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 26, Cited by 0]

Madhya Pradesh High Court

Gwalior Alcobrew Pvt. Ltd. Through vs The State Of Madhya Pradesh on 3 December, 2019

Author: Gurpal Singh Ahluwalia

Bench: Gurpal Singh Ahluwalia

                               1
          THE HIGH COURT OF MADHYA PRADESH
     W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

Gwalior, Dated :03/12/2019

       Shri S.K. Shrivastava, Counsel for the petitioners.

       Shri R.K. Soni, Government Advocate for the State.

       Heard Finally.

       By this Common Order, W.P. Nos. 3059/2019 (Gwalior

Alcobrew Pvt. Ltd. vs. State of M.P. & Ors.), 13271/2019 (Gwalior

Alcobrew Pvt. Ltd. vs. State of M.P. & Ors.), 9830/2019 (Gwalior

Alcobrew Pvt. Ltd. vs. State of M.P. & Ors.), and 9877/2019

(Gwalior Alcobrew Pvt. Ltd. vs. State of M.P. & Ors.) shall be

decided.

2.     For the sake of convenience, the facts of W.P. No. 13271 of

2019 shall be taken into consideration.

3.     The present petition has been filed against the order dated 2-1-

2019     passed    by   Board     of   Revenue      in   Appeal    No.

6525/2018/Gwalior/Ex.A, thereby affirming the order dated 12-11-

2018 passed by Excise Commissioner, Gwalior in case No. 5(1)2018-

9/7183, by which the penalty of Rs.1,75,750/- has been imposed for

not maintaining atleast 25% of minimum stock in glass bottles during

the year 2017-2018.

4.     According to the petitioner, it is a Private Limited Company

registered under the provisions of Companies Act, 1956 and is

engaged in the manufacture of rectified spirit and extra neutral
                                2
          THE HIGH COURT OF MADHYA PRADESH
     W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

alcohol. The petitioner has its distillery at Gwalior. Apart from

manufacturing and bottling its own brands, the petitioner is also

engaged in business of bottling brands for other alcohol

manufacturers.

5.     It is the case of the petitioner that it had applied for and was

granted various licenses i.e., C.S.-1,D-1, F.L.9 and F.L. 9A by

Respondent no.2 and accordingly the petitioner has been granted

permission to undertake the activity of manufacturing and bottling of

Indian Made Foreign Liquor        (IMFL) and Country Spirit at its

distillery. The petitioner has also been permitted to sell/transfer the

IMFL and Country Spirit from its unit to storage warehouses and

other destinations within the State of Madhya Pradesh as well as

outside the State.

6.     The respondent no.1 issued a Tender Notice for the supply of

country spirit in sealed bottles in 51 Districts (Supply areas) of

Madhya Pradesh.      Sealed Tenders were invited from distillers of

Madhya Pradesh for the grant of licence(s) under the provisions of

the Madhya Pradesh Country Spirit Rules, 1995 (In short Rules,

1995) to supply country spirit through bonded storage warehouses to

the retail sale contractors in sealed bottles for a period commencing

1st April 2012 and ending 31st March 2013.

7.     The petitioner also participated and was declared successful
                                3
          THE HIGH COURT OF MADHYA PRADESH
     W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

and accordingly it was granted license and the petitioner was

regularly supplying bottled country spirit.     It is the claim of the

petitioner, that there was no instances of non-supply of Country

spirit. It is claimed that owing to the demand in the market, the

supplies and consequently the stock was largely maintained in PET

bottles. Since, the demand of glass bottles was nill in the market,

therefore, Country spirit was filled only in PET bottles. However, a

show cause notice dated 03-2-2016 was issued mentioning therein,

that since for the period between April 2012 to March 2013, 25% of

day's average issue in glass bottles from the warehouse was not kept

in glass bottles, therefore, the present petitioner is liable to penalty

under Rule 4(4)(a) and Rule 12 of M.P. Country Spirit Rules, 1995.

8.     The petitioner submitted its reply and submitted that

previously 100% supply was done in glass bottles, however, with the

permission of the State Govt., the supply is also made in PET bottles.

Since, the demand was of PET bottles, therefore, the minimum stock

was maintained in PET bottles so that the supply may not be

discontinued. No loss was ever caused to the State Govt. It is

alleged that the Excise Commissioner, did not consider the reply filed

by the petitioner, in its true perspective, and by order dated 24-07-

2017 (Annexure P/2) imposed a penalty of Rs. 2,42,500/-.

9.     The petitioner being aggrieved by the order of the Excise
                                 4
           THE HIGH COURT OF MADHYA PRADESH
      W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

Commissioner, filed an appeal which was registered as Appeal

PBR/Appeal/Gwalior/Ex.A./2018/1116. The Board of Revenue, by

order dated 26-12-2018 (Annexure P/2) has dismissed the appeal,

accordingly, the present petition has been filed.

10.     Challenging the order passed by the Commissioner, Excise, as

well as the Board of Revenue, it is submitted by the Counsel for the

petitioner, that the penalty can be imposed for violation of the Rules.

There is no allegation, that the petitioner did not maintain the

minimum stock as required under Rule 4(4) of Rules, 1995. But the

only allegation is that the minimum stock was not kept in glass

bottles but was kept in PET bottles. The Rules, 1995 do not provide

that the Country spirit cannot be kept in PET bottles. Further, there

was no condition in Tender Notice, requiring the petitioner to

maintain at least 25% of minimum stock in glass bottles. Further, the

Appellate Court has not considered the grounds which were raised in

the memo of appeal. Further, the respondents did not issue notice

during the currency of the contract, otherwise, the petitioner could

have rectified the mistake. It is further submitted that the show cause

notice was issued only after the conclusion of contract and

accordingly, no penalty can be imposed for breach of concluded

contract. It is further submitted that the Excise Commissioner, while

passing the order dated 24-07-2017 has no where stated that the
                                 5
           THE HIGH COURT OF MADHYA PRADESH
      W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

penalty is being imposed for violating the terms of contract, and now

the respondents cannot substitute its own findings. To buttress his

contentions, the Counsel for the petitioners, relied upon the judgment

passed by the Supreme Court in the case of Mohinder Singh Gill &

Anr. vs. The Chief Election Commissioner, New Delhi & Ors.

reported in AIR 1978 SC 851, Kranti Associates Private Limited &

Anr. vs. Masood Ahmed Khan & Ors. reported in (2010) 9 SCC

496, Central Homeopathic & Biochemic Association, Gwalior &

Ors. vs. State of M.P. & Ors. reported in ILR 2013 MP 837, M/s.

Hindustan Steel Ltd. vs. State of Orissa reported in AIR 1970 SC

253,Rattan Bai & Anr. vs. Ram Das & Ors. reported in 2012(3)

SCC 248, Rattan Bai & Anr. vs. Ram Das & Ors. reported in

2012(3) SCC 248, Union of India vs. Rampur Distillery &

Chemical Co. Ltd. reported in AIR 1973 SC 1098, Maula Bux vs.

Union of India reported in AIR 1970 SC 1955, Ujjain Charitable

Trust Hospital and Research Centre vs. State of M.P. & Anr.

reported in 2010 (3) MPLJ 29.

11.     Per contra, it is submitted by the Counsel for the respondents

that the petitioner was granted C.S.-1 License for the financial year

2012-2013 where in the terms and conditions of the C.S.1 license

itself, it was mentioned as under :

      1. This license is granted under and shall be subject to the
                                 6
           THE HIGH COURT OF MADHYA PRADESH
      W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

         provisions of the Madhya Pradesh Excise Act, 1915 and the
         Rules made thereunder and shall also be subject to such
         subsidiary orders and instructions, as the Excise
         Commissioner, Madhya Pradesh, may from time to time issue
         in this behalf.
      2. During the period of license shall observe all the conditions of
         the tender notice.
      3. The licensee will use only such essences and food colours for
         the preparation of any kind of country liquor as are approved
         by the Excise Commissioner.
      4. On breach of any of the conditions of t his license or the
         provisions of the Madhya Pradesh excise Act or of the rules
         made thereunder, this license may be cancelled by the Excise
         Commissioner.

12.      It is further submitted that in exercise of powers conferred by

sub-section (1) and clauses (d) and (h) of sub-section (2) of Section

62 of the Madhya Pradesh Excise Act, 1915, the State Govt. has

made rules called as "Madhya Pradesh Country Spirit Rules, 1995".

Rule 11 of Rules, 1995 prescribe that the licensee shall be bound by

General or Special Orders which may be issued by the Excise

Commissioner from time to time. It is further submitted that the

Penalty as provided under Rule 12 of the Rules, 1995 is not for any

loss sustained by the State Govt, but it is a deterrent measure, so that

the stipulations in the rules and the terms of license, including

maintaining minimum stock as prescribed by the authority is adhere

to. It is further submitted that trade in liquor is not the fundamental

right but it is a privilege and the petitioner must fulfill the terms and

conditions of license. It is further submitted that the Excise

Commissioner, by its letter dated5(1)11-12/321 dated 9-2-2012 had
                                 7
           THE HIGH COURT OF MADHYA PRADESH
      W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

specifically directed the petitioner to maintain atleast 25% of the

minimum stock in glass bottles.

13.     Heard the learned Counsel for the parties.

14.     Clause 10 of letter dated5(1)11-12/321 dated 9-2-2012 issued

by Excise Commissioner, specifically required that atleast 25% of the

minimum stock should be in glass bottles.

15.     It is the case of the respondents that the petitioner did not

follow the above mentioned condition and thus is liable to pay

penalty as per Rule 12 of the Rules, 1995.

16.     It is well established principle of law that trade in liquor is

merely a privilege and not a fundamental right. The Supreme Court

in the case of State of Punjab Vs. Devans Modern Breweries

Limited, reported in (2004) 11 SCC 26 has held as under :

           "113. In my opinion, Articles 301 and 304(a) of
           the Constitution are not attracted to the present
           case as the imposition of import fee does not, in
           any way, restrict trade, commerce and intercourse
           among the States. In my opinion, the permissive
           privilege to deal in liquor is not a "right" at all.
           The levy charged for parting with that privilege
           is neither a tax nor a fee. It is simply a levy for
           the act of granting permission or for the exercise
           of power to part with the privilege. In this
           context, we can usefully refer to Har Shankar v.
           Dy. Excise and Taxation Commr. and Panna Lal
           v. State of Rajasthan. As noticed earlier, dealing
           in liquor is neither a right nor is the levy a tax or
           a fee. Articles 301-304 will be rendered
           inapplicable at the threshold to the activity in
           question. Further, there is not even a single
                              8
        THE HIGH COURT OF MADHYA PRADESH
   W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

          judgment which upholds the applicability of
          Articles 301-304 to the liquor trade. On the
          contrary, numerous judgments expressly hold
          these articles to be inapplicable to trade,
          commerce and intercourse in liquor. We can
          beneficially refer to the judgments in State of
          Bombay v. R.M.D. Chamarbaugwala, Har
          Shankar case, Sat Pal and Co. v. Lt. Governor of
          Delhi and Khoday case. The learned counsel for
          the respondent submitted that Articles 301-304
          are violated or transgressed. In view of
          discussions in the paragraphs above, it is clearly
          demonstrated as to how and why Articles 301-
          304 are inapplicable to liquor trade in any form."

      The Supreme Court in the case of Synthetics and Chemicals

Ltd. Vs. State of U.P. reported in (1990) 1 SCC 109 has held as

under :

          "105. The basis of the privilege doctrine appears
          to be that alcoholic drinks or intoxicating drinks
          are expected to be injurious to health and
          therefore the trade in these commodities is
          described as obnoxious and therefore a citizen
          has no fundamental right under Article 19(1)(g)
          of the Constitution and therefore the trade in
          alcoholic drinks which is expected to be
          injurious to health and obnoxious is the privilege
          of the State alone and the State can part with this
          privilege on receipt of the consideration."

      The Supreme Court in the case of Khoday Distilleries Ltd.

Vs. State of Karnataka reported in (1995) 1 SCC 574 has held as

under :

           "60. We may now summarise the law on the
          subject as culled from the aforesaid decisions.
          (a) The rights protected by Article 19(1) are not
          absolute but qualified. The qualifications are
                           9
     THE HIGH COURT OF MADHYA PRADESH
W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

     stated in clauses (2) to (6) of Article 19. The
     fundamental rights guaranteed in Article 19(1)(a)
     to (g) are, therefore, to be read along with the said
     qualifications. Even the rights guaranteed under
     the Constitutions of the other civilized countries
     are not absolute but are read subject to the
     implied limitations on them. Those implied
     limitations are made explicit by clauses (2) to (6)
     of Article 19 of our Constitution.
     (b) The right to practise any profession or to carry
     on any occupation, trade or business does not
     extend to practising a profession or carrying on an
     occupation, trade or business which is inherently
     vicious and pernicious, and is condemned by all
     civilised societies. It does not entitle citizens to
     carry on trade or business in activities which are
     immoral and criminal and in articles or goods
     which are obnoxious and injurious to health,
     safety and welfare of the general public, i.e., res
     extra commercium, (outside commerce). There
     cannot be business in crime.
     (c) Potable liquor as a beverage is an intoxicating
     and depressant drink which is dangerous and
     injurious to health and is, therefore, an article
     which is res extra commercium being inherently
     harmful. A citizen has, therefore, no fundamental
     right to do trade or business in liquor. Hence the
     trade or business in liquor can be completely
     prohibited.
     (d) Article 47 of the Constitution considers
     intoxicating drinks and drugs as injurious to
     health and impeding the raising of level of
     nutrition and the standard of living of the people
     and improvement of the public health. It,
     therefore, ordains the State to bring about
     prohibition of the consumption of intoxicating
     drinks which obviously include liquor, except for
     medicinal purposes. Article 47 is one of the
     directive principles which is fundamental in the
     governance of the country. The State has,
     therefore, the power to completely prohibit the
     manufacture, sale, possession, distribution and
     consumption of potable liquor as a beverage, both
                           10
     THE HIGH COURT OF MADHYA PRADESH
W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

     because it is inherently a dangerous article of
     consumption and also because of the directive
     principle contained in Article 47, except when it
     is used and consumed for medicinal purposes.
     (e) For the same reason, the State can create a
     monopoly either in itself or in the agency created
     by it for the manufacture, possession, sale and
     distribution of the liquor as a beverage and also
     sell the licences to the citizens for the said
     purpose by charging fees. This can be done under
     Article 19(6) or even otherwise.
     (f) For the same reason, again, the State can
     impose limitations and restrictions on the trade or
     business in potable liquor as a beverage which
     restrictions are in nature different from those
     imposed on the trade or business in legitimate
     activities and goods and articles which are res
     commercium. The restrictions and limitations on
     the trade or business in potable liquor can again
     be both under Article 19(6) or otherwise. The
     restrictions and limitations can extend to the State
     carrying on the trade or business itself to the
     exclusion of and elimination of others and/or to
     preserving to itself the right to sell licences to do
     trade or business in the same, to others.
     (g) When the State permits trade or business in
     the potable liquor with or without limitation, the
     citizen has the right to carry on trade or business
     subject to the limitations, if any, and the State
     cannot make discrimination between the citizens
     who are qualified to carry on the trade or
     business.
     (h) The State can adopt any mode of selling the
     licences for trade or business with a view to
     maximise its revenue so long as the method
     adopted is not discriminatory.
     (i) The State can carry on trade or business in
     potable liquor notwithstanding that it is an
     intoxicating drink and Article 47 enjoins it to
     prohibit its consumption. When the State carries
     on such business, it does so to restrict and
     regulate production, supply and consumption of
     liquor which is also an aspect of reasonable
                              11
        THE HIGH COURT OF MADHYA PRADESH
   W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

          restriction in the interest of general public. The
          State cannot on that account be said to be carrying
          on an illegitimate business.
          (j) The mere fact that the State levies taxes or fees
          on the production, sale and income derived from
          potable liquor whether the production, sale or
          income is legitimate or illegitimate, does not
          make the State a party to the said activities. The
          power of the State to raise revenue by levying
          taxes and fees should not be confused with the
          power of the State to prohibit or regulate the trade
          or business in question. The State exercises its
          two different powers on such occasions. Hence
          the mere fact that the State levies taxes and fees
          on trade or business in liquor or income derived
          from it, does not make the right to carry on trade
          or business in liquor a fundamental right, or even
          a legal right when such trade or business is
          completely prohibited.
          (k) The State cannot prohibit trade or business in
          medicinal and toilet preparations containing
          liquor or alcohol. The State can, however, under
          Article 19(6) place reasonable restrictions on the
          right to trade or business in the same in the
          interests of general public.
          (l) Likewise, the State cannot prohibit trade or
          business in industrial alcohol which is not used as
          a beverage but used legitimately for industrial
          purposes. The State, however, can place
          reasonable restrictions on the said trade or
          business in the interests of the general public
          under Article 19(6) of the Constitution.
          (m) The restrictions placed on the trade or
          business in industrial alcohol or in medicinal and
          toilet preparations containing liquor or alcohol
          may also be for the purposes of preventing their
          abuse or diversion for use as or in beverage."

      The Supreme Court in the case of State of Kerala Vs.

Kandath Distilleries reported in (2013) 6 SCC 573 has held as

under :
                                 12
           THE HIGH COURT OF MADHYA PRADESH
      W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

           "24. Article 47 is one of the directive principles
           of State policy which is fundamental in the
           governance of the country and the State has the
           power to completely prohibit the manufacture,
           sale, possession, distribution and consumption of
           liquor as a beverage because it is inherently
           dangerous to human health. Consequently, it is
           the privilege of the State and it is for the State to
           decide whether it should part with that privilege,
           which depends upon the liquor policy of the
           State. The State has, therefore, the exclusive right
           or privilege in respect of potable liquor. A citizen
           has, therefore, no fundamental right to trade or
           business in liquor as a beverage and the
           activities, which are res extra commercium,
           cannot be carried on by any citizen and the State
           can prohibit completely trade or business in
           potable liquor and the State can also create a
           monopoly in itself for the trade or business in
           such liquor. This legal position is well settled.
           The State can also impose restrictions and
           limitations on the trade or business in liquor as a
           beverage, which restrictions are in nature
           different from those imposed on trade or business
           in legitimate activities and goods and articles
           which are res commercium. Reference may be
           made to the judgments of this Court in Vithal
           Dattatraya Kulkarni v. Shamrao Tukaram Power,
           P.N. Kaushal v. Union of India, Krishan Kumar
           Narula v. State of J&K, Nashirwar v. State of
           M.P., State of A.P. v. McDowell & Co. and
           Khoday Distilleries Ltd. v. State of Karnataka."

17.     Thus, it is clear that where the petitioner is well aware of the

provisions of law governing and regulating the business of liquor or

was aware of the terms of auction/tender notice, then the bidder

cannot wriggle out of the contractual obligations.

18.     The Supreme Court in the case of State of Haryana v. Lal
                              13
        THE HIGH COURT OF MADHYA PRADESH
   W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

Chand, reported in (1984) 3 SCC 634, has held as under :

         "8. In Har Shanker v. Deputy Excise and
         Taxation Commissioner this Court held that the
         writ jurisdiction of the High Courts under Article
         226 was not intended to facilitate avoidance of
         obligations voluntarily incurred. It was observed
         that one of the important purposes of selling the
         exclusive right to vend liquor in wholesale or
         retail is to raise revenue. The licence fee was a
         price for acquiring such privilege. One who
         makes a bid for the grant of such privilege with a
         full knowledge of the terms and conditions
         attaching to the auction cannot be permitted to
         wriggle out of the contractual obligations arising
         out of the acceptance of his bid. Chandrachud, J.

(as he then was) interpreting the provisions of the Punjab Excise Act, 1914 andof the Punjab Liquor Licence Rules, 1956 said: (SCC pp. 745-46, para

16) "The announcement of conditions governing the auctions was in the nature of an invitation to an offer to those who were interested in the sale of country liquor. The bids given in the auctions were offers made by the prospective vendors to the Government. The Government's acceptance of those bids was the acceptance of willing offers made to it. On such acceptance, the contract between the bidders and the Government became concluded and a binding agreement came into existence between them. . . . The powers of the Financial Commissioner to grant liquor licences by auction and to collect licence fees through the medium of auctions cannot by writ petitions be questioned by those who, had their venture succeeded, would have relied upon those very powers to found a legal claim. Reciprocal rights and obligations arising out of contract do not depend for their enforceability upon whether a contracting party finds it prudent to abide by the terms of the contract. By such a test no contract could ever have a binding force."

To the same effect are the decisions of this Court 14 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 in State of Haryana v. Jage Ram and the State of Punjab v. Dial Chand Gian Chand & Co. laying down that persons who offer their bids at an auction to vend country liquor with full knowledge of the terms and conditions attaching thereto, cannot be permitted to wriggle out of the contractual obligations arising out of the acceptance of their bids by a petition under Article 226 of the Constitution."

The Supreme Court in the case of State of Punjab Vs. Devans Modern Breweries Ltd., reported in (2004) 11 SCC 26 has held as under :

"139. In the case of State of Haryana v. Lal Chand this Court held that after making bid for grant of exclusive privilege of liquor vend with full knowledge of terms and conditions of auction, the bidder cannot wriggle out of the contractual obligations arising out of acceptance of his bid by filing writ petition.
140. In the case of State of Punjab v. Dial Chand Gian Chand and Co. this Court held that a licensee who participates in the auction voluntarily and with full knowledge is bound by the bargain and the writ petition filed under Article 226 by such licensee in an attempt to dictate terms of the licence without paying the licence fee must fail. The highest bidder after acceptance of his bid cannot challenge the second auction on the ground of adverse effect on his business."

19. Thus, it is clear that when the petitioner had participated in an auction and had obtained license to supply country liquor, then he cannot avoid either the provisions regulating the trade in liquor or cannot avoid the terms and conditions of license or auction/tender 15 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 notice or general or special order issued by Excise Commissioner.

20. It is contended by the Counsel for the petitioner, that the Rules, 1995 does not exclusively provide for glass bottles, therefore, any violation of order dated 9-2-2012 would not be covered under Rule 4(4) of Rules, 1995 and thus, no penalty can be imposed under Rule 12 of Rules, 1995.

21. Considered the submission made by the Counsel for the Petitioner.

22. Rule 11 of Rules, 1995 reads as under :

11. The licensee shall be bound by general or special orders which may be issued by the Excise Commissioner from time to time.

23. By virtue of Rule 11 of the Rules 1995, the Excise Commissioner, can always issue general or special orders and the same shall be binding on the licensee as if the said general or special order is an integral part of rules. It is well established principle of law that where the Statute or Rules are silent, then the Executive Instructions can be issued to supplement the Rules and not supplant it.

24. The Supreme Court in the case of Union of India v. Ashok Kumar Aggarwal, reported in (2013) 16 SCC 147 has held as under :

59. The law laid down above has consistently been followed and it is a settled proposition of 16 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 law that an authority cannot issue orders/office memorandum/executive instructions in contravention of the statutory rules. However, instructions can be issued only to supplement the statutory rules but not to supplant it. Such instructions should be subservient to the statutory provisions. (Vide Union of India v.

Majji Jangamayya, P.D. Aggarwal v. State of U.P., Paluru Ramkrishnaiah v. Union of India, C. Rangaswamaiah v. Karnataka Lokayukta and Joint Action Committee of Air Line Pilots' Assn. of India v. DG of Civil Aviatio.)

60. Similarly, a Constitution Bench of this Court, in Naga People's Movement of Human Rights v. Union of India, held that the executive instructions have binding force provided the same have been issued to fill up the gap between the statutory provisions and are not inconsistent with the said provisions.

61. In Nagaraj Shivarao Karjagi v. Syndicate Bank this Court has explained the scope of circulars issued by the Ministry observing that it is binding on the officers of the department, particularly the recommendations made by CVC.

62. In State of U.P. v. Dharmander Prasad Singh this Court held that the order must be passed by the authority after due application of mind uninfluenced by and without surrendering to the dictates of an extraneous body or an authority.

25. It is not the case of the Petitioner that order dated 9-2-2012 is contrary to the provisions of Rules, 1995. Whereas Rules, 1995 clearly provides that the liquor can be bottled in Glass or PET bottles. Thus, the clause 10 of order dated 9-2-2010 cannot be said to be violative of any provision of Rules, 1995. Thus, the Excise Commissioner, can impose a restriction of maintaining the 25% of the minimum stock in glass bottles.

17

THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019

26. The petitioner has not disputed that it had not maintained at least 25% of the minimum stock in glass bottles.

27. Thus, it is clear that the Petitioner has not followed the clause 10 of order dated 9-2-2012 and therefore, violated Rule 4(4) of the Rules.

28. It is next contended by the Counsel for the petitioner, that since, there was no demand of glass bottles, therefore, the entire minimum stock of country spirit was kept in PET bottles. It is well established principle of law that trade in liquor is not a fundamental right under Article 19 of the Constitution of India, but it is a privilege, and therefore, the petitioner was under obligation to follow the license condition, tender condition, general or special order issued by Excise Commissioner from time to time as well as the provisions of Excise Act and Rules, 1995.

29. Rule 4(4) of Spirit Rules, 1995 reads as under :

"4 Manufacture and Bottling : (1)........
(2).................................................. (3).................................................. (4) (a) The licensee shall maintain at each "bottling unit"a minimum stock of bottled liquor and rectified spirit equivalent to average issues of five and seven days respectively of the preceding month. In addition, he shall maintain at each "storage warehouse" a minimum stock of bottled liquor equivalent to average issue of five days of the preceding month ;

Provided that in special circumstances, the Excise Commissioner may reduce the above requirement of maintenance of minimum stock of rectified spirit and/or 18 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 sealed bottles in respect of any "bottling unit" or "storage warehouse".

(5)................................................................ (6)................................................................ (7)................................................................ (8)................................................................ (9)................................................................ (10).............................................................. (11).............................................................. (12).............................................................. (13).............................................................. (14).............................................................. (15)..............................................................

30. In Rule 4(4) of Rules, 1995, the word "bottled liquor" has been mentioned, therefore, it is silent as to whether the bottled liquor should be in PET bottles or Glass bottles. Under these circumstances, the Excise Commissioner, by general or special order can supplement Rule 4(4) of the Rules.

31. In view of Rule 11 of Rules, 1995, violation of order dated 9-2- 2012 shall be violation of Rule 4(4) of Rules.

32. It is next contended by the Counsel for the Petitioner that the Excise Commissioner cannot travel beyond his order dated 24-07- 2017 (Annexure P/2) and has not assigned any reason and has merely stated that non-maintaining at least 25% of minimum stock in glass bottles would amount to violation of Rule 4(4) of the Rules, but has not held that it is violative of order dated 9/12/2012 therefore, the said order is bad.

33. This Court has already considered the question that whether 19 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 the order dated 9-2-2012 can supplement the Rule 4(4) of the Rules 1995 or not and therefore, it is held that violation of clause 10 of order dated 9-2-2012 would amount to violation of Rule 4(4) of Rules and thus it is held that the order passed by the Excise Commissioner, is not bad in law.

34. It is next contended by the Counsel for the petitioner, that the Board of Revenue, while deciding the appeal filed by the petitioner has not considered all the grounds raised by the petitioner, therefore, the order dated 26-12-2018 passed by Board of Revenue in appeal (Annexure P/1) is bad.

35. Considered the submission.

36. This Court has already considered the question that whether violation of condition of order dated 9-2-2012 would amount to violation of Rules 1995 or not, therefore, this Court is of the considered opinion, that no fault can be found in the order dated 26- 12-2018 passed by Board of Revenue.

37. It is next contended by the Counsel for the Petitioner, that Condition 6(v) of Tender Notice Conditions permit use of PET bottle also therefore, the petitioner cannot be penalized for not maintaining at atleast 25% of the minimum stock in glass bottles.

38. Considered the submission.

39. Clause 6(v) of Tender Notice Condition reads as under : 20

THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 6(v). The Country spirit shall be bottled in glass and pet bottles of 750 milliliters, 375 milliliters and 180 milliliters. The successful bidder tenderer will have to supply country spirit in glass and pet bottles as per demand of retail license which shal be determined by the Assistant Excise Commissioner/District Excise Officer of the District..............

40. The Tender Condition 6(v) cannot be read along with Rule 4(4) of the Rules. This deals with general supply whereas Rule 4(4) of the Rules, 1995 deals with maintaining the minimum stock. Further, as per general order dated 9/2/2012 passed by Excise Commissioner read with Rule 4(4) of the Rules, 1995, atleast 25% of the minimum stock is to be maintained in glass bottles. Thus, the above mentioned submission made by the Counsel for the petitioner is rejected as misconceived.

41. It is next contended by the Counsel for the petitioner, that breach of special / general order/ tender condition has not been made an offence, therefore, no penalty can be imposed.

42. Considered the submission.

43. This Court in the case of M/s Som Distilleries Pvt. Ltd. vs. Excise Commissioner & Ors. by order dated 30-11-2018 passed in W.P. No. 60 of 2016 has held as under :

As per the provisions of Rule 4(4) of Spirit Rules, 1995, the licensee is under obligation to maintain the minimum stock of bottled liquor equivalent to average issues of five days of the 21 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 preceding month. The basic purpose of maintaining the minimum stock of spirit in the storage warehouse is to supply the spirit in case of additional demand. Thus, for maintaining the balance between the demand and supply, the licensee is required to maintain the minimum stock in the storage warehouse, so that in case of non-supply of liquor to meet the higher demand of spirit/liquor, the spurious spirit is not sold in the market. Thus, the basic purpose of maintaining the minimum stock in the storage warehouse is to deal with every/urgent situation and that is why, no fixed minimum quantity has been prescribed under the Rules, but it fluctuates in accordance with the average issues of five dates of the preceding month. My view is fortified by the judgment passed by the Delhi High Court in the case of Union of India Vs. Central Distillary and Breweries Ltd. reported in (2002) 98 DLT 275 which reads as under :
"33. The purpose for which the minimum stock is required to be kept is not in dispute i.e., to avoid use of spurious liquor. The purpose and object to make such rules is thus in public interest."

Thus, the maintenance of minimum stock in the storage warehouse equivalent to average issues of five days of the preceding month is mandatory and the petitioner cannot get away from the liability of maintaining minimum stock in the storage warehouse, on the ground that non-maintenance of minimum stock had not effected the State adversely.

* * * * From the plain reading of Rule 12 of Spirit Rules, 1995, it is crystal clear that the penalty is imposable on breach or contravention of any of these rules or the provisions of M.P. Excise Act. Thus, it is clear that penalty under Rule 12 of Spirit Rules, 1995 is not imposed for the loss sustained by the State.

* * * * 22 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 As it is evident from Rule 12 of Spirit Rules, 1995, that the penalty is imposed for contravention or breach of any of the Rule and not by way of punishment for committing any offence, therefore, mens rea or actual loss to the other party of the contract are not necessary. Where a provision, which is in public interest, has been made, then for its better enforcement, if the penalty is provided, then it is within the legislative competence and mens rea is not necessary. Mere contravention or Breach of any of the Rule is sufficient to invite the imposition of Penalty. As already held that the petitioner himself has admitted that there was a lapse on the part of the petitioner, in maintaining the minimum stock of spirit in the storage spirit. Thus, where contravention or breach of any rule has been established, then the authorities are well within their right to impose the penalty for such contravention or breach.

44. Thus, it is clear that the penalty is not imposed by way of punishment for committing any offence, but it is imposed for better enforcement of the provisions of law.

45. It is next contended by the Counsel for the petitioner, that the respondents should have pointed out the mistake during the currency of the contract, so that the petitioner could have rectified the same, but the imposition of the penalty after the contract has concluded is bad.

46. Considered the submission.

47. As already pointed out that the trade in liquor is not a fundamental right and is merely a privilege, and the petitioner must 23 THE HIGH COURT OF MADHYA PRADESH W.P. Nos. 3059/2019, 13271/2019, 9830/2019 and 9877/2019 follow each and every provision of law. The clause 10 of order dated 9-2-2012 was very clear and the petitioner was aware of the same from day one. It is the duty of the petitioner to follow each and every order of Excise Commissioner, and the respondents were not under obligation to apprise the petitioner about his default. Since, the petitioner has not disputed that it had not maintained 25% of the minimum stock in glass bottles, therefore, the petitioner cannot get away from its liability of making payment of Penalty on the ground that it was not apprised of its mistakes during the currency of the contract.

48. No other argument was advanced by the Counsel for the petitioner.

49. Accordingly, this Court is of the considered opinion, that the Excise Commissioner as well as the Board of Revenue did not commit any mistake by holding that non-maintenance of atleast 25% of the minimum stock in glass bottles, amount to violation of Rule 4(4) of Rules, 1995, therefore, have rightly imposed the penalty under Rule 12 of Rules, 1995. The interim orders are hereby vacated.

50. Resultantly, this petitions fail and are hereby dismissed.




                                                                (G.S. Ahluwalia)
Arun*                                                                Judge
                                           ARUN KUMAR MISHRA
                                           2019.12.10 09:48:51 +05'30'