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 1, Cited by 1]

Gauhati High Court

Amguri Naba Nirman Samity vs The State Of Assam And 10 Ors on 25 November, 2022

Author: R.M. Chhaya

Bench: R.M. Chhaya, Soumitra Saikia

                                                                   Page No.# 1/9

GAHC010165832020




                       THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                            Case No. : PIL/73/2020

         AMGURI NABA NIRMAN SAMITY
         HAVING ITS REGD. OFFICE AT AMGURI NAGAR, WARD NO. 4, P.O.
         AMGURI, P.S. AMGURI, DIST.- SIVASAGAR, ASSAM, REP. BY ITS
         PRESIDENT, SRI DIGANTA SAIKIA, S/O- SRI AMBESWAR SAIKIA, R/O-
         AMGURI NAGAR, WARD NO. 4, P.O. AMGURI, P.S. AMGURI, DIST.-
         SIVASAGAR, ASSAM, PIN- 785680



         VERSUS

         THE STATE OF ASSAM AND 10 ORS
         REP. BY THE COMM. AND SECY. TO THE GOVT. OF ASSAM, AGRICULTURE
         DEPTT., DISPUR, GHY-06

         2:DIRECTOR OF AGRICULTURE
         ASSAM
          KHANAPARA
          G.S.ROAD
          GHY-22

         3:DISTRICT AGRICULTURAL OFFICER
          SIVASAGAR
          DIST.- SIVASAGAR
         ASSAM

         4:DISTRICT AGRICULTURAL OFFICER
          JORHAT
          DIST.- JORHAT
         ASSAM

         5:DISTRICT AGRICULTURAL OFFICER
          GOLAGHAT
          DIST.- GOLAGHAT
                                                 Page No.# 2/9

             ASSAM

            6:THE DY. COMMISSIONER
             SIVASAGAR
             DIST.- SIVASAGAR
            ASSAM

            7:THE DY. COMMISSIONER
             JORHAT
             DIST.- JORHAT
            ASSAM

            8:THE DY. COMMISSIONER
             GOLAGHAT
             DIST.- GOLAGHAT
            ASSAM

            9:THE DY. COMMISSIONER
             CHARAIDEW
             DIST.- CHARAIDEW
            ASSAM

            10:SUPERINTENDENT OF POLICE
             SIVASAGAR
             DIST.- SIVASAGAR
            ASSAM

            11:OFFICER-IN-CHARGE
            AMGURI P.S.
             DIST.- SIVASAGAR
            ASSA

Advocate for the Petitioner   : MR A R BHUYAN

Advocate for the Respondent : GA, ASSAM
                                                                            Page No.# 3/9




                                   -BEFORE-
               HON'BLE THE CHIEF JUSTICE MR. R.M. CHHAYA
                    HON'BLE MR. JUSTICE SOUMITRA SAIKIA


25-11-2022
R.M. Chhaya, C.J.

Heard Mr. A.R. Bhuyan, learned counsel for the petitioner. Also heard Mr. B. Choudhury, learned counsel for the respondent Nos.1 to 6 and Ms. M. Bhattacharjee, learned Additional Senior Government Advocate, Assam for the respondent Nos.7 to 12.

2. The petitioner's Samity by way of this petition as public interest litigation has prayed for as under:

"In the premises aforesaid, it is most respectfully prayed that your Lordships may be pleased to admit this petition, call for the records, issue Rule calling upon the respondents to show cause and on such cause or causes being shown, on perusal of the same, after hearing the parties be pleased to pass order issuing -
a. A Writ in the nature of Mandamus by directing the respondents to cause a high level enquiry to find out the corrupt officials involved and to do the needful for punishment of such Officials in accordance with law;
b. Direct/command the respondents to implement the aforesaid Scheme by providing the benefit to appropriate beneficiaries by following the guidelines and procedure prescribed therein;
c. Direct/command the Officer-in-charge of Amguri P.S. to investigate the Amguri PS Case No.99/2020 U/S 120(B)/420/409 IPC.
d. Direct/command the respondents, more particularly the Chief Secretary of the State to dispose of the representation dated 21/05/20250 (Annexure-7).
and/or May pass any other order(s) or direction(s) as your Lordships deem fit and proper for the interest of justice.
Page No.# 4/9
-and-
In the interim pending final disposal of this PIL, the Hon'ble Court may be pleased to direct the respondents not to release further fund/money to the illegally selected beneficiaries under Pradhan Mantri Kisan Samman Nidhi (PM-Kisan) Scheme.
-AND-
This Hon'ble court may further be pleased to call for the status report in connection with Amguri PS Case No.99/2020, U/S 120(B)/420/409 IPC (Annexure-6), and also from the C.B.I. as regards action taken on the representation dated 03.07.2020 (Annexure-9)."

3. The core contention raised in the petition is that the Pradhan Mantri Kisan Samman Nidhi ('PMKSN' for short) scheme, which is meant for the benefit of small and marginal land holder farmer families, has not been effectively implemented and poor genuine farmers who are the great resource of socio economic development of the country, have been deprived of their right to obtain financial assistance of PMKSN scheme launched by the Central Government in the year 2019. The petitioner has based the petition on the guidelines of the scheme and the information that was derived from the office of the District Agriculture Officers of Sivasagar, Jorhat, Golaghat and Charaideo district through RTI applications and the letter dated 08.06.2020, addressed to the Secretary to the Government of Assam in Agriculture Department, Dispur. It is also contended by the petitioner that unqualified and ineligible farmers have received the benefit of the scheme.

4. On cognizance taken by this Court, respondents were directed to file affidavit. The respondent No.1 has filed affidavit dated 17.03.2021 and has mainly contended that an inquiry came to be conducted by high level officers in the district of Sivasagar, Jorhat, Golaghat and Charaideo districts and actions are being taken by the Government. It is also contended by the respondent No.1 Page No.# 5/9 that the guidelines issued by the Union of India for implementation of the scheme are directed to be adhered to.

5. In response to the same, the petitioner filed an additional affidavit and alleged that 9,39,146 numbers of ineligible beneficiaries have been identified who have received the benefit of the scheme wrongly. It is also alleged by the petitioner that there is every possibility of unholy nexus of the government officers who are responsible for implementation of the scheme. The affidavit also gives total number of such ineligible beneficiaries district-wise in all 33 districts of Assam.

6. By an affidavit dated 31.01.2022, the respondent No.1 has contended before this Court that the one-man high level enquiry committee, which was conducted by Sri Jishnu Baruah, IAS, the then Additional Chief Secretary to the Government of Assam, conducted enquiry and the enquiry report shows that about 11.72 lakhs ineligible beneficiaries received the benefit and about Rupees 1.5 crores approximately have already been recovered from such ineligible beneficiaries. It is also brought on record that 16 District Agriculture Officers and 98 Agricultural Development Officers have been subjected to departmental enquiry. It is also averred by the respondent No.1 that an FIR has been lodged by the District Agriculture Officer of Bongaigaon district and some persons have been arrested, who have been instrumental in fraudulently adding 734 numbers of persons on PMSK portal and, accordingly instructions have been issued to stop payment to such persons.

7. Considering the affidavits on record, this Court passed the following order on 15.02.2022:

"Heard Mr. A.R. Bhuyan, learned counsel for the petitioner. Also heard Mr. D. Saikia, learned Advocate General, Assam and Mr. B Choudhury, learned standing counsel, Agriculture Department, appearing for the respondent Nos.1 Page No.# 6/9 to 6 and Ms. M. Bhattacharjee, learned Additional Senior Government Advocate, Assam, appearing for the respondent Nos.7 to 12.
A statement has been made by the learned Advocate General of the State that the issue raised in this PIL is genuine. The efforts of the State Government are already underway for enquiry and recovery of money from the persons who have been wrongly given the benefit of Pradhan Mantri Kisan Samman Nidhi Scheme. The State has filed an affidavit wherein it has been admitted by the State that over eleven lakh persons have been wrongly given the benefit of the aforesaid scheme. It has also been stated that proceedings has been initiated against such officers who were found involved in this activity and FIR has also been filed against some officers.
Let a detailed report and up-to-date status report be filed by the State in the form of an affidavit before this Court within six weeks.
List again on 05.04.2022"

8. In response to the same, the respondent No.1 has filed an additional affidavit on 13.09.2022 reiterating the earlier stand and averred thus:

"3. That the deponent begs to place the upto date status on PM-KISHAN scheme as on 10.08.2022. The deponent states that as per Agriculture Census 2015-16, there are 27.42 lakh number of farmers in Assam and in the PM- Kishan portal there are 16.18 lakhs registered eligible farmers. At present, 100% re-verification process of the eligible farmers is going on and in the said re-verification process 99% of traceable beneficiaries is completed. Further, Aadhaar seeding has been done by the districts of the State for 13.81 lakh beneficiaries and Aadhaar authentication had been done by the PM- KISHAN portal for 9.52. lakh beneficiaries.
Further, the following steps have been taken in order to mitigate the risk involved in giving the benefits under PM-KISHAN scheme to genuine and eligible farmers:
As per directives of Ministry of Agriculture & Family Welfare, Govt. of India following activities are underway in the State creating Mass Awareness Page No.# 7/9 activities through Print & Digital Media and conducting Special Gram Sabha in each GP/VDC.
i) Aadhaar seeding, e-KYC verification and capturing Agricultural Land Holding details through API integration of already portal registered eligible beneficiaries.
ii) Registration of left out bonafide farmer families is under process with Aadhaar and agricultural land holding details as mandatory attributes including other demographic and banking details.
iii) Implementing Aadhaar Based Payment System from existing Account Based Payment System is being implemented mandatorily in the State for the beneficiaries of the PM-KISAN Scheme against lists opened for the release of installments w.e.f. 1 st August, 2022. All eligible farmers have been asked to link their Aadhaar numbers with Savings Bank accounts. The SLBC, Assam has also been asked to prioritize the activity.
iv) KYC of untraceable beneficiaries called from Banks with intervention from SLBC, Assam. Upon receipt of KYC from Banks, physical verification will be undertaken and eligibility of such beneficiaries will be updated on portal as per Aadhaar and e-KYC verification.
v) Decisions on the outcome of re-verification and new farmer registration for portal updation are taken with approval from District Level Coordination Committee headed by the Deputy Commissioner/ Principal Secretaries or its authorized representative in the Autonomous Council Districts which are conducted in regular intervals.
vi) For release of payments to eligible beneficiaries are done by the State Nodal Officer, PM-KISAN, Assam on the basis of Payment Certificates signed by the Deputy Commissioner/Principal Secretaries or its authorized representative in the Autonomous Council Districts against each list of beneficiaries opened by the Govt. of India for release of entitled installment amount under the scheme.

4. That, the deponent begs to state that with regard to the recovery from ineligible beneficiaries, an amount of Rs.1.50 Cr (approx.) recovered from ineligible beneficiaries. The deponent further states that recovery will be re- initiated after completion of ongoing 100% physical verification and e-KYC Page No.# 8/9 process.

5. That the deponent begs to state that in the meantime Agriculture Department has suspended 2(two) numbers of District Agriculture Officer, and further, two number of Data Entry operators has been dismissed from their services. In total, the department has initiated departmental proceedings against 99 nos of Agricultural Officers. Out of the aforesaid proceedings, enquiry against 77 numbers of officials has been conducted by State Enquiry Officers. Further, 7 numbers of officers has been called for Personal Hearing.

6. That this affidavit is filed bonafide and for the ends of justice."

9. Having heard the learned counsel appearing for the parties and considering the affidavits on record and, more particularly, the affidavit dated 13.09.2022, it clearly appears that ineligible persons have derived the benefit of the PMKSN scheme and actions have been taken against such persons.

10. In light of the aforesaid, we deem it fit to issue the following directions:

i) That the State Government shall take appropriate action against the erring officers and shall also take into consideration the one-man enquiry report.
ii) The State Government shall strictly adhere to the guidelines for providing the benefit to appropriate beneficiaries.
Iii) The respondent authority shall implement the scheme in letter and spirit and in accordance with law.
iv) The respondent authority shall adhere to the statements made in the affidavits, more particularly, the affidavit dated 13.09.2022.

11. We find that the State Government is actively considering the lapse in implementation of the scheme as aforesaid and therefore, no further relief, as prayed for in this petition, deserves to be granted. Resultantly, the present proceeding deserves to be closed and, accordingly, the same is closed.

Page No.# 9/9

12. Notice is discharged.

13. However, there shall be no order as to costs.

                      JUDGE                        CHIEF JUSTICE



Comparing Assistant