Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 7]

Andhra HC (Pre-Telangana)

N.J.S.Traders Rice Mill,Noonepalli, ... vs The State Of A.P., Reptd By Its Principal ... on 4 December, 2014

Author: C.V.Nagarjuna Reddy

Bench: C.V.Nagarjuna Reddy

       

  

   

 
 
 HON'BLE SRI JUSTICE C.V.NAGARJUNA REDDY          

WRIT PETITION No.37193 of 2014   

04-12-2014 

N.J.S.Traders Rice Mill,Noonepalli, reptd by its Proprietor-N.A.Muneer.....
Petitioner

The State of A.P., reptd by its Principal Secretary, Civil Supplies Department,
Hyderabad and three others......Respondents

Counsel for the Petitioner: Sri K.V.Raghuveer

Counsel for the Respondents: AGP for Civil Supplies (AP)

<Gist:

>Head Note: 
                                                
?Cases Referred: 
NIL

THE HONBLE SRI JUSTICE C.V. NAGARJUNA REDDY           

WRIT PETITION No.37193 of 2014   

Dated:04.12.2014 

The Court made the following:
ORDER:

This Writ Petition is filed for a Mandamus to set aside proceedings in Rc.CS1/E.C.No.54/2014, dated 20.11.2014, whereby respondent No.2 has directed sale of seized commodities belonging to the petitioner.

I have heard Sri K.V.Raghuveer, learned counsel for the petitioner and learned Assistant Government Pleader for Civil Supplies.

Based on the inspection held by the Deputy Tahsildar, Civil Supplies, Kurnool and the Food Inspector, Nandyal on 21.04.2014, certain quantities of paddy, rice and broken rice were seized from the petitioners rice mill. Proceedings under Section 6-A of the Essential Commodities Act, 1955 (for short the Act) have been initiated against the petitioner, wherein respondent No.2 has issued show cause notice under Section 6B of the Act on 20.05.2014. The petitioner is stated to have submitted its explanation on 05.06.2014 to the show cause notice. However, more than five months later, respondent No.2 has issued the impugned proceeding on 20.11.2014 under Section 6-A(2) of the Act.

In my opinion, respondent No.2 has not made a proper approach in dealing with the case. Ordinarily, within a reasonable period after seizure of the essential commodities, the Collector may exercise his power under Section 6-A(2) of the Act as, the main object of exercise of such power is to prevent speedy and natural decay of the seized commodities. For the reasons best known to respondent No.2, he has not exercised that power at that stage. He has issued a show cause notice on 20.05.2014 and received explanation from the petitioner within a few days thereafter. Instead of disposing of the proceedings under Section 6-A of the Act within a reasonable time, after receiving the explanation from the petitioner on 05.06.2014, respondent No.2 has kept the said proceedings pending for nearly six months and passed the impugned order. Respondent No.2 has, thus, exercised his power at an inappropriate stage. Instead of passing the impugned order, respondent No.2 ought to have completed the enquiry and passed a final order under Section 6-A of the Act.

For the above-mentioned reasons, the impugned order of respondent No.2 cannot be sustained and the same is, accordingly, set aside. Respondent No.2 is directed to complete the enquiry and pass a final order under Section 6-A of the Act within one month from the date of receipt of a copy of this order.

Subject to the above direction, the Writ Petition is allowed. As a sequel, WPMP.No.46556 of 2014 is disposed of as infructuous.

____________________________ JUSTICE C.V. NAGARJUNA REDDY 04th December 2014