Delhi High Court
South Asia Lpg Company Private Limited vs Competition Commission Of India And ... on 3 September, 2014
Author: Rajiv Sahai Endlaw
Bench: Chief Justice, Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 3rd September, 2014
+ LPA No. 857/2013
SOUTH ASIA LPG COMPANY
PRIVATE LIMITED .... Appellant
Through: Mr. Amitabh Kumar with Ms. Divya
Chaturvedi and Mr. Sameer Agarwal,
Advs.
Versus
COMPETITION COMMISSION OF INDIA
AND ORS. ..... Respondents
Through: Mr. Rajeev Saxena Adv. for CCI.
Ms. Anuradha Mukherjee with Mr.
Abhijit Mittal, Advs. For R-3/EIPPL.
CORAM :-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J
1. This intra-court appeal impugns the judgment dated 2nd September,
2013 (as corrected on 3rd September, 2013) of the learned Single Judge of
this Court of dismissal of W.P.(C) No.4602/2013 filed by the appellant. The
said writ petition was filed, impugning the order dated 1st July, 2013 of the
respondent no.1 Competition Commission of India (CCI) (passed in exercise
LPA No.857/2013 Page 1 of 42
of powers under Section 26(7) of The Competition Act, 2002 and referring
back the complaint / information filed by the respondent No.3 East India
Petroleum Private Limited under Section 19(1) of the Act to the respondent
no.2 Director General (DG), CCI for allowing the respondent no.3 /
informant to cross examine the witnesses of the appellant) on the ground that
the said order was passed without issuing notice to and without hearing the
appellant. Summons issued to the witnesses of the appellant for cross
examination, in pursuance to the said order of the CCI, were also impugned
in the writ petition.
2. The learned Single Judge dismissed the writ petition holding that as
per the judgment of the Supreme Court in Competition Commission of
India Vs. Steel Authority of India Limited (2010) 10 SCC 744, no notice of
hearing was required to be given and the appellant was not required to be
heard by the respondent no.1 CCI before passing the order on 1st July, 2013.
3. Though this appeal came up first before this Court on 18 th November,
2013 but was taken up for hearing on 4th March, 2014 when notice thereof
was issued and the operation of the „impugned order‟ was stayed. The
respondent no.3 / informant on the next date of hearing i.e. 15 th April, 2014
LPA No.857/2013 Page 2 of 42
informed this Court that the appellant, while securing the interim order, had
not brought to the notice of the Court that in the interregnum the cross
examination etc. of the witnesses of the appellant in terms of the order dated
1st July, 2013 of the respondent no.1 CCI had already been carried out
between 9th and 19th September, 2013 and that the appellant also, in
CM No.19277/2013 filed along with this appeal, had categorically stated
that it was not pressing for any stay of proceedings. In the face of this
position, this Court on 15th April, 2014 vacated the interim order earlier
granted on 4th March, 2014.
4. It was also the contention of the respondent no.3 / informant on 15 th
April, 2014 that since the cross examination ordered vide order dated 1st
July, 2013 which was impugned in the writ petition had already been carried
out, this appeal had become infructuous. The counsel for the appellant
however opposed and the matter was posted for hearing on 21 st August,
2014.
5. On 21st August, 2014, the counsel for the appellant informed that
though the witnesses of the appellant had been cross examined by the
respondent no.3 / informant in terms of the order dated 1 st July, 2013 but the
LPA No.857/2013 Page 3 of 42
respondent no.2 DG was yet to submit its report to the respondent no.1 CCI.
The counsel further contended that since the Competition Act is still at is
nascent stage, the issue as arises for consideration in this appeal be decided
since it repeatedly arises before the respondent no.1 CCI. It was his further
contention that the appeal cannot be said to have become infructuous
because if the appellant succeeds and it is held that the appellant ought to
have been heard before the respondent no.1 CCI, in exercise of powers under
Section 26(7) referred back the matter to the respondent no.2 DG for
allowing such cross examination, the entire proceedings conducted by the
respondent no.2 DG thereafter would be non est and of no avail. Though we
suggested to the counsel for the appellant that since, what was directed vide
order dated 1st July, 2013 of the respondent no.1 CCI which is impugned in
these proceedings has already happened, we can dispose of this appeal by
observing that the appellant shall be entitled to raise the issue as raised in
this appeal in the remedy if any taken by the appellant against the order of
the respondent no.1 CCI on the report to be submitted by the respondent
no.2 DG, if against the appellant, but the counsel for the appellant did not
agree.
LPA No.857/2013 Page 4 of 42
6. In the circumstances, we heard the counsels for the parties on the
merits of the appeal also and reserved orders.
7. Having considered the matter, we are unable to hold the matter to
have become infructuous so as to be able to dispose of this appeal on the
said ground alone. There is merit in the contention of the counsel for the
appellant that if indeed the appellant succeeds, what has happened in
pursuance to the impugned order dated 1st July, 2013 would be non est;
without the appellant agreeing to our suggestion aforesaid, the appeal cannot
be dismissed as infructuous.
8. We have also considered whether the appellant is disentitled to be
heard on the appeal itself on the ground for which the interim order was
vacated as aforesaid. We are however unable to hold so also, firstly for the
reason that the appellant has already been punished for the said lapse if any
in as much as the interim order earlier granted was vacated and cannot be
punished again therefor and secondly for the reason that the stay granted by
this Court was only of the order of the learned Single Judge dismissing the
writ petition of the appellant; this Court did not grant any interim order
staying the proceedings being conducted by the respondent no.2 DG or the
LPA No.857/2013 Page 5 of 42
proceedings before the respondent no.1 CCI. The counsel for the appellant in
this regard has also contended that this Court, while issuing notice to the
respondent no.3 / informant was so appalled by the order of the learned
Single Judge that on its own granted the stay. Another fact which cannot be
lost sight of is, that the counsel for the respondent no.1 CCI and the
respondent no.2 DG was present before this Court on 4th March, 2014 when
the interim order was granted.
9. That takes us to the merits of the appeal. The question entailed is
purely legal, as to the interpretation particularly of Section 26 of the Act.
The only facts necessary to appreciate the said legal question, are as under:-
(a) The respondent no.3 / informant on 24th November, 2011
submitted information within the meaning of Section 19(1) of
the Act to the respondent no.1 CCI, of the appellant having
indulged in contravention of the provisions of Section 3(1) /
4(1) of the Act. The respondent no.1 CCI vide order dated 28 th
December, 2011, in exercise of powers under Section 26(1) of
the Act, passed an order stating that on the basis of the
information furnished by the respondent No.3/informant, there
LPA No.857/2013 Page 6 of 42
existed a prima facie case against the appellant and accordingly
directed investigation to be conducted by the respondent no.2
DG. Notice was also issued to the appellant, of the application
of the respondent no.3 / informant under Section 33 of the Act
for interim relief. The respondent no.2 DG also, in exercise of
investigative powers under Section 41 and Section 36 (2) of the
Act, sought certain information from the appellant.
(b) The respondent no.1 CCI, vide order dated 8th February, 2012
dismissed the application of the respondent no.3 / informant for
interim relief. The appellant, in the meanwhile submitted the
information sought by the respondent no.2 DG.
(c) The respondent no.2 DG submitted a report dated 3rd December,
2012 to the respondent no.1 CCI inter alia to the effect that the
appellant was not found to be in contravention of Section 4(2)
of the Act. A copy of the said report was ordered by the
respondent no.1 CCI to be supplied to the respondent no.3 /
informant. The respondent no.3 / informant filed an application
before the respondent no.1 / CCI to cross examine the witnesses
LPA No.857/2013 Page 7 of 42
whose evidence was recorded by the respondent no.2 DG
during the investigation. The respondent no.1 CCI however
vide order dated 12th February, 2013 asked the respondent no.3
/ informant to specify the issues and areas of cross examination
sought, by filing questions and interrogatories for the witnesses
of the appellant and others. The respondent no.3 / informant so
delivered the interrogatories for discovery and production of
certain documents from the appellant and other witnesses
examined by the respondent no.2 DG during investigation.
(d) The respondent no.1 CCI vide impugned order dated 1 st July,
2013 noted that the witnesses of the appellant examined by the
respondent no.2 DG had given testimony in respect of several
technical and safety concern aspects and the respondent no.3 /
informant was not provided an opportunity to cross examine the
said witnesses and therefore the testimonies of those witnesses
and the contentions of the appellant regarding several aspects
had gone unrebutted. The respondent no.1 CCI was of the
opinion that the respondent no.2 DG should have allowed the
respondent no.3 / informant to cross-examine the witnesses so
LPA No.857/2013 Page 8 of 42
that a complete picture was there in respect of technical and
safety concern aspects raised by the appellant in respect of
certain matters. It was further observed that the cross
examination would have brought out the genuineness of the
concerns and would have also given an opportunity to the
respondent no.3 / informant to show as to whether those
concerns expressed by the appellant before the respondent no.2
DG and accepted by the respondent no.2 DG in the report, were
real or false. The respondent no.1 CCI was further of the
opinion that the respondent no.3 / informant should have got an
opportunity to clear the air on other aspects and to test the
veracity of the witnesses so as to bring out the truth.
The respondent no.1 CCI accordingly, in exercise of powers under
Section 26(7) of the Act, referred the matter back to the respondent no.2 DG
for allowing the respondent no.3 / informant to cross examine the witnesses
of the appellant.
LPA No.857/2013 Page 9 of 42
10. In accordance with the order dated 1st July, 2013, the respondent no.2
DG on 15th July, 2013 issued summons to the witnesses of the appellant for
being cross examined by the respondent no.3 / informant.
11. The appellant then filed the writ petition from which this appeal
arises, challenging the order dated 1st July, 2013 on the ground that the same
had been passed without issuing notice to and without hearing the appellant.
12. For proper appreciation of the legal question which arises for
consideration, it is apposite to set out herein below Section 19(1) and
Section 26 in entirety, of the Act:-
"19. Inquiry into certain agreements and dominant
position of enterprise - (1) The Commission may inquire
into any alleged contravention of the provisions contained
in sub-section (1) of section 3 or sub-section (1) of section
4 either on its own motion or on--
(a) receipt of any information, in such manner and
accompanied by such fee as may be determined by
regulations, from any person, consumer or their
association or trade association; or
(b) a reference made to it by the Central Government or a
State Government or a statutory authority.
26. Procedure for inquiry under Section 19. - (1)On
receipt of a reference from the Central Government or a
State Government or a statutory authority or on its own
knowledge or information received under Section 19, if the
Commission is of the opinion that there exists a prima
LPA No.857/2013 Page 10 of 42
facie case, it shall direct the Director General to cause an
investigation to be made into the matter:
Provided that if the subject matter of an information
received is, in the opinion of the Commission, substantially
the same as or has been covered by any previous
information received, then the new information may be
clubbed with the previous information.
(2) Where on receipt of a reference from the Central
Government or a State Government or a statutory
authority or information received under Section 19, the
Commission is of the opinion that there exists no prima
facie case, it shall close the matter forthwith and pass such
orders as it deems fit and send a copy of its order to the
Central Government or the State Government or the
statutory authority or the parties concerned, as the case
may be.
(3) The Director General shall, on receipt of
direction under sub-Section (1), submit a report on his
findings within such period as may be specified by the
Commission.
(4) The Commission may forward a copy of the
report referred to in sub Section (3) to the parties
concerned:
Provided that in case the investigation is caused to
be made based on reference received from the Central
Government or the State Government or the statutory
authority, the Commission shall forward a copy of the
report referred to in sub Section (3) to the Central
Government or the State Government or the statutory
authority, as the case may be.
(5) If the report of the Director General referred to
in sub-Section (3) recommends that there is no
contravention of the provisions of this Act, the Commission
shall invite objections or suggestions from the Central
Government or the State Government or the statutory
LPA No.857/2013 Page 11 of 42
authority or the parties concerned, as the case may be, on
such report of the Director General.
(6) If, after consideration of the objections and
suggestions referred to in sub Section (5), if any, the
Commission agrees with the recommendation of the
Director General, it shall close the matter forthwith and
pass such orders as it deems fit and communicate its order
to the Central Government or the State Government or the
statutory authority or the parties concerned, as the case
may be.
(7) If, after consideration of the objections or
suggestions referred to in sub Section (5), if any, the
Commission is of the opinion that further investigation is
called for, it may direct further investigation in the matter
by the Director General or cause further inquiry to be
made in the matter or itself proceed with further inquiry in
the matter in accordance with the provisions of this Act.
(8) If the report of the Director General referred to
in sub-Section (3) recommends that there is contravention
of any of the provisions of this Act, and the Commission is
of the opinion that further inquiry is called for, it shall
inquire into such contravention in accordance with the
provisions of this Act."
13. The learned Single Judge dismissed the writ petition, finding /
observing / holding:-
(a) that neither Section 26(1) provides for any opportunity of
hearing to the person against whom information in terms of
Section 19 is received nor Section 26(7) provides for any such
LPA No.857/2013 Page 12 of 42
hearing to such a person before further investigation is directed
by the CCI;
(b) that Section 26(5) also does not envisage any notice to the
person against whom information is provided to the CCI, before
the CCI considers the report of the DG recommending that
there was no contravention of the provisions of the Act;
(c) had the legislature intended inviting objections or suggestions
even from the person against whom the complaint is made,
Section 26(5), instead of using the word „or‟ would have used
the word „and‟ between the words "....statutory authority....."
and the words "....the parties concerned, as the case may be..."
in Section 26(5);
(d) incase investigation is ordered on receipt of a reference from
the Central Government/State Government/Statutory Authority
and the DG recommends that there is no contravention of
provisions of the Act, CCI will have to invite objections or
suggestions from the Central Government/State Government
/Statutory Authority as the case may be before it takes a view on
LPA No.857/2013 Page 13 of 42
such report; had the intention of the legislature been that in such
a case, besides hearing the Central Government/State
Government/ Statutory Authority which had made the reference
under Section 19(1), the CCI should also hear the person
against whom the reference is made, it would not have used the
word „or‟ and would have used the word „and‟ in Section 26(5)
as aforesaid;
(e) therefore the contention of the appellant / writ petitioner that
Section 26(5) envisages notice not only to the informant but
also to the person against whom information is given or
reference is made, cannot be accepted;
(f) the definition of the expression „party‟ in Regulation 2(1)(i) of
The Competition Commission of India (General) Regulations,
2009 as including inter alia an information provider as well as
an enterprises against whom any inquiry or proceeding is
instituted, thus could not be used for the purpose of interpreting
Section 26(5);
LPA No.857/2013 Page 14 of 42
(g) the Supreme Court in Steel Authority of India Limited supra
has already held that at the stage of Section 26(1), no notice is
required to be given to the person against whom information is
received or reference is made;
(h) that the argument of the appellant / writ petitioner on the basis
of principles of natural justice could not be accepted because
the statute does not mandate issuance of notice to the affected
party before directing investigation to be made by the DG;
(i) if the law does not mandate issuance of notice to the affected
party before directing investigation to be made by the DG, there
is no reason to imply such a notice before directing further
investigation in exercise of powers under Section 26(7);
(j) as far as the affected party is concerned, there is no difference
between direction for investigation or direction for further
investigation since any further investigation by the DG would
only be in continuation of the investigation carried out earlier;
(k) the order directing further investigation cannot prejudicially
affect the person against whom information is provided or a
LPA No.857/2013 Page 15 of 42
reference is made; an order of this nature does not visit the
person against whom information is provided or a reference is
made with any civil consequences nor does it impair any legal
right of such a person; thus the principles of audi alteram
partem would have no application at this stage; and,
(l) Regulation 41(5) of the 2009 Regulations supra also empowers
the CCI and the DG to direct evidence of a party to be led and if
deem necessary, grant an opportunity to the other party to cross
examine the person giving the evidence; the CCI vide order
dated 1st July, 2013 had merely permitted the respondent no.3 /
informant to cross examine the witnesses of the appellant; such
cross examination can take place only if further investigation is
directed by the CCI.
14. The contention of the counsel for the appellant before us is, that the
language of Section 26(1), on the interpretation whereof the Supreme Court
in Steel Authority of India Limited (supra) has held that the person against
whom information is given or reference is made has no right to be heard, is
materially different from the language of Section 26(7); while Section 26(1)
LPA No.857/2013 Page 16 of 42
does not provide for any hearing to the person against whom information is
received or reference is made, Section 26(7) expressly requires the CCI to,
only after consideration of the objections or suggestions referred to in sub
Section (5), if of the opinion that further investigation is called for, direct
further investigation by the DG. It is further argued that Section 26(5) also
expressly requires the CCI to invite objections or suggestions from "the
parties concerned" if the report submitted by the respondent no.2 DG
recommends that there is no contravention of the provisions of the Act. It is
thus argued that the judgment of the learned Single Judge is against the
language of the statute. Attention is also invited to paragraphs 23 and 71 of
the judgment of the Supreme Court in Steel Authority of India Limited and
it is argued that the Supreme Court in the said judgment has itself held that
in contradistinction to Section 26(1), Section 26(7) requires CCI to invite
objections and provide an opportunity of hearing. It is thus contended that
the learned Single Judge has gone against the judgment of the Supreme
Court.
LPA No.857/2013 Page 17 of 42
15. We deem it appropriate to set out herein below, paras 23 and 71 of the
judgment aforesaid of the Supreme Court:-
"23. In terms of Section 26(3), the Director General
is supposed to take up the investigation and submit
the report in accordance with law and within the time
stated by the Commission in the directive issued
under Section 26(1). After the report is submitted,
there is a requirement and in fact specific duty on the
Commission to issue notice to the affected parties to
reply with regard to the details of the information and
the report submitted by the Director General and
thereafter permit the parties to submit objections and
suggestions to such documents.
71. The intimation received by the Commission from any
specific person complaining of violation of Section 3(4)
read with Section 19 of the Act, sets into motion, the
mechanism stated under Section 26 of the Act. Section
26(1), as already noticed, requires the Commission to
form an opinion whether or not there exists a prima facie
case for issuance of direction to the Director General to
conduct an investigation. This section does not mention
about issuance of any notice to any party before or at the
time of formation of an opinion by the Commission on the
basis of a reference or information received by it.
Language of Sections 3(4) and 19 and for that matter,
any other provision of the Act does not suggest that notice
to the informant or any other person is required to be
issued at this stage. In contradistinction to this, when the
Commission receives the report from the Director
General and if it has not already taken a decision to close
the case under Section 26(2), the Commission is not only
expected to forward the copy of the report, issue notice,
invite objections or suggestions from the informant, the
Central Government, the State Government, Statutory
LPA No.857/2013 Page 18 of 42
Authorities or the parties concerned, but also to provide
an opportunity of hearing to the parties before arriving at
any final conclusion under Section 26(7) or 26(8) of the
Act, as the case may be. This obviously means that
wherever the legislature has intended that notice is to be
served upon the other party, it has specifically so stated
and we see no compelling reason to read into the
provisions of Section 26(1) the requirement of notice,
when it is conspicuous by its very absence. Once the
proceedings before the Commission are completed, the
parties have a right to appeal under Section 53-A(1)(a) in
regard to the orders termed as appealable under that
provision. Section 53-B requires that the Tribunal should
give, parties to the appeal, notice and an opportunity of
being heard before passing orders, as it may deem fit and
proper, confirming, modifying or setting aside the
direction, decision or order appealed against."
16. It is further argued by the counsel for the appellant that the learned
Single Judge has also erred in holding that the appellant, from the order
dated 1st July, 2013, is not visited with any civil consequences or that the
same does not impair any legal right of the appellant. It is contended that
since the appellant, in terms of the said order is subjected to further
investigation, it is visited with civil consequences and its rights are impaired.
17. Per contra, the counsel for the respondent no.1 CCI and the
respondent no.2 DG has contended that the reference in Section 26(5) to "the
parties concerned" is only to the informant and not to the party against
whom information is given. Reliance in this regard is placed on the proviso
LPA No.857/2013 Page 19 of 42
to Section 26(1) of the Act. It is further argued that investigation is merely
an administrative function of the respondent no.1 CCI.
18. Though Sections 26(5) and (7) on a bare reading appear to provide
that if the investigation report of the DG is that there is no contravention,
"objections" shall be invited by the CCI from "the parties concerned", which
would include the person/enterprise informed/referred against and that
direction for further investigation shall be issued only "after consideration"
(and which may include hearing) of the said objections, but on deeper
consideration, Sections 26(5) & (7) cannot be so interpreted.
19. Infact we had, during the hearing repeatedly enquired from the
counsel for the appellant whether not it would be illogical to hold that
though while ordering investigation, no opportunity of hearing is required to
be given to the person ordered to be investigated against, such a person is
required to be heard before "further investigation" is ordered. The only
answer of the counsel for the appellant was that the legislature itself having
provided so, the CCI cannot go against the law of which it is the creation.
LPA No.857/2013 Page 20 of 42
20. Though we can think of another answer, i.e. that though it may not be
necessary to give an opportunity of hearing before the CCI forms a prima
facie opinion and orders investigation but once the DG on investigation has
found the information to be wrong and the person/enterprise
informed/referred against of being not guilty of any contravention, such
person, before further investigation has a right of hearing, but we find the
Courts to have held otherwise.
21. The Supreme Court in Sri Bhagwan Samardha Sreepada Vallabha
Venkata Vishwandadha Maharaj Vs. State of Andhra Pradesh (1999) 5
SCC 740, in the context of Section 173(8) of the Code of Criminal
Procedure, 1973 (and which saves the power of the Magistrate to direct
further investigation) held that the Court is not obliged to hear the accused
before any such direction for further investigation is made and that casting
of any such obligation on the Court would only result in encumbering the
Court with the burden of searching for all the potential accused, to be
afforded with the opportunity of being heard and since the law does not
require it, the Court need not be burdened with such an obligation.
The proposition of law which thus emerges is that an investigation
report in favour of the accused does not vest the accused with a right of
LPA No.857/2013 Page 21 of 42
hearing before the Court/authority, to which the investigation report is
submitted, orders further investigation.
22. Per contra, it is also the settled legal position that before closing a case
on the basis of investigation report of no case for proceeding further having
been made out, issuance of notice and hearing the informant/complainant is
necessary / mandatory. Reliance in this regard can be placed on Bhagwant
Singh v. Commissioner of Police (1985) 2 SCC 537 laying down that in
case the Magistrate, to whom an investigation report is forwarded under
Section 173(2)(i) of the Cr.P.C., decides not to take cognizance of the
offence and to drop the proceedings or takes a view that there is no sufficient
ground for proceeding against some of the persons mentioned in the FIR, the
Magistrate must give notice to the informant and provide him an
opportunity to be heard at the time of consideration of the report. The same
view has been reiterated in Union Public Service Commission Vs. S.
Papaiah (1997) 7 SCC 614, Gangadhar Janardan Mhatre Vs. State of
Maharashtra (2004) 7 SCC 768, Sundeep Kumar Bafna Vs. State of
Maharashtra AIR 2014 SC 1745 (where it was held that if the proceedings
are likely to be quashed, then the complainant should be heard at that stage,
rather than compelling him to assail the quashment by taking recourse to an
LPA No.857/2013 Page 22 of 42
appeal) and by this Court in Praveen Grover Vs. Central Bureau of
Investigation MANU/DE/8725/2007.
23. Reference in this regard can also be made to Popular Muthiah Vs.
State (2006) 7 SCC 296 where the Supreme Court, while holding that the
High Court in an appeal, before directing prosecution of a person though
mentioned in the FIR but not charge-sheeted, should have heard such person,
clarified that the judgment should not be read as laying down the law that
the Magistrate, while directing further investigation or the Sessions Judge
while exercising jurisdiction under Section 319 of the Cr.P.C. is required to
hear the accused. It was held that the accused has no right to be heard at that
stage and thus the question of hearing him at that stage does not arise.
Similarly, in Pritish Vs. State of Maharashtra (2002) 1 SCC 253 even in
relation to a proceeding under Section 340 of the Cr.P.C., it was held that a
person complained against has no right to be heard in the inquiry, whether
he should be tried for the offence or not but such a legal right is envisaged
only when the Magistrate summons him - then he has a right to participate
in the pre-trial inquiry and to satisfy the Magistrate that he is entitled to be
discharged.
LPA No.857/2013 Page 23 of 42
24. The position in law is thus quite clear. There is no right of the accused
to be heard, before the Magistrate or the Sessions Judge directs further
investigation, even where the investigation carried out has found him to be
not guilty. What needs to be determined is, whether the language of Section
26 carves out an exception to the said general proposition of law.
25. The Supreme Court, in Steel Authority of India Limited (supra) does
not appear to be of the said opinion,
(a) by holding in para 10 of the judgment that the Competition Act and
the Regulations framed thereunder indicate the legislative intent of
dealing with the matters related to contravention of the Act
expeditiously and even in a time-bound programme;
(b) by holding in para 21 of the judgment that Section 19 does not suggest
that any notice is required to be given to the affected party and thus
the affected party cannot claim the right to notice or hearing;
(c) by holding in para 31(1) of the judgment that the order by which the
CCI forms a prima facie view and issues a direction to the DG for
investigation would not be appealable;
(d) by holding in para 31(2) of the judgment that no duty has been cast on
the CCI to issue notice or grant hearing to the person against whom
LPA No.857/2013 Page 24 of 42
information is given, at the stage of formation of opinion by the CCI
in terms of Section 26(1) of the Act and issuing a direction to the DG
to cause an investigation to be made in the matter;
(e) by holding in para 71 of the judgment that Section 26(1) also does not
require the CCI to issue notice to the party against whom information
is given;
(f) by holding in para 77 of the judgment that issuance of notice to a
party at the initial stage of the proceeding, which is not determinative
in nature and substance, can hardly be implied;
(g) by holding in para 78 of the judgment that the scheme of the
Competition Act suggests that it will not be in consonance with the
settled rules of interpretation that a statutory notice or an absolute
right to claim notice and hearing can be read into Section 26(1) of the
Act;
(h) by holding in para 79 of the judgment that it is difficult to state as an
absolute proposition of law that at all stages and in all events the right
to notice and hearing is a mandatory requirement of principles of
natural justice or that non-compliance therewith would always result
LPA No.857/2013 Page 25 of 42
in violation of fundamental requirements vitiating the entire
proceedings;
(i) by holding in para 83 of the judgment that Section 26(1) clearly
indicates exclusion of principles of natural justice, at least at the initial
stages;
(j) by holding in para 86 of the judgment that the scope of duty cast upon
the authority or a body and the nature of the function to be performed
cannot be rendered nugatory by imposition of unnecessary directions
or impediments which are not postulated in the plain language of the
section itself and that "natural justice" is a term which may have a
different connotation and dimension depending upon the facts of the
case;
(k) by carving out a distinction in para 87 of the judgment between
inquisitorial and adjudicatory functions;
(l) by holding in para 91 of the judgment that jurisdiction of the CCI
under Section 26(1) does not contemplate any adjudicatory function
and the CCI is not expected to give notice to the informant or the
affected parties and hear them at length before forming its opinion, as
the function is of a very preliminary nature and in fact in common
LPA No.857/2013 Page 26 of 42
parlance, it is a departmental function; at that stage CCI does not
condemn any person and therefore application of audi alteram partem
is not called for and that formation of a prima facie opinion
departmentally (DG being one of the wings of the CCI) does not
amount to an adjudicatory function but is merely of administrative
nature and so, keeping the nature of function performed in terms of
Section 26(1), the right of notice or hearing cannot be held to be
contemplated under Section 26(1) of the Act; and,
(m) by holding in para 134 of the judgment that the legislative intent in
enacting Competition Act is that investigations under the provisions
thereof should be concluded as expeditiously as possible.
26. The reasons given by the Supreme Court for holding that no notice or
hearing is required to be given, to the person/enterprise informed/referred
against, by the CCI before forming a prima facie opinion and directing
investigation under Section 26(1) of the Act, apply also to the stage under
Section 26(7) of the Act. The stage of Section 26(7) is also an "initial stage"
which is not determinative in nature and substance; "further investigation" is
also a pre-cognizance stage; issuance of notice to the person/enterprise
informed/referred against, at that stage cannot be implied. Besides the
LPA No.857/2013 Page 27 of 42
judgments cited above, reference can also be made to K. Chandrasekhar Vs.
State of Kerala (1998) 5 SCC 223 in support of the proposition that there is
no difference between „investigation‟ and „further investigation‟. The
Supreme Court in the said judgement, relying on the dictionary meaning of
"further" when used as an adjective, held 'further investigation' to be a
continuation of the earlier investigation and not a fresh investigation or re-
investigation to be started ab initio, wiping out the earlier investigation
altogether. Secondly, just like Section 26(1) does not contemplate any
adjudicatory function and the function of the CCI thereunder has been held
to be of a preliminary / departmental / administrative nature with no person
being condemned at that stage, similarly the function of the CCI under
Section 26(7) insofar as of directing further investigation is concerned is also
not adjudicatory and of a preliminary/department/administrative nature only,
with the person/enterprise informed / referred against being not condemned
at that stage also. We have already noticed above that ordering investigation
against anyone does not amount to condemning that person/enterprise. The
word „investigation‟ has not been defined in the Act. However the Supreme
Court in H.N. Rishbud v. State of Delhi AIR 1955 SC 196, dealing with the
LPA No.857/2013 Page 28 of 42
definition of 'investigation' in the Code of Criminal Procedure, held that
investigation generally consists of the following steps:
i. proceeding to the spot;
ii. ascertainment of the facts and circumstances of the case;
iii. discovery of the suspected offender;
iv. collection of evidence relating to commission of offence and which
evidence may consist of examination of various persons including
the accused and search of places or seizure of things considered
necessary for the investigation and to be produced at the trial; and,
v. formation of the opinion as to whether on the material collected there
is a case to place the accused for trial.
Even in Steel Authority of India Limited (supra), it was held that the power
of investigation is inquisitorial in nature. „Further investigation‟ cannot also
be anything but inquisitorial. Thirdly, just like requiring giving of an
opportunity of hearing to the person/enterprise informed/referred against at
the stage of Section 26(1) was held by the Supreme Court to lead to delays,
defeating the function to be performed by the CCI, similarly the giving of an
opportunity of hearing to the person/enterprise informed/referred against at
the stage of Section 26(7) would also lead to delays defeating the function to be
LPA No.857/2013 Page 29 of 42
performed by the CCI. The stage of Section 26(7), is also not determinative
in nature.
27. In fact this Court, applying the principles laid down by the Supreme
Court in Steel Authority of India Limited (supra), in DLF Ltd. Vs.
Securities and Exchange Board of India 186 (2012) DLT 145 and an
appeal being LPA No.100/2012 to the Division Bench whereagainst was
dismissed vide judgment dated 20th November, 2012 has held, (i) that since
the Securities and Exchange Board of India Act, 1992 provides the mode of
inquiring into the complaint of, first, investigations conducted prior to
ordering investigation, second, investigation by the investigating authority
and finally adjudication, the exercise of inquisitorial power to determine
whether an investigation is to be conducted, in fact does not require hearing
the affected parties; and, (ii) that at the stage of inquiry by the authority /
body (in that case SEBI) of examining whether or not the facts disclosed the
material for entertainment of a reasonable belief to cause an investigation
which is an inquisitorial and not an adjudicatory exercise, no notice of
hearing is required to be given to the party sought to be investigated against.
LPA No.857/2013 Page 30 of 42
28. However, the Supreme Court in Steel Authority of India Limited and
this Court in DLF Ltd. (supra) were concerned with Section 26(1) of the
Competition Act and Section 11C(1) of the SEBI Act (and which are not
pari materia to the provisions of the Competition Act) respectively, the said
judgments thus cannot be said to be conclusive on the issue before us.
29. The „objections‟ which are to be considered under Section 26(7) are
the objections which the CCI is to invite under Section 26(5). Under Section
26(5), objections have to be invited from the "parties concerned". The
learned Single Judge in this regard has held the person/enterprise
informed/referred against to be not a party concerned for the reason of the
use of the word „or‟ in Section 26(5) between the words "... statutory
authority..." and the words "....the parties concerned...". We are entirely in
agreement. If the legislature was of the view that the person/enterprise
informed/referred against is also one of the „parties concerned‟ within the
meaning of Section 26(5), the legislature would have, in the case of Section
26(1) being initiated on a reference from Central Government/State
Government/Statutory Authority, would have used the word "and" in place
of "or" in Section 26(5) requiring the CCI to besides inviting objections
from the Central Government/State Government/Statutory Authority, also
LPA No.857/2013 Page 31 of 42
from the person/enterprise referred against. Not only so, the question of the
person/enterprise informed/referred against having any „objection‟ or
„suggestion‟ when the Report of the DG is in its favour i.e. of there being no
contravention, does not arise. „Objection‟ or „suggestion‟ at that stage, can
only be of the informant or the referring Government / Statutory Authority,
inspite of whose information /reference of contravention of the Act, DG has
found otherwise. Besides the said reason given by the learned Single Judge,
as we have noticed above, under the general law, the accused has no right of
hearing at that stage. Thus, the legislature, when used the words „parties
concerned‟ in Section 26(5) cannot be said to have meant the
person/enterprise informed/referred against, which is in the position of an
accused in the said investigation. The consideration under Section 26(7)
thus, of the objections / suggestions has to be of the objections / suggestions
of the informant / referring Government / Statutory Authority only and not
of the person/enterprise informed/referred against. We would however be
failing in our duty if do not mention that Section 26 as it stood prior to
amendment w.e.f. 20.05.2009, in Sub-Section (5) thereof, provided for
giving of an opportunity to the "complainant" to rebut the findings of the
DG of there being no contravention. Similarly, Section 26(7) as it stood
LPA No.857/2013 Page 32 of 42
prior to the said amendment, provided for hearing the complainant before
further investigation. We wondered whether the amendment, substituting
giving of notice and hearing to the „complainant‟ with inviting objections/
suggestions of the „parties concerned‟ and consideration thereof was with
the intent of including therein the person/enterprise informed/referred
against also. In this regard, we perused The Competition (Amendment) Bill,
2007 (Bill No.70/2007), which led to the amendment with effect from 20th
May, 2009. However, the Statement of Objects and Reasons given for the
amendment does not list any such reason. It thus appears that the reason
which prevailed with the legislature to so amend Section 26 was not to
provide for notice or hearing to the person/enterprise informed/referred
against, before directing further investigation. In the absence of any such
reason having been given by the Legislature, we have to interpret the
language of the statute as it stands post amendment and on which
interpretation, we have concluded that „parties concerned‟ would at the stage
of investigation not include the person/enterprise informed/referred against.
Our research has also disclosed introduction in the Lok Sabha of the
Competition (Amendment) Bill, 2012 (Bill No.136 of 2012) which proposes
to inter alia amend Section 26(7) and (8) of the Act but which proposed amendments
LPA No.857/2013 Page 33 of 42
also, though not law till date, are not suggestive of the intent of the
Legislature being otherwise than what has been interpreted by us.
30. The learned Single Judge has further held that the definition of „Party‟
in Regulation 2(1)(i) of the 2009 Regulations as including an enterprise
against whom an inquiry or proceeding is instituted, would not apply to
Section 26(5). We may add that it is the settled position in law (see Jeevan
Chandrabhan Idnani Vs. Divisional Commissioner, Konkan Bhavan
(2012) 2 SCC 794) that the Rules/Regulations even if framed under the
statute, cannot alter or vary the meaning of the statute itself, where it is
unambiguous. A good discussion on the said aspect is also to be found in a
decision of England and Wales High Court (Chancery Division) in BDW
Trading Ltd. Vs. South Anglia Housing Ltd. MANU/UKCH/0234/2013
where, quoting Maxwell on interpretation of Statutes, it was inter alia held
that Regulations made under a Statute provide a parliamentary or
administrative contemporanea expositio of the statute but do not decide or
control its meaning: to allow this would be to substitute the rule making
authority for the judges as interpreters and would disregard the possibility
that the regulation relied upon was misconceived or ultra vires.
LPA No.857/2013 Page 34 of 42
31. Yet another facet which may be noticed is that Section 26(7), besides
the expression "further investigation" also uses the expression "further
inquiry" either by the DG or by the CCI itself. The Supreme Court, in Steel
Authority of India Limited (supra) has held that „investigation‟ is distinct
from „inquiry‟ inasmuch as investigation by the DG is only in terms of the
directive of the CCI and it is only after the „investigation‟ that the „inquiry‟
commences and in which the CCI has to consider the report of the DG "as
well as consider the objections & submissions" made by other party and it is
the inquiry which continues till the final order is passed by the CCI. We find
the CCI also in its order in All India Tyre Dealers' Federation Vs. Tyre
Manufacturers MANU/CO/0097/2012 to have so understood the difference
between "investigation" and "inquiry", with „inquiry‟ leading to
determination of rights of the parties and levy of penalty on those
contravening the law, through adjudication or decision and in which
principles of natural justice have to be complied with and „investigation‟ as
not conferring any rights and leading to no penalties. The Supreme Court in
Directorate of Enforcement Vs. Deepak Mahajan (1994) 3 SCC 440 held
that term "investigation" cannot be limited only to police investigation but
LPA No.857/2013 Page 35 of 42
has a wider connotation and is flexible, so as to include inter alia
investigation carried out under the direction of a Magistrate.
32. In our opinion, „investigation‟ includes all proceedings for collection
of evidence, to form an opinion whether any law has been contravened or
not. Per contra, an „inquiry‟ is akin to prosecution i.e. a proceeding to
adjudicate after hearing the accused whether the opinion formed after
investigation, of law having been contravened, is established or not. A Full
Bench of the Bombay High Court also in Motilal Hiralal Vs. Emperor
MANU/MH/0314/1921 though in the context of Code of Criminal
Procedure, has held that the word inquiry is used to indicate a judicial
proceeding as distinguished from investigation. A Single Judge of the
Allahabad High Court also in Gauri Shankar Sawhney Vs. State of U.P.
MANU/UP/0972/2012 held that while distinguishing between inquiry and
investigation it may be borne in mind that the object of inquiry is to
determine the truth or falsity of certain facts in order to take further action
thereon, while the object of an investigation is to collect evidence.
33. Before proceeding further, we may also notice that as per the scheme
of the Act, the opinion/investigation report of the DG is not binding on the
CCI. We find the CompAT also, in Gulf Oil Corporation Ltd. Vs.
LPA No.857/2013 Page 36 of 42
Competition Commission of India MANU/TA/0010/2013 to have taken the
same view.
34. On the basis of the above discussion, in our view, the procedure to be
followed after the Section 26(1) stage, is as under:-
(I) If the report of the DG referred to in Section 26(3) recommends that
there is no contravention, the CCI is to invite objections either from the
referring Government / Statutory Authority if the proceedings under Section
26(1) were commenced on such reference or from the informant if the
proceedings under Section 26(1) were commenced on receipt of information
and formation of a prima facie opinion thereon. [Section 26(5)]
(II) CCI on consideration of the aforesaid objections, may agree with the
report of the DG and close the case (see para 24 of Steel Authority of India
Limited). [Section 26(6)]
(III) However if the CCI on the basis of the material collected by the DG
and the objections, forms an opinion different from that of the DG, the
nature of the proceedings changes from „investigation‟ to adjudicatory and it
is such proceeding which has been labelled by the Supreme Court in Steel
Authority of India Limited (supra) as „inquiry‟ and of which inquiry notice
will have to be issued to the person/enterprise informed/referred against.
LPA No.857/2013 Page 37 of 42
(IV) However CCI, if on the basis of the material collected by the DG and
after consideration of the objections, is neither able to close the case nor able
to proceed from investigative to the inquiry stage, and is of the opinion that
there are lacunae /deficiencies in the report of the DG, may give directions
for 'further investigation'. For issuing such directions, no hearing has to be
given to the person/enterprise informed/referred against.
(V) A direction, under Section 26(7), of "further investigation", within the
meaning of (IV) above, is distinct from "causing further inquiry to be made
in the matter or itself proceed with further inquiry....". While at the time of
ordering "further investigation", CCI has not formed an opinion of the
statute having been contravened, before "causing further inquiry" to be
made, formation of opinion (as distinct from prima facie opinion under
Section 26(1)) by the CCI of the statute having been contravened, is a must.
It was so held by the Supreme Court in para 24 of the Steel Authority of
India Limited by observing that if the CCI is of the opinion that there is
contravention of any of the provisions of the Act, it may order further
inquiry into the matter.
35. The order dated 1st July, 2013 of the CCI does not record any
satisfaction having been reached or opinion having been formed by the CCI,
LPA No.857/2013 Page 38 of 42
of contravention having been committed by the appellant. The same is
indicative of the order dated 1st July, 2013 being merely an order of further
investigation in continuation of which investigation the report of
„no contravention‟ was submitted by the DG, and not being an order of
conducting inquiry after recording satisfaction, higher than the prima facie
view under Section 26(1), of contravention having been committed.
36. As far as the reliance by the counsel for the appellant on Paras 23 and
71 of the judgment in Steel Authority of India Limited is concerned, the
Supreme Court in the said judgment was not concerned with Section 26(7)
of the Act and a stray observation, which otherwise goes against the grain of
the judgment, cannot be relied upon. It was so held in UOI Vs. Dhanwanti
Devi (1996) 6 SCC 44 and Gangadhara Palo Vs. The Revenue Divisional
Officer (2011) 4 SCC 602.
37. The Supreme Court in Steel Authority of India Limited, for
determining whether the stage of the proceeding is in the realm of
investigation or adjudication, also applied the test of maintainability of
appeal thereagainst as provided in Section 53A(1) of the Act. The said
provision though provides for appeal against a direction/decision under
LPA No.857/2013 Page 39 of 42
Section 26(2) and (6) i.e. the decision of the CCI on receipt of
reference/information that there is no prima facie case and the decision of
the CCI on consideration of the report of the DG of no contravention and the
objections and suggestions invited thereon, of closure of the case, but not
against directions under Section 26(7) for further investigation. For this
reason also we are of the opinion that direction for further investigation
under Section 26(7) is not in exercise of adjudicatory but of
preliminary/departmental/administrative/inquisitorial functions.
38. We find that the same learned Single Judge who has authored the
judgment impugned before us, has also dealt with the procedure to be
followed by the CCI and the DG, in Grasim Industries Ltd. Vs. Competition
Commission of India 206 (2014) DLT 42 and though the impugned
judgment was cited before him but observed that the impugned judgment
had no application to the issue involved in Grasim Industries Ltd. (supra).
We however refrain from dealing with the judgment in Grasim Industries
Ltd. since we find that LPA No. 137/2014 preferred thereagainst is pending
consideration.
LPA No.857/2013 Page 40 of 42
39. Before parting, we may record that the language of Section 26(4) to
(7) as well as of Regulation 21 of the 2009 Regulations leaves much to be
desired. However, it is the settled principle of law (see Bhag Mal Vs. Ch.
Parbhu Ram (1985) 1 SCC 61, Tinsukhia Electric Supply Co. Ltd. Vs.
State of Assam (1989) 3 SCC 709, Deepak Mahajan (supra), Surjit Singh
Vs. Mahanagar Telephone Nigam Ltd AIR 2008 SC 2226,) that where
plain and literal interpretation of a statutory provision produces a manifestly
absurd and unjust results, the Court may modify the language used or even
do some violence to it so as to achieve the obvious intentions of the
legislature and produce a rational construction and just result.
40. The counsel for the appellant has also argued that the CCI, in the
order dated 1st July, 2013 has proceeded on the safety concerns, which have
no relevance.
41. However, having held that the CCI is still at investigative stage,
according to us the said argument is not available to the appellant at this
stage. The Courts have always been reluctant to interfere at the investigation
stage.
LPA No.857/2013 Page 41 of 42
42. We therefore hold that the challenge by the appellant to the order
dated 1st July, 2013 of the CCI on the ground of the same having been
passed without giving any opportunity of hearing to the appellant, which is
the enterprise informed against, has no merit. Resultantly, the appeal is
dismissed.
No costs.
RAJIV SAHAI ENDLAW, J.
CHIEF JUSTICE SEPTEMBER 3, 2014 pp LPA No.857/2013 Page 42 of 42