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 1]

Patna High Court

Chandrashekhar Yadav vs State Of Bihar on 5 February, 2008

ORDER
 

 Abhijit Sinha, J.
 

1. The petitioner, a dealer under the public Distribution System, has filed this application for quashing the prosecution arising out of Hasanpur P.S. Case No. 99 of 2007 under Section 7 of the Essential Commodities Act (hereinafter referred to as "the E.C. Act.").

2. The prosecution case was set in motion by the Block Supply Officer who submitted a written information to the Officer Incharge of Hasanpur P.S. inter alia alleging that on 15.7.2007 at about 7 P.M. he received information on his mobile that at the Gaddi of Rambinay Yadav who is also a dealer under the Public Distribution System was selling one bag of wheat belonging to the State Food Corporation and the villagers had caught the dealer. The informant 'further learnt in the morning of 16.7.2007 at Bhairba Chowk that Jaikant Yadav reported in writing that one bag of wheat at Modo Chak was lying and a crowd had gathered. However, Umesh Yadav, the member of the Panchayat Samiti and others told the informant to keep the alleged wheat in the godown.

3. The complainant is said to have recorded the statement of consumers at Surgha Basa Naptu Panchayat where a large number of consumers got their statement recorded by the informant. According to the allegation made in the written information, the petitioner has been alleged to have sold the foodgrains and sugar in the black market and on the basis of the bald allegations made in the written information the S.D.O. had directed for lodging of a F.I.R.

4. The learned Counsel for the petitioner has assailed the F.I.R. on twin grounds. It was firstly sought to be submitted that a dealer under the Public Distribution System was exempted from prosecution in view of Clause 31(2) of the Bihar Trade Articles (Licenses Unification) Order, 1984 (hereinafter referred to as the "Unification Order") as he was deemed to be an agent of the Government and secondly, that it had not been stated as to what Order made under Section 3 of the E.C. Act had been contravened.

5. There appears sufficient force in the arguments advanced by the learned Counsel for the petitioner. A catena of decisions of this Court have held that dealers under the Public Distribution System are not amenable to prosecution in view of the provisions of Clause 31(2) of the Unification Order.

6. It has also been held by several decisions of this Court that Section 7 of the E.C. Act deals with the persons who contravene any Order made under Section 3 of the E.C. Act but if there is no contravention of any Order then no criminal case can be launched against that person. Admittedly, the informant in the written report does not state as to what Order made under Section 3 of the E.C. Act has been deemed to have been violated.

Due regard being had to the facts and the circumstances of the case, the entire criminal prosecution amounts to be an abuse of the process of the court.

7. Accordingly, the entire criminal proceeding, so far as the petitioner is concerned, is hereby quashed and the application is allowed.