High Court Kerala High Court

Meckamalil Polymers Pvt.Ltd vs The Director Of Industries & … on 17 October, 2008

Kerala High Court
Meckamalil Polymers Pvt.Ltd vs The Director Of Industries & … on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5546 of 2008(I)


1. MECKAMALIL POLYMERS PVT.LTD.,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF INDUSTRIES & COMMERCE,
                       ...       Respondent

2. GENERAL MANAGER,

3. THE STATE OF KERALA, REPRESENTED

4. THE MONITORING AND TECHNOLOGY

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :17/10/2008

 O R D E R
                       V.GIRI, J.
       -------------------------
                W.P.(C).No.5546 of 2008
       -------------------------
        Dated this the 17th day of October, 2008.


                     JUDGMENT

The petitioner company, incorporated

under the Companies Act, is engaged in the

manufacture of plastic moulded Goods, PET

preforms and PET Bottles etc. The unit started

functioning on 7.3.2001.

2. Ext.P2 is a scheme which was floated

by the Government in order to encourage small

scale unit holders to increase productivity by

upgrading technology, by providing a credit

capital subsidy. The scheme, inter alia,

comprehended existing SSI units registered with

the Directorate of Industries and Commerce,

which upgrades to State-of-art technology with

or without expansion. The scheme provided that

the existing units which undertake a technology

upgradation by improving productivity or quality

of the products or resulting in reduction of

cost of production would entitle the unit for

subsidy. The scheme further states that subsidy

@ 12% of loan amount sanctioned and disbursed by

the financial institutions will be given. The

W.P.(C).NO.5546/08

:: 2 ::

further terms and conditions, under which the

subsidy could be availed of, are also mentioned

in Ext.P2. The technology, if it is deployed by

the unit which is reported as eligible for the

capital subsidy scheme, will have to be approved

and monitored by a Monitoring and Technology

Approval Board. The Board is to be headed by

the Principal Secretary of Industries

Department. The Technical Expert in the

relevant field would be co-opted to the Board by

the convener. The maximum eligibility would be

12% of the loan amount. The scheme was brought

into force with effect from 2.1.2003 as is

evidenced by G.O.NO. 2/2003/ID.

3. The petitioner contends, inter alia,

that, on the strength of the capital subsidy

scheme floated as per Ext.P2, it had decided to

upgrade the technology. Accordingly it availed

financial facility from the UTI bank, now

renamed as Axis Bank, which is also a financial

institution in terms of Ext.P2. It is also the

case of the petitioner, which does not seem to

be controverted by the respondent, that the last

instalment of the loan availed was disbursed on

W.P.(C).NO.5546/08

:: 3 ::

29.3.2007. This is sought to be substantiated

by Ext.P1 statement issued from the bank. It is

seen from Ext.P1 that the first instalment was

availed on 18.1.2007.

4. Ext.P2 scheme further provided that

the unit, which claims eligibility in terms of

Ext.P2, is to file an application for subsidy

within three months from the date of availing

the last instalment from the financial

institution. Accordingly, the petitioner had

time till 29.6.2007 to submit the application.

It submitted the application Ext.P4 on 6.6.2007.

The said application was met with Ext.P5

communication from the 2nd respondent intimating

that the 1st respondent had rejected the

application on the premise that Ext.P2 scheme

was discontinued with effect from 1.4.2007.

Thereafter the petitioner, on enquiries, came to

know that Ext.P2 scheme was discontinued with

effect from 1.4.2007 and orders in this regard

were issued as per Government Order dated

20.6.2007. It is in the wake of this, the

petitioner has filed this writ petition,

challenging Ext.P5. He also sought for

W.P.(C).NO.5546/08

:: 4 ::

consideration of the application for subsidy in

terms of Ext.P2 scheme.

5. A counter affidavit has been field by

the respondents affirming that Ext.P2 scheme was

discontinued with effect from 1.4.2007; that

the petitioner’s application was originally

processed and recommended to the respondent and

thereafter the application was rejected on the

basis of Ext.P7 Government Order issued by the

Government. It is affirmed that applications

received after 1.4.2007 will not be considered

in the light of the GO.

6. I heard learned senior counsel for

the petitioner Sri.Abraham Vakkanal and learned

Senior Government Pleader.

7. That the petitioner had availed a

loan from a financial institution listed in that

behalf under Ext.P2 is not a matter in dispute.

The petitioner’s case is that it had acted on

Ext.P2 scheme and it is, therefore, that it had

upgraded its technology. The respondents have

rejected the petitioner’s application on the

ground that the petitioner had submitted an

application for the benefit of the scheme only

W.P.(C).NO.5546/08

:: 5 ::

on 6.6.2007 and that by Ext.P7 order the

Government had accepted the recommendations

made by the Monitoring Committee to discontinue

the scheme with effect from 1.4.2007. The

scheme contemplated availing of financial

facility from scheduled/nationalised financial

institutions and deploying of the same by the

small scale industrial units. In other words,

if an industrial unit is to avail the benefit of

the scheme, it should first upgrade its

technology and the said upgradation of the

technology should have entailed a capital

investment. It should further have made

upgradation by availing a credit facility from

the financial institutions. Once it is done,

then it is entitled to apply for financial

assistance under the scheme. The competent

Board under the scheme should evaluate whether

the technology has been upgraded by the

industrial unit. Thereafter the competent

authority is to consider the amount which the

unit is entitled to.

8. What is crucial in the present

context is whether the petitioner had acted on

W.P.(C).NO.5546/08

:: 6 ::

the strength of the scheme as it existed and

whether it had, in pursuance of the said scheme

availed a financial facility from the financial

institution and deployed the technology. Going

by Ext.P1 and as per the stand taken in the

counter affidavit, the last among the

instalments from the UTI bank was drawn by the

petitioner on 29.3.2007. In such circumstances,

there is prima facie material to show that the

petitioner had acted on the strength of the

scheme as is listed in Ext.P2. There does not

seem to be any serious dispute on this aspect on

the part of the respondents.

9. If therefore the petitioner had acted

under the scheme as it existed, the mere fact

that the petitioner had applied only on 6.6.2007

should not act in derogation of the petitioner’s

eligibility to avail the benefit under Ext.P2

scheme. After all, the question of applying for

the benefit under the scheme is only a

consequential action to avail the benefit

available under the scheme. In such

circumstances, the reason afforded in Ext.P5

does not seem to be sustainable.

W.P.(C).NO.5546/08

:: 7 ::

10. The Government is entitled to

withdraw a scheme offered to industrial units.

If therefore, the Government decides to put an

end to a scheme with reference to a report of

the Monitoring committee as done in Ext.P5,

there is nothing wrong in doing that. But if any

unit, which has acted in accordance with the

scheme, that was already in existence, the

benefit which would have otherwise gone to it

cannot be taken away with retrospective effect.

This is the law that has been consistently laid

down by the Apex Court. The law has been

reiterated in Kusumam Hotels (P) Ltd. v. KSEB

2008(KHC 792}. In other words, if the

petitioner had acted on the strength of Ext.P2

scheme, it is entitled to the benefits

thereunder. Such benefit cannot be withdrawn on

the strength of Ext.P7 Government order.

11. For all these reasons, I find that

the petitioner is entitled to succeed. Ext.P5

is quashed. Respondents 1 and 2 shall consider

the petitioner’s application Ext.P4 with

reference to Ext.P2 scheme. If the petitioner

is found eligible in terms of Ext.P2 scheme, the

W.P.(C).NO.5546/08

:: 8 ::

amount which it is entitled to, by way of

subsidy in terms of Ext.P2 shall be disbursed to

it. Appropriate decision, in this regard, shall

be taken within three months from the date of

receipt of a copy of this judgment.

Writ petition is allowed as above.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//