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 17, Cited by 2]

Allahabad High Court

Municipal Board, Hathras vs Union Of India (Uoi) And Ors. on 13 February, 1975

Equivalent citations: AIR1975ALL364, [1978]48COMPCAS716(ALL), AIR 1975 ALLAHABAD 364

ORDER


 

  R.L. Gulati, J.   

 

1. This is a petition under Article 226 of the Constitution by the Municipal Board, Hathras.

2. The petitioner Board runs a water works for the supply of water to the town of Hathras. On 23rd of January, 1967, the Enforcement Officer appointed under the Emergency Risks (Factories) Insurance Act, 1962 (hereinafter referred to as the 'Act') served a notice requiring the Board to pay a total sum of Rs. 10,711.00 as arrears of premia from 1963 upto date, as the Board had failed to take out insurance in respect of the water works. The petitioner Board was also required to pay a sum of Rs. 5,360/- as compounding fee. As the premia and the compounding fee was not paid, proceedings were initiated under Section 35 of the U. P. Municipalities Act for its recovery. The petitioned has challenged the demand as also the recovery proceedings.

3. The first contention raised on behalf of the petitioner is that the Act is not applicable as it requires compulsory insurance of factories and the water works department of the petitioner cannot be said to be a 'factory.' Under Clause (c) of Section 2 of the Act, "factory" means "a factory as defined in Clause (m) of Section 2 of the Factories Act." The definition of 'factory' as contained in Clause (m) of Section 2 of the Factories Act reads :

(m) "Factory means any premises including the precincts thereof-
(i) whereon ten or more workers are working, or were working on any day of the preceding twelve months, and in any part of which a manufacturing process is being carried on with the aid of power, or is ordinarily so carried on." It is not disputed that ten or more persons are working in the water works of the petitioner and water is pumped by use of power. But it is said that no manufacturing process is carried on. Clause (k) of Section 2 of the Factories Act defines "manufacturing process" to mean any process for--
(i) making, altering, repairing, ornamenting, finishing, packing, oiling, washing, cleaning, breaking up, demolishing, or otherwise treating or adapting any article or substance with a view to its use, sale, transport, delivery or disposal, or (ii) pumping oil, water or sewage, of (iii) ....."

Thus pumping of water is a manufacturing process according to the definition given in the Factories Act, even though pumping of water may not be a manufacturing process in the ordinary common parlance. Water works is, therefore, clearly covered by the definition of "factory" and the Act is applicable to it.

4. It is then argued that the Act was a temporary measure lasting during the emergency and it came to an end when the emergency was withdrawn on 10th of January, 1968 and no action could be taken under the Act after its expiry. In the case of the petitioner action for the first time was taken on 23rd of January, 1968. This contention is again not acceptable in view of the provisions contained in Section 1(3) of the Act which provides :

"It shall remain in force during the period of operation of the proclamation of Emergency issued on the 26th October, 1962, and for such further period as the Central Government may, by notification in the Official Gazette declare to be the period of emergency for the purposes of this Act, but its expiry shall not affect anything done or omitted to be done before such expiry and Section 6 of the General Clauses Act, 1897 (10 of 1897) shall apply upon the expiry of this Act as if it had been repealed by a Central Act."

This provision clearly shows that even after the lapse of the Act, action could be taken to levy and recover insurance premia, if it had not been done during the operation of the Act. This provision clearly saves the power to take action against persons who had evaded the payment of premia by not taking out a policy of insurance in respect of insurable premises. Section 11 contains a specific provision for the levy and recovery of evaded premiums. That section reads :

"11. Recovery of Premiums Unpaid.--(1) Without prejudice to the provisions of Sub-section (4) of Section 5, where any person has failed to insure as, or to the full amount, required by this Act, and has thereby evaded the payment by way of premium of any money which he would have had to pay out for such failure, an officer authorised in this behalf by the Central Government may determine the amount payment of which has been so evaded and the amount so determined shall be payable by such person and shall be recoverable from him as provided in Sub-section (2)."

Thus Section 11(1) read with Section 1(3) of the Act provides a complete machinery for the levy and recovery of evaded premiums even after the expiry of the Act. This position is fully supported by a decision of a Division Bench of this Court in Raja Ram Om Prakash v. Union of India, (Civil Misc. Writ No. 2261 of 1970, decided on 16-12-1970), reported in 1971 AH LJ 231 where a similar question arose under the identical provisions of the Emergency Risks (Goods) Insurance Act, 1962. The same view has been taken in Union of India v. T. Sitaramanjaneyulu, AIR 1971 Andh Pra 145 and Eastern Bihar Divisional Chamber of Commerce and Industry, Bhagalpur v. The Chief Enforcement Officer, AIR 1972 Pat 314 where it has been held that proceedings for recovery of evaded premiums payable under the Emergency Risks (Goods) Insurance Act, 1962 and the Emergency Risks (Factories) Insurance Act can be initiated even after the Acts have ceased to be in force on the expiry of the emergency. The Madras High Court has, however, taken a contrary view in Stoneware Pipes (Madras) Ltd. v. Union of India, AIR 1971 Mad 442. The contrary view taken by the Madras High Court in the above case has not been accepted by the Patna High Court and I am in respectful agreement with the view of the Patna High Court. The Act casts an absolute liability upon every person to take an insurance policy and to pay premiums due thereon and on his failure to do so a provision has been made to recover from him the arrears of premia.

5. The last contention relates to the mode of recovery of the demand, Section 11(2) of the Act provides that any instalment of premium due on a policy of insurance issued under the Scheme, and any amount determined as payable under Sub-section (1), shall be recoverable as an arreaf of hind revenue and shall be a first charge on the property in respect of which the default has been made. It is urged that the demand on account of arrears of premium and compounding fee could be recovered under Section 11(2) only as arrears of land revenue. Arrears of land revenue are recoverable under the U. P. Zamindari Abolition and Land Reforms Act. The proposed action under Section 35 (2) of the U. P. Municipalities Act is, therefore, wholly unauthorised.

6. Now, Section 11(2) provides for a speedy mode of recovery of the arrears. But this mode of recovery is not exhaustive in the sense that it bars the other modes of recovery available under the law. For instance a suit would not be barred.

7. Section 46 (2) of the Income-tax Act, 1922, contains a similar provision for the recovery of arrears of income-tax through a Collector as arrears of land revenue. It has been repeatedly held by various High Courts that the special mode of recovery contained in Section 46 (2) is not exhaustive and does not take away from the Government the right of enforcing payment by any other method open to it. See Manickam Chettiar v. In-

come-tax Officer Madura. 6 ITR 180 = (AIR 1938 Mad 360) and Jnderchand V. Secretary of State for India in Council, 9 ITR 673 = (AIR 1942 Pat 87).

8. Section 35 of the U. P. Municipalities Act contains a special provision for enforcing any obligation against a municipality cast by the Municipalities Act or by any other enactment. If such a duty is not performed within the specified time, Sub-section (2) of Section 35 provides that the District Magistrate or any other officer not below the rank of the Deputy Collector may be required to secure compliance and expenses incurred in that connection shall be borne by the Municipal board concerned. This, in my opinion, is another mode of recovery of dues against a municipality and it is open to the Government to press into aid this mode of recovery. Section 11(2) of the Act does not bar such a remedy.

9. The petition fails and is dismissed with costs.