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 14, Cited by 0]

Allahabad High Court

Chhadmi Lal Subhash Chandra & Others vs State Of U.P. Thru' Secy. & Others on 2 March, 2012

Author: Amitava Lala

Bench: Amitava Lala, Pradeep Kumar Singh Baghel





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

										  AFR
 
										Reserved
 
	Civil Misc. Writ Petition No. 27134 of 2005.
 
M/s. Chhadmi Lal Subhash Chandra and others.	........ Petitioners.
 
					Versus
 
The State of U.P. and others.........			........Respondents.
 
					----------
 
				  Connected with:
 
Civil Misc. Writ Petition Nos.--17215 of 2005, 21028 of 2005, 21268 of 2005,  23835  of 2005, 26212 of 2005, 27868  of 2005, 28008 of 2005, 28098 of 2005, 28928 of 2005, 30152 of 2005, 30157 of 2005, 33757 of 2005, 36573 of 2005, 37190 of 2005, 40337 of 2005, 41234 of 2005, 41637 of 2005, 41880 of 2005, 42160 of 2005, 43122 of 2005, 44734 of 2005, 44735 of 2005, 47522 of 2005, 47787 of 2005,  49424 of 2005, 49527 of 2005, 49529 of 2005, 49531 of 2005, 51258 of 2005, 66142 of 2005, 66670 of 2005, 69623 of 2005, 75309  of 2005, 248 of 2006 and 250 of 2006. 
 
					---------
 
				        Present:
 
		        Hon. Mr. Justice Amitava Lala, &
 
		Hon. Mr. Justice Pradeep Kumar Singh Baghel.
 
				      Appearance:
 
		For the Petitioners	:  Mr. Ramendra Asthana, 
 
						   Mr. Y.S. Saxena, 
 
						   Mr. R.K. Ojha, 
 
						   Mr. B.N. Singh,
 
			   			   Mr. Hari Om Tiwari,
 
						   Mr. Sharique Ahmad, &
 
						   Mr. Sudhir Dixit.	 	 
 
		For the Respondents	:  Mr. Ravi Shanker Prasad,
 
						  Additional Chief Standing Counsel,
 
						   Mr. P.K. Sinha, 
 
						   Standing Counsel. 
 
					  --------
 
Amitava Lala, J.-- All the aforesaid writ petitions are similarly placed and have been heard analogously being connected with each other, therefore, the same are being decided by this common judgement and order having binding effect in all the writ petitions. 
 
	The petitioners are petty dealers of high speed diesel oil and light diesel oil. According to them, by means of the impugned Government Order dated 01st February, 2005/ 04th February, 2005 the storage capacity of diesel oil has been reduced from 8000 litres to 2500 litres. The Uttar Pradesh High Speed Diesel Oil and Light Diesel Oil (Maintenance of Supplies and Distribution) Order, 1981 (hereinafter in short called as the ''Order, 1981') is applicable in their respective cases. Admittedly, the earlier Government Order, by which the storage capacity of diesel oil was enhanced from 4000 litres to 8000 litres, has not been challenged, but when the storage capacity has been reduced from 8000 litres to 2500 litres, the same has been challenged. In any event, by virtue of the interim orders  all the writ petitioners are enjoying the interim protection, whereby applicability of the respective Government order about reduction of the quantity upto 2500 litres of diesel was kept in abeyance. 
 
	Now, at the stage of final hearing we have examined the rival contentions of the parties to come to a final conclusion in respect of these matters. According to the petitioners, the reduction of storage capacity of diesel oil from 8000 litres to 2500 litres is interference with the business activities of the petitioners. It hits the right of the petitioners to carry on business as per Article 19(1)(g) of the Constitution of India. The petitioners further stated that variation in connection with supply can be made by the legislative control but not by any administrative direction. Mr. Ramendra Asthana, learned Counsel appearing for the petitioners, has relied upon various judgements of the Supreme Court and this Court. First of all, he has relied upon paragraphs 11 and 12 of the judgement reported in 2002 (4) SCC 98 (State of U.P. and others Vs. Daulat Ram Gupta). Upon going through such judgement, we find that it relates to a question whether the State Government or the licensing authority can issue direction for refusal of renewal of licences granted to the petty diesel dealers under the Order, 1981 if their places of business are within a radius of 5 Km. of a retail outlet run by a Governmental company, or not. Therefore, factually the issue involved in the cases before us is totally different from the issue before the Supreme Court. In the present cases, there is no question of making any distance in respect of the place of business nor refusal for renewal of licences. Mr. Asthana wanted to say that such order regarding distance was an executive order and the same was challenged before this Court and the same ultimately reached to the Supreme Court. However, the moot point for consideration of the writ Court is in paragraph-11 of such judgement, as follows:
 

 
		"11.  It is not disputed that the method of grant of licence as well as the conditions of licence and its renewal are provided in the Statutory Order framed under the Essential Commodities Act. Clause 2 (d) of the Statutory Order provides that "dealer" means a person engaged in the business of purchase, sale or storage for sale of high speed diesel oil or light diesel oil or both but does not include an oil company. Clause 2 (h) of the Statutory Order provides that the "licensee" means a dealer holding a licence granted under the provisions of this Order. Clause 4 of the Statutory Order further provides that for grant of renewal of a licence an application in Form ''B' attached to the Order, shall be given to the Licensing Authority. Every licence granted or renewed under this Order shall be in Form ''C' and shall be subject to the conditions specified therein. Clause 8 of the Statutory Order further provides that the Licensing Authority may, for reasons to be recorded in writing, suspend or cancel any licence if it is satisfied that the licensee has contravened any provisions of this Order or the conditions of the licence or any direction issued thereunder. It is not disputed that the respondent was granted licence under the Statutory Order. Form ''B' attached to the Statutory Order does not show that the licence to vend diesel oil can be refused if the applicant has place of business within the radius of 5 km of a retail outlet. Similarly, neither clause 4 nor Form ''C' attached to the Statutory Order provides that no licence shall be renewed if the place of business of a licensee falls within a radius of 5 km of a government retail outlet." 
 

 
	He has further relied upon 2006 (2) SCC 545 (State of Bihar and others Vs. Project Uchcha Vidya, Sikshak Sangh and others), though absolutely on a different factual background but possibly on a principle that right of occupation as envisaged under Article 19(6) of the Constitution is a part of fundamental right. A citizen cannot be deprived of such right except in accordance with law. The requirement of law for the purpose of Clause (6) of Article 19 of the Constitution can by no stretch of imagination be achieved by issuing a circular or a policy decision in terms of Article 162 of the Constitution or otherwise. Such a law, it is trite, must be one enacted by the legislature. Mr. Asthana further relied upon the judgement reported in 2009 (16) SCC 170 (Ayurvedic Enlisted Doctors' Association Vs. State of Maharashtra and another) but we failed to understand how the relevant part of reference i.e. paragraph 16 of such judgement is helping the cause of the petitioners. In such judgement it was held by the Supreme Court that under Article 19(6) of the Constitution reasonable restriction can always be put on the exercise of right under Article 19 (1)(g). 
 
	Mr. Ravi Shanker Prasad, learned Additional Chief Standing Counsel, and Mr. P.K. Sinha, learned Standing Counsel, appeared on behalf of the respondents and contended that the State Government has granted licences of petty diesel dealership to facilitate the farmers as well as citizens living in the remote and rural areas and the licences were issued to the eligible candidates in accordance with the provisions of the Order, 1981 as well as the Government orders issued time to time. The high speed diesel oil is directly controlled by the Central Government under the provisions of the Petroleum Act, 1934 (in short called as ''Act, 1934'). As per Section 7 of the Act, 1934, no licence is needed for transport or storage of limited quantities of petroleum Class B or petroleum Class C. In view of the provisions contained under Section 7 of the Act, 1934, supply of high speed diesel oil, as has been regulated by the State Government through petty diesel dealers, will not be available to the persons living in remote areas as storage of more than 2500 litres of such diesel oil is not permissible. Therefore, the State Government has decided to reduce the quantity of storage upto 2500 litres, so that there will not be any conflict with the provisions of the Act, 1934 and further the State Government will be able to regulate the supply of high speed diesel oil to the persons living in remote areas of the State. 
 
	According to us, a misconceived approach has been made by the petitioners in understanding the decision of the Supreme Court in Daulat Ram Gupta (supra) in connection with making law that for maintaining or increasing supplies of the essential commodity and for securing their equitable distribution and availability at fair prices, if any, the Central Government may, by order, provide for regulating or prohibiting the production, supply and distribution thereof and trade and commerce therein. The relevant part of such judgement is as follows:      
 

 
	"4.  Earlier, the sale of light diesel oil and high speed diesel oil in the State of U.P. was governed by an Act known as "the U.P. Motor Spirit, Diesel Oil and Alcohol (Imposition of Tax) Act, 1939" enacted by the Provincial Legislature of the then United Provinces. Subsequently, Parliament enacted the Essential Commodities Act, 1955 (hereinafter referred to as "the Act") with a view to provide, in the interest of general public, for the control of the production, supply and distribution of, and trade and commerce, in certain commodities. It is not disputed that the sale of high speed diesel oil and light diesel oil is one of the essential commodities which is governed by the Act. Section 3 of the Act provides that if the Central Government is of the opinion that it is necessary or expedient so to do for maintaining or increasing supplies of any essential commodity or for securing their equitable distribution and availability at fair prices, it may, by order, provide for regulating or prohibiting the production, supply and distribution thereof and trade and commerce therein. Sub-section (2) thereof provides that without prejudice to the generality of the powers conferred by sub-section (1), an order amongst other things, may provide for regulating by licences, permits or otherwise the storage, transport, distribution, disposal or consumption of any essential commodity. Section 5 of the Act provides that the Central Government may, by notified order, direct that the power to make orders or issue notifications under Section 3 shall, in relation to such matters and subject to such conditions, if any, as may be specified in the direction, be exercisable by a State Government or any officer or such authorities subordinate to the State Government, as may be specified in the direction.
 

 
	5.  After passing of the Act, the Government of U.P. felt that in the absence of retail outlets for sale of diesel oil in rural areas, the consumers, specially the farmers have to face considerable hardship in carrying out their agricultural operations and, therefore, it took the decision to grant licences to petty dealers in rural areas to sell diesel oil. It is in the aforesaid background, the State Government of U.P. framed the Statutory Order, in exercise of the power delegated to it under the Act."
 

 
	Therefore, it is a matter of policy of the State to sell and supply the diesel oil in the rural areas for the farmers etc. of remote places and to maintain and increase secure equitable distribution etc. thereof. On a different context, the Supreme Court in the judgement of Daulat Ram Gupta (supra) upheld the order of the High Court by saying that if any power is given to a person to sell the diesel oil by granting licence under a Statutory Order, the same cannot be usurped by the executive order. The Supreme Court did not utter a single sentence in connection with control of quantity of supply of diesel oil to the petty dealers. It is to be understood that if the licence granted to the petitioners under the Statutory Order is cancelled by the executive order, it clearly violates the fundamental right of the people to carry on business guaranteed under Article 19 (1)(g) of the Constitution unlike the present cases, wherein the supply has been regulated as per the Statutory Order being backed by reasons, as given by the respondents, in the public interest. 
 
	It is to be remembered that the petitioners holding the licences to distribute the diesel oil are not doing usual course of business but are discharging certain amount of public duty arising out of controlled business on payment of certain commissions etc. for the people of rural or remote areas. Article 19(6) of the Constitution imposes reasonable restrictions on exercise of rights conferred under Article 19(1)(g) of the Constitution in connection with operations of an existing law. Section 7 of the Act, 1934, as introduced by an amendment with effect from 01st August, 1976, speaks that no licence needed for transport or storage of limited quantities of petroleum i.e. Class ''B'. Therefore, if such capacity does not exceed 2500 litres and if the State tried to avoid any conflict in connection with application of the same in the State as per the Act, 1934, no body can interfere with such decision. In exercise of the powers conferred by Section 3 of the Essential Commodities Act, 1955 (in short called as the ''Act, 1955') and in supersession of Motor Spirit and High Speed Diesel (Regulation of Supply, Distribution and Prevention of Malpractices) Order, 1998, in the year 2005 a similar order i.e. Motor Spirit and High Speed Diesel (Regulation of Supply, Distribution and Prevention of Malpractices) Order, 2005 has been introduced with effect from 21st December, 2005. Order 10 thereof has an overriding effect. Section 3(2)(f) of the Act, 1955 clearly speaks that without prejudice to the generality of the powers conferred by sub-section (1) of Section 3, an order made thereunder may provide for requiring any person holding in stock, or engaged in the production, or in the business of buying or selling, of any essential commodity to sell the whole or a specified part of the quantity held in stock or produced or received by him, or, in the case of any such commodity which is likely to be produced or received by him, to sell the whole or a specified part of such commodity when produced or received by him, to the Central Government or a State Government or to an officer or agent of such Government or to a Corporation owned or controlled by such Government or to such other person or class of persons and in such circumstances as may be specified in the order. Production, supply or distribution are specifically dealt with under Section 3(2)(i) of the Act, 1955. 
 
	Against this background, we do not find any dearth of power of an officer under the Statutory Order to pass an appropriate order in connection thereto. In the present cases, time to time Government orders were issued by the concerned Principal Secretary enhancing or reducing the quantity of storage of high speed diesel to the petty dealers. The petitioners never challenged any of such Government orders excepting the present one, whereunder the quantity of storage has been decreased. According to us, when the Government order has been introduced under the Act, 1955 to sell, supply and control the product by the Central Government or the State Government or by the officers, the delegated legislation is inbuilt in the statute. Therefore, the order, which has been passed for reducing the quantity, cannot be said to be outcome of an executive order but by Statutory Order by the pen of the concerned Principal Secretary.
 
	So far as interference with the petitioners' business is concerned, we are of the view that the petitioners were not running usual course of business. Be that as it may, the activities of the petitioners for their own interest is private interest and the expression, which has been made by the State, is for public interest. It is well known that public necessity is superior to private following the maxim necessitas publica major est quam privata. 
 
	Before leaving, we wish to consider an observation made by the Supreme Court in the judgement reported in 1998 (6) SCC 299 (Durga Oil Company and another Vs. State of U.P. and others). In the said case also the dispute arose in respect of storage of the High Speed Diesel Oil by using the underground tank. The Supreme Court has analysed Sections 4, 29, 7, 2(a) and (bb) of the Act, 1934 and the Rules framed thereunder. The following observation is apt and relevant for our purpose:
 

 
	"14.  In view of our aforesaid conclusion, it is not necessary to examine the effect of the provisions of the U.P. High Speed Diesel Oil and Light Diesel Oil (Maintenance of Supplies and Distribution) Order, 1981, framed by the State Government under the provisions of the Essential Commodities Act, though there cannot be a dispute that the State Government by such orders can regulate the storage and supply of the high-speed diesel and put restrictions and conditions as authorised under the State Order."
 
 							(Underlined by us)
 

 
	We are conscious of the fact that the issue involved in the said case is not directly applicable in the present facts of the case, but the stray observation of the Supreme Court with regard to the power of the State Government is relevant in the present case. 
 
	Thus, in totality, balance of convenience goes in favour of the respondents-State but not in favour of the petitioners for passing any favourable order. Hence, the writ petitions are dismissed. Interim orders stand vacated. 
 
	However, there will be no order as to costs.           
 

 
								(Justice Amitava Lala)
 
      I agree.
 

 
(Justice Pradeep Kumar Singh Baghel)
 

 
Dated: 02nd March, 2012. 
 
SKT/- 
 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 
Hon'ble Amitava Lala, J.
 

Hon'ble Pradeep Kumar Singh Baghel, J.

Under the authority of the Hon'ble Chief Justice, additional cause list has been printed for the purpose of delivery of judgement and the same has been delivered at 10.00 A.M. in the Court upon notice to the parties.

The writ petition is dismissed, however, without imposing any cost.

Dt./- 02.03.2012.

SKT/-

For judgement and order, see order of the date passed on the separate sheets (nine pages).

Dt./-02.03.2012.

SKT/-