees to settle the statutory interest for the delay in settlement of differential sum of Rs.53/= per MT for cane purchases of October, 2003, for the period between the due date in October, 2003 and the date of payment out, within the period as directed by this Hon’ble Court.

4. Heard the learned counsel for the parties and perused the record. From the stand taken by the 5th respondent it will be clear that there was no laches on the part of the 5th respondent, who settled the dues on the basis of the Central Government’s prescription. For October, 2003, the 5th respondent has given a valid explanation for not paying the difference amount in October, 2003, which was paid subsequently in the beginning of 2004. In this background, this Court is not inclined to pass any order against the 5th respondent. However, taking into consideration the facts and circumstances and the undertaking given by the 5th respondent to settle the statutory interest for the delay in settlement of differential sum of Rs.53/= per MT for the cane purchases in the month of October, 2003, for the period between the due date in October 2003 and the date of payment out, we direct the 5th respondent to pay such interest within a period of one month.
The writ petition stands disposed of. Consequently, W.V.M.P. No.1 of 2007 is closed. But there shall be no order as to costs.

							        (S.J.M.J.)         (M.D.J.)
								         21.10.2009
Index     : Yes/No
Internet : Yes/No
GLN

To
1. The Secretary (FPD)
   Ministry of Consumer Affairs
   Food & Public Distribution
   Government of India
   Krishi Bhavan
   New Delhi 110 001.

2. The Secretary to Government
   Government of Tamil Nadu
   Dept. of Agriculture
   Fort St. George
   Chennai.

3. The Director of Sugar and
   Cane Commissioner of Tamil Nadu
   Chennai 600 035.

4. The Collector
   Cuddalore District
   Cuddalore.



				                   	                S.J.MUKHOPADHAYA, J.
							                      AND
		                                    		          M.DURAISWAMY, J.
									
										GLN







						       
						              W.P. NO. 5665 OF 2007




											


								
								   21.10.2009