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 33, Cited by 0]

Jharkhand High Court

Saraya Distillery Sardar Nagar vs State Of Jharkhand & Ors on 30 August, 2011

                                             1

IN THE HIGH COURT OF JHARKAHND AT RANCHI 
               W.P.(C) No. 1400 of 2011
Pashupatinath Distributors (P) Ltd., Patna               ...                   ...       Petitioner 
                      Versus
(1) The State of Jharkhand through its Secretary, 
      Department of Excise and Prohibition, Ranchi
(2) Member, Board of Revenue, Ranchi
(3) The Commissioner of Excise, Department of 
      Excise and Prohibition, Ranchi
(4) M/s Bhattacharya Bottling Plant Pvt. Ltd., Kolkata   ...                   ...       Respondents
                      With
               W.P.(C) No. 1909 of 2011
Narang Distillery Ltd., Gonda, Uttar Pradesh             ...                   ...       Petitioner
                      Versus
(1) State of Jharkhand through the Secretary, 
      Department of Excise and Prohibition, Ranchi
(2) Commissioner Excise, Government of Jharkhand, Ranchi
(3) M/s K.D. Liquor & Fertilizer Pvt. Ltd., Patna 
(4) M/s Bhattacharya Bottling Pvt. Ltd., Kolkata 
(5) M/s Farini Eleven UP, Kolkata                        ...                   ...       Respondents
                      With
               W.P.(C) No. 2003 of 2011
Spicy Beverage Pvt. Ltd., Patna                          ...                   ...       Petitioner
                               Versus
(1) The State of Jharkhand through the Secretary, 
      Department of Excise, Ranchi
(2) Member, Board of Revenue, State of Jharkhand, Ranchi
(3) The Commissioner of Excise, Department of 
      Excise and Prohibition, Ranchi
(4) M/s K.D. Liquor & Fertilizer Pvt. Ltd., Patna
(5) M/s Bhattacharya Bottling Pvt. Ltd., Kolkata
(6) M/s Farini Eleven UP, Kolkata                            ...      ...                Respondents 
                               With
                     W.P.(C) No. 3033 of 2011
Saraya Distillery, Gorakhpur                                 ...      ...                Petitioner
                               Versus
(1) The State of Jharkhand through the Secretary, 
      Excise and Prohibition Department, Govt. of Jharkhand, Ranchi
(2) Member, Board of Revenue, Jharkhand, Ranchi
(3) The Excise Commissioner, Jharkhand, Ranchi               ...      ...                Respondents

                        PRESENT
       HON'BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioners:          M/s Vinod Kanth, Sr. Advocate, Indrajit Sinha, 
                              Rajesh Kumar, Amit Kumar, Advocates
For Respondent­State:         M/s A.K. Sinha, A.G., Rishi Pallav, Advocate
For the Respondents:          M/s Jitendra Kumar, Sr. Advocate, Prabhat Kr. Sinha
                              Satyabir Bharti, Advocates

C.A.V. on: 12.08.2011                                         Pronounced on:  30/08/2011 

                 Common question of law is raised in all the three writ petitions and, 

       therefore, are being decided simultaneously. The leading case is Pashupatinath 

       Distributors   (P)   Ltd.   The   Excise   Commissioner,   State   of   Jharkhand   under   the 
                                          2

orders of the Member, Board of Revenue, has issued the two impugned notices 

inviting tenders seek to initiate selection process for grant of exclusive privilege 

of manufacture and wholesale supply of country liquor and spiced country liquor 

after bottling and sacheting it. 

          Notice inviting tender (in short 'N.I.T.') for grant of exclusive privilege of 

manufacture   and   supply   of   country   liquor   and   spiced   country   liquor   after 

bottling/sacheting on the wholesale basis for a period commencing 01.04.2011 

to 31.03.2014 was issued. At the very outset, the fixation of terms and conditions 

for grant of exclusive privilege is challenged primarily on the ground that the 

Member, Board of Revenue was not authorized to frame rules imposing certain 

conditions without there being a specific delegation by the State Government 

and, thus, the terms and conditions of the N.I.T. are without any authority. The 

Board of Revenue could not exercise rule making power and, therefore the N.I.T. 

is liable to be quashed. Certain clauses of the N.I.T. are specifically questioned in 

the instant writ petitions, on the ground that the terms and conditions of the 

N.I.T. provide ample scope of arbitrary exercise of power and are tailor­made to 

suit only a few participating bidders and to create a monopoly to the exclusion of 

other tenderers, without considering the objections in terms of proviso to Section 

22(1) of the Bihar Excise Act, 1915. The Board of Revenue has ample space for 

manipulations and to support a favoured few. The petitions relate to conditions 

detailed in the N.I.T., as they are clothed with an absolute power in matters of 

grant of exclusive privilege and acceptance of tenders by adopting a procedure 

contrary to the settled law. The decision making process of the Board regarding 

the issuance and acceptance of N.I.T. is challenged, as blatantly arbitrary, unfair 

and capable of misuse, illegal and irrational and without jurisdiction. 

          The entire State of Jharkhand, for the purposes of grant of exclusive 

privilege of country liquor, has been divided into five zones, whereas for spiced 

country   liquor,   it   has   been   divided   into   two   zones.   The   N.I.T.   is   annexed   as 

Annexures 1 and 1/1 of the writ petition and the main grounds of challenge on 

behalf of the petitioners are enumerated herein below:­
                                        3

          (1) That the member, Board of Revenue has no authority/jurisdiction to 

prescribe terms and conditions for grant of exclusive privilege as contemplated 

by the impugned notices inviting tenders for the following reasons:­

                  (a)  That the impugned notices inviting tenders which relate to 

        grant of exclusive privilege for supplying country liquor after bottling and 

        sacheting it, is a grant made under Section 22D of the Excise Act and 

        insofar as it relates to grant of exclusive privilege for manufacturing and 

        supplying wholesale spiced country liquor after bottling and sacheting it, 

        also is a grant under Section 22G of the Excise Act, and all the powers 

        under   Sections   22D   and   22G   are   essentially   exercised   by   the   State 

        Government. It is an exclusive domain of the State Government. 

                  (b) The power to fix/prescribe terms and conditions for grant of 

        any kind of  exclusive  privilege  has not been delegated  to the Member, 

        Board of Revenue and cannot be delegated as the prescription of terms 

        and conditions for grant of exclusive privilege and the period therefore 

        has to be ascertained and fixed by the State government by framing rules 

        in exercise of the powers under Section 89 of the Excise Act;

          (II) Assuming though not admitting that the grant of exclusive privilege 

as   contemplated     by   the   impugned   notices   inviting   tenders   is   a   grant   under 

Section 22 of the Excise Act, the same is sought to be granted in contravention of 

the mandatory provisions of the 'proviso' to section 22 of the Act. 

          (III) The Member, Board of Revenue has exceeded jurisdiction in issuing 

the impugned notices inviting tenders for grant of exclusive privilege by creating 

zones of supply by superseding the earlier decision of the State Government as 

approved by the Council of Ministers as also without following the procedure 

laid down by the Rules of Executive Business of the State;

          (IV) That   the   imposition   of   certain   new   terms   and   conditions   by   the 

Member, Board of Revenue are otherwise unconstitutional, illegal and have been 

incorporated in the impugned notices inviting tenders in arbitrary, malafide and 

colourable exercise of powers. 
                                          4

          Submission of the learned counsel on behalf of the petitioners is that the 

Member, Board of Revenue exercises powers and discharges his functions and 

duties under the Excise Act either as a delegate under the Act or as a delegate of 

the   State   Government,   and,   thus,   has   to   act   within   the   four   corners   of   the 

Statute. The Member, Board of Revenue cannot assume jurisdiction or authority 

and exercise any power with respect to a subject wherefor no authority has been 

conferred   upon   him   by   the   Act   or   by   the   State   Government.   It   is   trite   that 

statutory authorities must act within the four corners of the Statute and cannot 

be permitted to travel beyond the purview. It is emphasized that the Member, 

Board of Revenue can be delegated with all or any of the powers exercisable by 

the State Government. Section 7 (2) (e) of the Act provides for the same with a 

specific restriction that power to make rules under Section 89 of the Act cannot 

be delegated to the Member, Board of Revenue. Section (7) (2) (e) of the Bihar 

Excise Act reads as under:

               S.(2)(e)."delegate to the Board, the Commissioner of a Division  
                       or the Excise Commissioner all or any of the powers  
                       conferred upon the State Government by or under this  
                       Act, except the power conferred by Section 89 to make  
                       rules";

          Thus,   it   is   submitted   that   unless   there   is   an   express   delegation   of   a 

power by the State Government, the Member, Board of Revenue, cannot assume 

jurisdiction and exercise its powers, which is, otherwise, not conferred on him by 

the Statute.  

          On the basis of the express bar of delegation of the rule making power, 

the impugned N.I.T., which is a grant under Sections 22 D and 22G, has never 

been   delegated   by   the   State   Government   on   the   Member,   Board   of   Revenue. 

Section   22D   and   Section   22G   are   special   provisions   dealing   with   grant   of 

exclusive   privileges   for   supply   of   country   liquor   and   spiced   country   liquor 

respectively on wholesale basis after bottling and sacheting it. The grant under 

Section 22G also includes the grant of manufacturing spiced country liquor. The 

applicability of Sections 22D and 22G over the general provisions of Section 22 

will have to be seen in the light of well known rule of interpretation and thus, 
                                            5

general provision should yield to special provision. 

          In the light of the aforesaid, it is submitted that the applicability of the 

provisions of Section 22 of the Act stands completely excluded with respect to 

the grants of exclusive privileges which are envisaged by Section 22D and 22G of 

the Act.  

          The Advocate General appearing on behalf of the State has vehemently 

opposed the aforesaid submission. The stand taken on behalf of the Government 

is that the delegation of the rule making power was conferred as far back as on 

01.01.1919

  under   the   Bihar   and   Orissa   Excise   Act,   1915.   Provisions   of   the  delegation under the Act are noted under:

                 No. 470 F the 15    January, 1919
                                  th
                                                   - In exercise of the 

powers conferred by the provisions specified below of  the Bihar and Orissa Excise Act 1915 (Act II of 1915),  hereinafter   designated   "the   Act"   the   Lieutenant  Governor in Council is pleased­ I.  To delegate ........

........

II.  To make the following orders under sub­ Section   (2)   of   Section   7,   to   delegate   to   the   Board,   the   powers   conferred   on   'The   Provincial  Governor   by   the   provisions   of   the  specified  below.

(1) (2) (3)

(4) Section 22, sub­Section (1), Clauses (a)  and  (b)  (power   to   grant   the   exclusive   privilege   of   manufacturing   a   wholesale   country liquor or  any intoxicating drug).

6

On the basis of the above provisions, the claim is that the rule making  power was delegated on the Board of Revenue and, therefore, the conditions  imposed in the N.I.T. cannot be said to be without jurisdiction. The Advocate  General while replying to the argument regarding proviso to Section 22 of the  Act   which   contemplates   inviting   objections   before   framing   of   the   rules,   has  emphatically   submitted   that   the   publication   of   the   impugned   N.I.T.   in  newspaper, official Gazette as well as on the Internet is sufficient public notice  as contemplated by the proviso under Section 22 (1), residing within the local  area where the exclusive privilege is sought to be granted. However, learned  Advocate   General   has   conceded   that   the   decision   to   grant   such   exclusive  privilege 'District wise' was taken by the State Government after the approval of  the proposal by the Council of Ministers, but to grant exclusive privilege zone­ wise for the period 01.04.2011 to 31.03.2014 is a decision of the Member, Board  of Revenue approved by the minister in­charge. A detailed explanation has been  enumerated   in   paragraphs   15,   16,   17   and   18   of   the   counter   affidavit.   The  necessity for imposing conditions in grant of exclusive privilege as challenged by  the  petitioner  is without any basis and  cannot be  questioned. It  is stated  on  behalf   of   the   respondent­State   that   it   became   essential   on   account   of   past  experience of the Government. The distribution zone­wise was also done only on  account of the reason that the previous grantee, either intentional or for account  of   incapacity   to   perform   the   contract   left   midway   and,   therefore,   the   Board  considered it that the exclusive privilege should be granted only to experienced  and   reputed   tenderers.   He   further   submits   that   there   is   always   a   risk   if  inexperienced   persons   are   allowed   to   manufacture   country   liquor.   Since   the  liquor business is not a fundamental right within the meaning of Part III of the  Constitution   of   India,   petitioners   cannot   claim   as   a   matter   of   right.   The  conditions have been imposed in public interest. 

It is also brought to my notice by the learned Advocate General that the  Government suffered heavy loss of revenue by awarding tenders district­wise,  some  of  the  district did  not find  favour and remained unsettled causing  loss  7 financially to the Government and disruptions in supply of country liquor and  spiced   country   liquor.   It   was   also   considered   that   two   or   more   districts   be  clubbed   together   to   constitute   one   single   zone.   The   Board   had   to   take   into  consideration the commercial viability while fixing the terms and conditions and  hence, the petitioners could not question the conditions on the ground that the  same is 'unreasonable', 'Arbitrary' and 'Illegal'. Learned Advocate General has also  emphasized that judicial review is very limited, as held in various decisions by  the Apex Court. 

Reliance has been placed on  Air India Limited Vs. International Airport   Limited   and   Ors.  reported   in  (2000)   2   SCC   617.  Paragraph­7   of   the   said  judgment is quoted below: ­ "The law relating to award of a contract by the State, its  corporations and bodies acting as instrumentalities and  agencies   of   the   Government   has   been   settled   by   the  decision   of   this   court   in  Ramana   Dayaram   Shetty   Vs.   International  Airport  Authority  of India,  (1979) 3  SCC   489, Fertilizer corpn. Kamgar Union (Regd.) Vs. Union of   India,   (1981)   1   SCC   568,   CCE   Vs.   Dunlop   India   Ltd.,   (1985)  1   SCC   260,   Tata   Cellular   Vs.   Union   of   India,   (1994)   6   SCC   651,   Ramniklal   N.   Bhutta   Vs.   State   of   Maharashtra,   (1997)   1   SCC   134  and  Raunaq  International Ltd. Vs. I.V.R. Construction Ltd., (1999) 1   SCC 492.  The award of a contract, whether it is by a  private   party   or   by   a   public   body   or   the   State,   is  essentially   a   commercial   transaction.   In   arriving   at   a  commercial   decision   considerations   which   are  paramount   are   commercial   considerations.   The   State  can choose its own method to arrive at a decision. It can  fix its own terms of invitation to tender and that is not  open to judicial scrutiny. It can enter into negotiations  before finally deciding to accept one of the offers made  to   it.   Price   need   not   always   be   the   sole   criterion   for  awarding a contract. It is free to grant any relaxation,  for   bana   fide   reasons,   if   the   tender   conditions  permit  such   a   relaxation.   It   may   not   accept   the   offer   even  though it happens to be the highest or the lowest. But  the   State,   its   corporations,   instrumentalities   and  agencies are bound to adhere to the norms, standards  and procedures laid down by them and cannot depart  from   them   arbitrarily.   Though   that   decision   is   not  amenable to judicial review, the court can examine the  decision­making   process   and   interfere   if   it   is   found  vitiated   by   mala   fides,   unreasonableness   and  arbitrariness.   The   State,   its   corporations,  instrumentalities and agencies have the public duty to  be fair to all concerned. Even when some defect is found  in the decision­making process the court must exercise  its   discretionary   power   under   Article   226   with   great  caution   and   should   exercise   it   only   in   furtherance   of  8 public interest and not merely on the making out of a  legal   point.   The   court   should   always   keep   the   larger  public interest in mind in order to decide whether its  intervention is called for or not. Only when it comes to a  conclusion   that   overwhelming   public   interest   requires  interference, the court should intervene".  

 

Other decisions of the Apex Court are M/s Master Marine Services Pvt. Ltd.   Vs. Metcalfe & Hodgkinson Pvt. Ltd., 2005 (3) JLJR 61, paragraphs­ 9 to 12, Amar   Chnadra Chakraborty Vs. The Collector of Excise, Govt. of Tripura & Ors. (1972) 2  SCC 442, paragraph­10,  State of Orissa & Ors. Vs. Harinarayan Jaiswal & Ors.  (1972)   2   SCC  36,   paragraph­  16   to   18  and  State  of   M.P.   &   Ors.  Vs.  Nandlal   Jaiswal & Ors. (1986) 4 SCC 566, paragraphs­ 34, 38. 

Thus,   evidently,   the   stand   taken   by   the   State   Government   is   that   the  Board of Revenue was delegated with rule making authority as far back as in the  year   1919.   Secondly,   though   it   has   been   conceded   that   the   decision   of   the  Council of Ministers for grant of exclusive privilege of supplying country liquor  on wholesale basis after bottling and sacheting granted district­wise in the year  2005,   is   now   zone­wise   in   the   present   N.I.T.   without   any   approval   of   the  Cabinet,   but   only   by   the   Minister   in­charge.   The   explanation   in   the   counter  affidavit   is   that   the   previous   decision   was   not   found   to   be   workable   and  commercially viable. However, this decision arrived at by the Minister in­charge  and   the   conditions   imposed   by   the   Member,   Board   of   Revenue   cannot   be  questioned   and   judicially   reviewed,   therefore,   the   N.I.T.   is   absolutely   valid,  unquestionable and cannot be quashed. The N.I.T. required the expectants to  submit two bids, (1) the technical bid and, (2) the financial bid. The N.I.T. kept  open to settle the exclusive privilege by negotiation as well.  

The technical bid was opened and the tenderer, namely, M/s Bhattacharya  Bottling Plant Private Limited, Kolkata was arrayed as party Respondent No. 4,  and represented by Sr. Advocate Jitendra Kumar, assisted by Shri Prabhat Kumar  Sinha. The other bidders, who were granted approval after technical bid was  considered, have been arrayed as respondents in the connected writ petitions.  Their   intervener   application   was   allowed.   All   the   successful   contenders   have  joined the arguments raised on behalf of Respondent No. 4 in the leading instant  9 petition. Shri Jitendra Kumar, Sr. Advocate, has supported the argument of the  Advocate   General   and   submitted   that   exclusive   privilege   was   basically   for  manufacture, since the wholesale supplier is only the State after formation of  Jharkhand State Beverages Corporation which has an exclusive right to supply  on wholesale basis. The objection raised by the petitioner that the instant N.I.T.  has also reduced the licence fee, is supported by the learned counsel that since  the  exclusive  privilege  is  only  for manufacture  and  not for  wholesale  supply,  therefore, the price is proportionately reduced from Rs. 4 to Rs. 2 per L.P. Litre  on the Minimum Granted Quantity (MGQ). An additional licence fee @ Rs. 2 per  L.P. Litre on the excess quantity can be levied in the event, wholesale supply  exceeds M.G.Q. While replying the objections raised by the learned counsel Shri  Rajesh Kumar, Advocate, assisted by Shri Amit Kumar, in W.P.(C). No. 1909 of  2011, submission is that the N.I.T. provides that the bid could be finalized on the  basis of negotiations as well. This is yet another excessive exercise of arbitrary  power. The argument is countered on behalf of Respondent No. 4, on the basis  of the decision of the Apex Court in the case of  West Bengal State Electricity   Board Vs. Patel Engineering Company Limited and Ors. reported in (2001) 2 SCC   451,   paragraphs   24   to   33.   The   Apex   Court   was   of   the   view   that   the   state  Government was not obliged to award contract to any of the bidders at their  quoted price bid. It is always open to negotiate to the next lowest bidder for  awarding the contract on economical viable price bid. The N.I.T. was not opened  to judicial scrutiny, since it is an exclusive realm of contract of the Government  and that is why, as held in the case of Tata Cellular Vs. Union of India reported in  (1994) 6 SCC 651.  There was no illegality in such a term as mentioned in the  impugned N.I.T. Thus, the gist of the argument on behalf of the respondents is  that the challenge by the petitioners is to be outrightly rejected for the reason;  firstly, they have approached this Court after they have participated in the bid,  and   since   their   technical   bid   was   rejected.   Secondly,   the   rule   making   power  cannot be questioned on behalf of the petitioners. It is a policy decision. The  judicial   review   regarding   the   terms   and   conditions   of   the   N.I.T.   is   also   very  10 limited, as held in various decisions of the Apex Court and the emphasis that the  delegation   of   rule   making   power   was   absolute   since   the   year   1919   and,  therefore, it cannot be said that the division for grant of exclusive privilege zone­ wise is without jurisdiction. The Member, Board of Revenue had its delegated  authority since the year 1919. The requisite conditions provided in the N.I.T. of  six years experience in manufacturing and supply of country liquor and spiced  country liquor after bottling/sacheting on the wholesale basis and also licence  under   the   E.S.I.   for   previous   five   years   is   a   valid   condition   and   cannot   be  questioned. The argument that the terms and conditions are such to find favour  only with the chosen few, is also without any foundation and baseless attempt to  challenge the terms and conditions on the ground of bias or malafide, is also  unwarranted. 

After   hearing   the   arguments   of   both   the   sides   and   going   through   the  entire records and various citations, I proceed to decide each question. The first  question that the petitioner has approached this Court after participating in the  bid   and   his   bid   was   rejected   is   to   be   examined   at   the   very   outset.   The  respondents have submitted in course of hearing that the petitioners cannot be  allowed   to   assail   the   terms   and   conditions   of   the   impugned   N.I.T.   after  participating in the bid and having rejected. 

Shri   Binod   Kanth,   Sr.   counsel   assisted   by   Shri   Indrajit   Sinha,   has  highlighted that the instant writ petition was preferred, before the petitioner  participated in the tender process. The State Government was directed to file  counter affidavit in the writ petition and the petitioner participated only after  challenging   the   N.I.T.   Participation   by   the   petitioner   was   under   protest,  therefore, the preliminary objection regarding challenge by the petitioner, after  having lost the bid, is not acceptable. 

It is admitted by the counsel appearing on behalf of Respondent No. 4  that   the   petitioner   of   W.P.(C).   No.   1400   of   2011,   came   up   for   consideration  before this Court on 16.03.2011, and since the last date to file tender was also  16.03.2011, the petitioner was granted leave orally to file its tender without  11 prejudice.   Thus,   evidently,   the   preliminary   objection   regarding   challenge   of  N.I.T. by the petitioner after having lost its bid is factually incorrect. The notice  inviting tender was challenged first and, thereafter, the petitioner filed its tender  since the last date for applying was to expire. 

In these circumstances, the preliminary objection raised on behalf of the  respondent is not acceptable. On perusal of the N.I.T., it transpires that tenders  were   invited   for   grant   of   exclusive   privilege   for   wholesale   supply   of   country  liquor and spiced country liquor in bottle and sachet for a period commencing  from 01.04.2011 to 31.03.2014. On a detailed reading of the N.I.T., apparently,  the   tenders   are   invited   for   the   State   of   Jharkhand   for   manufacture   and  wholesale supply and for grant of licence in Prapatra 27 'Ga', which is also a part  of the N.I.T. Perusal of Scheduled­3 shows that the licence for supply is to be  granted under the provisions of Sections 13 and 20 of the Excise Act. Section 13  is a licence required for manufacture and Section 20 provides  'licence required   for sale'.  Section 5 of the Excise Act defines a retail and wholesale supply and  supply made in excess of the limit prescribed for 'retail sale' would be termed as  'wholesale sale'. Thus, any sale in excess of 1.2 bulk litre, is a 'wholesale' supply  by   virtue   of   Section   5(2)   of   the   Act.   In   the   instant   case,   bottling   and/or  sacheting is synonymous to 'manufacture' as contended by Sri Jitendra Kumar,  Sr. Advocate on behalf of respondent. The supply to be made to the Jharkhand  State Beverages Corporation on wholesale basis and an exclusive privilege for  manufacture   alone,   since   the   right   for   wholesale   supply   is   only   with   the  Jharkhand   State   Beverage   Corporation.   This   submission   is   without   any   basis  since admittedly, the Jharkhand State Beverage Corporation has not yet become  functional and, therefore, the successful grantee is for supply of liquor to the  retailers   and   would   be   on   a   wholesale   basis.   It   is   for   this   reason,   the  licence/exclusive privilege will be granted in  Prapatra 'Ga'  as provided in the  schedule   of   the   N.I.T.   This   is   for   wholesale   vend   to   the   retail   venders   after  bottling and sacheting. Evidently, the submission on behalf of Respondent No. 4  that the N.I.T. is for grant of exclusive privilege of manufacture of country liquor  12 or spiced country liquor alone cannot be accepted. 

The notice inviting tender relates to grant of exclusive privilege for supply  of   country   liquor   after   bottling   and   sacheting,   in   the   circumstances,   a   grant  made   under   Section   22D   of   the   Excise   Act   and   spiced   country   liquor   after  bottling and sacheting, a grant under Section 22G. Section 22D was inserted by  Act No. 6 of 1998 and Section 22G by Act No. 3 of 1999. The submission that it  is a grant simplicitor under Section 22 cannot be accepted. 

Argument on behalf of the learned Advocate General that the rule making   power was  delegated as far back as in the year 1919 is also not in consonance  with   the   assertions   made   in   the   counter   affidavit   and   relied   upon   by   the  respondent. Admittedly, Section 22D and 22G is for grant of 'exclusive privilege'  was added by a subsequent amendment and, therefore, there has to be a specific  delegation for making rules, specially in view of the embargo levied by the Act  under Section 7 (2) (e). The delegation in the year 1919 cannot be accepted in  respect of subsequent legislation or for all times to come. 

In the circumstances, I am not in agreement with the arguments on behalf  of the learned Advocate General that once the State Government under Order III  (4) of  Notification  417  F  dated   19.01.1919   has delegated   its  power   to   grant  exclusive privilege under Section 22 (1) (a) and (b) then, it will be a delegation  for all times to come, even in respect of subsequent enactment relating to grant  of exclusive privilege. In my opinion, the delegation of year 1919 can not be  treated   automatically  delegated.  There   has  to   be   a   specific   delegation  to   the  Board   conferred   by   the   State   Government   in   view   of   the   bar   regarding  delegation of the rule making power. Arguments on behalf of the respondent on  the   face   of   it,   appears   to   be   far   fetched   and   unacceptable.   Thus,   it   is   to   be  examined   whether   the   Member,   Board   of   Revenue   was   armed   with   the  jurisdiction to prescribe terms and conditions for grant of exclusive privilege and  the fixation of period thereof has also to be ascertained and fixed by the State  Government   by  framing   rules  in  exercise   of   powers   under   Section   89   of   the  Excise Act. It is also admitted by Advocate General that the N.I.T. for grant of  13 exclusive privilege by creating zones of supply is in supersession of the earlier  decision   of   the   State   Government,   as   approved   by   the  Cabinet  and   without  following the procedure laid down by the  rules of the executive business  of the  State. 

Arguments advanced on behalf of the petitioners regarding applicability  of   Section   22D   and   Section   22G   over   the   general   provision   of   Section   22  apparently stands justified in the light of the well­known rule of interpretation.  It   is   a   settled   principle   that   the   general   provisions   should   yield   to   special  provision. There is no conflict in the operation of the three provisions and thus,  no other rules of construction of statutes  need  to  be  resorted  to. Shri  Binod  Kanth, learned Sr. Advocate has placed reliance on a decision of the Constitution  Bench of the Apex Court, Ashoka Kumar Thakur Vs. Union of India, (2008) 6 SCC  

1. The relevant paragraph of the judgment is quoted below: ­ '...The rule is, that wherever there is a particular enactment   and a general enactment in the same statute, and the latter,   taken   in   its   most   comprehensive   sense,   would   overrule   the   former, the particular enactment must be operative, and the   general enactment must be taken to affect only the other parts  of the statute to which it may properly apply.' I am not in agreement with the submission on behalf of the respondent  that Sections 22D and 22G of the Act have no applicability to the impugned  notice. The provisions of Sections 22D and 22G were inserted by means of an  amendment. It is well settled rule that rules of  literal construction  have to be  applied when the statute is clear and unambiguous, a contrary view or intention  has to be determined only when the statute is not clear. In the case of  Kuldip   Nayar Vs. Union of India, (2006) 7 SCC 1, wherein the Constitutional Bench of  the Supreme Court held that the rule of literal construction is a safe rule,  unless  the language used is contradictory, ambiguous and leads to an absurd results. 

The grant of exclusive privilege and licence are different and two distinct  things. Reference in this context may be made to the decision of the Patna High  Court in the case of United Distilleries Private Ltd. Vs. State of Bihar, reported in  1986 PLJR 51, wherein at paragraphs 11 and 12 it was held as under: ­ 14 "11. To conclude on this aspect, the true import of the concept of   exclusive   privilege   under   Section   22   of   the   Act   envisages   a   peculiar benefit granted by the State to a person to the exclusion   of others in a specified local area. It is something distinct and   different from the licences visualised under Sections 131416   or 20 in Chapter IV and is in no way to be confused with the   same. 

12. Once it  is held as above, it would necessarily follow that   exclusive   privilege   duty   cannot   be   foisted   on   the   existing   ordinary   licences   under   Section   13   of   the   Act.   The   general   licences under Sections 131416  and  20  of the  Act form a   distinct and separate class from the grant of exclusive privilege   and imposition fees or consolidated payments leviable as such.   These two distinct and separate classes cannot be coalesce nor be   treated as synonymous. As was noticed earlier, the whole scheme   of Section 22 is that an exclusive privilege is conferred first by   the   State   and   then   the   grantee   must   be   procedurally   get   the   requisite licence thereafter....."

 

The Member, Board of Revenue, by virtue of Section 38 of the Act has  been vested with the power to prescribe the form and particulars of a licence  and also impose conditions and restrictions. Thus, before a licence is granted,  the   Act   has,   by   necessary   implications,   not   conferred   any   power   upon   the  Member, Board of Revenue to prescribe any terms and conditions  for grant of  exclusive   privilege   for   manufacture   and   supply   of   country   liquor   and   spiced  country liquor after bottling/sacheting. Therefore, the delegation made by the  notification of 1919 has to be read only to mean that the power to grant an  exclusive   privilege   has   been   delegated   and   not   the   powers   to   fix   terms   and  conditions and fix the period of grant of exclusive privilege. Section 22(1) of the  Act confers the following powers on the State Government: ­

(i)   To   grant   the   exclusive   privilege,   inter   alia,   of   manufacturing   or  supplying wholesale or of manufacturing and supplying wholesale any  country liquor within a specified local area;

(ii) To prescribe the conditions on which any such exclusive privilege  may be granted; and 

(iii) To fix the period  for  which any such  exclusive  privilege  may be  granted. 

In my opinion, what has been delegated to the Member, Board of Revenue  is only the power to grant and not the other two powers of Section 22. It has  15 been   contended   by   the   respondents   that   power   to   grant   would   include   the  power   to   fix   terms   and   conditions.   In   this   context,   it   is   submitted   that   a  delegatee cannot assume jurisdiction on a subject unless it has been expressly  delegated. Reference may be made to the same notification of 1919 wherein by  Order V(2)(a), power to grant passes for import has been conferred upon the  Deputy Collector, but, the power to prescribe the quantity for transport has been  delegated   to   the   Member,   Board   of   Revenue   by   Order   III   (3)   of   the   same  notification. Thus, even the same notification clearly distinguishes between the  power to grant and powers to prescribe restrictions.

The   argument   on   behalf   of   the   respondent   that   once   the   State  Government by delegation in the year 1919 delegated power to grant exclusive  privilege under Section 22(1) (a) & (b) for all times to come does not stand to  reason because in subsequent enactment relating to grant of exclusive privilege  later on, but subjected to amendment and substituted by Act 17 of 1982. The  State of Jharkhand by a notification No. 737 dated 10.05.2008, in exercise of  powers under Section 7(2)(e) of the Act delegated its power to grant exclusive  privilege of selling retail, in country liquor  and in other intoxicant as envisaged  by   Clauses   (a)(v)   and   (b)   to   the   Excise   Commissioner,   Jharkhand.   This  notification  is annexed  as Annexure­4  to   the   rejoinder   filed   on behalf   of  the  petitioner   on   13.06.2011.   Thus,   the   State   Government,   by   its   own   conduct,  admits that delegation made by notification in the year 1919 does not cover  delegation   of   power   to   grant   exclusive   privilege   in   respect   of   retailers   and,  therefore,   it   can   very   well   be   deduced   that   the   previous   delegation   cannot  encompass delegation of powers to grant privilege to the provisions of Section  22D   and   22G   of   the   Act.   Grant   of   exclusive   privilege   and   licence   are   two  different and distinct aspects and, therefore, in my view, what are delegated to  the Member, Board of Revenue is only power to grant and not other two powers  of Section 22 i.e. to fix terms and conditions and the delegatee cannot assume  jurisdiction on a subject unless expressly provided. 

I have also given a careful thought to the argument advanced on behalf of  16 the petitioner regarding the decision of the Apex Court in the case of  Ashok   Lanka Vs. Rishi Dixit, (2005) 5 SCC 598.  In the said case, the Supreme Court  was dealing with the Chhattisgarh Excise Act, the provisions of which are almost  pari­materia with the Jharkhand Excise Act. In the said case, it was noticed that  in exercise of of its Rule making power, the State of Chhattisgarh had framed  Chhattisgarh   Excise   Settlement   of   Licences   for   retail   sale   of   Country/Foreign  Liquor   Rules,   2002,   which,   inter   alia,   provided   for   eligibility,   procedure   for  making application, procedure for grant of a licence, etc. In that case, what was  called   in   question   was   the   action   of   the   Excise   Commissioner,   who   being   a  delegatee of the State of Chhattisgarh, issued certain instructions which had an  effect of amending certain provisions of the Rules. The Hon'ble Supreme Court  at paragraph 55 held:

"55.   The   Commissioner   of   Excise   issued   a   circular   letter  dated 14.02.2005 which power evidently he did not possess  in   terms   of   Section   7   of   the   Act.  Although   the   State   may   delegate   its   power   to   the   Commissioner   of   Excise,   such   a   delegation cannot be made in relation to the matters contained   in the rule­making power of the State. The matters which are,   therefore, outside the purview of the Rules only could be the   subject­matter of delegation in favour of the Commissioner of   Excise. The Commissioner of Excise is a statutory authority. He   is bound to exercise his power only within the four corners of    the   Act   or   the   Rules   framed   thereunder   and   not  dehors        the    same."

Thus,   it   is   amply   clear   that   the   Member,   Board   of   Revenue   has   no  jurisdiction or authority to prescribe terms and conditions for grant of exclusive  privilege   and   the   delegation   by   the   Notification   of   1919   has   to   be   read   and  understood to mean that only the power to grant under Section 22 has been  delegated and the other two powers have not been delegated as any contrary  interpretation would result in invalidating the said notification on the ground of  excessive delegation and delegation beyond the intent of the legislation. Thus, I  hold   that   the   Member,   Board   of   Revenue   had   no   authority   to   fix   terms,  conditions and period of N.I.T. and, therefore, rendered without jurisdiction. The  result is the impugned Notice Inviting Tender is hereby quashed.  

The   petitioner   has   challenged   certain   terms   and   conditions   of   the  impugned   notice   inviting   tenders   on   the   ground   of   it   being   illegal   and  17 unconstitutional as mentioned in paragraph 11 of the writ petition. The State  respondents have sought to justify insertion of the said terms and conditions and  statements to that effect have been mentioned in paragraphs 15 to 18 of their  counter affidavit. The main reason assigned by the State Government is their  past   experience.   The   factual   foundation   of   their   past   experience   has   been  mentioned in paragraph 17 of their counter affidavit wherein they have stated  that the earlier grantees for the districts of East Singhbhum and Dhanbad had  failed   to   perform   their   obligations   and   as   such   a   decision   was   taken   to   club  districts into single zone so that none of the districts remain unsettled. Before  proceeding   further,   it   may   be   pertinent   to   mention   that   so   far   as   the   spiced  country liquor is concerned, the said justification of the State Government is not  available to them as earlier also spiced country liquor was settled zone­wise and  no   complaint   has   been   brought   on   record   with   regard   to   the   same   in   their  counter affidavit. 

By the impugned notices inviting tenders relating to grant of exclusive  privilege   for   supply   of   country   liquor   on   wholesale   basis   after   bottling   and  sacheting, it is sought to be made with respect to five zones. The details of the  zones can be found at Appendix I. The zones are Ranchi (comprising of seven  districts), Jamshedpur (only district of East Singhbhum), Dumka (comprising of  seven districts), Hazaribagh (comprising of eight districts) and Dhanbad (only  district   of   Dhanbad).   Thus,   if   the   past  experience   of   the   State   was  bad   with  respect   to   the   districts   of   Dhanbad   and   East   Singhbhum,   then   it   is   not  understood   as   to   why   the   State   Government   has   not   merged   the   districts   of  Dhanbad and East Singhbhum with any other district to create a zone and why  those districts, itself, have been treated to be a zone. Thus, apparently, it appears  that the creation of zones again is without any reasonable cause and explanation  given in the counter affidavit is self contradictory.  

The   Supreme   Court   in   the   case   of  Kalabharati   Advertising   Vs.   Hemant   Vimalnath Narichania, (2010) 9 SCC 437 (paragraph 25)  wherein it has been  held as follows: ­ 18 "25. The State is under obligation to act fairly without ill   will or malice­in fact or in law. "Legal malice or "malice  in law" means something done without lawful excuse. It   is   an   act   done   wrongfully   and   willfully   without  reasonable or probably cause with an oblique or indirect   object. It means exercise of statutory power for "purposes   foreign to those for which it is in law intended". It means   conscious violation of the law to the prejudice of another,  a depraved  inclination  on  the  part of  the authority to   disregard the rights of others, which intent is manifested   by its injurious acts."

Thus,  the   object  sought  to   be   achieved   has   no   nexus   with   the   change  sought to be brought in the terms and conditions of grant of exclusive privilege  (though without any authority) and thereby makes the decision unreasonable,  arbitrary and violative of Article 14 of the Constitution of India. The rationale of  such change apparently is without any foundation. The scope of judicial review  in   such   cases   though   is   limited,   but,   is   not   completely   barred.   The   scope   of  judicial   review   with   regard   to   the   terms   and   conditions   of   a   Notice   Inviting  Tender has been elaborately dealt with by the Supreme Court recently in the case  of  Shimnit   Utsch   Private   Limited   &   Another   Vs.   West   Bengal   Transport   Infrastructure   Development   Corporation   Limited   &   Ors.,   (2010)   6   SCC   303   paragraphs 34 to 48.  

In the circumstances, in my opinion, the changes brought about in the  terms and conditions of the notice inviting tenders are without any reasonable  cause and, therefore, are vitiated on account of the reason that it tends to arm  the respondents with ample opportunity of arbitrariness, unbridled power to the  authorities and, therefore, in my view, is rendered illegal on the anvil of Article  14   of   the   Constitution   of   India.   The   deviation   in   the   terms   and   conditions  incorporated in the N.I.T. tends to create a monopoly for chosen few. Besides, as  already held hereinabove, the grant of exclusive privilege is in fact a grant under  Section 22D and 22G and, therefore, delegation pertaining to the year 1919 by  means of notification 417 F will not include a delegation in respect of the instant  N.I.T.  In the facts and circumstances, the writ petitions are allowed. The N.I.T. is  hereby set at naught and the respondents are directed to initiate fresh N.I.T. for  19 grant of exclusive privilege in accordance with the provisions and after framing  rules at the behest of the State Government. The subsequent exercise of approval  of technical bid and negotiations are also set at naught. 

For the reasons detailed hereinabove, the writ petitions are accordingly  allowed. 

 (Poonam Srivastav, J.)  Jharkhand High Court, Ranchi Dated  30/08/2011 Manish/N.A.F.R.