High Court Karnataka High Court

South Indian Sugar Mills … vs The Union Of India on 13 February, 2009

Karnataka High Court
South Indian Sugar Mills … vs The Union Of India on 13 February, 2009
Author: N.Kumar


Sugars

°:(By Sri Jayairumar S. Patii, Scznior Cxygmscl fer

g…4.

xx THE 11:51:; com? me EiAR,l’iATAKA AT %
Daieé this the 13% day 9:’ Fcbmary, ~2:>&j_§., %
aavoag

THE HQIFBLE Mmvmsgwrcfi-..§’

‘S5531: Petjiion N0, 6385 §:}i’.=i§fiQS ;aM-g;;s;

Wm. Petitifimz Ne}; ‘s3sa9-c.§:* ;2eg8V.%i{g:sa~=_REs}
Wrii Petition N9,;_’63f}§~i ‘offififia ;C;r;:::éE:S;’
BETWEEN; ‘ . A

1 E3é«:x1r’:i::”II,1c;ii’a”.111 SiI3g’ar'”Mifi$ ”
As:10<:+iati<:inf{K;§r:;3:at&k&} _ _
Faiiéll Buiiiiiizg; " 3'=§i"'l;i';=QI;,f'
1:~;:2;r;; s*nf:;n:.;_~y R'c;s.~..~'2"
Bafigaliszje a -.560 I » .

33: its ‘
Ii’ai;ga1:iat]:;_

” V Ta:~,a_ G§1e:zii-:2§i:a Limited
. ” 15??» ?1e.?fi2._S21kn1t Btzilding
‘ Cl Parif,’ Main Gate

5. v~.D1zaiwad
B§;’~:’iS ‘:f3i1ief EX€:C11’§iVf;’t Officar
n ;S;ri U’ine::5§h S. Himmath .,.Pctii;i€:r1}eI*s

Mi 3; «JE1§?E:i€i.1iI1£t.E’ S! Patii, éasmiaifis, Advcaerates}

is inlpugned ietter is addresstxi by that

3 V Devsicapmfini and Qiltcter 0:? Sugar in
Deputy C(}I]1B1iSSCiIDIlfiI’3 to ensign”: that the

% L ad::::;a-snag’ s;:%gafeang plimfi 9; Rs.16(}/– pm’ MT in addiijon to
‘ ‘;iéit@mnmed by Govammcnt. of india: is to be paid to £313

12):” fits cane. crtlsinezi dtiring “(ha year ;2f1Z}G’?~{}8 sugar

Wham the mid reqtwzsi cf the Cfimmissioner was

<.'.3"\

Ti1try aim» took :3t::n1i¢:~. Qf mrfaixz mrneessiflns
fjovemment Qf india like interttst. fits 10311
Excise Duty gayabia fer the ytztar 2£}C!'63O? n b
Stlbgizijgg Btiifer Stock suiznsicly, §.=,*£c:,, V'
of the fact that the '§'a121flnad:1 V
'£6,112,007 hava cletcrztgiaqeci "p:§ce §§t're.s£.1v:034/- per
{on far recaverjg of 9%; »é1?i£*1"f3%"£$€ Of 33:9 9??

MI!' far civary     Vv'V.';1:b{)i?€ 1112 average
:tti::':czve1'y of     Fradesh has

passazri ” i’:§;»., farmers, in View of the

11pwa11:IVV:i3*ena:3 ,¥1f.}1;V”it2i:Z’£1″§J} Lie”. “‘–;.}1′}«rf:e3 cf m:>Ia5s::s and sugar it is

311 the m0feLg§rsVs¢1ifiaI”i§er pmmpt payment}: to framers, It

Ly/%

i:hai: car agee to 3&3} atzgazxztane to a

% and :15: 311011 prtxiucer shall purchase or

_ élgldm” 3t_1fi4-;’.§aus£: (1). It is stzbmiitaci that the ixzoonsistrmcy :31′
W31} arise if the Sfatt: Gevcmment fixes a prigpe
is ie-war than that fixed by the Cientrai Gavemment and

‘V V vibe price fixati by fhc State: C’€fi:FE:1″13m6Bt is highest than ths

«J

staughf. it: be C11ft:)1″(‘,€:d by the mspecfive Deputy

petiijonars art: :r:1s’ua’i21e+:i to appmacrh this ‘ L.

3, The Stat: has 35.1611 3 dflfaiiiégi
acfion. it is thfiir spficific ease ‘£’i§a–‘£:,_ in rgf ”
Articie 152 read with Entry .L\ist«t1’I’i fhé seventh
Schedtzie of (§en5tit11ti91:”I;A1c’-lfi:Ea power on the
State: {}QVt3I’I}I11i=I1ii_C! fix the State:

has the: right In View of the
pmvisions of 3′ éf that 1966 order, fhe
fjcmral pricre of sugmtrane

and the sha»:;1:i%I.}jVi}§’:z§js;;i%V~a1se with the s1fi::–:::iause (2) of

C.ia1:se._3_{::f fiié ::frder;– crztates an embargcy or pmhibifion

ay§3e_ i£::v sugarcane:-2 at a price lower than that fixed

‘pfififi fixed by the Clelitrai {}0vemm€nf4 ‘fhzare will be 110

k/,.

Capzxgtifliticrn by %_§;1::V:Stai:z§ Govcnlment and, fl:u=,-refers, it has thifi

%’ =§{i’f¢:v¢ { 14.; ‘£349; ggw,

V rivai éantgzjfiaxis, the q1:ssi:i:1′:1.i*’3V::’ -1.3.43 mconsisffincy
bafwcea the fixafifin ‘ ” ‘and ifixsztian of
maximum ggiritfgé for 31.1911 fixation
:t:c::1.:st pleaded in the

statsmsfixt r:;f’–1_rhe.” itnptigmd ietter is :Essu.r::d; by

‘iiiffllff. of’ umigr Article: 162 of the:

«sf ‘(E16 afgresaid llniiispximd facts and the

. ‘iiofix the m4inim.wnE prime afsugzzmrzne?”

h’/,

zlrficifg :Zt11$1.:i§11t:iot:1,:-‘t}ie”‘e3x§€:%I.1t:i%§f::AV’fig:f$f{g1;.Tofu’3
State: shali Extend to the matters
Legisiattzxve. of fin: State: has

makes it clear i”}1ai.; 311323 matijfm vrespc¥;éf to irhich fhti.

Legislature of €51 Sf_a..t.::t to make Laws,
the: extscutjvfi subject to, and
iimifgd by, Canfexreé by ‘time
Cansfinlzvfifig ifigariiamtant 11pm: the Unicnn

er a12ih0fi’i§¢$– i;11e:*a;’;:;;$1’i: iii; Chapter f 0f fhti’. Cx:r11stii:1:ti0:i::,

deals}; wéiih Réiaiiélzs and Diaiiribtliion of Legsiative

Ef{}1,.2’_”t:i’!’§1..*;’1«’1V”‘€’3i’3:£’3I.f§.’ §?’f,fg List 3 in the Savenfitn Schezitiig. The

in make iawa with msgcct 1:0 any of 331$ matters enumemtcd in

k/.%

,…-

U3

List:-iii in 3ev&11’£”i1 €’3£:h::irt:h.1}r:–t1}& C:::I1cuIi1″t:nt List’

pmvidxts, if any provision of a Law mafia by the: _ a _

Siaf:e i3 repzlgnanf. ta any pmvision, 4:31′ V afgaiifi }5’3*–,

Pariiaznent, which Parfiamant is {T-QIL3I3€5’t(§}4Z1″I;.’;t€iP_:Ei}¥f6!.¥3t,”€EZ!2″~.i{‘I;

pmvtision of an e:~.x:i3ti11g law i:}._«§1f;e fénf iuaiiterss
antxmaratz-tci in this VVV’V”‘1.’Ir.;:§_fc11, tr} the
pmvisicns mi’ ciausrz: (2), whether
passezzti before tag’ ‘i;e§’31aiuI’e Qf such
Staia, or as we jfhcg law, shaii pmvaril and
fm: Law étif State shall, to this: ext.:3:1i

cf the ” ‘
3, in S:f§1ire: c:>fV +:;:§s’:.;§ S}; M V Tuiicaerivz’ 35 Cow {MR 1954 53::

‘ §23£I:§.L.jiwas Ghserveiii’ “””

:.’VR€?f)?v;%_£:3?;é?€§}I;(XJ £.?IiS€3’3 u:h.en[ £190 emczctznerzis

A ihe cxrmpeienee 6f the two Legisfature

and when the Cansiitzgiion exprassiy or by

” * ?n_1ecx;:§§sa:y impiigxziign proziizies that ties: enacirneni
V’–:f {me Lagififatggms has superiority 93.22:’ the otizezg

{feign ii’? £515 extent af the repugnancg; the 932;?

szzzpersedezs the é;-their; Eu: $3.520 enacitnenis may bar

repygnxmi £42 east}; Qiher er:.~3=:r2 ih:_::i1.g}1 obezfiemrre: is k/ __

893} S11p§.*fimc; ébservad that befem Art 2541′ 1) is

.V égttraétezi :::%§:;tiRa1. Stazfie Law is invaiiei, f{>}i0wi_11g conditions must.

haw-

.3»

£52.93: of ifzezzrz. is possiiafe wiihaui discrbeying £}:.e.___
ether: fhe £331 af two Zegisiationfi 4::c>Iz£airj:3’r3g;¥~.._4»_T’~V_
mntrudiciary pra2.2i.3i<::ns is 110$} hmz2e.a1.-er; ;_. A'
c:n'ien'cm. ef repzzgnaizcgg, for it :51 "
iegislaiure with :3. .3upen'9.r

impiigdigg ezdmyes by its Eegi$ic:-{tie}?—zzgiv Z}'E§§?;fI:}fii}?T,. '«

a';.~z)t:-2" £525: whole field, the ¢§%éz3.§j1n.gr1£3.'0,' Qviher
Iegfisiazure z12heiEz:ef: 'c.:1j cgf7terAA1éA:;;:4I:7Z
be ozxear-E:rom.e% an thté' g5_\:i24§42s.€i:£3§*" Where
szgch is £323 §:§i:39fi:~*~;§sienz:g; 2'3
demans t «fiat;-t_ Efgyi 2:." ' ' 'cbmpzzfison af
pro1:;'s1'é§}is'V" 'Z313 V but the mere

exi3£e:n.;$§' .t1m.;r-_§.éi'3::e-,$ 'cf iegjisicztion.

9. imnt..Karu§§,¢:§hi.%%§§”union of Iadia {AIR 19?9 so

sa;i’;iSs1’3e::§i’;~., ‘V n

‘ _ ~ That fizgre: is :2 dear and gfiiireci
_’ ‘i?:€:$i>i§8£$i£3R{:3; between the tffigrzirtai Act and the
V ” = éfifrfilié first
«« 2; Yfiai midi. incansistetzmg is absaiuiefy
i;rrec:9na:iZ:1bie:;

mat the ir2c:::m.s2’sier2t:g; fieizneen, the

pmvisiorzg 03” the £290 Ac:f.:= is cf sud’: :2. ruzziure as

to bring tile zfum Acts inie direci coilisiorn with.
e:a.caFz other and (.2. situa.ticm. is remdzeci where it
1’mpr3s.-szE)Ee to G-bay the one zzziihgut -. j” ‘

tile: oiheri

10. A Divisiégn Bench £jf:§’i1is (If V
VASAVI TRADER3 STA.”PE” Ali!)
crrazm, mpmed 1:; 1932(2) 35%;; ‘@113 under:

“fiifitie of : 7Z:_-2:133 with
canc:t;??”£?r}:i” Efiajert, the State

Leg;’.sEés.§;g3’€§$ ‘ }:’1’ ktiffélffiféfi ;’h§::.i ii: cxzse af

rgpiggriafiafg, ‘fciitz. the”_'{Ji:ién premziis the
of £323 31:; of Suzi}; repugrzanq;

is irizagziicig If1″€1_f?;{§8I.iiJ»kVC{??’ESiil31,£Ii£)?’l, it is said, that

if ‘V is gir”zj.s_::i.:i:’z2i’>Ie2 the ham gm.:e1mmen£aI

. A’ §§h:::.»z.:£:;i tench etmh ether 52.: many
‘A p9_£:?z§$;.’§?z3re is m32.:zez;z4eniiz, Emund to Eve some
1::h2’g;a;é§i£f:r’T::ez’iimin:zieci by She {;,4:’.z:ura§e ciefl’niiion cf
figphergs. A723; cxrnfiict betweérm fhé?

.. V’ rapééiiorias Cf fire mncuneni pawer (2533: only be
H 2 %fé;asc2i1>:azi by appemi to :2, g:;:r:rvi.3z’on in the
fim;:i4;1;?1en.£z2.f 2’»:2::.:;_. Wham bath the iiagisfaiures
3312922 exgrdsed :2, power 91.223″ (2,. sziigiecéf zzhhirfz is
£.’1.’}???!?”i{??’?. £3 Emih Bf them? the Siafe imp not

becxgzzge ii “£3 ultra:-2_)ire.3, bui 5:1-Eztzxmse its Qfiéflliiflfl

‘H/,

V’ ,m:ay b€ bin-‘uvghf. #31’ said, The Szlgartrane ificzninzai)

*fI)1:i::{r; ‘ i§’-figéié ii’-:ef”:=.z,T ;=3?ai:121:§:1″y Qrzier made in sxrrcise pf flu: pawars

i3;:\zesfi:t:zg ‘i3.{3Ev Cktnirai {}OVi3I}1It3.?ifI1i with the pews: to fix the
2:?-$1″ szlgamane and liiltflt }33}’IB£’5If}1’, fixcitiwmf as 3130 the

“‘K’.”§Zimm£x:1ity may be bmught. or said;
of itlaustzs (I3) and {0} cf Sexrfiozls 2 _f “

that the Pariiamenf. i13te:1dmi to
(::113i:’vati01:; and $25: of food ;

inééhlditzg C.?I'{ZipS cf szlgmrane, fifig Céenirai
Fmvammant powem £0′ ;1::fb.ti0:}$H Qlppiy and
tiistzibtlfion of essgniial and orzmmercc
fhsrein far thereef or for

Sfifiiliifig fi1lE’:’:!ffV $i{%§§iiifi§1fi and availability at fair

prixsrfizs. ‘¥f}§é$§’§é2″p:§§§§;isi§:i:§i$ Wm ce:i;s.j:11y bring within tbs scape
of Cgnfiéi ._§l1zfi}’rég111ai:i0n 0f the pzvfiuetion of

szlgarcanrz ‘V tfiénfinifing of tilt: pI*i(§f;’: at which

ccaggfgfrggi ;:;y 3, :21″ mg Esscanfiai C4:::mmodiiie.:s Act, 1955,

‘A1/.

18

this Order pmviries for minimum prizzte cf sugalttane payabie. by

})}”DlIi1iC€:I’ 0:” sugar.

12: (fiiause {.3} nrads as :_111cier;

3, firflnimwn prime of
produmr of suga.r.- (I) The Visjienémfi’ Gavzsé-nimeizéf-LL..__

zmzy; after :::onsI;,Itat2’an; with cz1;i.F2;oriii£=§5, ”

baéies CI?” a.ssq3¢?z’a’i:’a:I;:.*3. ‘:33 been: fit; by
natxficxziian Air: the “fiisiéz tz’n2.e: id?
time, i.-he’ to be paid
$3 ~ ;::’;?* agenjs far the
suggifmnzé fimring reggznci is W
0f:;:ugaI'<:x1:n,e;

” {E1} :0 the grower from

9 _ (maps and the gerzezral trend

AA fiffzfiqfizs ofagrirtuiturzzi aommtzzdiéies;

. fez’; mg **** “t::vai:’c2£n’§iiy of it: the
j _ ..;:::::znsumer atafzzirprime;

print: :11: fwizicfi. sugzzr pmtzfzztaeti
L’ ” A[ fivarm. sugaztxzzze is sold by pmduc.:ers of
sugtzr; and

{3} the reczavery Gf fiugarfrorn sugszrixzizez

ffirzsvicied that the Central ifiovemment
«:2? miih 312.9 appraziczi {sf the Cienimi

_i§fl?)€3?’Y¥I?ZEH,i, the S1313 Gi}l?£.??”3’IIRé?I€.i,

:::2gppiz’ed by sugrvmnegreziwem to the eannarkeazi
sugczr fc3Tc:2f:::rie.ss, It is, fzemever; true . A’
cx:rmpreher;..3i1.re prm:e¢:iure or mc:,c:h1’ner§. f’Qfr’V. ‘ M
enfore:::7ng thgse pmz2i.3I’o3’1.ss is _f:3zmd ‘

deiaii in the ;3ugL2rc:tme gjaf A. iviiie. 1 A’

_Zj.eg:’sIat1.¢r”e§ Bid on -:3; 9;§iér(;tio2j; (,jg°
these proviaiens, it b€{fl?fl£S§?:§’)§? ciéézrfizgzi £553
genera! previsionsv é§j’*$fze ‘.59 far 5&3 ihe
r*egz,zZ::.£z’on. {f sale af2é}?,T_pi§f.::1€¢.z$e__§;}”-« .S2ggjt3;*{rzn,e is
mnmmgd i3ba}io1§s1y.,’ éxcfikfiied and

szgpersedéd i§f:’3f;~’ifa3;SL:e& sjzééigzI_’pr§iri$iar:s “”..

.1’7.v “lg; « .t.I:;s::_ ,$:f{:»r¢:sa:i.ci ctoncltzsien, file
Cx)11stit1i”é;_i¢31}._ ‘the judmeni: of this C4:>111″t. in

Vasavi Tr§’1¥;’i’V2?:1;3~~vs..’>, “.’:’»té:f’i:# “‘i§i%%ii;11afaka 198212} Ka1:L.J, R3E:’a?’.

Ti1¢y_QbSq-zrved éhfié Qf0T§§.S£}itCZ rec:.-seizing: cf the ie:am.e:i

Q}; Kg2,mab:3I:7a. Iflgh Court cfearfig indicates ting: the

§é:€*£:2}r’?3_ reé§f§:,:?1;:ig2»ii:>Iz Qf pazrczizzzz-;e: and afaie cf $ug::zmtm£2 £73.

‘ the fizpzzrkggf is acxrupied by rifle Szzgamane {Can17m’} Ortiz:

‘ j rerfigafiing 2.1.7513 {eff unigzgched by €}2.i.s; Cauri in appeal

‘ /:,.,gj§:_g(?§??;S_i:’.’Ai§2£? said dealsian and, fizereqfier, got mnfinned in the

aff}”C’ Limited ms szmzg ofKtz:naZtz.ka,; V

_ V canigxfi’ fhat has” ‘t’_c:1-.._ 1:3zV*exIa;ii,

a;r;y {‘Z’!.f£i§fI” :t%IT1.{if(:.’5I’ Alfie}: 16?. cf the Censfimtifin, in the absence
u ” iaw, fixing the minimum prim: (pf sugarcanct
to $315 minimum paw fixmi by the cmml
“GiJ'{:r:rnment under Sugaattazm ((303891) Omar, As heid by the

” Divisimtz Banch of this Cimlrt, the e.=::21ti:re area is cgrvsmxgi by a

law fer the firms: being in fame, in mspexrt of the cmwv v.s¥:%j::};2§ieci
fiom the 33111: area. Obviously, the law for the
fIf)I”C€f refamttd to iherei11 is the S11ga:o<:ane
1966' The law pa:as:=,d by the

pmvitied that the minimum price f1'JIj{i'3fi "(;1I1(i{i3ii'7 'Si1gaéri§imé*V.L

(C»o:1t1*o}} Grdarfi 1966 vé9:.z…V.fi1e '2. 'audfithe ;'.-Stair:
Govzmmcnt even tho11gi:1' 'itt§§ power to fix the:

minimtlm prism £116 millimum
p1’§CC fixmi Order; 1966, The
C.10nsi:it.u§”io:1 judwent heicl 6133* are
€t{}I!}1i)i€?If:3.”,I1’i:§3it:§~’AV.V iL.?i..+I’~ they do not iniiide, If it

ceflidrs-:3 §1e’1:§:_w’ 1v11ai:ig:. b:§r f3a:rf.ia1:ne13t bcizitg S-11p€:ITi{}1′ in that

‘ ,;2{}.,_’i”h:5;$f;:=:;f::, it is citrtar fh-3%. the State Government has

izlstazl-r:>r:*: to pass any icgslafion or to pass

E/,