Madras High Court
The Licensee, Bhuvaneswari Talkies, ... vs The Appellate Authority And Joint ... on 12 January, 1999
Equivalent citations: AIR1999MAD339, 1999(1)CTC266, AIR 1999 MADRAS 339, (1999) MAD LJ(CRI) 263
Author: P.D. Dinakaran
Bench: P.D. Dinakaran
ORDER
1. The petitioner seeks writ of certiorari or any other appropriate writ, order or direction in the nature of writ of certiorari calling for the records of the first respondent made in D.Dis.(L) C.A. 177/88, dated 19.12.1991 and of the second respondent made in RC.No.E4/72173/88 dated 16.11.1988 and quash the same.
2. In brief, the second respondent initiated proceedings against the petitioner theatre with regard to one alleged violation, namely, over accommodation said to have taken place on 20.5.1988. Taking into account that the petitioner had compounded the offence punishable under Section 14(1) of the Tamil Nadu Entertainment Tax Act the second respondent by a proceeding dated 16.11.1988 suspended C Form licence of the petitioner for seven days by exercising his power under Section 9(1) of the Tamil Nadu Cinemas (Regulation) Act. Against the said order of the second respondent-Collector, the petitioner has preferred an appeal under Section 9(A) of the said Act before the first respondent which was dismissed as not maintainable in law. Hence, the above writ petition.
3. It is not in dispute that the facts of the case, the grievance of the petitioner and the prayer sought for by the above writ petitioner are identical to that in W.P.No.3576 of 1992, wherein this Court by an order dated 30.10.1998 interpreting Section 9 and 9A of the Tamil Nadu Cinemas (Regulations) Act and Section 15 of the Tamil Nadu Entertainment Tax Act, has held as follows:
"No doubt, the prescribed authority is empowered to compound the offence under Section 15 of the Tamil Nadu Entertainments Tax Act, 1939, and to accept from any person, who has committed or is reasonably suspected for having committed an offence under the Tamil Nadu Entertainments Tax Act, 1939, or the Rules made thereunder, by way of compensation of such offences which enables the licensing authority, namely, the third respondent, by exercising his powers under Section 9(1) of the Tamil Nadu Cinemas (Regulation) Act, 1955, to revoke or suspend the licence by an order in writing, where the holder of such licence had been permitted to compound such offence under Section 15 of the Tamil Nadu Entertainments Tax Act, 1939, but, no licence shall be revoked or suspended under Section 9(1) of the Tamil Nadu Cinemas (Regulation) Act, 1955, even on the ground that the licensee had been permitted to compound the offence under Section 15 of the Tamil Nadu Entertainments Tax Act, 1939, unless the licensee had been given a reasonable opportunity of showing cause against such revocation or suspension, as per Section 9(2)(a) of the Tamil Nadu Cinemas (Regulation) Act, 1955.
Ofcourse, the licensing authority has to give reasons in writing for such revocation or suspension of licence, as contemplated under Section 9(3) of the Tamil Nadu Cinemas (Regulation) Act, 1955. Therefore, it is clear that the prescribed authority is conferred with powers under Section 15 of the Tamil Nadu Entertainments Tax Act, 1939 to compound the offence, where the licensee had committed, or is reasonably suspected of having committed an offence under the Tamil Nadu Entertainments Tax Act, 1939, whereas, the powers conferred on the licensing authority viz., the third respondent under Section 9 of the Tamil Nadu Cinemas (Regulation) Act, 1955, contemplates the licensing authority has to give reasonable opportunity of showing cause to the proposed revocation and suspension and to give reasons in writing for such revocation and suspension, which, otherwise, necessitates to consider the explanation offered by the licensee to hold an enquiry in that regard, and then pass final orders with reasons before revoking or cancelling the licence with definite findings on the explanation offered by the licensee to the show-cause notice. Hence, the powers conferred on the prescribed authority under Section 15 of the Tamil Nadu Entertainments Tax Act, 1939, is not similar to that of the powers conferred on the licensing authority under Section 9 of the Tamil Nadu Cinemas (Regulation) Act, 1955. Section 15 of the Tamil Nadu Entertainments Tax Act, 1939, authorises the prescribed authority to compound the offence even on the basis of reasonable suspicion. But, under Section 9(1) of the Tamil Nadu Cinemas (Regulation) Act, 1939, the licensing authority is not authorised to revoke or suspend the licence, merely on the basis of such reasonable suspicion; on the other hand, the licensing authority is under a statutory obligation to give a reasonable opportunity to the licensee to show cause against the revocation and suspension; hold an enquiry; consider the explanation and pass orders, after giving a finding based on reasons for such revocation and suspension, if so required. In other words, the mere compounding of the offence by the prescribed authority under Section 15 of the Tamil Nadu Entertainments Tax Act, 1939, cannot, by itself, be a ground for the licensing authority to revoke or suspend the licence, while exercising the power under Section 9(1) of the Tamil Nadu Cinemas (Regulation) Act, 1955, particularly when the licensee had offered his explanation."
4. Admittedly, even in the present case the petitioner has submitted his explanation on 20.6.1988 to the show-cause notice issued by the Collector for the said violation. But, however, without considering the above explanation of the petitioner, the Collector, while taking note of the fact that the petitioner has compounded the offence with Section 15 of the Tamil Nadu Entertainments Tax Act, suspended the licence by proceedings dated 26.11.1988, therefore, is arbitrary and unreasonable and vitiates for violation of authority of law and for non- application of mind. Hence, I am obliged to set aside the order of the Collector made in D.Dis.(L) C.A. No.177 of 1988, dated 19.12.1991 and the writ petition is allowed. No order as to costs.