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 4, Cited by 0]

Karnataka High Court

Sri. Lakshmi Poultry Complex vs The Director Of Agricultural ... on 6 November, 2024

                            1


             IN THE HIGH COURT OF KARNATAKA,
                                                      R
                     DHARWAD BENCH

        DATED THIS THE 6TH DAY OF NOVERMBER, 2024

                         BEFORE

     THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM

        WRIT PETITION NO.60294 OF 2010 (APMC)
                         C/W
        WRIT PETITION NO.106635 OF 2017 (APMC)

IN W.P.No. 60294/2010

BETWEEN:

SRI. LAKSHMI POULTRY COMPLEX
HOSPET - HARIHAR ROAD
MARABBIHALU - 583 212.
HAGARIBOMMANAHALLI TALUK
BELLARY DISTRICT
BY ITS MANAGING PARTNER
M.S.R PRASAD.
                                           ...PETITIONER

(BY SRI HARSH DESAI, ADVOCATE)

AND:

1.     THE DIRECTOR OF
       AGRICULTURAL MARKETING
       RAJBHAVAN ROAD
       NEXT TO INCOME TAX OFFICE
       BANGALORE-560 001.

2.     AGRICULTURAL PRODUCE MARKET COMMITTEE
       HAGARIBOMMANAHALLI-583 212.
                            2


       BELLARY DISTRICT
       BY ITS SECRETARY
                                         ...RESPONDENTS

(BY SRI SHIVAPRABHU HIREMATH, AGA FOR R1;
SRI MALLIKARJUN C. BASAREDDY, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE ORDER
DATED 07/11/2009 PASSED BY RESPONDENT NO.2 AS PER
ANNEXURE-E AND ETC.

IN W.P.No. 106635/2017

BETWEEN:

KITTUR CHENNAMMA POULTRY FARM
HONNAPUR VILLAGE, KULAVALLI ROAD
HONNAPUR CROSS, KITTUR-591 115.
BAILHONGAL TALUK, BELAGAVI DISTRICT
BY ITS EXECUTIVE PARTNER
                                          ...PETITIONER

(BY SRI HARSHA DESAI, ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       BY ITS SECRETARY TO
       DEPARTMENT OF AGRICULTURAL MARKETING
       VIKASA SOUDHA, DR. AMBEDKAR VEEDHI
       BENGALURU-560 001.
2.     THE DIRECTOR OF AGRICULTURAL MARKETING
       DEPARTMENT OF AGRICULTURE
       SESHADRI ROAD, KR CIRCLE
       BENGALURU-560 001.

3.     AGRICULTURAL PRODUCE MARKET COMMITTEE
       BAILHONGAL-591 102
                                3


     BELAGAVI DISTRICT
     BY ITS SECRETARY.
                                             ...RESPONDENTS

(BY SRI SHIVAPRABHU HIREMATH, AGA FOR R1 AND R2;
SRI MALLIKARJUN C. BASAREDDY, ADVOCATE FOR R3).

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE NOTICE
DATED 08/06/2017 (ANNEXURE-N), NOTICE DATED 08/06/2017
(ANNEXURE-Q) AND NOTICE DATED 27.06.2017 (ANNEXURE-S)
ISSUED BY RESPONDENT NO.3.
     THESE WRIT PETITIONS HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 25.10.2024, THIS DAY ORDER WAS
PRONOUNCED THEREIN, AS UNDER:

CORAM: HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM

                       C.A.V. ORDER

   PER: HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM


     The   captioned    writ   petitions   have   been   filed

challenging the endorsement and notices issued by the

Agricultural Produce Market Committee (APMC), wherein

petitioners have been directed to obtain license from the

APMC under the Karnataka Agricultural Produce Marketing

(Regulation) Act, 1966, for the purchase of food grains used

for feeding poultry. The petitioners contend that the food
                                  4


grains are being purchased solely for personal consumption

and not for trading purposes, and hence, the endorsement

and notices issued are illegal and unsustainable.


     2.      The brief facts of the case are as under:


     The petitioners have been engaged in the business of

poultry farming. The petitioners are engaged in large-scale

poultry   farming,   rearing around       five lakh birds, and

purchases food grains to feed the birds.


     3.      In response to the petitioners operations, the

respondent/APMC issued an endorsement requiring the

petitioner   to   obtain   a   license   under   the   APMC   Act,

contending that the procurement of food grains for poultry

feed falls under the regulation of the APMC. The petitioners

challenges this endorsement, arguing that the food grains

are purchased exclusively for personal use in the poultry

farm, not for trade, and hence no license is required.
                                   5


     4.    The petitioners assert that its poultry farming

operation, which involves the feeding of a large number of

birds, is classified as an agricultural activity under Section

2(1)(d) of the Karnataka Land Reforms Act. The purchase

of food grains for feeding birds in a poultry farm is

inherently linked to agricultural use, and thus the petitioner

argues that it does not fall under the commercial trading

activities regulated by the APMC Act.


     5.    Furthermore, the petitioners contend that the

APMC Act is meant to regulate the buying and selling of

agricultural   produce   in   a   market   context.   Since   the

petitioners are purchasing food grains strictly for its own

consumption, there is no element of trade or commercial

transaction involved. The petitioners emphasize that the

endorsement issued by the APMC is therefore without legal

basis and should be quashed.
                                  6


     6.      On the other hand, the respondents argue that

the scale of the petitioners operations, which involves

rearing five lakh birds, qualifies as large-scale consumption

of food grains. The respondents claim that any entity

involved     in   purchasing   agricultural   produce   in   large

quantities must obtain a license under the APMC Act,

regardless of whether the produce is used for commercial

trading or personal purposes. The respondents assert that

the regulatory framework of the APMC Act is designed to

ensure transparency and protect farmers in the sale of

agricultural produce. Therefore, even though the petitioners

are using the food grains for feeding poultry, the magnitude

of the procurement requires regulatory oversight and

licensing.


     7.      Upon reviewing the relevant legal provisions, it is

clear that under Section 2(1)(d) of the Karnataka Land

Reforms Act, poultry farming is explicitly defined as

an agricultural activity. This classification has significant
                                 7


implications for the present case. Agricultural activities are

generally   exempt     from     the   commercial     regulations

applicable to the buying and selling of agricultural produce.

The Court finds that the petitioners procurement of food

grains for the sole purpose of feeding birds in a poultry

farm constitutes an extension of this agricultural activity.


     8.     Section   8    of   the    APMC    Act    regulates

the marketing of notified agricultural produce in a market

area. It provides that no person can use any place in the

market area for the marketing of such produce or operate

as a trader, commission agent, or other market functionary

without a license granted by the market committee.


     9.     The critical aspect of this provision is that it

applies to marketing activities within a market area. The

term "marketing" refers to buying and selling activities that

involve the commercial transaction of agricultural produce.

Section 8(b)(ii) clearly outlines that a license is required for
                                8


those who operate as traders, brokers, processors, and

similar market functionaries in relation to the marketing of

the notified agricultural produce.


     10.   Section 8 of the APMC Act reads as under:


     "8.   Control   of   marketing     of   agricultural
     produce.-(1) After the market is established.-


           (a) no local authority shall, notwithstanding
     anything contained in any law for the time being in
     force establish, authorise or continue or allow to be
     established, authorized or continued any place in the
     market area for the marketing of any notified
     agricultural produce:

           Provided that a local authority may establish or
     continue any place for retail sale of any notified
     agricultural produce other than cattle, sheep and
     goats subject to the condition that no market
     functionary shall operate in such place except in
     accordance with the provisions of this Act, and the
     rules and the bye-laws and standing orders of the
     market committee;

           (b) no person shall, without, or otherwise than
     in conformity with the terms and conditions of a
     license granted by the market committee in this
     behalf.-

                 (i) use in any place in the market area
           for the marketing of the notified agricultural
           produce; or
                                9


                (ii) operate in the market area or in any
           market therein as a trader, commission agent,
           broker, processor, weighman, warehouseman,
           or in any other capacity in relation to the
           marketing of the notified agricultural produce:

     Provided that nothing contained in clause (b) shall
     apply.-

                (i) to the sale of such agricultural
           produce if the producer of such produce is
           himself its seller; or

                (ii) to the purchase of such produce if the
           purchaser is a person who purchases such
           produce for his domestic consumption.


           (2) The Market Committee shall regulate the
      marketing of notified agricultural produce in the
      market yards, market sub-yards and sub-market
      yards."


     11.   In the present case, the petitioners are not

engaged in any marketing or trading activity. In both

petitions, petitioners are purchasing food grains exclusively

for feeding its poultry, which is a part of its agricultural

operations. The grain is not being sold or traded but is used

solely for consumption within the poultry farm. Therefore,

Section 8 does not apply, as the petitioners are not involved
                                       10


in the commercial marketing of agricultural produce. The

purchase of food grains for personal agricultural use does

not fall within the ambit of the APMC Act.


       12.     Additionally,     the proviso to        Section     8(b)(ii)

makes it clear that the section does not apply to the

purchase of agricultural produce if it is for domestic

consumption. In this case, although the food grains are

used    for     feeding       poultry      rather     than   for   human

consumption, the principle remains the same.                  The grains

are    being     used   for     the     petitioners    own    agricultural

operations, which is akin to domestic consumption and thus

exempt from licensing requirements.


       13.     Rule 76 of the APMC Rules governs the licensing

of traders, commission agents, brokers, processors, and

others involved in the trade of notified agricultural produce.

It stipulates that no person shall operate as a trader,

commission agent, broker, or other market functionary in
                                11


the market area without obtaining a license from the APMC.

Rule 76 of the APMC Rules reads as under:


     "76. Licensed commission agents, etc.-(1) No
     person shall operate in the market area as a
     commission    agent,   broker,    processor,   exporter,
     importer,    ginner,   presser,     crusher,   stockist,
     warehousemen or retail trader in notified agricultural
     produce except under and in accordance with a
     licence granted by the committee under this Rule.


           (1-A) No person who is in the service of
     another person of a firm whether holding any licence
     granted by the committee or not shall be eligible to
     hold a licence as a broker.      If any licensed broker
     enters service or does business other than that for
     which he holds a licence, he shall be deemed to have
     committed a breach of the conditions of the licence.

           (2) Every application for grant or renewal of a
     licence to operate in the market area.-


           (i) as a commission agent, broker, exporter,
     importer, stockist, warehouseman, ginner, presser,
     crusher or processor shall be in Form 41;
                                       12


           (ii) as a retail trader shall be in Form 42;

           (iii) xxxxxxxx.


           (3) The maximum licence fees payable for a
     licence to operate as a commission agent, broker,
     processor,          exporter,   importer,      ginner,      presser,
     crusher, stockist, warehouseman or retail trader
     specified in column (2) of the Table below shall be as
     specified in the corresponding entries in column (3)
     thereof.

                                     TABLE

Sl.     Category               Maximum fees leviable per annum
No.
 (1)               (2)                        (3)
                                              Rs.
1       Trader                 200
2       Commission agent       200
3       Broker                 100
4       Processor              100
5       Exporter               100
6       Importer               100
7       Ginner                 100
8       Presser                100
9       Crusher                100
10      Stockist               100
11      Retail trader          25
12      Warehouseman           100



     Explanation.- A person who has applied for grant of a
     licence in respect of two or more categories specified
                             13


in column (2) of the Table above, may be granted a
composite licence in respect of all such categories on
payment of a separate fee for each such categories.


(4) On receipt of such application the committee
after making such enquiries, as may be considered
necessary may if it finds no ground to refuse the
licence asked for grant him the licence applied for in
Form 36. On the grant of such licence, the applicant
shall execute an agreement in such form as the
committee may determine, agreeing to conform with
these rules and the bye-laws.


(5) The committee may, after giving the applicant an
opportunity   of   being   heard   for   reasons   to   be
recorded in writing refuse to grant a licence to any
person who is either not solvent or otherwise
disqualified under the Act, rules or bye-laws, or
whose operations in the market area are not likely to
further the efficient working of the market under the
control of the committee.


(6) A licence granted under sub-rule (4) shall, unless
renewed remain in force till the ends of tenth market
year including the year in which it has been granted.

(7) Every application for renewal of a licence shall be
made one month before the expiry of its period.
                                14


      (8) If the application for renewal is made in
      accordance with sub-rule (7), the applicant shall be
      deemed to be duly licensed until orders are passed
      on the application.

      (9) The names of all licensed commission agents,
      brokers, processors, exporters, importers, ginners,
      pressers, crushers, stockists and retail traders shall
      be entered separately in a register to be maintained
      for the purpose."




      14.   This rule, like Section 8, applies to individuals

and    entities   engaged     in    the commercial     trade   or

marketing of agricultural produce. The petitioners, however,

are not traders or a market functionary; it is purchasing

food grains solely for feeding its poultry. Since these food

grains are not being bought for sale or commercial

transaction but for personal agricultural use, Rule 76 is

inapplicable to the petitioners operations.


      15.   The petitioners are not operating as a trader,

processor, or warehouseman, nor is it involved in any
                                 15


commercial marketing activity in a regulated market.

Therefore, the authorities cannot insist that the petitioners

apply for a license under Rule 76, as its activities fall

outside the scope of the APMC Act's regulatory framework.


     16.   The   APMC    Act,        as    outlined,     is   primarily

concerned with the regulation of trade and marketing of

agricultural   produce   in   the         context   of    commercial

transactions. It applies to entities that engage in the buying

and selling of agricultural products within the regulated

markets, such as traders, commission agents, and others

involved in commercial activities.             In this case, the

petitioners are purchasing food grains solely for its own

use, not for any trading or resale purposes. The activity of

purchasing food grains to feed livestock (in this case,

poultry) is distinct from commercial transactions and does

not fall under the regulatory ambit of the APMC Act.
                                   16


     17.     The Court finds that the licensing requirement

under the APMC Act is aimed at regulating the trade of

agricultural produce. It is not intended to cover purchases

made for personal agricultural use, such as feeding birds in

a poultry farm. The petitioners operations do not involve

the resale or commercial distribution of food grains, and

therefore,    the    insistence   on    obtaining    a    license   is

misplaced. The impugned endorsement and the notices

requiring the petitioners to apply for a license under the

APMC    Act    and     to   furnish    accounts     are   found     to

be erroneous and without legal justification.


Conclusions:


     18.     The actions of the APMC officials, insisting that

the petitioners apply for a license under the Karnataka

APMC Act and furnish accounts, are clearly illegal and

without legal foundation, as they exceed the authority

granted under the Act. The APMC Act and the corresponding
                                        17


Rules regulate the commercial marketing of agricultural

produce in designated market areas. Section 8(b)(ii) of the

APMC Act specifically governs the operations of traders,

commission             agents,   and    other   market   functionaries

involved in the marketing of notified agricultural produce.

In the present case, the petitioners are engaged in poultry

farming, an activity classified as agriculture under Section

2(1)(d) of the Karnataka Land Reforms Act. The purchase

of food grains for feeding its own poultry does not

constitute marketing or commercial trading; rather, it is for

personal agricultural use. The proviso to Section 8(b)(ii) of

the APMC Act explicitly exempts purchasers who buy

agricultural produce for domestic consumption, which in this

case extends to agricultural use like feeding poultry. In the

case of State of Karnataka vs. E. Bhaskar Rao1, this

Court reaffirmed that poultry farming is an agricultural

activity, irrespective of the scale of operations, and falls

under the definition of agriculture, exempting it from the
1
    (2003) SCC Online Kar 146
                                            18


commercial licensing requirements of the APMC. Similarly,

in Canara Bank vs. M.D. Chikkaswamy2, the Court ruled

that loans given for poultry farming were considered for

agricultural purposes, recognizing poultry farming as part of

agricultural activity. Therefore, insisting on a license for the

petitioner, who is purchasing food grains for personal

agricultural use, is an unlawful overreach by APMC officials.

They must refrain from exceeding their statutory authority

and applying the law in situations where it is not applicable,

as doing so amounts to an abuse of power, unsupported by

the APMC Act and the relevant case law.


          19.     In    light   of   the    above   findings,   the    Court

concludes that the endorsement and the notices, requiring

the petitioners to obtain a license under the APMC Act and

to       furnish       accounts,      are unsustainable in      law.    The

petitioners activity of purchasing food grains for feeding

poultry is classified as an agricultural activity, which does

2
    (2001) SCC Online Kar 562
                                19


not require licensing under the APMC Act. Therefore, the

endorsement     and     the     notices     issued   by    the

respondent/APMC are thus quashed.


     20. For the foregoing reasons, this Court proceeds to
pass the following:

                           ORDER

(i) The writ petitions are allowed;

(ii) The impugned endorsement and the notices issued by the respondent/APMC respectively are hereby quashed;

(iii) The petitioners are not required to furnish accounts and obtain a license under the APMC Act for the purchase of food grains used in its poultry farming activities;

(iv) No orders as to costs.

(v) Pending I.As., if any, stand disposed of.

(SACHIN SHANKAR MAGADUM) JUDGE CA