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 7, Cited by 0]

Patna High Court

M/S Bhagwati Coke Industries Pvt. Ltd vs The State Of Bihar & Ors on 8 August, 2018

Equivalent citations: AIRONLINE 2018 PAT 1240

Author: Nilu Agrawal

Bench: Nilu Agrawal

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Civil Writ Jurisdiction Case No.11858 of 2016
     ======================================================
     M/s Bhagwati Coke Industries Pvt. Ltd., a Company incorporated under the
     Companies Act, 1956 having its place of business situated at Industrial Area,
     Aurangabad through one of its Directors, Shyam Kishore Prasad, S/o Late
     Deo Nandan Prasad, Resident of Urmila Villa, Mo- Surya Mandir Road, P.O.,
     P.S. Town & District- Aurangabad.

                                                                  ... ... Petitioner
                                         Versus
1.   The State of Bihar through the District Magistrate, Aurangabad
2.   The Central Coalfields Ltd., a Subsidiary of Coal India Ltd., (Sales &
     Marketing Department), Darbhanga House, Ranchi through its Chairman-
     cum-Managing Director.
3.   The General Manager (Sales & Marketing), Central Coalfields Ltd.,
     Darbhanga House, Ranchi.
4.   The Superintendent of Police, Aurangabad.

                                                               ... ... Respondents
     ======================================================
                                           with
                    Civil Writ Jurisdiction Case No. 11018 of 2016
     ======================================================
     M/s Pushpanjali Coal & Coke Pvt. Ltd., a Company incorporated under the
     Provisions of the Companies Act, 1956 having its Place of Business Situated
     at Bhupatipur, P.S. Sirish, District - Aurangabad through its Director, Sunil
     Kumar Singh S/o Late Ram Naresh Singh Resident of G.T. Road, P.O. P.S.,
     Town & District - Aurangabad

                                                                     ... ... Petitioner
                                       Versus
1. The State of Bihar through the District Magistrate, Aurangabad
2. The Central Coal Fields Ltd., a Subsidiary of Coal India Ltd., ( Sales &
   Marketing Department), Darbhanga House, Ranchi through its Chairman -
   Cum - Managing Director
3. The General Manager (Sales & Marketing), Central Coalfields Ltd.,
   Darbhanga House, Ranchi
4. The Superintendent of Police, Aurangabad

                                               ... ... Respondents
     ======================================================
     Appearance :
     (In Civil Writ Jurisdiction Case No. 11858 of 2016)
                             with
     (Civil Writ Jurisdiction Case No. 11018 of 2016)
     For the Petitioner/s      :       Mr. P.K. Shahi, Sr. Advocate
                                       Mr. Alok Kumar Agrawal, Advocate
                                       Mrs. Priya Gupta, Advocate
                                       Mr. Mohit Agarwal, Advocate
     For the Respondent/s      :       Mr. Vishwa Mohan Kr. Sinha, Advocate
     ======================================================
     CORAM: HONOURABLE JUSTICE SMT. NILU AGRAWAL
 Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018
                                          2/12




       C.A.V. JUDGMENT
         Date : 08-08-2018
                 Heard Mr. P.K. Shahi, learned Senior Advocate along

       with Mr. Alok Kumar Agrawal for the petitioners, Mr. Vishwa

       Mohan Kumar Sinha for the respondent nos. 2 and 3 and learned

       counsel appearing for the State of Bihar.

                    2. The issues involved in both the writ applications are

       the same, hence, for the sake of convenience C.W.J.C. No.

       11858 of 2016 is being taken up.

                    3. Petitioner in C.W.J.C. No. 11858 of 2016 has

       prayed for following reliefs :

                            (i) For quashing the order of termination of
                            Coal Supply Agreement vide Memo No.
                            5227-34 dt. 23.05.2016 communicated to the
                            petitioner at its address at Aurangabad by
                            which the petitioner has been informed that
                            its Coal Supply Agreement to the unit of the
                            petitioner has been terminated, as being
                            wholly illegal and without any authority of
                            law;
                            (ii) For restraining the Respondents from
                            invoking/encashing the Bank Guarantee
                            consequent upon termination of the Coal
                            Supply Agreement, as intimated vide the
                            impugned letter dt. 23.5.2016;
                            (iii) For a direction to the Respondents to
                            resume the supply of coal to the unit of
                            petitioner as the same has been discontinued
                            for malafide reasons and/or for any other
                            relief(s) for which the Petitioner may legally
                            be found entitled to in the facts &
                            circumstances of the present case.
 Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018
                                          3/12




                    4. However, during pendency of the writ application

       petitioner by way of I.A. No. 3419 of 2017 has prayed to add the

       following reliefs :

                              (iv) For a direction to the Respondent No.
                              2, Central Coalfields Ltd., which had
                              stopped the coal supply on the letter of the
                              District Magistrate now to restore the
                              supply of coal, in view of the letter dt.
                              29.7.2016

as also the present Enquiry Report vide Letter No. 794 dt. 30.03.2017;

(v) For a direction to the Respondent Superintendent of Police to act, in view of the direction contained in letter No. 1140 dt. 2.4.2017 and to take a decision with respect to the pending criminal case of the petitioner.

5. Since the prayer of the petitioner is relevant for adjudication, I.A. No. 3419 of 2017 is allowed to be treated as part of the writ application.

6. Petitioners are Private Limited Companies incorporated under the Companies Act, 1956 and are engaged in production of smokeless fuel under the Technology Development by the Central Mines Planning and Design Institute Limited (CMPDI) and Central Fuel Research Institute (CFRI).

7. Petitioner applied to the Central Coalfields Limited (hereinafter referred to as the CCL) and was granted linkage of Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 4/12 allocation of coal to the petitioner on 23.07.1998, as for production of smokeless fuel, coal is the raw material. A new Coal Distribution Policy, 2007 having been framed, an agreement for supply of coal between the petitioner and the CCL was entered into on 30.04.2008. Initially agreement was for five years, which was further renewed for a further period of five years up to 30.04.2018. Petitioner made huge investments from his own capital and after seeking loans from the Bank and financial institutions, set up the unit by acquiring land, construction of building, purchase of machinery and employment of employees.

8. During subsistence of the agreement between the petitioner and the CCL the respondent-Collector constituted a team for inspection of different industrial units and the unit of the petitioner was inspected on 14.02.2016 and 17.02.2016. All the documents were produced before the inspecting team by the unit. However, the District Magistrate sealed the unit without preparing any inspection report or inventory and on the same day an F.I.R. was lodged being Aurangabad Muffasil P.S. Case No. 42/2016 dated 18.02.2016 making certain allegations with regard to shortage or misuse of coal and functioning of the unit. The District Magistrate vide letter no. 983 dated 29.02.2016, Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 5/12 Annexure-5 also wrote to the General Manager (S & M), CCL of 43.77 metric tones of coal along with copy of the F.I.R. directing the CCL to discontinue the supply of coal to the petitioner levelling allegation of blackmarketing. A show cause notice was issued to the petitioner by the CCL dated 08.03.2016, Annexure- 6 as to why Fuel Supply Agreement be not terminated and supply of coal to the petitioner was suspended. It may be mentioned that petitioner moved this Court in C.W.J.C. No. 7555 of 2016 challenging the sealing of his unit and the direction of the District Magistrate, Aurangabad vide letter dated 29.02.2016 to the CCL for stopping supply of coal. The petitioner submitted his show cause reply stating therein that all the terms and conditions of the agreement is being followed and coal is released on production of certificate by the Bihar Industrial Area Development Authority to the dealer. Neither any physical verification of the stock has been made nor any weighment of coal has been made. Details of stock/ ledger has not been seen and allegation of blackmarketing of coal is based on conjecture and surmises. There was no contravention of the terms and conditions of the Fuel Supply Agreement and investigation as per the F.I.R. is yet to complete. However, the reply to the show cause having not been found satisfactory, the Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 6/12 respondent- CCL terminated the Coal Supply Agreement and forfeited the bank guarantees by Annexure-8 to the writ application, which is under challenge by the petitioner.

9. Learned counsel for the petitioner submits that the show cause notice dated 08.03.2016, as contained in Annexure-6 is stigmatic, the action taken under Clause 4.4 of the agreement was at the behest of the District Magistrate, who had conducted inspection without any physical verification of the stock nor any committee was constituted to initiate verification process under Clause 4.4 of the agreement and wholly on the basis of inspection done and a report so submitted and the F.I.R. so lodged at the behest of the District Magistrate, such action has been taken, which is in complete violation of the principles of natural justice. The enquiry by the District Magistrate, which formed the basis of the F.I.R. and the show cause notice so issued, was made by the District Magistrate or subordinate team of officers in the district administration and police, who had no authority to make inspection of the industrial premises of the petitioner, which has been done in the most haphazard manner. It is in pursuance to the interim order passed by this Court in C.W.J.C. No. 7555 of 2016 that the industrial unit of the petitioner was unsealed on 29.07.2016 as contained in Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 7/12 Annexure-17 and a direction was issued to the General Manager (S& M), CCL to continue supply of coal to the industrial unit of the petitioner. The enquiry was conducted by the Additional Collector on the instruction of the Collector vide letter No. 794 dated 30.03.2017 who submitted enquiry report to the Collector without furnishing a copy of the same to the petitioner. However, the petitioner obtained the said copy under the Right to Information Act. After hearing the Director of the unit of the petitioner it was found by the Additional Collector that the unit of the petitioner was in the working condition and the F.I.R. was lodged by the inspecting team on the basis of estimated assessment without any physical verification, which is Annexure-19. Thereafter the District Magistrate vide letter dated 02.04.2017 has supplied the enquiry report of the Additional Collector to the Superintendent of Police, Aurangabad for necessary action. He, thus, seeks resumption of supply of coal and a direction to the CCL to restore supply of coal in view of letter of the District Magistrate dated 29.07.2016 and enquiry report of the Additional District Magistrate dated 30.03.2017 as the supply was stopped only on the basis of estimated assessment without any physical verification and also seeks a Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 8/12 direction to the Superintendent of Police to take decision with regard to pending criminal case of the petitioner.

10. Mr. V.M.K. Sinha, learned Senior Counsel for the Respondent-CCL submits that the present writ application is not maintainable as Clause 18.4 of the Agreement, Annexure-1 specifically stipulates as follows :

"18.4. Governing laws : This Agreement and the rights and obligations hereunder shall be interpreted, construed and governed by the law of India. The court of Jharkhand High Court at Ranchi shall have exclusive jurisdiction in all matters under the agreement."

11. He further submits that in the case of the petitioner, who has challenged the price on some items of raw coking coal in C.W.J.C. No. 4217 of 2015 vide order dated 27.07.2016, in which the petitioner was a party, this Court taking into consideration the case of the Central Coalfields Limited & Ors. vs. M/s Babul Smokeless Fuel (P) Ltd. in L.P.A. No. 786 of 2009 dated 02.02.2011 has held that as per Clause 18.4 of the Agreement, the High Court of Jharkhand at Ranchi shall have the exclusive jurisdiction in all matters, which have been upheld right up to the Apex Court in SLA (Civil) No. 16777 of 2011 observing therein that even if it is assumed that part of cause of action falls within the territorial jurisdiction of this Court, this Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 9/12 Court refused to exercise discretionary jurisdiction in view of the doctrine of forum convenience, which he has annexed as Annexure- R/1 to his counter affidavit. He submits that the law is well settled as once a view has been taken by the Division Bench, unless it suffers from glaring error, judicial propriety demands to take a similar view.

12. To this, the counsel for the petitioner submits that the inspection was done by the District Magistrate, Aurangabad and on the basis of the inspection F.I.R. was lodged at Aurangabad being Aurangabad Muffasil P.S. Case No. 42 of 2016, inspection was done at the industrial unit of the petitioner, which is situated in Aurangabad and thereafter the report of the Additional Collector, Aurangabad finding that the inspection was done on an estimated assessment and not on physical verification ordered for unsealing the unit of the petitioner and, as such, would not oust the jurisdiction of this Court to entertain, as under Article 226 of the Constitution of India part of cause of action arose within the territorial jurisdiction of this Court and the agreement will not curtail the jurisdiction of this Court under Article 226 of the Constitution of India. In this connection, he relies on the judgment in the case of L. Chandra Kumar vs. Union of India and others since reported in (1997) 3 SCC 261 Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 10/12 holding that the jurisdiction conferred on the High Court under Article 226/227 and on the Supreme Court under Article 32 is a part of basic structure of the Constitution and, thus, cannot be taken away even by any statute what to say about an agreement between the parties. He further urged that Allahabad High Court in the case of M/s P.R. Transport Agency vs. Union of India since reported in AIR 2006 Allahabad 23 has held that when the parties entered into an agreement confining themselves to the jurisdiction of one of the several civil courts having territorial jurisdiction in respect of a suit basically the parties are restrained upon themselves from approaching the other civil courts whose jurisdiction has been excluded, as such, the jurisdiction of other civil courts get ousted subject to Section 28 of the Contract Act, however, the power of judicial review given to the High Court under Article 226 of the Constitution being the basic structure cannot be curtailed even by statute what to say by any agreement made between the parties. Thus, the ouster clause can only oust territorial jurisdiction of civil courts and not of the High Court.

13. Learned counsel for the Respondent-CCL also submits that the agreement, which was further renewed with the industrial unit of the petitioner for a further period of five years, has lapsed on 30.04.2018 and now there is a new policy of 2018, Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 11/12 which is Annexure-R/6, in which there is no provision of renewal, although, learned counsel for the petitioner submits that such new policy of the Ministry of Coal, Government of India is of allocation of linkage for non-regulated sector and petitioner being a regulated sector, the said policy will not apply in the case of the petitioner.

14. On consideration of the rival submission of the parties, even if it is assumed that a part of cause of action had fallen within the jurisdiction of this Court, but in view of the express agreement between the parties, especially Clause 18.4, which in no equable terms shows that the rights and obligations flowing from the agreement shall be interpreted, construed and governed by the laws of India, the High Court of Jharkhand at Ranchi shall have the exclusive jurisdiction in all matters under this agreement. Hence, I am of the considered opinion that both the writ applications has to fail on the ground of maintainability in view of the decision in the case of Central Coalfields Limited(supra) upheld right up to the Apex Court and in view of the decision rendered by this Court in C.W.J.C. No. 4217 of 2015 in the case of M/s Bhagwati Coke Industries Pvt. Ltd. In the present matter, Jharkhand High Court at Ranchi would have Patna High Court CWJC No.11858 of 2016 dt. 08-08-2018 12/12 the exclusive jurisdiction for consideration as per Clause 18.4 of the agreement.

15. The two writ applications are, accordingly, dismissed.

(Nilu Agrawal, J) Rajesh/-

AFR/NAFR                AFR
CAV DATE                24.07.2018
Uploading Date          08.08.2018
Transmission Date       NA