1977 INSC 0015 The Mahabir Beopar Mandal Ltd. Vs The Forward Markets Commission Civil Appeal Nos. 873 of 1975 (CJI A.N. Ray, M.H. Beg JJ ) 13.01.1977 JUDGMENT RAY, C.J. ­ 1. Civil Appeals 873 and 1425 are by certificate under Article 133(1) of the Constitution of Indian and Civil Appeal 1748 is by special leave. 2. These appeals turn on the question whether the Commission described as the Forward Markets Commission under the Forward Contracts (Regulation) Act, 1952, can impose conditions under Section 14-A and Section 14-B on the commodities in respect of which business can be carried on by persons who apply for registration. 3. This Court in Union of India v. M/s. Rajdhani Grains and Jaggery Exchange Ltd. [1975 Supp SCR 1 : (1975) 1 SCC 676] dealt with this specific question and came to the conclusion that the specification of the commodities in respect of which the business can be carried on is a condition concerned with the regulation and control of the business relating to forward contracts. It is idle to suggest that the commission in granting certificate of registration to carry on business will not be competent to specify the commodities in which the persons asking for registration will deal. 4. Another contention was raised before us that the provisions contained in Section 4 of the Forward Contracts (Regulation) Act, 1952 do not confer power on the commission to impose conditions. This contention is also repelled by the decision of this Court to which reference has already been made. It has been held in that case that commission alone is vested with power to impose conditions in regard to commodities in respect of which forward contracts can be entered into by a particular association. Sections 15 to 18 of the Act do not clash with the power of the commission to impose conditions in respect of commodities in which business of forward contract can be carried on. 5. Another contention was advanced before us that with regard to be recognised associations the commission had no power to impose conditions with regard to commodities in which they deal. This contention also answered by the decision of this Court (supra). Further the provisions contained in Chapter III-A specifically deal with registration of all associations concerned with regulation and control of forward contracts and the power of the commission to grant or refuse such certificate of registration. 6. All contentions advanced by the appellants are already answered by the decision of this Court (supra) and the observations made herein. The appeals are therefore dismissed. There will be no order as to costs.