High Court Punjab-Haryana High Court

M/S Paramdeep Commission Agents … vs State Of Punjab And Others on 19 August, 2009

Punjab-Haryana High Court
M/S Paramdeep Commission Agents … vs State Of Punjab And Others on 19 August, 2009
C.W.P. No.19707 of 2006                                          -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                               C.W.P. No.19707 of 2006
                                            Date of decision:19.08.2009.

M/s Paramdeep Commission Agents and others                     ...Petitioners

                                       Versus

State of Punjab and others                                 ...Respondents


CORAM: HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mr. Arun Jain, Senior Advocate, with
             Mr. Vishal Goel, Advocate, for the petitioners.

             Mr. Anil Sharma, Additional Advocate General, Punjab,
             for respondent Nos.1 and 2.

             Mr. H.S.Riar, Senior Advocate, with
             Mr. R.S.Cheema, Advocate, for respondent Nos.3 and 4.

             Mr. Dharam Vir Sharma, Senior Advocate, with
             Mr. Anupam Bhardwaj, Advocate,
             Mr. Kanwaljit Singh, Senior Advocate, with
             Mr. M.S.Kahlon, Advocate, and
             Mr. B.R.Mahajan, Advocate,
             for respondent Nos.5 to 205.
                                   *****

JASBIR SINGH, J. (ORAL).

This writ petition has been filed with a prayer that action of

the respondent authorities, in making allotment of plots to the

selected/chosen few, ignoring right of the petitioners and other similarly

situated license holders, who were running their commission agent’s

shop at Bhagtanwala Mandi, District Amritsar, be set aside. It was

further prayed that auction of plots in New Grain Market at

Bhagtanwala Mandi, District Amritsar, conducted on 23/24.11.2006 be

quashed, being arbitrary, mala fide and in violation of Articles 14 and 19

(i)(g) of the Constitution of India.

It is case of the petitioners that they are doing the business
C.W.P. No.19707 of 2006 -2-

of Commission Agents and are trading in agriculture produce in

Bhagtanwala Mandi, District Amritsar. All the petitioners are license

holders, issued to them under the provisions of the Punjab Agricultural

Produce Markets Act, 1961, by the Market Committee, Amritsar. Plots

in New Grain Market at Bhagtanwala Mandi, District Amritsar, which

were put to auction, were not reserved for old licencees, rather those

were to be allotted to the general public, as per norms.

It is an admitted fact that after the advertisement, plots

were auctioned on 23/24.11.2006 and, thereafter, on 14/15.12.2006. It

is primary grievance of the petitioners that the auction held on

23/24.11.2006 was not an open auction. In a very mala fide manner,

selected/chosen few persons were called inside the room, in batches,

and, thereafter, plots were allotted to them, as per convenience of the

authorities. Averments in this behalf have been made in paragraph

No.12 of the writ petition, which reads thus: –

“12. That to the utter surprise of the petitioners no auction

was held on 23.11.2006 and a secret process continued on

23.11.2006 by calling chosen few in small groups. The

respondent authorities may be directed to produce the

record relating to the allotments made on 23.11.2006 and

24.11.2006 as well. Most of the persons including the

petitioners who were present in the auction were not even

called inside and, thus, they could not get chance to bid for

any site. As per information obtained by the petitioners as

many as 110 plots have been shown to have been

auctioned/allotted on 23.11.2006. In these 110 allottees

there are only 50 old licencees. Rest are outsiders. Even

the authorities have shown to have made licences on
C.W.P. No.19707 of 2006 -3-

23.11.2006 and 24.11.2006. Thus, there is no rational

criteria. The respondent authorities have again made a

complete go-by to the rules and regulations in the matter of

allotment/auction of the plots.”

In their written statement, respondent Nos.3 and 4, in

paragraph No.7 of the preliminary objections, have averred as under; –

“7. That the instant petitioners fully participated in the

auction conducted by respondents – Punjab Mandi Board.

In fact, prior to the filing of the instant writ petition, most of

the petitioners who were the successful bidders, and had

already purchased the plots in the auction have already

been issued letter of allotments qua their plots. The details

of the petitioners who have successfully purchased plots in

the auction conducted on 23.11.2006, i.e. prior to filing of

the instant writ petition is annexed as Annexure R-3, 4/4.”

In reply on merits of paragraph No.12 of the writ petition, it

was further stated as under: –

“12. That the contents of Para No.12 are wrong and denied.

The auction process was conducted in a free, fair and

transparent manner. Most of the petitioners participated in

the auction and have even purchased plots and have also

been issued Allotment Letters qua their plots, even prior to

filing of this Writ Petition. The averments being made are

factually incorrect to prejudice the minds of this Hon’ble

Court.”

On 26.11.2008, respondent Nos.3 and 4 took a specific

stand that auction was open and the proceedings were video-graphed,

on all the four occasions. Counsel for the respondents were directed to
C.W.P. No.19707 of 2006 -4-

produce, in Court, recorded version of the auction proceedings, as

stated by respondent Nos.3 and 4.

Today, in Court, Video Compact Disk (VCD), of the

recorded version of the auction conducted on 23/24.11.2006, has been

produced and it was displayed on a laptop. It appears that the auction

was conducted in a huge room, in which many officers and large

number of the participants, may be more than 100, were present.

It is contention of the petitioners that they were not allowed

to enter the room.

This contention has been specifically denied by the

respondents.

Such like disputed facts cannot be gone into by this Court

while exercising jurisdiction under Articles 226 and 227 of the

Constitution of India. From the facts available on file and after viewing

at the recorded version of the auction, this Court is of the opinion that

auction was conducted in an open manner and it was not in batches

and in a closed room, as projected by the petitioners. So far as the

price difference in the plots allotted is concerned, it is specifically noted

in the proceedings of auction that the plots, which fetched less value on

23.11.2006, are near to the garbage dump and are situated in the

periphery of the Grain Market. There is no allegation of mala fide,

against any of the official respondents, in making the allotment.

In view of above, no case is made out for interference.

Otherwise also, it has come on record that in the auction in dispute,

plots were also allotted in favour of many of the petitioners.

Dismissed.



August 19, 2009.                                       ( JASBIR SINGH )
vinod *                                                        JUDGE