2020 INSC 0651 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2070 OF 2020 [Arising out of Special Leave Petition(C)No. 3127 OF 2014] Food Corporation of India and Another ..... Appellants(s)                   VERSUS M/s. V.K. Traders and Others  .....Respondents(s) WITH CIVIL APPEAL NO. 2075 OF 2020 [Arising out of Special Leave Petition(C)No. 3273 OF 2014] WITH CIVIL APPEAL NO. 2071 OF 2020 [Arising out of Special Leave Petition(C)No. 2522 OF 2014] WITH CIVIL APPEAL NO. 2072 OF 2020 [Arising out of Special Leave Petition(C)No. 3349 OF 2014] WITH CIVIL APPEAL NO. 2076 OF 2020 [Arising out of Special Leave Petition(C)No. 3405 OF 2014] WITH CIVIL APPEAL NO. 2073 OF 2020 [Arising out of Special Leave Petition(C)No. 3134 OF 2014] AND CIVIL APPEAL NO. 2074 OF 2020 [Arising out of Special Leave Petition(C)No. 3125 OF 2014] JUDGMENT Page  |  1 Leave granted. 2. These   appeals   have   arisen   from   an   order   dated   21.10.2013 passed   by   a   Division   Bench   of   the   Punjab   and   Haryana   High   Court whereby   a   batch   of   letters­patent   appeals   filed   by   the   Food Corporation of India (FCI) challenging a learned Single Judge’s order of 15.03.2012 was dismissed.  3. The primary issue before the High Court was whether or not the respondents,   who   had   taken   over   on   leasehold   basis   certain blacklisted   rice   mills,   were   entitled   to   allocation   of   paddy   for   custom milling. F ACTS :  4. It   was   common   practice   in   Punjab   for   different   government agencies to allocate paddy for custom milling to hundreds of rice mills, which   in   turn   would   supply   the   rice,   post   milling   as   per   approved specifications,   to   the  appellant­FCI.   Such   allocation   would   take  place through   terms   of   a   bipartite   agreement   and   the   same   took   place   for the Kharif Marketing Season of 2004­05 (hereinafter, “KMS”) also.   5. A dispute  arose as to  the  quality of the milled rice stock for the aforementioned   KMS,   leading   to   an   investigation   by   the   Central Bureau   of   Investigation   (CBI).   Finding   the   quality   to   be   defective,   the CBI   initiated   prosecution   against   numerous   rice   millers   and additionally   recommended   blacklisting   of   a   total   of   182   millers   for   a Page  |  2 period   of   three   years   for   ‘Beyond   Rejection   Limit’   (BRL)   rice   and   five years   for   ‘Beyond   Prevention   of   Food   Adulteration’   (BPFA)   rice.   Such ban   was   effectuated   by   the   FCI   vide   a   Circular   dated   10.10.2012, relevant extracts of which read as follows:  “ 1. The   millers   who   have   supplied   rice   which   was   beyond   PFA limits, the ban imposed may continue.  Final decision on the matter may be taken by the CBI court. 2. As regards the millers who stocks were found BRL by the CBI, the   proposal   for   limiting   the   ban   to   a   period   of   three   (03)   Kharif Marketing   Seasons   (KMS)   w.e.f.   the   date   of   imposition   of   ban,   has been accepted. 3. In   the   case   of   millers   whose   stocks   were   in   mixed   condition though   the   same   was   found   beyond   PFA   and   were   given   benefit   of doubt   by   the   CBI,   the   proposal   for   limiting   the   ban   to   a   period   of Five   (05)   Kharif   Marketing   Seasons   (KMS)   w.e.f.   the   date   of imposition of ban, has been accepted. 4. The   proposals   at   St.   No.   2   and   3   above,   would   be   subject   to condition that the defaulting millers deposit the loss suffered by the Corporation   along   with   penal   interest.   In   cases   where,   FCI   has already   effected   recovery   from   the   concerned   State   Government   & its   Agencies,   the   State   Government   &   its   Agencies   should   recover the said amount from the defaulter miller under intimation to FCI. 5. As   there   is   no   specific   clause   in   the   Custom   Milling Agreement/Levy   Order   for   debarring   those   rice   millers   who   are found supplying sub­standard rice in CMR/Levy, FCI Headquarters will examine the issue and make specific provisions in this regard in the   CMR   Agreement   as   well   as   advise   State   Govt.   To   make   such suitable provisions in the Levy Order.   Action on this to be initiated at Headquarters. 6. The   cases   of   lease   or   ownership   transfer   will   be   decided   on merit   of   each   case   by   a   Committee   of   Officers   consisting   of   GM(R) Punjab,   a   representative   from   Zonal   Office   (North)   and Headquarters after obtaining required verification/report from State Govt.   The   said   committee   shall   see   genuineness   of   each   such transaction,   subject   to   Court   decisions,   if   any   regulating   such decision. 7. In the matter of pending Court Cases, ED (North)/GM, Punjab may   take   suitable   decision   on   lifting   of   the   ban   imposed   on   the Page  |  3 Millers or otherwise of each case, on merits.” 6. It is  relevant  to  note  that  before  imposing   the  ban   on  allocation of paddy for custom milling and blacklisting the defaulting rice millers, showcause   notices   were   served   and   objections   duly   considered. Illustratively,   M/s   Sharma   Rice   Mills,   situated   at   Katcha   Firozpur Road,   Mukhtsar,   was   informed   vide   registered   show   cause   notice dated 04/06.12.2007  that 1814  MT of rice delivered  by  it, was found as   being   BRL   and   BFPA,   besides   the   588   MT   of   stock   which   was   yet untested. The notice pointed out how the delivered stock was inedible and caused huge financial losses to the appellant. It called upon M/s Sharma   Rice   Mills   to   replace   the   sub­standard   rice,   as   well   as compensate   the   appellant.   However,   the   rice   mills   refused   to   accept liability   and   failed   to   make   any   payment   to   the   FCI   for   the   losses caused. 7. The blacklisted rice mills, thus, were not allocated any paddy for purposes   of   custom   milling   in   2011­12.   Allegedly   with   a   view   to wriggle   out   of   the   ban­period,   the   mill   owners   leased­out   their   rice mills   to   other   similar   partnership/proprietorship   firms.   Notably,   all such   lease   deeds   were   unregistered.   A   reference   to   one   such   lease deed of 21.09.2011 shows that the rice mill of M/s Sharma Rice Mills along   with   land   measuring   21   kanal   16   marlas   on   which   it   was situated   was   leased   to   another   firm,   M/s   BK   Traders.   The   land, building,   machinery   and   plant   were   leased   out   for   an   annual Page  |  4 consideration   of   Rs   2   lakhs.   Most   of   the   lessees   were   only   newly constituted entities. 8. These new lessees consequently applied to the appellant­FCI for allocation of paddy and asserted that none of them had committed any default   or   been   blacklisted,   and   that   the   disqualification   attached   to their   lessors   could   not   traverse   onto   their   lawful   entitlements.   The FCI,   on   the   other   hand,   declined   to   entertain   such   requests   on   the premise that the new lessees had simply stepped into the shoes of the earlier   blacklisted   lessors   as   the   lease   deeds   were   nothing   but   sham transactions   to   circumvent   the   ban   imposed   by   the   Circular   dated 10.10.2012. 9. The   learned   Single   Judge   of   the   High   Court   opined   that   a defaulting   mill   ought   to   be   understood   as   the   legal   entity   which controlled   the   mill,   which   could   be   the   proprietor­owner,   Director   of an   owning­company   or   the   lessee.   He   held   that   the   new   lessee­firms were   entities   separate   from   the   earlier   defaulting   owners   and   could hence   not   be   held   to   have   defaulted   in   payment   of   dues   or   made responsible   for   sub­standard   milling   of   paddy.   Furthermore,   it   was observed   that   the   “ proprietor   of   petitioner­firm   has   not   been   shown   to have   any   connivance   with   the   erstwhile   defaulter ”.   The   writ   petitions filed   by   some   of   the   new   entities   were,   thus,   allowed   and   the   ban imposed  by   the  FCI   on  allocation  of  paddy  to  these   new entities,   was set aside. The Division Bench of the High Court has vide the judgment Page  |  5 under appeal upheld the aforestated view of the learned Single Judge. C ONTENTIONS   OF  P ARTIES : 10. Shri Gaurab Banerjee, learned senior counsel for FCI contended that the lease deeds relied upon by the new entities were unregistered documents,   which   had   no   sanctity   in   the   eyes   of   law.     Making   a pointed   reference   to   the   lease   deeds   produced   by   the   respondents, wherein duration of the lease was between 2 to 5 years or even for an indefinite period, he highlighted that such period exceeded the cut­off of 1 year for compulsory registration.  He urged that these lease deeds were   nothing   but   sham   transactions   and   had   been   executed   by   the defaulting   rice   millers   deliberately   to   escape   their   liability   for   FCI’s losses.   Such   details   have   been   furnished   by   the   counsel   through   a chart   which   shows   how  lakhs   of   rupees   were   recoverable   by   the   FCI. It was accordingly  argued that what was impermissible in law for the defaulting rice millers could not be permitted through indirect means in the name of emasculated new lessees.  11. Per contra, learned counsel for the respondents maintained that the legality of the lease arrangement had not been disputed by either parties to the agreement (the lessee and the lessor), and no third party (including   the   FCI)   had   any   locus   standi   to   call   in   question   such binding contract. He submitted that the liability for default of dues or supply of sub­standard rice was attached only to a rice miller who was Page  |  6 found responsible after due enquiry and notice. The lease holders had merely   taken   over   land,   building   and   machinery   without   any obligation to discharge previous liabilities of the lessors. Hence, it was unreasonable for the FCI to coerce the lessees to make payments.  A NALYSIS : 12. We are of the considered opinion, that no reliance can be placed upon   the   lease   deeds   allegedly   executed   between   the   defaulting   rice miller(s)   and   the   respondent(s),   as   they   do   not   satisfy   the   statutory requirements   of   Section   17(1)(d)   of   the   Registration   Act,   1908.   These Lease­deeds   thus   cannot   be   accepted   as   evidence   of   valid   transfer   of possessory   rights.   The   plea   taken   by   the   appellant­FCI,   that   such documentation   was   made   only   to   escape   the   liability   fastened   on   the defaulting   rice   millers,   carries   some   weight,   though   it   is   a   pure question of fact. The High Court nevertheless ought to have refrained from opining on the sufficiency of such lease deeds for recognition of a new   legal   entity,   and   consequential   non­transfer   of   liability   to   the lessees.  13. Even in a case where a proprietorship/partnership firm has been in   existence   for   long   and   took   over   a   mill­in­default   only   on­word basis, no right to seek allocation of paddy can be claimed by it unless the   liabilities   arising   out   of   the   previous   bilateral   agreement   are satisfied. We are, thus, of the view that the High Court erred gravely in Page  |  7 setting   aside   the   orders   through   which   the   FCI   declined   to   allocate paddy to the new lessees of the defaulting rice mills. C ONCLUSION : 14. For   the   reasons   aforestated,   these   appeals   are   allowed.     The orders   passed   by   the   learned   Single   Judge   as   well   as   the   Division Bench  of  the  High  Court  are  set  aside.  The  writ  petitions  filed  by  the respondent­lessees   are   dismissed,   however,   with   liberty   to   pay   dues with   penalty/interest   of   the   original   rice­millers   and   thereafter   on production of ‘No Dues Certificate’ seek allocation of paddy for custom milling in accordance with the policy of FCI.  No orders as to costs.     ……………………………..J. (S.A. BOBDE) CJI ……..……………………..J. (B.R. GAVAI) …………………………… J. (SURYA KANT) NEW DELHI DATED : 06.03.2020 Page  |  8