Jharkhand High Court
Ajay Kumar Gupta vs The State Of Jharkhand on 15 March, 2022
Author: Sujit Narayan Prasad
Bench: Chief Justice, Sujit Narayan Prasad
[1]
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No.6300 of 2019
Ajay Kumar Gupta, aged about 48 years, son of Shri Rameshwar Prasad,
Resident of J.C. Mallick Road, Hirapur, P.O. Hirapur, P.S. Dhanbad,
District-Dhanbad. ... ... Petitioner
Versus
1. The State of Jharkhand, through the Secretary, Department of Excise &
Prohibition, Government of Jharkhand having his office at Utpad
Bhawan, Second Floor, Near New Police Line, Kanke Road, P.O.
Ranchi University, P.S. Gonda, Ranchi, Jharkhand 834008.
2. The Excise Commissioner, Jharkhand, having his office at Utpad
Bhawan, Second Floor, Kanke Road, P.O. Ranchi University, P.S.
Gonda, Ranchi, Jharkhand 834008.
3. The Deputy Commissioner of Excise (Headquarter) having his office at
Utpad Bhawan, Near New Police Line, Kanke Road, P.O. Ranchi
University, P.S. Gonda, Ranchi, Jharkhand 834008.
4. The Assistant Commissioner of Excise (Headquarter) having his office
at Utpad Bhawan, Near Police Line, Kanke Road, P.O. Ranchi
University, P.S. Gonda, Ranchi, Jharkhand 834008.
5. The Deputy Commissioner, Dhanbad, P.O. & P.S. Dhanbad, District-
Dhanbad.
6. The Assistant Commissioner of Excise, Dhanbad, P.O. & P.S. Dhanbad,
District-Dhanbad.
... ...Respondents
-------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
-------
For the Petitioner : Mr. Sumeet Gadodia, Advocate
For the Respondents : Mr. Mithilesh Singh, GA-IV
----------------------------
CAV on 27.10.2021 Pronounced/Delivered on 15/03/2022
Per Sujit Narayan Prasad, J.
1. The instant writ petition is filed under Article 226 of the Constitution of India for the following reliefs: [2]
"(i) For issuance of an appropriate writ/order/direction, (as adopted) and is also wholly arbitrary and violative including a Writ in the nature of Declaration, declaring Rule 47(11) of the "Jharkhand Utpad (Madira ki Khudra Bikri Hetu Dukano Ki Bandobasti Evam Sanchalan) Niyamawali, 2018", (Annexure- I), which provides for mandatory cancellation of a license for the irregularity of selling liquor in excess of the fixed maximum retail price is ultra vires the provisions of Section 68 of the Bihar Excise Act, 1915 of Articles 14 and 19(1)(g) of the Constitution of India.
(ii) For issuance of an appropriate writ/order/direction, including Writ of Declaration, declaring Rule 44 of the "Jharkhand Utpad (Madira ki Khudra Bikri Hetu Dukano Ki Bandobasti Evam Sanchalan) Niyamawali, 2018", (Annexure- I), to the extent it provides that if a licensee charges from a consumer price in excess of that printed on the labels of the bottles of liquor, action may be taken to cancel the license, as being wholly arbitrary, illegal and violative of Articles 14 and 19(1)(g) of the Constitution of India and also not being in consonance with the legislative intention as reflected in Section 42 of the Bihar Excise Act, 1915, as adopted.
(iii) For issuance of an appropriate writ/order/direction, including Writ of Declaration, declaring Rule 46(2) of the "Jharkhand Utpad (Madira ki Khudra Bikri Hetu Dukano Ki Bandobasti Evam Sanchalan) Niyamawali, 2018", (Annexure- I), as ultra vires being contrary to the scheme of the Bihar Excise Act, 1915, as adopted, and beyond the powers of delegated legislation conferred to the State Government under Section 89 of the said Act and also ultra vires the provisions of Articles 14 and 19(1)(g) of the Constitution of India.
(iv) For issuance of an appropriate writ/order/direction for quashing/setting aside the order contained in Letter No.1203 dated 26.10.2019 (Annexure-8) passed by Respondent No.5-
Deputy Commissioner, Dhanbad, whereby license granted in favour of the Petitioner for running of Foreign Liquor shop vide License No.011_FLX_DHN_19-20 years 2019-20 has been cancelled and further direction has been issued for forfeiture of advance Excise Transport Duty (for short „ETD‟) and Security Deposit amount, total amounting to Rs.34,50,000/-. [3]
(v) For issuance of further appropriate writ/order/direction, including Writ of Mandamus directing the Respondent- authorities to open the seal of Liquor Shop of the Petitioner which was being operated by him pursuance to the license granted in his favour vide License No.011_FLX_DHN_19-20 years 2019-20 and allow the Petitioner to operate the said Liquor Shop after accepting compounding fine in terms of Section 68 of the Bihar Excise Act, 1915, as adopted."
2. The brief facts of the case which require to be enumerated herein reads as hereunder:
The respondent-State of Jharkhand issued an advertisement on 22.01.2019 notifying the process of settlement of Retail Excise Shops through lottery. The petitioner participated in the aforesaid lottery process and was declared successful in respect of the Shop bearing Group No.10 notified for the District of Dhanbad, which comprised of a Foreign Liquor Shop situated at Police Line, Dhanbad and a Country Liquor Shop situated at Kusma in the District of Dhanbad. It is stated that two separate licenses were issued in faovur of the petitioner.
The petition involves the dispute pertaining to Foreign Liquor Shop in respect of shop bearing Group No.10 which has been allotted in favour of the petitioner having license No.011_FLX_DHN_19-20 years 2019-20 which is valid for a period of three years starting from 2019 to 2022.
The aforesaid settlement of Liquor Shop has been initiated in pursuance to the rule promulgated vide notification dated 24.12.2018 which have been promulgated in exercise of power conferred under Section 89 of the Bihar Excise Act, 1915, as [4] adopted and known as "Jharkhand Utpad (Madira ki Khudra Bikri Hetu Dukano Ki Bandobasti Evam Sanchalan) Niyamawali, 2018".
According to the petitioner, as per the provision of Rules, 2018, a successful allottee of the liquor shop was required to deposit 5% of the total annual minimum revenue of the shop in question as security deposit with the respondent-State of Jharkhand and accordingly, the petitioner after being declared successful in the lottery, deposited a sum of Rs.13,80,000/- with the respondent-State of Jharkhand towards security deposit.
It has further been provided under the provision of Rules, 2018 about the condition for deposit of 10% of the annual minimum excise transport duty by way of advance with the respondent-State of Jharkhand. However, the said condition of deposit of 10% of the annual minimum excise transport duty was reduced from 10% to 7.5% and accordingly, the petitioner deposited a sum of Rs.20,70,000/- towards excise transport duty amount in advance with the respondent-State of Jharkhand which as per the condition was to be adjusted in the month of March, 2020 towards monthly liability of minimum excise transport duty amount.
The petitioner, pursuant to the allotment of the aforesaid shop was running the said shop, however, on 19.09.2019, the Deputy Commissioner, Excise (Headquarter) and the Assistant Commissioner of Excise (Headquarter) inspected the police line foreign liquor shop and in course of surprise inspection of the said shop it was found that when a bottle of Carlsberg (Premium Pils) Beer of Batch No.209 dated 22.06.2019 was purchased, the [5] salesman present in the shop, namely, Shri Ramesh Paswan, took Rs.120/- instead of Rs.100/- being the maximum retail price fixed by the Government. The said shop was sealed by the said authorities on the ground of the said alleged irregularity.
The Deputy Commissioner, Dhanbad had issued a notice to the petitioner vide letter No.1113 dated 25.09.2019 asking the petitioner to submit his explanation within a week as to why the license held by him should not be cancelled for the alleged irregularity for selling liquor above the maximum retail price. The said notice contained the reference of the provision of Rule 47(11) and Rule 46(1) of the Rules, 2018. The petitioner had submitted his explanation on 30.09.2019 denying the commission of irregularity stating therein that the beer which was sold at Rs.120/- instead of Rs.100/- possibly because the salesman, namely, Shri Ramesh Paswan was ignorant of the actual price and this lapse on his part should not be treated as a lapse on the part of the petitioner or contravention by him of the relevant rule.
The petitioner, thereafter, had again been issued with the notice by the Assistant Commissioner of Excise, Dhanbad vide letter No.1148 on 05.10.2019 wherein the petitioner was directed to submit his explanation within three days as to why action should not be taken for cancellation of the license held by him for the alleged irregularity of selling liquor at a price higher than the maximum retails price. The petitioner responded to the aforesaid show cause notice by making reference of the earlier reply submitted by him in terms of the notice issued by the Deputy [6] Commissioner, Dhanbad but the reply furnished by the petitioner has been treated to be not satisfactory, hence, an order has been passed on 26.10.2019 under the joint signature of the Deputy Commissioner, Dhanbad and the Assistant Commissioner of Excise, Dhanbad cancelling the license No.011_FLX_DHN_19-20 years 2019-20 held by the petitioner under Rule 47(11) of the Rules, 2018 for alleged irregularity or selling liquor at higher price than the maximum retail price fixed by the Government and also advance excise transport duty and security deposit made by the petitioner was forfeited.
3. The petitioner in the backdrop of such factual aspect has questioned the validity of the provision of Rules 44, 46(2) and 47(11) of the Rules, 2018 claiming to be in the teeth of the provisions contained under the provision of Sections 44 and 68 of the Bihar Excise Act, 1915, the parent act.
4. It is the contention of the petitioner that the vires of Rules 44, 46(2) and 47(11) of the Rules, 2018 is in the teeth of the provision of Sections 42 and 68 of the Bihar Excise Act, 1915 as because the provision of Rule 44 is for sale of liquor on maximum retail price which provides that a licensee shall not charge from consumers price higher than that printed on the labels of the liquor and on failure to do so, after enquiry, action shall be taken for cancellation of license.
Provision of Rule 46(2) of Rules, 2018 provides that in case of rescission of a license advance excise transport duty and security money deposited by licensee shall be forfeited to the [7] Government and the licensee shall not be entitled to claim any compensation for refund thereof.
Rule 47 provides about compounding of irregularity committed by the licensee under Section 68 of the Excise Act, 19156 while Rule 47(11) provides that for the irregularity of selling liquor in excess of the maximum retail price, action shall be taken for cancellation of license.
5. It has been contended by the learned counsel for the petitioner that Section 42 of the Act, 1915 provides power to cancel or suspend a license under Section 42(1) of the Act, 1915 which is a discretionary power as because the word „may‟ has been inserted in the provision which means discretion and not mandatory. According to the learned counsel for the petitioner, the use of expression „may cancel‟ in Section 42(1) indicates discretionary element, as such, the aforesaid provision does not impose obligatory duty on the authority who granted any license, permit or pass to cancel or suspend it in certain circumstances mentioned therein. It confers discretionary power in the matter of cancellation or suspension of license whereas the provision as contained under Rule 44 of the Rules, 2018 mandates that a license must be cancelled if the holder thereof charges from consumers, price higher than that printed on the labels of the bottle of liquor. Thus, the impugned Rule 44 takes away the discretionary power given by the legislature to the license granting authority under Section 42(1) of the Act.
[8]
6. It has been submitted by the learned counsel for the petitioner that a joint reading of Section 42 and Section 68 of the Act would make it clear that under Section 42(1) of the Act, the Collector or the Deputy Commissioner has the authority to cancel or suspend a license on the grounds mentioned in clause (a), clause (b) or clause
(c) of Section 42(1) thereof. The said authorities have also been conferred power to forgo or revoke the cancellation or suspension of license on payment of any appropriate sums of money under Section 68 of the Act. Thus, it would be improper decision of the said authority that in a case of contravention of the provisions of the Act and Rules made thereunder, the license granting authority has no option but to cancel or suspend a license if it is liable to be cancelled or suspend under clause (a), clause (b) or clause (c) of Section 42.
7. It has further been submitted that the provision as contained under Section 68 of the Act, provides that license shall be cancelled only in the event of third contravention of the provisions of the Act or the rules which has resulted in loss of excise revenue, as such, the provision as contained under Rule 44 or Rule 47(11), which provides for cancellation of license even for the first such contravention of the provisions of the Act or rules which has not cause any loss of excise revenue, is nothing but in the teeth of the provisions of Section 68 of the Act.
8. It has further been stated that the provision as contained under Rule 46(2) of the Rules, 2018 which provides for forfeiture of the excise transport duty and security deposit amount deposited by the [9] petitioner at the time of grant of license in his favour is beyond the power of delegated legislation, i.e., rule making power conferred under the State Government under Section 89 of the Excise Act, therefore, the provision as contained under Rules 44, 46(2) and 47(11) of the Rules, 2018 is ultra vires to Sections 42 and 68 of the Act, therefore, the same be declared to be ultra vires and the impugned decision may be quashed and set aside with a direction to refund the forfeited amount which has been deposited by the petitioner.
9. Counter affidavit has been filed by the respondent-State of Jharkhand, however, no response to the said counter affidavit has been filed by the petitioner.
10. Mr. Mithilesh Singh, learned GA-IV relying upon the said counter affidavit has submitted that the petitioner has been declared to be a successful allottee in pursuance to the advertisement notified for settlement of liquor shops in view of the provisions of Rules, 2018. The petitioner has started carrying out his business but on 19.09.2019 a surprise inspection was conducted on his shop in question and it was found that the salesman, namely, Shri Ramesh Paswan, sold Calsberg Beer (Premium Pils) having Batch No.209 dated 22.06.2019 @ Rs.120/- instead of maximum retail price @ Rs.100/- which is in contravention to the provision of Rules, 2018.
The respondent authorities having found the aforesaid irregularity issued notice which has duly been responded by the [10] petitioner but having not being found satisfactory, decision to cancel the license has been taken vide impugned order.
He submits by referring to condition Nos.12 & 13 of the license which provides restriction imposed under Rules 44, 46 and 47 of the Rules, 2018 at the time of issuance of license, now he cannot be allowed to assail the validity thereof by invoking the writ jurisdiction of this Court.
It has further been submitted that the provision of Rules 44, 46(2) and 47(11) of the Rules, 2018 have been framed in exercise of power conferred under Sections 89(1) and 89(3) of the Act, 1915 in order to carry out the objects of this Act and to supplement this.
11. According to the learned counsel for the State, since the provision of Rules, 2018 has been framed out in exercise of power conferred under the provision of Section 89(1) of the Act, 1915 the same being a policy decision, cannot be said to suffer from infirmity. He further submits that the petitioner since has participated and declared to be successful in pursuance to the notification issued in terms of the provision of Rules, 2018 and the license has been granted in favour of the petitioner which also refers about the Rules 44, 46(2) and 47(11) of the Rules, 2018, therefore, the same being a condition of license and when it has been found that the breach of condition has been committed, the respondent authorities resorted to the aforesaid provision of law and cancelled the license after following the principles of natural justice, therefore, according to the learned counsel for the respondent-State of Jharkhand once the [11] petitioner has participated in terms of the provisions of Rules, 2018 and has been declared successful and started carrying out his business but when an adverse action has been taken due to breach of the terms and conditions of the license, the petitioner cannot be allowed to assail the validity of the aforesaid provision by virtue of which the license has been granted in favour of the petitioner, therefore, the writ petition is lacking merit, hence, the same may be dismissed.
12. This Court has heard the learned counsel for the parties and on appreciation of their rival submissions, the writ petition contains the relief sought for in two parts, first pertains to the validity of the provisions as contained under Rules 44, 46(2) and 47(11) of the Rules, 2018; and second, the decision taken by the authority by cancelling the license by finding the commission of irregularity by the petitioner which is violative of the provisions of Rules 44, 46(2) and 47(11) of the Rules, 2018.
Thus, the questions required to be considered in this case are:
(i) Whether the provision contained in Rules 44, 46(2) and 47(11) of the Rules, 2018 is ultra vires to the provision of Section 42 of the Excise Act, 1915?
(ii) Whether the decision of forfeiting the earnest money and Excise Transport Duty (ETD) is justified?
Issue No.1: For answering this issue, we, deem it fit and proper first to deal with the issue of validity of the provision of law [12] as contained under Rules 44, 46(2) and 47(11) of the Rules, 2018 as impugned in this writ petition.
13. It requires to refer herein before entering into the validity of the provisions that the Bihar Excise Act, 1915 has been enacted which has been adopted by the State of Jharkhand after its bifurcation in view of the provision of Bihar Reorganization Act, 2000 to be known as the Jharkhand Excise Act. We, for the present, are concerned with the relevant provision contained under the provision of the Act, 1915 that has been provided under Sections 42, 68 and 89 thereof.
Section 42 of the Act, 1915 speaks about the power to cancel suspend license, permit or pass, or impose penalty. For ready reference, the same is being reproduced hereinbelow:
"42. Power to cancel or suspend license, permit or pass, or impose penalty.--(1)-["subject to restrictions as the State Government may prescribe the authority who granted any licence, permit or pass under this Act may cancel, suspend it or impose penalty."]
(a) if it is transferred or sublet by the holder thereof without the permission of the said authority; or
(b) if any duty or fee payable by the holder thereof be not duly paid; or
(c) in the event of any breach by the holder thereof, or by any of his servants, or by anyone acting on his behalf with his express or implied permission, of any of the terms or conditions thereof; or
(d) if the holder thereof is convicted of any offence punishable to revenue under this Act or any other law for the time being in force relating to revenue, or of any cognizable and non-bailable offence, or of any offence punishable under the Dangerous Drugs Act, 1930 (2 of 1930) or under the Merchandise Marks Act, 1889 (4 of 1889), or under other section which has been introduced into the Indian Penal Code by Section 3 of that Act; or
(e) if the holder thereof is punished for any offence referred to in clause(8) of Section 167 of the Sea Customs Act, 1878 (8 of 1878); or [13]
(f) where a licence, permit or pass has been granted on the application of the holder of an exclusive privilege granted under Section 22-on the requisition in writing of such holder; or
(g) if the conditions of the licence, permit or pass provide for such cancellation or suspension at will.
["(h) (i) for breach of such conditions of licence, which caused loss or revenue to the State (including Excise duty, other admissible fee, Sales tax etc.) in addition to the total amount of loss on equal amount shall be imposed as penalty.
(ii) Penalty of two hundred per cent of loss of revenue shall be imposed for subsequent economic offence committed under clause
(h) (i) of the said sub-section (i).
(2) When a licence, permit or pass held by any persons is cancelled under clause (a), clause (b), clause (c), clause (d) or clause (e) of sub-section (1), the authority aforesaid may cancel any other licence, permit or pass granted to such person by, or by the authority of the State Government under this Act, or under any other law for time being in force relating to Excise, or under the Opium Act, 1878 (1 of 1878).
[(3) When a licence, permit or pass is liable to be cancelled, it may, at the discretion of the authority who granted the same, be suspended for a period of ninety days at a time, provided the authority concerned may extend the period of suspension beyond ninety days under exceptional circumstances, after recording reasons for the same.] (4) The holder of a licence, permit or pass shall not be entitled to any compensation for its cancellation or suspension under this section, or to the refund of any fee paid or deposit made in respect thereof."
It is evident from the provision as contained under Section 42 which starts with the words "subject to restrictions as the State Government may prescribe the authority who granted any licence, permit or pass under this Act may cancel, suspend it or impose penalty", as such, the provision as contained under sub- section (1) of Section 42 confers power upon the competent authority who has been conferred with the power to grant any licence, permit or pass under this Act for cancelling, suspending or imposing penalty subject to restriction as the State Government may prescribe, therefore, the words "subject to restrictions" is of paramount importance, meaning thereby, although the authority has [14] been conferred with the power to cancel, suspend or impose penalty but subject to restrictions as the State Government may prescribe.
It is further evident that the authority may exercise power to cancel, suspend or impose penalty if any of the following conditions as enshrined under Section 42 is found to be committed, i.e., (a) if it is transferred or sublet by the holder thereof without the permission of the said authority; or (b) if any duty or fee payable by the holder thereof be not duly paid; or (c) in the event of any breach by the holder thereof, or by any of his servants, or by anyone acting on his behalf with his express or implied permission, of any of the terms or conditions thereof; or (d) if the holder thereof is convicted of any offence punishable to revenue under this Act or any other law for the time being in force relating to revenue, or of any cognizable and non-bailable offence, or of any offence punishable under the Dangerous Drugs Act, 1930 (2 of 1930) or under the Merchandise Marks Act, 1889 (4 of 1889), or under other section which has been introduced into the Indian Penal Code by Section 3 of that Act; or (e) if the holder thereof is punished for any offence referred to in clause(8) of Section 167 of the Sea Customs Act, 1878 (8 of 1878); or (f) where a licence, permit or pass has been granted on the application of the holder of an exclusive privilege granted under Section 22-on the requisition in writing of such holder; or (g) if the conditions of the licence, permit or pass provide for such cancellation or suspension at will; (h)(i) for breach of such conditions of licence, which caused loss or revenue to the State (including Excise duty, other admissible fee, Sales tax etc.) in [15] addition to the total amount of loss on equal amount shall be imposed as penalty; (ii) Penalty of two hundred per cent of loss of revenue shall be imposed for subsequent economic offence committed under clause (h) (i) of the said sub-section (i).
It is thus evident that condition as contained under sub- section (1)(c) of Section 42 requires consideration in the present scenario of this case which provides that the power to cancel, suspend it or impose penalty can be exercised in the event of any breach by the holder thereof, or by any of his servants, or by anyone acting on his behalf with his express or implied permission, of any of the terms or conditions thereof.
14. In the present fact of the case as would be evident from the show cause notice issued to the petitioner it is admitted that in course of conducting surprise inspection the authority have found that the Carlsberg (Premium Pils) Beer of Batch No.209 dated 22.06.2019 has been sold out excess to the maximum retail price, the MRP of which is Rs.100/- but it is sold out at Rs.120/-.
15. The question of applicability of Section 42(1)(c) would be available herein as because as per reply to the show cause filed by the petitioner the person who was deputed as salesman was not aware with the price of the aforesaid manufacture but the question is that can such ground be treated to be a valid ground to condone the irregularity, the answer of this Court would absolutely be in negative as because he being the servant of the petitioner acting on his behalf will also come under the fold of provision of Section 42(1)(c).
[16]
16. Now the question is that the petitioner is interpreting the provision of Section 42(1) that the same is discretionary by the use of the word „may‟, as such, there could not have an order of cancellation by taking the aid of the provision of the Rule 44 of the Rules, 2018 which provides that sale of liquor excess to maximum retail price as has been marked in the labels contained in the bottles and if found to have taken the amount excess to the maximum retail price the action for cancellation of license would be taken. Such provision, according to the petitioner, is in the teeth of the provision of Section 42(1) of the Act, 1915, therefore, the same has been sought to be declared ultra vires to the parent provision as contained under Section 42(1) of the Act, 1915. According to the petitioner, the provision as contained under Section 42(1) of the Act, 1915 since is a discretionary power by virtue of the use of the word „may‟ while the provision of Section 44 has been made to be mandatory in nature containing therein the provision for cancellation of license in case of charging higher price than the maximum retail price as marked in the labels of the bottles.
17. In continuation to the aforesaid submission and in addition to declare the provision of Rule 44 of the Rules, 2018 to be declared as ultra vires the prayer has also been sought to declare the provision of Rule 47(11) of the Rules, 2018 to be ultra vires since the same also contains a provision for cancellation of license in case of sale of liquor in excess to the fixed price which according to the learned counsel for the petitioner is also in the teeth of the provision of Section 42 of the Act, 1915. Further, the provision of Section 46 (2) [17] has also sought to declared as ultra vires since the same contains a provision of forfeiture of the security amount and amount deposited against the excise transport duty.
According to the learned counsel for the petitioner the provision of Section 46(2) or Section 47(11) is also in the teeth of the provision of Section 68 of the Act, 1915 which provides power to compound offences and to release property liable to confiscation. The provision of Section 68 reads as hereunder:
"68. Power to compound offences and to release property liable to confiscation.--
(1) The Collector or any Excise Officer specially empowered by the State Government in this behalf, not below the rank of Deputy Collector or Superintendent of Excise--
[(a) may subject to any restriction imposed by any rules made under clause (k) of Section 89 accept from any person whose license, permit or pass is liable to be cancelled suspended or imposed penalty on economic offence under clause (a), clause
(b), clause (d), clause (e), clause (f), clause (g), and clause (h) of Section 42 or who is reasonably suspected of having committed an offence punishable under any section of this Act other than Section 61, payment of a sum of money minimum rupees one thousand and maximum Rupees One lac, depending on quantum of evasion or repetition of breach in lieu of such cancellation, suspension or by way of composition for such offence, as the case may be.
(b) in any case in which any property has been seized as being liable to confiscation under section 66, may, at any time before the Magistrate has passed an order under section 67, sub-section (1) release the property on payment of any sum not exceeding the value thereof as estimated by the Collector or such Excise Officer.
(2) when the payments referred to in sub-section (1) have been duly made, the accused person, if in custody, shall be discharged, and the proper seized (if any) shall be released, and no further proceedings shall be taken against such person or property."
It is evident from the provision of Section 68 of the Act, 1915 that the Collector or any Excise Officer specially empowered by the State Government in this behalf, not below the rank of Deputy Collector or Superintendent of Excise, may subject to any [18] restriction imposed by any rules made under clause (k) of Section 89 accept from any person whose license, permit or pass is liable to be cancelled suspended or imposed penalty on economic offence under clause (a), clause (b), clause (d), clause (e), clause (f), clause
(g), and clause (h) of Section 42 or who is reasonably suspected of having committed an offence punishable under any section of this Act other than Section 61, payment of a sum of money minimum rupees one thousand and maximum Rupees One lac, depending on quantum of evasion or repetition of breach in lieu of such cancellation, suspension or by way of composition for such offence, as the case may be. It further contains that provision under sub- section (1)(b) thereof in any case in which any property has been seized as being liable to confiscation under section 66, may, at any time before the Magistrate has passed an order under section 67, sub-section (1) release the property on payment of any sum not exceeding the value thereof as estimated by the Collector or such Excise Officer. While sub-section (2) thereof provides that when the payments referred to in sub-section (1) have been duly made, the accused person, if in custody, shall be discharged, and the proper seized (if any) shall be released, and no further proceedings shall be taken against such person or property."
18. According to the petitioner in view of the provision of Section 68 there should not have been forfeiture of the amount deposited against security deposit or the excise transport duty, therefore, the provision as contained under Rule 46(2) ultra vires the provision of Section 68 of the Act, 1915.
[19]
19. We have already considered the provision of Section 42 as above while considering the same we have reached to the conclusion that in case of breach of any of the condition committed by any of the servant or by any acting on his behalf, the power conferred under Section 42 shall be exercised. The State Government has been conferred with the power under Section 89 to make rules, which reads as hereunder:
"89. Power of State Government to make rules.--(1) The State Government may make rules to carry out the objects of this Act or any other law for the time being in force relating to the excise revenue.
(2) In particular, and without prejudice to the generality of the foregoing provision, the State Government may make rules--
(a) for prescribing the powers and duties of officers of the Excise Department;
(b) for regulating the delegation of any powers by the Board, the Commissioner of a Division, the Excise Commissioner or Collectors under section 7, clause (g);
(c) for declaring in what cases or classes of cases and to what authorities appeals shall lie from orders, whether original or appellate, passed under this Act or under any rule made hereunder, and for prescribing the time and manner for presenting, and the procedure for dealing with such appeals;
(d) for regulating the import, export or transport or any intoxicant;
(e) for regulating the periods for which licenses for the wholesale or retail vend of any intoxicant may be granted and the number of such licenses which may be granted for any local areas;
(f) for prohibiting the grant of licenses for the retail sale of any intoxicant at any place or within any local area described in the rules, or for defining the places in the vicinity of which shops for the retail sale of any intoxicant shall not ordinarily be licensed;
(g) for prohibiting the grant to specified classes of persons of licenses for the retail sale of any intoxicant;
(h) for declaring, either generally, or in respect of areas described in the rules, the persons or classes of persons to whom any intoxicant may or may not be sold;
(i) for regulating the procedure to be followed and prescribing the matters to be ascertained before any license for the wholesale or retail vend of any intoxicant is granted for any locality;[20]
(j) for restricting the exercise of any of the powers conferred by clause (a) of sub-section (1) of section 68 and by sections 69 and 70;
(k) for declaring the Excise Officers to whom, and the manner in which information or aid should be given under section 75;
(l) for the grant of expenses to witnesses;
(m) for the grant of compensation for loos of time to persons released by any Excise Officer under this Act on the ground that they have been improperly arrested and to persons charged before a Magistrate with offences punishable under this Act and subsequently acquitted; and
(n) for prescribing the restrictions or modifications in the application to Excise Officers of the provisions of the Code of Criminal Procedure [1973 (Act 2 of 1974)] relating to powers of Police Officers which are referred to in section 78, sub-
section (1) of this Act.
(3) The powers conferred by this section for making rules are subject to the condition that rules be made after previous publication:
Provided that any such rules may be made without previous publication if the State Government considers that they should be brought into force at once."
It is evident from the provision of Section 89 as referred hereinabove that the State Government may make rules to carry out the objects of this Act or any other law for the time being in force relating to the excise revenue. Sub-section (1) thereof provides that In particular, and without prejudice to the generality of the foregoing provision, the State Government may make rules--
(a) for prescribing the powers and duties of officers of the Excise Department;
(b) for regulating the delegation of any powers by the Board, the Commissioner of a Division, the Excise Commissioner or Collectors under section 7, clause (g);
(c) for declaring in what cases or classes of cases and to what authorities appeals shall lie from orders, whether original or appellate, passed under this Act or under any rule made [21] hereunder, and for prescribing the time and manner for presenting, and the procedure for dealing with such appeals;
(d) for regulating the import, export or transport or any intoxicant;
(e) for regulating the periods for which licenses for the wholesale or retail vend of any intoxicant may be granted and the number of such licenses which may be granted for any local areas;
(f) for prohibiting the grant of licenses for the retail sale of any intoxicant at any place or within any local area described in the rules, or for defining the places in the vicinity of which shops for the retail sale of any intoxicant shall not ordinarily be licensed;
(g) for prohibiting the grant to specified classes of persons of licenses for the retail sale of any intoxicant;
(h) for declaring, either generally, or in respect of areas described in the rules, the persons or classes of persons to whom any intoxicant may or may not be sold;
(i) for regulating the procedure to be followed and prescribing the matters to be ascertained before any license for the wholesale or retail vend of any intoxicant is granted for any locality;
(j) for restricting the exercise of any of the powers conferred by clause (a) of sub-section (1) of section 68 and by sections 69 and 70;
(k) for declaring the Excise Officers to whom, and the manner in which information or aid should be given under section 75;
(l) for the grant of expenses to witnesses;
(m) for the grant of compensation for loos of time to persons released by any Excise Officer under this Act on the ground that [22] they have been improperly arrested and to persons charged before a Magistrate with offences punishable under this Act and subsequently acquitted; and
(n) for prescribing the restrictions or modifications in the application to Excise Officers of the provisions of the Code of Criminal Procedure [1973 (Act 2 of 1974)] relating to powers of Police Officers which are referred to in section 78, sub-section (1) of this Act.
20. It is evident from the particulars provides under sub-section (1) of Section 89 that one of the particulars is under sub-section (2) (d) of Section 89 which is for regulating the import, export or transport or any intoxicant while sub-section (2) (e) provides for regulating the periods for which licenses for the wholesale or retail vend of any intoxicant may be granted and the number of such licenses which may be granted for any local areas. Sub-section (2) (j) provides for restricting the exercise of any of the powers conferred by clause (a) of sub-section (1) of section 68 and by sections 69 and 70. Thus, it is evident that the provision as contained under sub-section (1) (a) of Section 68 is subject matter of making rules by the State in pursuance to the provision of Section 89 of the Act, 1915.
21. The provision of Rules, 2018 has been promulgated by the State Government in exercise of power conferred under the provision of Section 89 of the Act, 1915.
22. The provision of sub-section (1) of Section 89 provides as referred and quoted above that the State Government has been conferred with the power to make out rules to carry out the objects of the Act [23] or any other law for the time being in force relating to the excise revenue. While sub-section (3) of Section 89 provides that the powers conferred by this section for making rules are subject to the condition that rules be made after previous publication:
23. The petitioner is not questioning the conferment of power to the State Government in view of the provision of Section 89 of the Act, 1915 rather he is only questioning the vires of the provision of Rule 44, 46(2) and 47 (11) of the Rules, 2018 which according to the petitioner is in the teeth of the parent act which contains a provision under Sections 42 and 68.
24. Section 42 confers power upon the authority subject to restricting as the State Government may prescribe to cancel, suspend or impose penalty in case of violation of any of the condition enumerated therein.
Here, in the facts of this case as has been referred hereinabove by taking into consideration the nature of irregularity committed by the petitioner by charging excess price to the maximum retail price which has been admitted by the petitioner, however, giving excuse that the salesman was not aware with the actual price but the question is that the awareness of the salesman is of no importance rather it is to be considered by the concerned competent authority while exercising the power conferred under Section 42 as to whether any of the condition enumerated therein has been flouted or not?
[24]
25. In that respect, if the word „may‟ has been inserted, the same cannot be construed to be discretionary rather it will be treated to be mandatory and furthermore the word under the provision of Section 42 is subject to restrictions as the State Government may prescribe and if such provision would be read out alongwith the provision of Section 89 of the Act, 1915 which confers power upon the State Government to make out rules to carry out the objects of this Act, therefore, according to our considered view, if any provision has been inserted under the provision of Section 42 for cancellation of license in case of violation of the terms and conditions as prescribed will have the consequence of cancellation of the license and in order to meet out that provision if the State Government has made out a rule under the provision of Section 89, the same will not be treated in conflict with the provision as contained under Section 42.
26. The emphasis of the argument of the learned counsel for the petitioner is only on the ground of insertion of the word „may‟ which according to the petitioner makes the provision under Section 42 as discretionary and not mandatory.
27. There is no doubt about the fact that normally, the word „may‟ means discretionary and not mandatory but it is equally important that the context is to be seen which can attach the obligation to the power compelling its power in a certain way. It has been held by the Hon'ble Apex Court in Official Liquidator vs. Dharti Dhan (P) Ltd., (1977) 2 SCC 166 at paragraph-7 which reads as hereunder:
"7. Sections 442 and 446 of the Act have to be read together. It is only where the object of the two sections, when read together, is served by a stay order that the stay order could be justified. That [25] object is to expeditiously decide and dispose of pending claims in the course of winding up proceedings. A stay is not to be granted if the object of applying for it appears to be, as it does in the case before us, merely to delay adjudication on a claim, and, thereby to defeat justice. In other words, a stay order, under Section 442, cannot be made mechanically, or, as a matter of course, on showing fulfilment of some fixed and prescribed conditions. It can only be made judiciously upon an examination of the totality of the facts which vary from case to case. It follows that the order to be passed must be discretionary and the power to pass it must, therefore, be directory and not mandatory. In other words, the word "may", used before "stay" in Section 442 of the Act really means "may" and not "must" or "shall" in such a context. In fact, it is not quite accurate to say that the word "may", by itself, acquires the meaning of "must" or "shall' sometimes. This word, however, always signifies a conferment of power. That power may, having regard to the context in which it occurs, and the requirements contemplated for its exercise, have annexed to it an obligation which compels its exercise in a certain way on facts and circumstances from which the obligation to exercise it in that way arises. In other words, it is the context which can attach the obligation to the power compelling its exercise in a certain way. The context, both legal and factual, may impart to the power that obligatoriness."
It is, thus, evident that the Hon'ble Apex Court has been pleased to hold that it is not the conferment of a power which the word „may‟ indicates that annexes any obligation to its exercise but the legal and factual context of it. It has been contended that the word „may‟ carries with it the obligation to exercise a power in a particular manner or direction. In such a case, it is always the purpose of the power which has to be examined in order to determine the scope of the discretion conferred upon the donee of the power. If the conditions in which the power is to be exercised in particular cases are also specified by a statute then, on the fulfillment of those conditions, the power conferred becomes annexed with a duty to exercise it in that manner.
28. In Mansuklal Vithaldas Chauhan vs. State of Gujarat, (1997) 7 SCC 622 it has been held that what is determinative of the nature of duty, whether it is obligatory, mandatory or directory, is the scheme of the statute in which the „duty‟ has been set out. Even if the „duty‟ [26] is not set out clearly and specifically in the statute, it may be implied as correlative to a „right‟.
29. In Mohan Singh and Ors vs. International Authority of India and Ors, (1997) 9 SCC 132 at paragraph-26 it has been held which reads as hereunder:
"26. Thus, this Court, keeping in view the objects of the Act, had considered whether the language in a particular section, clause or sentence is directory or mandatory. The word „shall‟, though prima facie gives impression of being of mandatory character, it requires to be considered in the light of the intention of the legislature by carefully attending to the scope of the statute, its nature and design and the consequences that would flow from the construction thereof one way or the other. In that behalf, the court is required to keep in view the impact on the profession, necessity of its compliance; whether the statute, if it is avoided, provides for any contingency for non-compliance; if the word „shall‟ is construed as having mandatory character, the mischief that would ensue by such construction; whether the public convenience would be subserved or public inconvenience or the general inconvenience that may ensue if it is held mandatory and all other relevant circumstances are required to be taken into consideration in construing whether the provision would be mandatory or directory. If an object of the enactment is defeated by holding the same directory, it should be construed as mandatory whereas if by holding it mandatory serious general inconvenience will be created to innocent persons of general public without much furthering the object of enactment, the same should be construed as directory but all the same, it would not mean that the language used would be ignored altogether. Effect must be given to all the provisions harmoniously to suppress public mischief and to promote public justice."
It has been held in the judgment that the court is required to keep in view the impact on the profession, necessity of its compliance; whether the statute, if it is avoided, provides for any contingency for non-compliance; if the word „shall‟ is construed as having mandatory character, the mischief that would ensue by such construction; whether the public convenience would be subserved or public inconvenience or the general inconvenience that may ensue if it is held mandatory and all other relevant circumstances are required to be taken into consideration in construing whether the provision would be mandatory or directory. If an object of the [27] enactment is defeated by holding the same directory, it should be construed as mandatory whereas if by holding it mandatory serious general inconvenience will be created to innocent persons of general public without much furthering the object of enactment, the same should be construed as directory but all the same, it would not mean that the language used would be ignored altogether. Effect must be given to all the provisions harmoniously to suppress public mischief and to promote public justice.
30. In Dinesh Chandra Pandey vs. High Court of Madhya Pradesh and Another, (2010) 11 SCC 500 it has been held at paragraph-15 which reads as hereunder:
"15. The courts have taken a view that where the expression "shall" has been used it would not necessarily mean that it is mandatory. It will always depend upon the facts of a given case, the conjunctive reading of the relevant provisions along with other provisions of the Rules, the purpose sought to be achieved and the object behind implementation of such a provision. This Court in Sarla Goel v. Kishan Chand [(2009) 7 SCC 658] , took the view that where the word "may" shall be read as "shall"
would depend upon the intention of the legislature and it is not to be taken that once the word "may" is used, it per se would be directory. In other words, it is not merely the use of a particular expression that would render a provision directory or mandatory. It would have to be interpreted in the light of the settled principles, and while ensuring that intent of the Rule is not frustrated."
It has been held in the judgment that where the expression „shall‟ has been used it would not necessarily mean that it is mandatory. It will always depend upon the facts of a given case, the conjunctive reading of the relevant provisions along with other provisions of the Rules, the purpose sought to be achieved and the object behind implementation of such a provision. Thus, it would have to be interpreted in the light of the settled principles and while ensuring that intent of the Rule is not frustrated. [28]
Thus, it is evident from the judgments referred hereinabove that while interpreting the word „may‟ the scope of the statute in entirety is to be seen by taking into consideration the conjoint reading of the statutory provision.
31. The Excise Act, 1915 has been enacted relating to import, export, transport, manufacture, possession and sale of certain kinds of liquor and intoxicating drugs. It is not in dispute that dealing in intoxicants is not trade or business within the meaning of Article 19(1)(g) of the Constitution of India. Trade in liquor has historically stood on a different footing from other trades. Restrictions which are not permissible with other trades are lawful and reasonable so far as the trade in liquor is concerned. That is why even prohibition of the trade in liquor is not only permissible but is also reasonable. The reasons are public morality, public interest and harmful and dangerous character of the liquor. The State possesses the right of complete control over all aspects of intoxicants viz., manufacture, collection, sale and consumption as has been held by the Hon'ble Apex Court in P.N. Kaushal and Ors. vs. Union of India and Ors., (1978) 3 SCC 558.
32. Thus, the primary object of this Act is to regulate the import, export, transport, manufacture, possession and sale of certain kinds of liquor and intoxicating drugs and in that view of the matter if the word „may‟ has been used in Section 42 beginning with the words „subject to restrictions as the State Government may prescribe‟ and if any restriction has been provided in exercise of power conferred [29] under Section 89 of the Act, 1915 the word „may‟ used in Section 42 cannot be said to be discretionary rather it is mandatory.
It would be treated mandatory also for the other reason that, to regulate the trade of the intoxicants taking into consideration the fact that the trade in liquor has been held not to come under Article 19(1)(g) of the Constitution of India.
Further, the provision of Section 68 of the Act, 1915 is also put to restriction in view of the provision of Section 89 which contains a provision as under sub-section (2)(j) which provides a provision for restricting the exercise of any of the powers conferred by clause (a) of sub-section (1) of section 68, therefore, with the conjoint reading of Sections 42 and 68 the provision of Section 42 cannot be said to be discretionary rather it is mandatory and further the argument as has been advanced by the learned counsel for the petitioner that in such a circumstances the power to compound the offences as has been provided under Section 68 which requires to be adopted is also not acceptable to us in view of the specific provision for restricting the exercise of any power conferred by clause (a) of sub-section (2)(j) of Section 89 of the Act, 1915.
33. According to our considered view, since the provision of Section 89 confers powers upon the State to make out rules and taking into consideration the aforesaid aspect of the matter if the provision of Rule 44 as also the provision of Rule 47(11) have been inserted under the provision of Rules, 2018 which confers power upon the competent authority to cancel the license in case of charging excess [30] price than the maximum retail price which cannot be said to be in the teeth of the provision of Section 42 of the Excise Act, 1915.
If provision as under Rules 44 and 47(11) would be treated to be not in consistent with the provision of Section 42, as such, the provision of Section 46(2) is concerned, which confers power upon the authority to forfeit the security amount and the excise transport duty, is also not in the teeth of the provision of Section 68 in view of the specific stipulation made under the provision of Section 89 (1)(j) of the Act, 1915 as discussed above.
Further, for the reason that Section 68 stipulates about compounding of offences and to release property liable to confiscation but the admitted fact herein is that no decision has been taken to compound the offence and to release the property liable to confiscation rather the fact herein is that the competent authority has found the commission of irregularity which is violative of the terms and conditions of the license, therefore, the show cause notices have been issued and reply having found not to be satisfactory, decision to cancel the license has been taken, hence, there is no question of applicability of the provision of Section 68 of the Act, 1915 rather the competent authority of the State Government has proceeded for cancellation of the license and in that circumstances as per the provision of Section 46(2) the amount deposited against security deposit and the excise transport duty has been forfeited.
34. It also requires to refer herein that the petitioner was knowing about the fact that license has been granted containing reference of the [31] provision of Rules 44, 46(2) and 47(11) of the Rules, 2018, therefore, once the petitioner has accepted the terms and conditions of the provision of law and when an adverse decision has been taken, he cannot be allowed to question the validity of the aforesaid provisions basis upon which he has been benefited by granting license at the time of allotment of liquor shop.
35. According to our considered view, if the petitioner will be allowed to question the provision of rule as contained under Rules 44, 46(2) and 47(11) of the Rules, 2018, it will amount to approbate and reprobate as because the condition which suits the petitioner has been accepted and after commission of irregularity in pursuance to the same provision of law if penal action is being taken the same is being questioned which is not permissible in the eye of law as has been held by Hon'ble Apex Court in R. N. Gosain vs. Yashpal Dhir, (1992) 4 SCC 683. Paragraph-10 of the said judgment is being reproduced as hereunder:
"10. Law does not permit a person to both approbate and reprobate. This principle is based on the doctrine of election which postulates that no party can accept and reject the same instrument and that "a person cannot say at one time that a transaction is valid and thereby obtain some advantage, to which he could only be entitled on the footing that it is valid, and then turn round and say it is void for the purpose of securing some other advantage".
[See : Verschures Creameries Ltd. v. Hull and Netherlands Steamship Co. Ltd. [(1921) 2 KB 608, 612 (CA)] , Scrutton, L.J.] According to Halsbury's Laws of England, 4th Edn., Vol. 16, "after taking an advantage under an order (for example for the payment of costs) a party may be precluded from saying that it is invalid and asking to set it aside". (para 1508)"
In State of Punjab and Ors. vs. Krishan Niwas, AIR 1997 Hon'ble Supreme Court 2349 the Hon'ble Apex Court at paragraph-4 has laid down that once the employee has accepted the [32] correctness of the order and then acted upon it, the same cannot be questioned by the concerned.
In Suzuki Parasrampuria Suitings Private Limited vs. Official Liquidator of Mahendra Petrochemicals Limited (In Liquidation) and Ors., (2018) 10 SCC 707 the Hon'ble Apex Court at paragraphs 12 & 13 has laid down which reads as hereunder:
"12. A litigant can take different stands at different times but cannot take contradictory stands in the same case. A party cannot be permitted to approbate and reprobate on the same facts and take inconsistent shifting stands. The untenability of an inconsistent stand in the same case was considered in Amar Singh v. Union of India [Amar Singh v. Union of India, (2011) 7 SCC 69 : (2011) 3 SCC (Civ) 560] , observing as follows: (SCC p. 86, para 50) "50. This Court wants to make it clear that an action at law is not a game of chess. A litigant who comes to court and invokes its writ jurisdiction must come with clean hands. He cannot prevaricate and take inconsistent positions."
13. A similar view was taken in Joint Action Committee of Air Line Pilots' Assn. of India v. DGCA [Joint Action Committee of Air Line Pilots' Assn. of India v. DGCA, (2011) 5 SCC 435] , observing:
(SCC p. 443, para 12) "12. The doctrine of election is based on the rule of estoppel--the principle that one cannot approbate and reprobate inheres in it. The doctrine of estoppel by election is one of the species of estoppels in pais (or equitable estoppel), which is a rule in equity. ... Taking inconsistent pleas by a party makes its conduct far from satisfactory. Further, the parties should not blow hot and cold by taking inconsistent stands and prolong proceedings unnecessarily.""
36. This Court, after taking into consideration the fact in entirety, is of the view that the petitioner has failed to make out a case for declaring the provision of Rules 44, 46(2) and 47(11) of the Rules, 2018 ultra vires to the provision contained in the parent Act. [33]
In view thereof, prayer Nos.(i), (ii) & (III) are hereby, dismissed. Accordingly, issue No.1 is answered against the writ petitioner.
37. Issue No.2: So far as issue No.2 is concerned which pertains to prayer No.(iv) for release of the forfeited amount.
Since this Court has considered the fact about the commission of irregularity and the same has also been admitted by the petitioner as would be evident from the reply furnished to the show cause wherein the ground has been taken that the salesman working at the time of inspection was not aware of the price and therefore the said irregularity has been committed, which is nothing but an admission on the part of the petitioner about the commission of irregularity and in that view of the matter since the irregularity has been admitted of charging excess amount to the maximum retail price, as such, as per the settled position of law in a case of admission of irregularity the penal action is required to be taken as per the prevailing and applicable law/rule. Herein, the prevailing law provides as under Rule 44 and 47(11) of the Rules, 2018 to the effect that in case of charging excess price than the Maximum Retail Price (MRP) the consequence would be cancellation of license and further consequence would be forfeiture of Security Deposit and Excise Transport Duty (ETD) as per provision of Rule 46(2) of the Rules, 2018.
Accordingly, the authority after taking into consideration the admission of irregularity as alleged in the show cause notices, if exercised the power conferred under Rules 44 and 47(11) and in [34] furtherance if exercised their power under the provision of Section 46(2) by forfeiting the amount of security deposit and excise transport duty, the same cannot be said to be improper and unjustified.
Accordingly, issue No.2 is also answered against the petitioner.
In view thereof, this Court is on no merit in this context and hence, the prayer made by the petitioner for release of the forfeited amount, is also hereby, rejected.
38. Accordingly, the writ petition fails and is dismissed.
I agree (Dr. Ravi Ranjan, C.J.)
(Dr. Ravi Ranjan, C.J.)
(Sujit Narayan Prasad, J.)
Saurabh/ A.F.R.