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 90, Cited by 3]

Uttarakhand High Court

Alaknanda Hydro Power Co. Ltd vs State Of Uttarakhand & Others on 12 February, 2021

Equivalent citations: AIR 2021 (NOC) 579 (UTR.)

Author: Lok Pal Singh

Bench: Lok Pal Singh

                                               Reserved Judgment

IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL

            Writ Petition No. 631 of 2017 (M/S)

Alaknanda Hydro Power Co. Ltd.           .......        Petitioner

                                versus

State of Uttarakhand & others            .......        Respondents

                            with

            Writ Petition No. 187 of 2016 (M/S)



THDC India Ltd.                          .......        Petitioner

                                versus

State of Uttarakhand & others            .......        Respondents

                            with

            Writ Petition No. 272 of 2016 (M/S)



National Hydro Power Corporation         .......        Petitioner

                                versus

State of Uttarakhand & others            .......        Respondents

                            with

           Writ Petition No. 1500 of 2016 (M/S)



Alaknanda Hydro Power Co. Ltd.           .......        Petitioner

                                versus

State of Uttarakhand & others            .......        Respondents
                                 2




                             with

           Writ Petition No. 2074 of 2016 (M/S)



M/s Swasti Power Pvt. Ltd.               .......   Petitioner

                                versus

State of Uttarakhand & others            .......   Respondents

                             with

           Writ Petition No. 3084 of 2016 (M/S)



M/s Bhilangana Hydro Power Ltd.          .......   Petitioner

                                versus

State of Uttarakhand & others            .......   Respondents

                             with

            Writ Petition No. 123 of 2017 (M/S)



M/s Jaiprakash Power Ventures Ltd. .......         Petitioner

                                versus

State of Uttarakhand & others            .......   Respondents

                             with

            Writ Petition No. 641 of 2018 (M/S)



M/s Swasti Power Pvt. Ltd.               .......   Petitioner

                                versus

State of Uttarakhand & others            .......   Respondents

                             with
                                 3




            Writ Petition No. 2396 of 2019 (M/S)


Alaknanda Hydro Power Co. Ltd.           .......       Petitioner

                                versus

State of Uttarakhand & others            .......       Respondents

                             with

            Writ Petition No. 3603 of 2019 (M/S)



Alaknanda Hydro Power Co. Ltd.           .......       Petitioner

                                versus

State of Uttarakhand & others            .......       Respondents

                             with

            Writ Petition No. 279 of 2020 (M/S)



Alaknanda Hydro Power Co. Ltd.           .......       Petitioner

                                versus

State of Uttarakhand & others            .......       Respondents


Mr. V.K. Kohli, Mr. Mohan Parasaran, Mr. Gourab Banerji, Mr.
Arvind Vashistha, Mr. D.S. Patni, Senior Advocates assisted by
Mr. Divya Kant Lahoti, Mr. Alok Mehra, Mr. Shobhit Saharia,
Advocates for the petitioner(s).
Mr. Dinesh Dwivedi, Senior Advocate assisted by Dr. Abhishek
Atrey, Mr. Prateek Dwivedi, Mr. Shivam Singh, Advocates with Ms.
Anjali Bharwava, Mr. P.C. Bisht, Addl. Chief Standing Counsel
and Mr. Narain Dutt, Brief Holder for the respondent State.
Mr. Aditya Singh, Advocate for petitioner M/s Bhilangana Hydro
Power Ltd.
Mr. Gopal K. Verma, Addl. C.S.C. for the State of Uttar Pradesh.
Mr. Rajesh Sharma and Mr. Sanjay Bhatt, Standing Counsel for
the Union of India.
Mr. U.K. Uniyal, Senior Advocate assisted by Mr. Rajeev
Srivastava & Mr. Jitendra Chaudhary, Advocates for respondent
UPPCL.
                                      4




Chronological list of cases cited:
     1. (2017) 12 SCC 1, Jindal Stainless Limited & another Vs State of
         Haryana and others
     2. (2010) 6 SCC 449, Goa Glass Fiber Ltd. Vs. State of Goa &
         another.
     3. (2010) 12 SCC 1, Bhanumati & others Vs. State of U.P.
     4. (2005) 8 SCC 334, State of Gujarat vs. Mirzapur Moti Kureshi
         Kassab Jamat
     5. (2004) 1 SCC 712, Dharam Dutt Vs. Union of India.
     6. (2004) 2 SCC 249, M.P. Cement Manufacturers' Association Vs.
         State of Madhya Pradesh & others
     7. (2004) 6 SCC 465, State of Punjab vs. Nestle India Ltd. & another
     8. (2004) 10 SCC 201, State of West Bengal Vs. Kesoram Industries
         Ltd. & others.
     9. (2001) 3 SCC 654, Municipal Council Kota Vs. Delhi Cloth and
         General Mills Co. Ltd.
     10. (1997) 2 SCC 42, Ichchapur Industrial Cooperative Society Ltd.
         Vs. Competent Authority, Oil and Natural Gas Commission
     11. (1997) 2 SCC 453, State of Bihar Vs. Bihar Distillery Ltd.
     12. (1996) 3 SCC 709, State of Andhra Pradesh & others Vs.
         McDowell & Co. and others.
     13. (1995) 1 SCC 274, Kasinka Trading & another Vs. Union of India
         & another.
     14. 1993 Supp. (1) SCC 96 (II), In the matter of: Cauvery Water
         Dispute Tribunal
     15. (1992) 2 SCC 411, Amrit Banaspati Co. Ltd. & another Vs. State
         of Punjab & another.
     16. (1990) 1 SCC 12, India Cements Ltd. & others Vs. State of Tamil
         Nadu
     17. (1990) 1 SCC 109, Synthetics & Chemicals Ltd. Vs State of U.P.
     18. (1983) 4 SCC 45, Hoechst Pharmaceuticals Ltd. & others Vs.
         State of Bihar.
     19. (1969) 2 SCC 55, Assistant Commissioner of Urban Land Tax Vs.
         Buckingham & Carnatic Co. Ltd.
     20. AIR 1967 SC 40, Firm Bansidhar Presukhdas Vs State of
         Rajasthan
     21. 1965 2 Andhra Law Times 297, N.R. Reddy Vs. State of Andhra
         Pradesh.
     22. AIR 1953 SC 375, K.C. Gajapati Narayan Deo & others Vs. State
         of Orissa.



[Per: Hon'ble Lok Pal Singh, J.]

               Since identical issue of fact and law is
involved       in    the     aforementioned         writ    petitions,
therefore, they are being decided by this common
judgment for the sake of brevity and convenience.


2)             Writ Petition no. 1500 (M/S) of 2016 shall
be the leading case.
                                    5




3)           Petitioners      in       the   present     batch      of
petitions are power generating companies, engaged
in production of electricity by utilizing the river
water.       The petitioner, Alaknanda Hydro Power
Company        Ltd.    (AHPCL)          seeks    to    assail     the
constitutional validity and vires of the Uttarakhand
Water Tax on Electricity Generation Act, 2012
(hereinafter referred to as 'the Act'), inter alia, on the
following grounds:
     (i)     The enactment, promulgation and notification of the
             said Act being in violation of the provisions of Articles
             200, 246, 248, 256, 285, 288(2) and 300A of the
             Constitution of India.
     (ii)    The enactment, promulgation and notification of the
             said Act being in violation of the provision of Entry 97
             of List I of the Seventh Schedule of the Constitution of
             India.
     (iii)   The enactment, promulgation and notification of the
             said Act being in violation of the provisions of Entry
             17 of List II of the Seventh Schedule of the
             Constitution of India.
     (iv)    The consideration of and the assent given for the
             enactment and the notification of the said Act being in
             violation of Article 200 and 288(2) of the Constitution
             of India having been accorded the consent by the
             Governor of the State of Uttarakhand, without
             obtaining the consent of the President of India.
     (v)     The fixation of the rates of water tax in terms of the
             provisions of Chapter 5 of the said Act by means of a
             notification issued by respondent no. 1 to 5 being in
             violation of Article 288(2) of the Constitution of India
             as that the said Act was promulgated without obtaining
             consent from the President of India, in violation of
             mandatory provisions under the Article 288(2) of the
             Constitution of India, wherein it is obligatory on part
             of the State Legislature, in case of fixation of any rates
             and other incidents of such tax by means of rules or
             orders to be made under the law by any authority, the
             law shall provide for the previous consent of the
             President being obtained to the making of any such
             rule or order. The rates of Water Tax having not
             received the previous consent of the President.
     (vi)    The enactment, promulgation and notification of the
             said Act imposing Water Tax violating the
                                   6




              fundamental rights of the petitioner of carry on its
              trade and business under Article 19(1)(g) of the
              Constitution of India.
     (vii)    The enactment, promulgation and notification of the
              said Act, being arbitrary, manifesting arbitrariness in
              State action and being exercise of the colourable
              powers of the respondent State of Uttarakhand, thus
              violating the fundamental rights of the petitioner under
              Articles 14 and 19(1)(g) of the Constitution of India.


4)            The genesis of the present controversy
from where it arises is that in the year 1981, a
Project named Srinagar Hydro Electric Project,
having capacity of 330 MW was conceptualized by
the then Govt. of U.P. The project development was
entrusted to the Irrigation department of erstwhile
Government of Uttar Pradesh and was planned to
be developed with the World Bank funds.                        It is
stated that due to inordinate delay caused by the
Govt. of U.P. in developing the project, the World
Bank withdrew the funding and due to paucity of
funds, the Govt. of U.P. decided to entrust the
Project to private parties for development.                    TATA
Power Corporation Ltd. (TATA/TPCL) took over the
Project      development        works,      which      could     not
succeed      in   making       progress      with    the    Project
development and ultimately, in the year 2005, GVK
Group of Hyderabad took over and entrusted with
the Project development work. Prior to that, when
Duncans North Hydro Power Co. Ltd. (Duncans)
[Now known as Alaknanda Hydro Power Company
Ltd.] was entrusted the Project, an MoU and an
Implementation Agreement (IA) dated 27.08.1998
was entered into between the parties. Earlier, the
                            7




erstwhile State of U.P. and the Duncans entered
into a Water Usage Agreement dated 28.08.1998 in
order to facilitate Duncans to use the water from
the Alaknanda River for generating power from the
Project.   In the meantime, in the year 2000, the
State of Uttarakhand came into existence.         After
bifurcation of erstwhile State of U.P., the benefits to
be emanated from the Project were conceptualized
to be shared between the State of U.P., State of
Uttarakhand and the Alaknanda Hydro Power
Company Limited (AHPCL); and to give effect to the
understanding between the said three parties,
existing IA was amended and restated as Restated
Implementation Agreement (RIA).         The petitioner
AHPCL, Govt. of U.P. and Govt. of Uttarakhand
amended the IA and had entered into the restated
Implementation Agreement on 10.02.2006 (RIA) to
depict in clear terms, the rights and obligations of
each party, including but not limited to the aspect
of 12% power to be supplied by the petitioner to the
Govt. of Uttarakhand for free of cost and as a
'Royalty' for using the Alaknanda River water by the
Project    which   is   situated   in   the   State   of
Uttarakhand.


5)         Clause 1.65 of the RIA categorically
states that "Water use Agreement' or WUA means
the document, as executed between the then Govt.
of U.P. and the Company on 28th August, 1998
whereby the then Govt. of U.P. had granted the
                                8




rights to the Company to use the water from the
Alaknanda River for generation of electric energy for
the Project."


6)           Clause 13 of the RIA defines the Water
Use    Rights    and      provides   that        "The   Govt.   of
Uttarakhand hereby grants to the Company the
right, free of any and all charges during the Term to
utilize the water of Alaknanda river for the project
and to generate electric energy at the Site and for
such reasonable purposes directly related and
necessary     for   the    generation       of    electricity   in
accordance with the conditions of this RIA and for
the project subject to the compliance of the
conditions of environment clearance. Such a right
was earlier available to the Company under the then
signed Water Use Agreement (WUA) which now
stands substituted by the provisions of this RIA,
Govt. of Uttarakhand shall not impose any taxes,
duties, levies or charge of any kind of electricity
generated by this Project during the term of this
RIA.


7)           It is contended that in view of the
aforesaid, no taxes / cess / fee etc. shall be
applicable on the water which is exclusively used by
the petitioner company for generation of electricity.
Further, Clause 17.1 of the RIA dated 10.02.2006,
provides as under:
             "17.1 Company Obligations: The entire energy
      generated at the generation terminals of the Project
                               9




     shall be referred to as the "Energy Output".        The
     difference between the Energy Output and the Auxiliary
     consumption shall be referred to as the "Saleable
     Energy." The Saleable Energy shall be supplied, duly
     metered by the Company, at 400 KV interconnection
     Point at 400 KV outlet gantry at Company's switchyard.
     Govt. of Uttarakhand shall be entitled to 12% of the
     Saleable Energy from the Project free of cost. Govt. of
     U.P. / UPPCL and the Company agree that this 12% free
     of cost Saleable Energy will be supplied to the Govt. of
     Uttarakhand by the Company in lieu of the 12%
     Saleable Energy previously required to be supplied free
     of cost by the Company to Govt. of U.P. / UPSEB. The
     GoUP/UPPCL/Company shall facilitate such transfer of
     12% Saleable Energy to Govt. of Uttarakhand at 400 KV
     interconnection points at 400 KV outlet gantry at
     Company's switchyard at Srinagar....".


8)          It is stated that though the petitioner has
commenced construction of the dam and other
Project development works in the year 2005-06, it
could complete the works only in the month of April
2015 and had declared commercial operations of its
Unit-1 on 23.04.2015; Unit-3 on 10.05.2015 and
Units-2 & 4 on 20.06.2015. Thus, until April 2015,
the Project has not used any water from the
Alaknanda river for generation of power.               It is
further stated that at the time of inception of the
project or at any time prior to the enactment of the
Uttarakhand Water Tax on Electricity Generation
Act, 2012 (the Act) there was no imposition of any
tax or cess on the water drawn by the petitioner
that was used either for construction purposes or
for power generation. No tax / cess / royalty was
imposed on the petitioner at an earlier point in time,
plausibly because of the compliance with the RIA
terms     which    contemplates       that    12%     power
generated from the Project would be given free of
                                 10




cost to the State of Uttarakhand as / towards
Royalty in lieu of the use of natural resources by the
petitioner, viz. the water resources. It is stated that
vide       impugned     Notification   dated     07.11.2015
(purportedly under Section 17(1) of said Act) issued
by the respondent no. 3, the petitioner was
informed about the promulgation of the Act and
further informed that the Hydro Power Projects
situated in the State of Uttarakhand of more than 5
MW capacity (like petitioner) were liable to pay tax
on the water drawn for the purposes of generation
of electricity for next three years at the rates as
follows:
     Sl. No       Available Head          Rate of Water Tax
       1      Upto 30.00 M             02 Paise per cubic meter
       2      31.00 M to 60.00 M       05 Paise per cubic meter
       3      61.00 M to 90.00 M       07 Paise per cubic meter
       4      Above 90.00 M            10 Paise per cubic meter



9)            Thereafter, vide an impugned letter dated
07.12.2015 issued by the respondent no. 8 was
received by the petitioner which had highlighted the
necessity of petitioner's registration under the said
Act and to fill the form and deposit the registration
fee to complete registration process under the Act.
It is alleged, that all of a sudden, petitioner received
the impugned letter dated 26.04.2016 issued by
respondent        no.   7     demanding    an    amount       of
Rs.27,97,39,600/- (for a period Nov. 2015 to March
2016) for the alleged use of water to generate
electricity under the said Act.           In terms of the
                             11




provision of Section 12(2) of the Act, the hydro
power stations in Uttarakhand are required to apply
for registration to the Commission established
under the Act within a period of six months from
the date of commencement of the Act, which is
15.08.2015 and the Commission shall pass an
order to register the user within a period of six
months from the date of receipt of application in
accordance with the provisions of the Act.                The
above referred Section further states that in case
the user fails to apply or register within time
stipulated, the Commission shall forthwith impose
penalty   which    may     be    enhanced     in   case    of
prolonged default. The relevant Sections 9, 10 and
12 of the Act are extracted hereunder:
            "9.    No person shall install a Scheme,
   requiring usage of water or in any other way use the
   water, unless he / she is authorized to do so by a
   registration certificate, issued under Section 10.
            10. Any user intending to use water (non-
   consumptive use) for generation of electricity shall be
   issued a registration certificate after the execution of an
   agreement between the user and the Commission under
   the Act.
            12(1) The registered user shall be liable to pay
   water tax for the water drawn for electricity generation
   as per the provisions of the Act.
            (2)    Where any user has constructed a
   Hydropower scheme, for purpose of generation of
   electricity, prior to the commencement of the Act, such
   user shall, within a period of six months from the date
   of commencement of the Act, apply for registration
   under the Act and the Commission shall pass on order
   to register the user within a period of six months from
   the date of receipt of application in accordance with the
   provisions of the Act.
            (3)    If the user as mentioned in sub-section (2)
   fails to or register within time stipulated therein, the
   Commission shall forthwith impose suitable penalty
   which may be enhanced in case of prolonged default.
                               12




10)           Chapter     4    of    the    Act     describes
"Assessment of Water Drawn by User".


11)           Section 14.1 of the Act provides for the
procedure to assess the water drawn.               The same
reads as under:
               "The Commission shall install or cause to be
      installed flow measuring device within, the premises of
      Scheme or at such other place where the Commission
      deems fit for purposes of measuring the water drawn for
      electricity generation or may adopt any indirect method
      for assessment of water drawn by the user."


12)           Section 14.2 of the Act provides as under:
              "The Commission may either install or, require a
      user to install a flow measuring device as per the
      specifications approved by the Commission at his
      premises or at his location or at such other place as the
      Commission may direct and thereafter adjust the
      expenditure incurred by such user on such installation
      towards the Water Tax payable by the user."


13)           It is the case of the petitioner that the
respondent neither installed any flow measuring
device within the premises for measuring the water
drawn nor had it adopted any alternate method in
measuring the quantity of water used; and the
respondent neither did prescribe any specification
for adjusting the expenditure incurred by the
petitioner.     As such, the impugned notice(s) was
issued without complying with the procedure under
Section 14 of the Act. Chapter 5 of the Act deals
with "Water Tax". Section 17.1 of the Act prescribes
- "The user shall be liable to pay the Water Tax
under the Act at such rates as the Government may
by notification fix in this behalf." Further, Section
                           13




19(1) of the Act mandates that the assessment of
water drawn by the user for electricity generation
and computation of water tax thereof shall be
carried out by the Commission.           Section 19(2)
provides that the user shall pay the water tax as
assessed under sub-section (1).


14)        It is alleged that neither any Commission
was established under the Act nor has such
Commission computed the tax based on the water
drawn by the petitioner, as such, not only the
impugned notice is bad in the eyes of law for want
of compliance under Sections 14, 17 and 19 of the
Act, but also non-maintainable as the amounts
claimed under the notice are baseless and are made
on mere surmises and presumptions.


15)        According to the petitioner, the quantum
of electricity generated in a Hydro Station is
proportionate to the 'Head' being difference in the
levels at entry and exit of water conductor system.
Hence, the same volumes of water passing through
Hydro Turbines will generate more electricity in a
High Head Power Station as compared to Hydro
Station with Low Head.         Thus, levying water tax
based on volume of water on per cubic meter basis
on a graded scale of 'head' is in fact levy of tax on
electricity generation itself. It is contended that the
Notification providing for levy of water tax has been
passed without due notice and opportunity to the
                              14




petitioner.    Moreover, the liability which has been
fastened upon the petitioner towards royalty, is not
in accordance with either the express conditions of
RIA or in accordance with the provisions of the Act.
The RIA is a tripartite agreement between the Govt.
of U.P., Govt. of Uttarakhand and the petitioner.
The terms and conditions thereunder were imposed
upon the AHPCL / petitioner by the Govt. of U.P.
and Govt. of Uttarakhand. As per the terms of the
RIA, there shall not be any Royalty, Tax, Cess or
any other payment that shall be made by the
petitioner.        Thus, there is an express waiver
provided      by   the   Govt.    of   U.P.   and   Govt.   of
Uttarakhand to the petitioner under the RIA, which
is a binding agreement on both of them.                 Any
changes made to the RIA without the express
consent from the petitioner shall not only amount to
the breach of the terms of the RIA agreement, but
also the acts of the Govt. of U.P. and Govt. of
Uttarakhand amount to unilateral, arbitrary and
thus untenable under the law. It is alleged that the
provisions of the Act shall not be applied to the
petitioner and that the petitioner shall not be made
liable to pay tax or cess.        On the other hand, the
same RIA envisages 12% power from the Project to
be provided to the State of Uttarakhand for free of
cost, due to usage of water from the River situated
in the State of Uttarakhand.                  As such, any
imposition of tax, cess or royalty would tantamount
to double taxation and thus, the Act becomes illegal
and therefore, inapplicable to the petitioner and
                              15




that the impugned notice is liable to be declared
illegal and the same shall be quashed. It is alleged
that the State of Uttarakhand being the party to the
RIA should not have made applicable the provisions
of the Act to the petitioner, as it cannot on one hand
agreed to not impose or exempt through an
agreement (RIA) any tax, cess or royalty payable by
the petitioner and on the other hand, subsequently
nullify the terms of RIA without caring to honour
the    agreement       by     enacting       a     legislation
appropriating      such     given   right     and     thereby
demanding tax on water used for generating power,
while it is continuing to enjoy 12% free power from
the Project under the terms of the Power Purchase
Agreement (PPA). Thus, the State of Uttarakhand is
trying to get double benefit, which act of the State is
arbitrary and that the impugned Act is liable to be
struck down. The acts of the State of Uttarakhand
are   infringing    the     fundamental       right   of   the
petitioner. Hence, present writ petition.


16)        Counter affidavit has been filed on behalf
of respondent nos. 1 and 3, stating therein that the
petitioner is not entitled for any relief as the State
Government is competent to legislate and charge on
the storage and usage of water for generation of
electricity as per the provisions of the Constitution
of India. It has further been stated that in order to
manage     its     water    resources       effectively,   the
respondent Stat thought it necessary to own all its'
                            16




water resources and manage it properly so that the
future water conflict can be avoided. To manage the
water resources, maintain them in good conditions,
to conduct studies and research, the Act in question
was framed which is in consonance with the
National draft Water Policy and the action plan.
Citing examples of various countries where water
charges from water users, particularly from hydro
electric projects are being charged at present, it has
been stated that in order to frame detailed State
water policy, as a first step, the Uttarakhand Water
Management           and   Regulatory       Act,    2013
(Uttarakhand Act no. 24 of 2013) was brought into
existence. The object of which itself suggests that
the Act was made to provide for the establishment
of   the   Uttarakhand     Water       Management    and
Regulatory Authority bill to regulate water resources
within the State. It has further been stated that as
Uttarakhand     is    blessed   with    abundant    water
resources an due to growing demand these sources
need to be conserved and harnessed in the best
possible manner for the benefit of the State and the
Nation.    Hence, "The Uttarakhand Water Tax on
Electricity   Generation    Act,   2012",    came    into
existence for a specific purpose of recovering usage
charges on water for generating electricity from
water sources as defined under the Act. It is also
stated that the writ petition filed by the petitioner
challenging the provisions of the aforesaid Act is
absolutely on the wrong premises and grounds and
is against the settled provisions of the Constitution
                             17




of India. It is stated that as per the provisions of
Entry 17 List II of the Constitution of India, water,
that is to say, water supplies, irrigation and canals,
drainage and embankments, water storage and
water power projects are given in List II (State List)
subject to the provisions of Entry 56 of List I (Union
List). Entry 56 of the List I includes regulation and
development of inter-state rivers and river valleys to
the   extent   to    which       such   regulation   and
development under control of Union is declared by
Parliament by law to be expedient in the public
interest and such parliamentary regulation under
the   Constitution    are    confined    to   Navigation
Shipping etc. but not storage and usage of water for
generation of electricity. The only legislation enacted
by parliament under Entry 56 of the List I is the
River Board Act, 1956 to promote integrated and
optimum development of inter-state river valleys. It
is stated that the Act envisages the Board to be
expert bodies in irrigations, electrical Engineering,
Flood control Navigation, Water conservation. These
bodies are to be advisory bodies and their function
is to advise the State Government as regard to the
development and regulation of inter-state rivers and
river valley within their jurisdiction, but under entry
56 of List-I, the Union Government has no power to
legislate on charge or tariff an usage of water for
generation of electricity from the users of natural
water resources. Apart from entry 56 of List-I, the
union may perhaps take steps to prevent floods,
construction of dams etc. under entry 24 of List-I
                              18




which speaks of shipping and navigation of inland
waterways declared by parliament to be national
water ways as regards to mechanical propelled
vessels. Therefore, it is evident from the aforesaid
discussion that State Government is absolutely
competent to legislate on charges on usage of water
for generation of electricity from natural water
resources situated within the territory of the State
Government.      In   paragraph-32   of   the   counter
affidavit it has been stated that the Hon'ble
Governor of Uttarakhand has given assent to the
legislation of the said Act, 2012 passed by the state
legislature using his discretionary power under
Article 200 & 163(2) of the Constitution of India,
hence the violation of Article 246 of the Constitution
does not arise as the matter legislated is not a
matter which is enumerated in list I (union list) or
list II (concurrent list).


17)         In the rejoinder affidavit, most of the
averments made in the writ petition are reiterated.
It is stated that the entry 56 of List I exclusively
empowers the Union of India to legislate all issues
pertaining to inter-state rivers and any enroot by
the State Legislature is considered to be an extra-
territorial law and in transgression of power of the
concerned State Legislature. It is a universally
known fact that River Ganges originates from
Gangotri and till submerges in Bay of Bengal it
flows through not only Uttarakhand but also passes
through the State of U.P., Bihar and West Bengal.
                                 19




18)             Heard learned counsel for the parties and
perused the entire material available on record.


19)             The issues which arise for consideration
of this Court are formulated as under:
      (i)       Whether the State of Uttarakhand has
                legislative competence to levy tax, or not?
      (ii)      Impugned enactment and tax cannot be
                placed in Entry 17 of List II of the Seventh
                Schedule of the Constitution of India as it is
                a general entry and will not sustain the tax
                law; Entry 17 of the List II is limited by the
                words 'to say' and does not postulate tax law
                or a tax.
        (iii)   Entry 17 of List II is subject to Entry 56 of
                List I. The subject of inter state falls within
                the exclusive domain of the Union.         River
                Ganga is an inter state river, therefore, it is
                entirely within the exclusive domain of the
                Union under Entry 56 of List I and hence the
                State cannot impose tax on inter state river
                water.
        (iv)    Since the title of the Act is "Uttarakhand
                Water Tax on Electricity Generation Act,
                2012" (the Act) and Section 12 of the
                impugned Act speaks of tax on generation of
                electricity.
        (v)     Whether the impugned Act imposing water
                tax is hit by Article 288(2) of Constitution
                because of lack of consent of the President of
                India?
                                  20




      (vi)    Whether the Notification 151 under Section
              17(1) of the impugned Act fixing the rate of
              tax as per cubic meter of water used in
              generation    of   electricity    is   also   equally
              invalid as mandated under Article 288(2) of
              the Constitution?
      (vii)   Whether the impugned Act is mala fide or a
              colourable   exercise     of     State's   legislative
              powers. The RIA or otherwise signed by the
              petitioner prior to the commencement of the
              Act amounts to betrayal of the Act?
      (viii) Whether there is promissory estoppel against
              the State in view of the fact that they have
              agreed not to levy any charges or tax as
              stipulated in RIA? Had the state has power
              to levy tax on generation of electricity, or
              not?
      (ix)    Is the installation of the flow measuring
              device is absolutely necessary for measuring
              water flow for the purposes of taxation?


20)           Before proceeding further, it would be apt
to reproduce herein the definitions contained in
Chapter I of the Act.             The same are extracted
hereunder:
              "Definitions 2.     In these rules, unless there is
      anything repugnant in the subject or context :-
              (a)    "Act" means the Uttarakhand Water Tax
                     on Electricity Generation Act, 2012;
              (b)    "Commission" means Uttarakhand State
                     Commission for Water Tax on Electricity
                     Generation established under section 21
                     of the Act;
              (c)    "Electricity" means electrical energy
                     generated by way of water drawn from any
                             21




                 water source flowing within the territory of
                 the State;
           (d)   "Government" means Government of
                 Uttarakhand;
           (e)   "Notification"     means     a   notification
                 published in the Gazette of the State, and
                 the term "notify" shall be construed
                 accordingly;
           (f)   "User" means any person, group of
                 persons,      local    body,    Government
                 Department,        company,     corporation,
                 society etc. drawing water or any other
                 authority authorized under chapter -II of
                 the Act to avail the facility to draw water
                 from any source for generation of
                 electricity;
           (g)   "Water" means natural resource following
                 in any river, stream, tributary, canal,
                 nallah or any other natural course of
                 water or stipulated upon the surface of
                 any land like, pond, lagoon, swamp,
                 spring;
           (h)   "Water Source" means a river and its
                 tributaries, stream, nallah, canal, spring,
                 pond, lake, water course or any other
                 source from which water is drawn to
                 generate electricity'
           (i)   "Water Tax" means the rate levied or
                 charged for water drawn for generation of
                 electricity and fixed under this Act."


21)        At the very outset, Mr. Gourab Banerji,
Mr. V.K. Kohli, Mr. Mohan Parasaran, Mr. Arvind
Vashistha, Mr. D.S. Patni, learned Senior Counsel
appearing on behalf of the petitioners and Mr.
Aditya Singh, learned counsel in the batch of writ
petitions would submit that if the impugned Act
does not fall within any of the entries in List II, then
the same is ultra vires the Constitution and beyond
the legislative competence of the State.         They drew
attention of this Court towards Entry 17 of the List
II, which reads as under:
        "17. Water, that is to say, water supplies, irrigation
        and canals, drainage and embankments, water
                              22




         storage and water power subject to the provisions of
         Entry 56 of List I."


22)         It is further submitted that the above
entry cannot be the source of power for levying the
impugned tax and does not confer any legitimacy or
legislative competence to the State to levy such a
tax. The said entry is a 'general entry' relating to
the subject matter 'water and allied matters' and is
not a 'taxing entry' and does not confer any
authority    to   the   State     to   levy   tax   on   non-
consumptive usage of water.


23)         Reliance is placed on the judgment of
Hon'ble Apex Court in Kesoram Industries Ltd.
case8. Para 31, sub-para 3 of the said judgment is
extracted hereunder:
             "31(3) Taxation is considered to be a distinct
      matter for purposes of legislative competence. There is
      a distinction made between general subjects of
      legislation and taxation.     The general subjects of
      legislation are dealt with in one group of entries and
      power of taxation in a separate group. The power to
      tax cannot be deducted from a general legislative entry
      as an ancillary power."


24)         Further reliance has been placed on
paragraph no. 74(3) of Kesoram's case, wherein it
has been held as under:
            "74(3) Taxation is not intended to be comprised
      in the main subject in which it might on an extended
      construction be regarded as included, but is treated as
      a distinct matter for purposes of legislative
      competence. And this distinction is also manifest in
      the language of Article 248 clauses (1) and (2) and of
      Entry 97 in List I of the Constitution. Under the
      scheme of the entries in the lists, taxation is regarded
      as a distinct matter and is separately set out."
                                 23




25)           Paragraph nos. 75, 76 and 100 of the
Kesoram's case are also relied upon. The same read
as under:
               "75. Referring to M.P.V. Sundararamier & Co.
      Vs State of A.P., AIR 1958 SC 468, Sabyasachi
      Mukharji, J. (as His Lordship then was) speaking for six
      out of the seven Judges constituting the Bench in
      Synthetics and Chemicals Ltd.17 held that under the
      constitutional scheme of division of powers in the
      Seventh Schedule, there are separate entries pertaining
      to taxation and other laws. A tax cannot be levied
      under a general entry.
               76. The abovesaid principles continue to hold
      the field and have been followed in cases after cases.
               100. Article 265 mandates - no tax shall be
      levied or collected except by authority of law. The
      scheme of the Seventh Schedule reveals an exhaustive
      enumeration of legislative subjects, considerably
      enlarged over the predecessor Government of India Act.
      Entry 97 in List I confers residuary powers on
      Parliament.      Article 248 of the Constitution which
      speaks of residuary powers of legislation confers
      exclusive power on Parliament to make any law with
      respect to any matter not enumerated in the Concurrent
      List or the State List. At the same time, it provides that
      such residuary power shall include the power of making
      any law imposing a tax not mentioned in either of those
      lists. It is, thus, clear that if any power to tax is clearly
      mentioned in List II, the same would not be available to
      be exercised by Parliament based on the assumption of
      residuary power. The seven-Judge Bench in Union of
      India Vs Harbhajan Singh Dhhillon, (1971) 2 SCC 779
      ruled, by a majority of 4:3, that the power to legislate in
      respect of a matter does not carry with it a power to
      impose a tax under our constitutional scheme...."


26)           On the strength of Kesoram's judgment,
it is submitted that in para 76 of the judgment,
Hon'ble Supreme Court has categorically held that
the above said principle continues to hold the field
and has been followed in case after case.                  It has
been categorically held that a tax cannot be levied
under a general entry. In regard to the validity of
the Act, much less, Entries 17 and 18 of List II it
                              24




has been argued that both the entries are general
entries and no tax whatsoever can be levied under a
general     entry,   in   view    of   the   authoritative
pronouncement of the Hon'ble Supreme Court in
Kesoram's judgment.


27)          The next contention of learned Senior
Counsel appearing on behalf of the petitioners is
that the case of the State is primarily rests on
Entries 49, 45 and 48 of List II of the Seventh
Schedule to the Constitution.          The same read as
under:
              "45. Land revenue, including the assessment
      and collection of revenue, the maintenance of land
      records, survey for revenue purposes and records of
      rights and alienation of revenues.
              ......

48. Estate duty in respect of agricultural land.

......

49. Taxes on land and buildings."

28) It is contended that according to the State, Entries 48 and 49 relate to "land" and include everything above or below the surface and water is part of land and that the expression "land" should be widely construed, to include water stored on land or flowing over land."

29) Further placing reliance on Kesoram's judgment, learned Senior Counsel would submit that in said judgment, Hon'ble Supreme Court has considered the scope and ambit of the expression 25 'land' used in Entry 49 of List II. Paragraph no. 44 of said judgment is extracted hereunder:

"44. In Asstt. Commissioner of Urban Land Tax19 for the purpose of attracting the applicability of Entry 49 in List II, so as to cover the impugned levy of tax on lands and buildings, the Constitution Bench laid down twin tests, namely : (i) that such tax is directly imposed on lands and buildings, and (ii) that it bears a definite relation to it. Once these tests were satisfied, it was open for the State Legislature, for the purpose of levying tax, to adopt the annual value or the capital value of the lands and buildings for determining the incidence of tax. Merely, on account of such methodology having been adopted, the State Legislature cannot be accused of having encroached upon Entry 86, 87 or 88 of List I. Entry 86 in List I proceeds on the principles of aggregation and tax is imposed on the totality of the value of all the assets. It is quite permissible to separate lands and buildings for the purpose of taxation under Entry 49 in List II. There is no reason for restricting the amplitude of the language used in Entry 49 in List II. The levy of tax, calculated at the rate of a certain per centum of the market value of the urban land, was held to be intra vires the powers of the State Legislature and not trenching upon Entry 86 in List I. So is the view taken by another Constitution Bench in Shri Prithvi Cotton Mills Ltd. Vs Broach Borough Municipality, (1969) 2 SCC 283 where the submission that the levy was not a rate on lands and buildings as appropriately understood but rather a tax on capital value, was discarded."

30) On the strength of Asstt. Commissioner of Urban Land Tax's judgment as reiterated in Kesoram's case, it is stated that the impugned tax is not directly imposed on land (for example, property tax / municipal tax) and it does not bear a definite relationship to land, i.e., it has no nexus to the land. Therefore, the impugned tax cannot, by any stretch of imagination, be traceable to Entry 49 of List II.

26

31) It is contended that Entry 48 of List II is also wholly irrelevant in the context of present case and cannot at all be the source of power because the said entry pertains to Estate Duty in respect of agriculture lands.

32) Learned Senior Counsel arguing in respect of Entry 45 of List II, relied upon the judgment of Hon'ble Supreme Court in India Cements Ltd.16 and would submit that the term 'land revenue' has been jurisprudentially explained by the Constitution Bench in para 20 and 21 of said judgment as under:

"20. ....Entry 45 deals with land revenue, which is a well known concept and has existed in India before the Constitution came into force. In N.R. Reddy , Jaganmohan Reddy, J. as the learned Judge 21 then was of the Andhra Pradesh High Court, while sitting in a Division Bench observed that no land revenue Act existed in the composite State of Madras nor had the ryotwari system ever been established by legislative enactment. The learned Judge at page 306 of the report observed that in the earlier days, sovereigns had in exercise of their prerogative right claimed a share of the produce of all cultivated land known as 'Rajabhagam' or by any of the various other names, and had fixed their share or its commuted money value from time to time, according to their will and pleasure..."

21. It is, however, clear that over a period of centuries, land revenue in India has acquired a connotative meaning of share in the produce of land to which the King or the government is entitled to receive."

33) On the strength of India Cements Ltd. judgment, learned Senior Counsel would submit that land revenue cannot be equated to a tax simpliciter and the same has to be correlated to a share of the sovereign on produce from land as 27 traditionally understood and is in the nature of royalty for use of land resulting in consumption of benefit derived from land. They would further submit that there is no consumption of water at all in the present case. Water is merely used for the purpose of feeding the same into generators, which produce electricity and is thereafter let downstream, without using it in any manner. It is vehemently argued that in the absence of any consumption of water, there cannot be any tax or cess on use of water.

34) Per Contra, Mr. Dinesh Dwivedi, learned Senior Counsel appearing on behalf of the State placed reliance on the following judgments in order to buttress his submission that the word 'land' is very wide and includes everything above or below the surface:

(i) Raza Buland Sugar Co. Ltd. Rampur Vs Municipal Board, Rampur, AIR 1962 Allahabad 83
(ii) Nizam Sugar Factory Ltd. Vs City Municipality, AIR 1965 AP 91
(iii) R.S. Rekhchand Mohota Spinning and Weaving Mills Ltd. Vs State of Maharashtra, (1997) 6 SCC 12
(iv) Ichchapur Industrial Cooperative Society Ltd. Vs Competent Authority, Oil & Natural Gas Commission & another, (1997) 2 SCC 42
(v) India Cements Ltd. & another Vs State of Tamil Nadu, (1990) 1 SCC 12
(vi) State of Bihar & others Vs Indian Aluminium Company & others, (1997) 8 SCC 360
35) So far as the first question is concerned with regard to the competence of the legislature traceable to Entry 17 of List II of the seventh 28 Schedule to the Constitution of India, any law of legislative competence is to be decided only on two ground and none else. The first ground is that it must be in the legislative competence of the State to make that law under Article 246 of the Constitution.

The second ground is it has to be only of legislative competence or breach of fundamental right or any other express provision of the constitution. The third ground is limitation expressed by the Constitution under Article 288 and 304A and 192. Article 245 of Constitution of India speaks about the extent of laws made by Parliament and by the Legislatures of States. It says that unless and until there is unreasonableness the power of the legislature could not be restricted. In State of A.P. & others Vs McDowell & Co. and others12, Hon'ble Apex Court has held that the power of Parliament or for that matter, the State Legislatures is restricted in two ways. A law made by Parliament or the legislature can be struck down by courts on two grounds and two grounds alone, viz., (1) lack of legislative competence and (2) violation of any of the fundamental rights guaranteed in Part III of the Constitution or of any other constitutional provision. There is no third ground.

36) The very premise that the impugned tax is on generation of electricity is absolutely incorrect. Here the tax is being levied on the activity of "drawing water" and the true nature of the tax is that it is on "water drawn or usage of it". It is 29 assessed on the quantity of water used and not on the units of electricity generated. So far entries 54 and 56 are concerned, both the entries are general regulatory entries that do not countenance tax. They also cannot restrict the power of the State to tax the "usage of water" which falls under List II, i.e., State list. Both these entries do not relate to taxation being non-taxing entries. So far as Entry 97 is concerned, the impugned tax law is directly traceable to Entries 17, 18, 45, 49, 50 of List II of Seventh Schedule to the Constitution and Entry 97 has no role here. Similarly, Entry 38 of List III, being a non-taxing entry or being a general regulatory entry, is hardly relevant for either imposing a tax or limiting the power of the State to tax "usage of water from its source". No tax can be levied under it. The taxing power in this case to levy water tax can be inferred from Entries 17, 18, 45, 49 and 50. If these are read collectively then there is ample power in the States to tax use of water by the petitioners for generating electricity. Thus, the State of Uttarakhand does have legislative competence to levy tax.

37) Learned Senior Counsel appearing for the petitioner AHPCL drew attention of this Court towards the title of the Act - "Water Tax on Electricity Generation". He would submit that the said Act seeks to levy tax on water when it is drawn for generation of electricity and not when water is drawn for any other purpose. In other words, the 30 tax can be levied under the impugned Act only when the drawl of water results in generation of electricity. It is contended that the impugned Act levies tax on generation of electricity which is merely dressed up as water tax under the impugned Act. Therefore, from a bare perusal of the impugned Act along with its Statement of Objects and Reasons, it becomes clear that the impugned Act, in pith and substance is a tax on water used for "generation of electricity" and is not a tax on "water". It is contended that the tax on generation of electricity falls on Entries 54, 56, 84 and 97 of List I and, therefore, State Legislature is incompetent to levy tax under the Act. It is argued that Entry 17 of List II does not authorize or empower a State to levy any such tax on use of water. Learned Senior Counsel placed reliance on the judgment of the Allahabad High Court in AIR 1962 All 83, affirmed by Hon'ble Supreme Court in Municipal Council Kota9, and on the strength of said judgment he would submit that nomenclature of the tax is not relevant, but what is relevant is the real nature and character of the legislation. Rather, the present impost is not a tax directly on land as was explained by the Constitution Bench in its decision in State of West Bengal Vs Kesoram Industries, (2004) 10 SCC 201. He would further submit that tax not being on land but purportedly on water, falls foul of the ratio of the said judgment. Thus, even if it be assumed that the tax is on water, such is not a tax on land under Entry 49 of List II.

31

It is contended that there is no specific entry which expressly empowers the State of levy tax on "water" for use of water despite a general Entry, the State cannot derive the same by broadly interpreting other entries for taxation of "Land" and "Minerals" and by drawing inference from the definitions given to these terms under various other acts, to bring water tax on water usage in their legislative competence.

38) Per contra, Mr. Dinesh Dwivedi, learned Senior Counsel appearing on behalf of the respondent State would submit that the incidence of tax under the impugned Act is 'drawl of water' and generation of electricity is a separate and subsequent activity which has nothing to do with the impugned Act. It is contended that the nature and character of the levy, its pith and substance, the taxable event or the incidence of the tax can only be seen by reading the law as a whole. Section 2(f), (g) and (i) read with Sections 4, 5, 8, 9, 10, 12, 14 17, 18, 19 & 25(5) clearly show that the tax is in relation to "water drawn / user for the generation of electricity". Word "for" used in Sections 3(2), 4, 5, 10, 12, 14, 18 and 19 between the phrase "water drawn by the user" and "generation of electricity"

clearly shows that the levy is on the activity of drawing of water for its user. "For generation of electricity" only denotes that only such user of water is to be taxed which is for electricity generation, but the tax is on water drawn or used. The moment 32 water is drawn the tax is levied. It is a tax primarily on the user for drawing water from any water source under Section 2(h). The subject matter of the tax is the "user of water" which is resorted to for electricity generation but the incidence of tax falls only on the drawing of water and not the generation of electricity. It is contended that if the tax was on electricity generation then the appropriate measure of tax would be on "units of electricity generated"

and not on "paise per cubic meter of water drawn". Thus, the claim of the petitioners that the tax is on "electricity generation" is wholly incorrect. He would further submit that the Entries relied upon by the petitioners, i.e, Entries 54, 56, 84 and 97 of List I to show that tax on generation of electricity falls on these Entries of List I and, therefore, the State has no legislative competence is totally baseless.

39) It is true that the nature and character of the levy, its pith and substance, the taxable event or the incidence of the tax can only be seen by reading the law as a whole. The doctrine of pith and substance shall surely be applied while ascertaining the nature and character of the levy. The Court has to look at the substance of the matter. The doctrine of pith and substance is sometimes expressed in terms of ascertaining the true character of legislation. The name given by the Legislature to the legislation is immaterial. Regard must be had to the 33 enactment as a whole, to its main objects and to the scope and effect of its provisions.

40) Mr. Aditya Singh, learned counsel appearing for the petitioner M/s Bhilangana Hydro Power Ltd. would submit that water being mineral is now controlled by Mines and Minerals Regulation and Development Act, enacted under Entry 54, a regulatory entry. Thus, the State has no power to tax the minerals under the Act.

41) In the opinion of this Court, since Entry 54 of List I of the Seventh Schedule to the Constitution is a regulatory entry and not a taxing entry, therefore, the said entry cannot restrict the power of the State to tax "land or mineral" under Entries 49 and 50 of List II.

42) Learned Senior Counsel appearing on behalf of the respondent State would further submit that Entries 48 and 49 relate to 'land' and include everything above or below the surface and water is part of land and that the expression 'land' should be widely construed, to include water stored on land or flowing over land. Placing reliance on the judgment of Hon'ble Supreme Court in Ichchapur Industries Cooperative Society Ltd.10, it is submitted that water is covered under the definition of mineral and, therefore, the State can derive legislative competence to levy tax on water from Entry 49 of 34 List II of the Seventh Schedule to the Constitution of India.

43) Relevant paragraphs of the judgment rendered by Hon'ble Supreme Court in Ichchapur Industries' judgment are extracted hereunder:

"17. In view of the availability of right to lay down pipelines for transporting a "mineral" after the amendment of the Act, the respondents can legally lay down the pipelines through the land in question for carrying and transporting "water" provided "water" is a "mineral".

18. The definition of "minerals" which we have already quoted above would indicate that the meaning given to it in the Mines Act, 1952 is to apply here also on the basis of classic principle of Legislation by Reference or Incorporation which is a legislative device adopted for the sake of convenience in order to avoid verbatim reproduction of the provisions of the earlier Act into the later. The provisions so incorporated become part and parcel of the later Act as if they had been bodily transposed into it.

19. On this principle the definition of "minerals" as set out in the Mines Act, 1952 shall be deemed to have been bodily lifted and incorporated into this Act. We have, therefore, to look to that Act to find out the true meaning of the word "minerals" which is defined in Section 2(jj) as under:

"2.(jj) 'minerals' means all substances which can be obtained from the earth by mining, digging, drilling, dredging, hydraulicking, quarrying or by any other operation and includes mineral oils (which in turn include natural gas and petroleum)."

20. The definition would indicate that "minerals" are substances which can be obtained from the earth by employing different technical devices indicated in the definition, namely, "mining, digging, drilling, dredging, hydraulicking, quarrying". These words are followed by the words "by any other operation". On account of the vicinity of these words with the previous words, namely, mining, digging, drilling, etc., they have to be understood in the same sense and, therefore, if "minerals" are obtained from earth "by any other operation" such operation should 35 be an operation akin to the device or operation involved in mining, digging, drilling etc. Another significant feature of the definition is the use of words "substances which can be obtained from the earth"

which indicate that the "minerals" need not necessarily be embedded in the earth or lie deep beneath the surface of the earth. They may be available either on the surface of the earth or down below. If the "mineral" is available on the surface, the operation which would obviously be employed would be dredging, quarrying or hydraulicking or any other similar operation. The definition, therefore, is very wide in terms but in spite of its wide connotation every substance which can be obtained from earth would not be a "mineral".

23. But there are subterranean waters which lie wholly beneath the surface of the earth and which either ooze or seep through the surface strata without pursing any defined course of channel (percolating waters) or flow in a permanent and regular but invisible course, or lie under the earth in a more or less immovable body, as a subterranean lake. This water can be obtained only by the process of "Drilling" which, according to Chambers Dictionary also includes "Boring".

24. Now, if it is a substance which can be obtained from the earth by the process of drilling. It would immediately fall within the definition of "Mineral" set out and placed in this Act. Even otherwise, Rutley's Elements of Mineralogy, 26th Edition, brought out by H.H. READ, F.R.S., Professor Emeritus of Geology in the Imperial College of Science and Technology and the University of London, "Mineral" is defined as under:-

"A mineral is a substance having a definite chemical composition and atomic structure and formed by the inorganic processes of nature."

25. On the basis of this definition, Rutley says:-

"Again, water, snow and ice come within the definition since they are naturally occurring homogeneous inorganic substances of a definite chemical composition.
27. In Civil Appeal no. 10538 of 1983, decided by us on 17.12.1996, we have already indicated the Rule to interpret a "definition" and have stressed that the definition has to be read in the context in which it is used and the purpose for which the Act was made. We observed that where the definition clause is preceded by the words "unless the context otherwise 36 requires", the definition has to be interpreted in the light of the context in which it is used. We observed:
"This implies that a definition, like any other word in a statute, has to be read in the light of the context and scheme of the Act as also the object for which the Act was made by the legislature."

28. If the question is examined in this background, it would be noticed that the definition of "mineral" which has been bodily lifted from the Mines Act, 1952 and has been placed in the Petroleum and Minerals Pipelines (Acquisition of Right of User in Land) Act, 1962 was deliberately introduced by Amending Act no. 13 of 1977 so that while carrying petroleum through the pipelines, any other minerals may also be carried through it. If, therefore, water is treated as a "mineral" it would be permissible for the ONGC to carry it through any other pipeline without any further notification or declaration under Section 3 or 6 of the Act. This interpretation which is in consonance with the scientific definition of a "mineral", serves the purpose of the Petroleum ad Minerals Pipelines (Acquisition of Right of User in Land) Act, 1962. The contention of the learned counsel for the appellant that "water" should be understood in the same sense in which it is understood by a common man cannot, therefore, be accepted. This Act is an Act of Parliament intended to deal with the particular technology and the commodities involved therein. We are, therefore, of the view that in this Act, "water" has been used in both the senses, namely, that (i) it is a mineral; and (ii) the most common, readily and freely available substance on earth."

44) This Court is in complete agreement with the contention of learned Senior Counsel appearing for the respondent State. Entries 48 and 49 relate to 'land' and include everything above or below the surface and water is part of land and that the expression 'land' should be widely construed, to include water stored on land or flowing over land. In view of the above proposition of law it an safely be presumed that as "water" is covered under the definition of mineral, therefore, the State can derive legislative competence to levy tax on water from 37 Entry 49 of List II of the Seventh Schedule to the Constitution of India.

45) Mr. Mohan Parasaran, learned Senior Counsel appearing on behalf of petitioner Tehri Hydro Development Corporation India Ltd. highlighted various provisions of the Act as under:

46) Section 2(i) of the Act, defines "Water Tax" as "the rate levied or charged for water drawn for generation of electricity and fixed under this Act".
47) Section 2(f) defines the term 'user' as any person, group of persons, local body, Government Department, company, corporation, society etc. drawing water or any other authority authorized under Chapter II of the Act to avail the facility to draw water from any source for generation of electricity.
48) Section 10 speaks about - User entitled to use water (non-consumptive use) for generation of electricity shall be issued a Registration Certificate after execution of an agreement between the user and the Commission under the Act.
49) Section 12(1) of the Act is the charging section. The same reads as under:
38
"(1) The registered user shall be liable to pay water tax for the water drawn for electricity generation as per the provisions of the Act.
50) Section 17(i) of the Act says - The user shall be liable to pay Water Tax under the Act at such rates as the Government may by notification fix.
51) Placing reliance on the aforementioned provisions of the Act, Mr. Parasharan, learned Senior Counsel would submit that the levy under the Act is on non-consumptive use of water for the purpose of generation of electricity and these crucial facts are to be kept in mind while deciding the legislative competence of the State under Entries 45 and 49 of List II. According to him, Entry 45 of List II pertains to land revenue and Entry 49 pertains to tax on land and buildings and both cannot be used for the purpose of deriving legitimacy by the State to impose a tax on non-consumptive use of water.
52) The next argument advanced by Mr. Parasaran in regard to inter-state rivers is that the petitioner THDC has been drawing the water from the rivers Ganga and Bhagirathi since 2006 and 2011 in relation to the Tehri Hydro Power Project and the Koteshwar Hydro Electric Project, respectively, for generation of electricity and simultaneous inter-State sale and consumption of the same. It is stated that river Ganga is an inter-

State river and river Bhagirathi is also a tributary of 39 river Ganga. Learned Senior Counsel would submit that List II of the Seventh Schedule to the Constitution does not contemplate or mention any matter in any of it entries contained therein which deals with imposition of levy of taxes on usage or consumption of water, consumptive or otherwise. The sole entry contained in List II, is Entry 17 which contemplates the State legislature to make and frame laws in relation to water supplies, irrigation and canals drainage and water storage as well as water power, but the same does not contemplate any provision for imposing taxes on water. He would further submit that although legislative power includes all incidental and subsidiary power, the power to impose a tax is not such a power under our Constitution. Each of the Union and the State lists which are Lists I and II start by enumerating first the entries conferring general legislative powers as distinct from taxation powers. Items 1 to 81 of List I deal with the exclusive general legislative powers of Parliament while 82 to 92 enumerate the taxes which Parliament may impost. The same pattern of classification and conferment of general legislative as distinguished from taxing power is adopted in State List (List II). Entries 1 to 44 of this List deal with general legislative power while Items 45 to 63 deals with specific taxes which might be imposed exclusively by the State Legislatures. Therefore, power to tax must be derived from a specific taxing entry, failing which there is legislative competence 40 and it will be the power of the Central Government by virtue of Entry 97 of List I. In other words, power of the State to levy tax cannot be traced to any general entry (Entry 1 to Entry 44 of List II) and can be levied only if it is traceable to any taxing entries (Entry 45 to 63 of List II). Therefore, there is no question of the State having any power to impose a tax through the Act, in the absence of any specific taxing entry in List II.

53) In reply, learned Senior Counsel appearing for the respondent State placed reliance on a judgment of Hon'ble Apex Court in Cauvery Water Disputes Tribunal14, wherein it has been held as under:

"68. Shri Venugopal has in this connection urged that it is Entry 97 of the Union List which deals with the topic of the use, distribution and control of waters of an inter-state river. The use, distribution and control of the waters of such rivers, by itself is not a topic which is covered by Article 262. It is also, according to him, not a topic covered by Entry 56 which only speaks of regulation and development of inter-State rivers and river valleys meaning thereby the entirety of the rivers and river valleys and not the waters at or in a particular place. (emphasis supplied) Further, the regulation and development, according to him, has nothing to do with the use, distribution or allocation of the waters of the inter- State river between different riparian States. That topic should, therefore, be deemed to have been covered by the said residuary Entry 97.
69. With respect to the learned counsel, it is not possible to accept this interpretation of Entry 97. This is so firstly because, according to us, the expression 'regulation and development of inter-State rivers and river valleys" in Entry 56 would include the use, distribution and allocation of the waters of the inter-State rivers and river valleys between different riparian States. Otherwise the intention of the Constituent Assembly to provide for the Union to take over the regulation and development under its control makes no sense and serves o purpose. What is further, the River Boards Act, 1956 which is admittedly enacted under Entry 56 for the regulation and development of inter-State rivers and river valleys does cover the field of the use, distribution and allocation of the waters of the inter-State rivers and river valleys.
41
This shows that the expression "regulation and development" of the inter-State rivers and river valleys in Entry 56 has legislatively also been construed to include the use, distribution or allocation of the waters of the inter-State rivers and river valleys between riparian States. We are also of the view that to contain the operation of Entry 17 to the waters of an inter-State river and river valleys within the boundaries of a State and to deny the competence to the State legislature to interfere with or to affect or to extend to the use, distribution and allocation of the waters of such river or river valley beyond its territory, directly or indirectly, it is not necessary to fall back on the residuary Entry 97 as an appropriate declaration under Entry 56 would suffice. The very basis of a federal Constitution like ours mandates such interpretation and would not bear an interpretation to the contrary which will destroy the constitutional scheme and the Constitution itself. Although, therefore, it is possible technically to separate the "regulation and development" of the inter-State river and river valley from the "use, distribution and allocation" of its water, it is neither warranted nor necessary to do so.
70. The above analysis of the relevant legal provisions dealing with the inter-State rivers and river valleys and their waters shows that the Act, viz., the Inter-State Water Disputes Act, 1956 can be enacted and has been enacted only under Article 262 of the Constitution. It has not been enacted under Entry 56 as it relates to the adjudication of the disputes and with no other aspect either of the inter-State river as a whole or of the waters in it."

54) It is contended that the Cauvery Water's case pertained to Article 262 and the Inter-State Water Disputes Act which is neither traceable to Entry 56 nor the Entry 97 of List I. The Act in question in that case pertained to Article 262 and was not under Entry 56. It is further contended that having considered the scope of Entry 56 and Entry 17 it was held by the Hon'ble Supreme Court that the State is competent to legislate on the use of water of inter-State river within its territory, provided there is no law of the Parliament otherwise under Entry 56 of List I.

55) Learned Senior Counsel for the respondent State would further submit that the 42 River Bhagirathi is a State river, over which the power projects of petitioner THDC situates; it is not an inter-State river but originates and ends in the State of Uttarakhand and hence, the law has been made by virtue of the power of the State under Entry 17 of List II. According to him, since Bhagirathi is not an inter-State river, the State of Uttarakhand has the power to impose a tax on 'use of water meant for electricity generation' and since the tax is not on electricity generated, the same falls within the State's legislative competence. It is contended that since the power of the State under Entry 17 of List II is only subject to the Power of the Union under Entry 56 of List I and since no law has been framed by the Union under Entry 56 of List I vis-à-vis river Bhagirathi, the State of Uttarakhand is competent to levy the tax.

56) In the case in hand, there is no such Act of Parliament which may restrict the power of the State to tax use of water / water drawn. Firstly the nature of the tax imposed by the Act and the activity on which the incidence falls has to be determined in order to further determine the competence of the State legislature to tax. It is quite evident that tax law is an economic legislation. Tax sought to be levied is a purely revenue collecting device to enable the State to function and fulfill its aims and obligations towards the welfare of the people. Federal structure of the Constitution gives complete separation of the taxing powers of 43 the State and the Union. Both are sovereign in their respective fields. Any attempt made to whittle down the powers of the State to tax, or subject it to assent, or approval of the Centre would not only be against the federal structure of our Constitution but would make the State appendages on the Centre. There is complete separation of taxing powers of the Centre and the State and, as such, the possibility of overlapping is totally absent. Any interpretation which recognizes any kind of approval or consent of the Centre, will defeat the Constitutional objective of the separation of taxing powers between the Centre and the States and make the States appendages of the Centre. It is to be borne in mind that tax is a separate matter from general regulatory entries. Regulatory entries are not for taxation. The term 'tax' is wide and includes all kinds of imposts including fee. It includes all kinds of compulsory extractions by the State. Hence, the submission advanced by learned Senior Counsel in this regard is totally misconceived.

57) Hon'ble Apex Court in Kesoram's judgment has held as under:

31. Article 245 of the Constitution is the fountain source of legislative power. It provides - subject to the provisions of this Constitution. Parliament may make laws for the whole or any part of the territory of India, and the Legislature of a State may make laws for the whole or any part of the State. The legislative field between the Parliament and the Legislature of any State is divided by Article 246 of the Constitution. Parliament has exclusive power to make laws with respect to any of the matters enumerated in 44 List I in Seventh Schedule, called the 'Union List'. Subject to the said power of the Parliament, the Legislature of any State has power to make laws with respect to any of the matters enumerated in List III, called the 'Concurrent List'. Subject to the abovesaid two, the Legislature of any State has exclusive power to make laws with respect to any of the matters enumerated in List II, called the 'State List'. Under Article 248 the exclusive power of Parliament to make laws extends to any matter not enumerated in the Concurrent List or State List. The power of making any law imposing a tax not mentioned in the Concurrent List or State List vests in Parliament. This is what is called the residuary power vesting in Parliament. The principles have been succinctly summarized and restated by a Bench of three learned Judges of this Court on a review of the available decisions in Hoechst Pharmaceuticals Ltd.18 -. They are-

(1) the various entries in the three Lists are not 'powers' of legislation but 'fields' of legislation. The Constitution effects a complete separation of the taxing power of the Union and of the States under Article 246. There is no overlapping anywhere in the taxing power and the Constitution gives independent sources of taxation to the Union and the States.

(2) In spite of the fields of legislation having been demarcated, the question of repugnancy between law made by Parliament and a law made by the State Legislature may arise only in cases when both the legislations occupy the same field with respect to one of the matters enumerated in the Concurrent List and a direct conflict is seen. If there is a repugnancy due to overlapping found between List II on the one hand and List I and List III on the other, the State law will be ultra vires and shall have to give way to the Union law.

(3) Taxation is considered to be a distinct matter for purposes of legislative competence. There is a distinction made between general subjects of legislation and taxation. The general subjects of legislation are dealt with in one group of entries and power of taxation in a separate group. The power to tax cannot be deduced from a general legislative entry as an ancillary power.

45

(4) The entries in the List being merely topics or fields of legislation, they must receive a liberal construction inspired by a broad and generous spirit and not in a narrow pedantic sense. The words and expressions employed in drafting the entries must be given the widest possible interpretation. This is because, to quote V. Ramaswami, J., the allocation of the subjects to the lists is not by way of scientific or logical definition but by way of a mere simplex enumeratio of broad categories. A power to legislate as to the principal matter specifically mentioned in the entry shall also include within its expanse the legislations touching incidental and ancillary matters.

(5) Where the legislative competence of a Legislature of any State is questioned on the ground that it encroaches upon the legislative competence of Parliament to enact a law, the question one has to ask is whether the legislation relates to any of the entries in Lists I or III. If it does, no further question need be asked and Parliament's legislative competence must be upheld. Where there are three Lists containing a large number of entries, there is bound to be some overlapping among them. In such a situation the doctrine of pith and substance has to be applied to determine as to which entry does a given piece of legislation relate. Once it is so determined, any incidental trenching on the field reserved to the other Legislature is of no consequence. The Court has to look at the substance of the matter. The doctrine of pith and substance is sometimes expressed in terms of ascertaining the true character of legislation. The name given by the Legislature to the legislation is immaterial. Regard must be had to the enactment as a whole, to its main objects and to the scope and effect of its provisions. Incidental and superficial encroachments are to be disregarded.

(6) The doctrine of occupied field applies only when there is a clash between the Union and the State Lists within an area common to both. There the doctrine of pith and substance is to be applied and if the impugned legislation substantially falls within the power expressly conferred upon the Legislature which enacted it, an incidental encroaching in the field assigned to another Legislature is to be ignored. While reading the three Lists, List I has priority over 46 Lists III and II, and List III has priority over List II. However, still, the predominance of the Union List would not prevent the State Legislature from dealing with any matter with in List II though it may incidentally affect any item in List I.

58) Thus, it is abundantly clear that the legislative field between the Parliament and the Legislature of any State is divided by Article 246 of the Constitution. Parliament has exclusive power to make laws with respect to any of the matters enumerated in List I in Seventh Schedule, called the 'Union List'. Subject to the said power of the Parliament, the Legislature of any State has power to make laws with respect to any of the matters enumerated in List III, called the 'Concurrent List'. Subject to the abovesaid two, the Legislature of any State has exclusive power to make laws with respect to any of the matters enumerated in List II, called the 'State List'. Under Article 248 the exclusive power of Parliament to make laws extends to any matter not enumerated in the Concurrent List or State List. The power of making any law imposing a tax not mentioned in the Concurrent List or State List vests in Parliament. This is what is called the residuary power vesting in Parliament. The various entries in the three Lists are not 'powers' of legislation but 'fields' of legislation. The Constitution effects a complete separation of the taxing power of the Union and of the States under Article

246. There is no overlapping anywhere in the taxing power and the Constitution gives independent 47 sources of taxation to the Union and the States. In this batch of writ petitions, the question of repugnancy between law made by Parliament and a law made by the State Legislature does not arise. The same may arise only in cases when both the legislations occupy the same field with respect to one of the matters enumerated in the Concurrent List and a direct conflict is seen. If there is a repugnancy due to overlapping found between List II on the one hand and List I and List III on the other, the State law will be ultra vires and shall have to give way to the Union law. Nothing has been found which suggests that there is overlapping of power of taxation of the Union as well as the State.

59) Mr. D.S. Patni, learned Senior Counsel appearing on behalf of petitioner would submit that there is promissory estoppel against the State in view of the fact that they have agreed not to levy any charges or tax and have given assurance in this regard. Attention of this Court is drawn towards Clause 13 and 18.4 of the Restated Implementation Agreement (RIA) dated 8th February 2006, entered into between the Govt. of Uttarakhand, Govt. of U.P., U.P. Power Corporation Ltd. and Alaknanda Hydro Power Co. Ltd (formerly Duncans North Hydro Power Co. Ltd.) for the implementation of Shrinagar Hydro Electric Project in District Pauri Garhwal.

48

60) Clause 13 of the RIA is in regard to 'Water Use Rights'. Clause 13.1 reads as under:

"13.1 The GOU hereby grants to the Company the right, free of any and all charges during the term to utilize the water of Alaknanda river for the project and to generate electric energy at the site and for such reasonable purposes directly related and necessary for the generation of electricity in accordance with the conditions of this RIA and for the project subject to the compliance of the conditions of environment clearance. Such a right was earlier available to the company under the then signed Water Use Agreement (WUA), which now stands substituted by the provisions of this RIA. GOU shall not impose any taxes, duties, levies or charge of any kind on electricity generated by this Project during the term of this RIA."

61) Clause 18 of the RIA, is in respect of 'Must-run Project'. Clause 18.4 reads as under:

"18.4 Payment of Water Use Charge -The parties agree that the Company shall have no payment liability for use of water. GOU will not charge for the use of water under this RIA at any time during the tenure of the RIA."

62) Mr. U.K. Uniyal, learned Senior Counsel appearing on behalf of U.P. Power Corporation Ltd. (UPPCL) has supported the contention of learned Senior Counsel for the petitioners. In addition to that, Mr. Uniyal submits that at the time of RIA entered into between the Govt. of Uttarakhand, Govt. of U.P., UPPCL and the petitioner AHPCL, it was unanimously decided that the Govt. of Uttarakhand shall not impose any taxes, duties, levies or charge of any kind on electricity generated by this Project during the term of this RIA. A specific condition has also been laid in Clause 18.4 of the RIA that the company shall have no payment 49 liability for use of water and Govt. of Uttarakhand will not charge for the use of water under this RIA at any time during the tenure of the RIA. Learned Senior Counsel would further submit that the purpose of giving the relaxation of non-imposition of tax for use of water was a kind of concession to the petitioner so that it may show its interest for generation of electricity in the State of Uttarakhand. Such a concession cannot be withdrawn by the State of Uttarakhand and it would be against the promise made with the petitioner. He would also submit that the imposition of tax on use of water for generation of electricity would enhance the cost of electricity which would ultimately affect the consumers. He submits that imposition of tax on use of water for generation of electricity would amount to imposing indirect tax on generation of electricity and the State cannot retreat from its assurance when all the parties to the RIA are bound by the terms and conditions of agreement. According to learned Senior Counsel, what has been argued on behalf of the petitioner AHPCL is correct and the enactment of the impugned Act is barred by principle of promissory estoppel.

63) In reply, to buttress his submission learned Senior Counsel appearing on behalf of the respondent State placed reliance on the following judgments to show that by way of withdrawal of exemption no fraud was practiced by the Govt.; nor any huge loss caused to the petitioner companies as 50 burden of tax would ultimately be shifted on the consumer.

(i) Kasinka Trading & another Vs Union of India & another, (1995) 1 SCC 274

(ii) Amrit Banaspati Co. Ltd. & another Vs State of Punjab & another, (1992) 2 SCC 411

(iii) State of Punjab Vs Nestle India Ltd. & another, (2004) 6 SCC 465

64) Paragraph nos. 13 and 27 of the Kasinka Trading13 are extracted hereunder:

"13. The ambit, scope and amplitude of the doctrine of promissory estoppel has been evolved in this country over the last quarter of a century through successive decision of this Court starting with Union of India v. Indo-Afgan Agencies Limited, AIR 1968 SC 718 . Reference in this connection may be made with advantage to Century Spinning & Manufacturing Co. Ltd. v. Ulhasnagar Municipal Council, (1970) 1 SCC 582 : Motilal Padampat Sugar Mills Co. Ltd. v. State of UP : Jit Ram Shiv Kumar v. State of Haryana, (1981) 1 SCC 11 : Union of India v. Godfrey Philips India Ltd., (1985) 4 SCC 369: Indian Express Newspapers (Bom) Pvt. Ltd. v. Union of India, (1985) 1 SCC 641 : Pournami Oil Mills v. State of Kerala [1986] Supp.

SCC 728 : Shri Bakul Oil Industries v. State of Gujarat, (1987) 1 SCC 31 : Asst. Commissioner of Commercial Taxes v. Dharmendra Trading Co., (1988) 3 SCC 570 : Amrit Banaspati Co. Ltd. v. State of Punjab (1992) 2 SCC 511 and Union of India V Hindustan Development Corpn. (1993) 3 SCC 499. In Godfrey Philips India Limited (supra) this Court opined:

"We may also point out that the doctrine of promissory estoppel being an equitable doctrine, it must yield when the equity so requires; if it can be shown by the Government or public authority that having regard to the facts as they have they have transpired, it would be inequitable to hold the Government or Public authority to the promise of representation made by it, the Court would not raise an equity in favour of the person to whom the promise or representation is made and enforce the promise or representation against the Government or Public authority. The doctrine of promissory estoppel would be displaced in such a case, 51 because on the facts, equity would not require that the Government or Public authority should be held bound by the promise or representation made by it."

Indeed, the submission on the fact situation is not controvertible but in the absence of any material placed before the High Court or even in this appeal to establish that the notification dated 29.08.1980 was issued for any oblique or extraneous consideration and was not "in public interest", it is not possible to find fault with that notification for the reasons we have already given while dealing with the first batch of cases. The appellants, who are in business, have to be prepared for tides in the business. In Pournami Oil Mills, 1986 Supp SCC 728, it was the incentive to set up new industry in the State with a view to boost the industrialization that exemption had been granted and it was in that fact situation that the doctrine of promissory estoppel was held available to the appellant therein. Again in Bakul Oil Industries, (1987) 1 SCC 31, it was the incentive to set up industries in a conforming area that the exemption had been granted and the Court held that the Government could withdraw an exemption granted by it earlier only if such withdrawal could be made without offending the rule of promissory estoppel and without depriving an industry entitled to claim exemption for the entire specified period for which exemption had been promised to it at the time of giving incentive. Both these cases therefore cannot advance the case of the appellant and are distinguishable on facts because the exemption notification under Section 25 of the Act which was issued in this case did not hold out any incentive for setting up of any industry to use PVC resins and on the other hand had been issued in exercise of the statutory powers, in public interest and subsequently withdrawn in exercise of the same powers again in public interest. In our opinion, no justifiable prejudice was caused to the appellants in the absence of any unequivocal promise by the Government not to act and review its policy even if the necessity warranted and the "public interest" so demanded. Thus, in the facts and circumstances of these cases, the appellants cannot invoke the doctrine of promissory estoppel to question the withdrawal notification issued under Section 25 of the Act."

65) Further, in paragraph nos. 4 and 10 of Amrit Banaspati15, it has been held by Hon'ble Apex Court as under:

52
"4. What, therefore, requires to be examined, is if any promise was made by the Government or its officials to the appellant that sales tax shall be refunded to it and if the appellant acting on it altered its position. For this it is necessary to narrate few facts even though both the learned Single Judge and Division Bench have dealt with it elaborately. Admittedly, a brochure was issued in December 1966 by the Government of Punjab announcing its 'New Policy' declaring that incentive and concession, one of them being refund of sales tax, would be available to those persons who set up selective large scale industries in the focal point. Whether this brochure was authorized or not and its legal effect on rights of parties shall be adverted to later. But it is undisputed that acting on it the appellant's representative met the Chief Minister of the State personally and found that he was interested in encouraging Vanaspati manufacturing units in the State; therefore, its Manager wrote a letter in June 1968 to the Chief Minister expressing willingness to set up the unit provided the concession were made available to it which as replied by the Director of Industries on July 2, 1968 assuring the appellant that the concession as announced shall be available and further informed the appellant that the Government was willing to consider such additional concession which the appellant may require for implementation of the scheme. It was followed by exchange of correspondence and various meetings between appellant's representative and officials of Government....
....It is, thus, obvious that there was representation to the appellant that it would be entitled to concession and incentives announced by the Government if it set up its unit in the focal point. Whether such representation resulted in binding agreement is different issue but the representation coming from the Industries Secretary and the Director of Industries in pursuance of Government Policy cannot be held to be unauthorized or beyond the scope of authority..."

10. But promissory estoppel being an extension of principle of equality, the basic purpose of which is to promote justice founded on fairness and relieve a promise of any injustice perpetrated due to promisor's going back on its promise, is incapable of being enforced in a court of law if the promise which furnishes the cause of action or the agreement, express or implied, giving rise to binding contract is statutorily prohibited or is against public policy....

...A promise or agreement to refund tax which is due under the Act and realized in accordance with law would be a fraud on the Constitution and breach of 53 faith of the people. Taxes like sales tax are paid even by a poor man irrespective of his savings with a sense of participation in growth of national economy and development of the State. Its utilization by way of refund not to the payer but to a private person, a manufacturer, as an inducement to set up its unit in the State would be breach of trust of the people amounting to deception under law."

66) Hon'ble Apex Court in the case of Nestle India7 has held as under:

"40. The case of Kasinka Trading Vs Union of India, (1995) 1 SCC 274 cited by the appellant is an authority for the proposition that the mere issuance of an exemption notification under a provision in a fiscal statute such as Section 25 of the Customs Act, 1962, could not create any promissory estoppel because such an exemption by its very nature is susceptible to being revoked or modified or subjected to other conditions. In other words, there is no unequivocal representation. The seeds of equivocation are inherent in the power to grant exemption. Therefore, an exemption notification can be revoked without falling foul of the principle of promissory estoppel. It would not, in the circumstances, be necessary for the Government to establish an overriding equity in its favour to defeat the petitioner's plea of promissory estoppel. The Court also held that the Government of India had justified the withdrawal of exemption notification on relevant reasons in the public interest. Incidentally, the Court also noticed the lack of established prejudice to the promise when it said:
"The burden of customs duty etc. is passed on to the consumer and therefore the question of the appellants being put to a huge loss is not understandable."

(See also Shrijee Sales Corpn. Vs Union of India, (1997) 3 SCC 398 and STO Vs Shree Durga Oil Mills, (1998) 1 SCC 572). We do not see the relevance of this decision to the facts of this case. Here the representations are clear and unequivocal."

67) Learned Senior Counsel for the petitioner THDC placed Reliance on the judgment rendered by nine Judge Bench of Hon'ble Apex Court in Jindal Stainless Limited1. In paragraph nos. 24, 26 and 54 45 it has been observed by Dr. T.S. Thakur, CJ (as Lordship then was) speaking for himself and Sikri and Khanwildar, JJ., as under:

"24. Exercise of sovereign power, is, however, subject to constitutional limitations especially in the federal system like ours where the States also to the extent permissible exercise the power to make laws including laws that levy taxes, duties and fees. That the power to levy taxes is subject to constitutional limitations is no longer res integra. A Constitution Bench of this Court has in Synthetics and Chemicals Ltd. Vs State of U.P., (1990) 1 SCC 109 recognised that in India the Centre and the States both enjoy the exercise of sovereign power to the extent the Constitution confers upon them that power. This Court declared :
"56. ...We would not like, however, to embark upon any theory of police power because the Indian Constitution does not recognise police power as such. But we must recognise the exercise of sovereign power which gives the State sufficient authority to enact any law subject to the limitations of the Constitution to discharge its functions. Hence, the Indian Constitution as a sovereign State has power to legislate on all branches except to the limitation as to the division of powers between the Centre and the States and also subject to the fundamental rights guaranteed under the Constitution. The Indian State, between the Centre and the States, has sovereign power. The sovereign power is plenary and inherent in every sovereign State to do all things which promote the health, peace, morals, education and good order of the people. Sovereignty is difficult to define. This power of sovereignty is, however, subject to constitutional limitations. This power, according to some constitutional authorities, is to the public what necessity is to the individual, Right to tax or levy impost must be in accordance with the provisions of the Constitution."

26. It would thus appear that even when Articles 246(2) and (3) confer exclusive power on the State Legislatures to make laws with respect to matters in the Seventh Schedule such legislative power is exercisable subject to constitutional limitations referred to above. What is significant is that the power of the State Legislatures to levy taxes is also subject to the limitations of Article 304(a) of the Constitution appearing in Part XIII thereof, which Part regulates trade, commerce and intercourse within the territory of 55 India and comprises Articles 301 to 307. The provisions of these Articles have been the subject- matter of a series of decisions of this Court including several Constitution Bench decisions to some of which we shall presently refer. The language employed in the provisions and the non obstante clauses with which the same start have all the same given rise to several contentions issues for determination by this Court over he past five decades or so. The fact that the present batch of cases had to be referred to a nine- Judge Bench to once again examine the very same issues as have been debated and determined in the previous judgments of this Court only shows that the task of interpreting the provisions is by no means easy and has in fact become more and more difficult on account of the pronouncements of this Court taking different views not many of which have been unanimous."

68) In reply, Learned Senior Counsel appearing on behalf of the respondent State placed reliance on paragraph nos. 28, 29, 91 and 332 of the judgment (supra) as under:

"28. The power to levy taxes, being a sovereign power controlled only by the Constitution, any limitation on that power must be express. That proposition is well settled by the decisions of this Court in Umeg Singh Vs State of Bombay, AIR 1955 SC 540 and Firm Bansidhar Premsukhdas Vs State of Rajasthan, AIR 1967 SC 40. In Umeg Singh case this Court stated the legal position in the following words:
"12. ...The legislative competence of the State Legislature can only be circumscribed by express prohibition contained in the Constitution itself and unless and until there is any provision in the Constitution expressly prohibiting legislation on the subject either absolutely or conditionally, there is no fetter or limitation on the plenary powers which the State Legislature enjoys to legislate on the topics enumerated in the Lists II and III of the Seventh Schedule to the Constitution. ...
13. The fetter or limitation upon the legislative power of the State Legislature which had plenary powers of legislation within the ambit of the legislative heads specified in the Lists II and III of the Seventh Schedule to the Constitution could only be imposed by the Constitution itself and not by any obligation 56 which had been undertaken by either the Dominion Government or the Province of Bombay or even the State of Bombay. Under Article 246 the State Legislature was invested with the power to legislate on the topics enumerated in Lists II and III of the seventh Schedule to the Constitution and this power was by virtue of Article 245(1) subject to the provisions of the Constitution. The Constitution itself laid down the fetters or limitations on this power e.g. in Article 303 or Article 286(2). But unless and until the court came to the conclusion that the Constitution itself had expressly prohibited legislation on the subject either absolutely or conditionally the power of the State Legislature to enact legislation within its legislative competence was plenary. Once the topic of legislation was comprised within any of the entries in the Lists II and III of the Seventh Schedule to the Constitution the fetter or limitation on such legislative power had to be found within the Constitution itself and if there was no such fetter or limitation to be found there the State Legislature had full competence to enact the impugned Act no matter whether such enactment was contrary to the guarantee given, or the obligation undertaken by the Dominion Government or the Province of Bombay or even the State of Bombay.
29. Again in Bansidhar Case (supra) this Court reiterated the legal position in the following words:
"7... It is well-established that Parliament or the State Legislatures are competent to enact a law altering the terms and conditions of a previous contract or of a grant under which the liability of the Government of India or of the State Governments arises. The legislative competence of Parliament or of the State Legislatures can only be circumscribed by express prohibition contained in the Constitution itself and unless and until there is any provision in the Constitution expressly prohibiting legislation on the subject either absolutely or conditionally, there is no fetter of limitation on the plenary powers which the Legislature is endowed with for legislating on the topics enumerated in the relevant lists. This view is borne out by the decision of the Judicial Committee in Jagannath Baksh Singh v. The United Provinces, 1946 8 FCR 111, in which a similar complaint was made by the talukdars of Oudh against the United Provinces Tenancy Act (U.P. Act 17 of 1939). It was held by the Judicial Committee that the Crown cannot deprive itself of its legislative authority by the mere fact that in 57 the exercise of its prerogative it makes a grant of land within the territory over which such legislative authority exists, and no court can annul the enactment of a legislative body acting within the legitimate scope of its sovereign competence. If therefore, it be found that the subject-matter of a Crown grant is within the competence of a Provincial legislature nothing can prevent that legislature from legislating about it unless the Constitution Act itself expressly prohibits legislation on the subject either absolutely or conditionally. Accordingly, in the absence of any such express prohibition, the United Provinces Tenancy Act, 1939, which in consolidating and amending the law relating to agricultural tenancies and other matters connected therewith in Agra and Oudh, dealt with matters within the exclusive legislative competence of the Provincial legislature under Item 21 of List 11 of the Seventh schedule to the Government of India Act, 1935, was intra vires the Provincial legislature notwithstanding that admittedly some of its provisions cut down the absolute rights claimed by the appellant talukdar to be comprised in the grant of his estate as evidenced by the sanad granted by the Crown to his predecessor. The same principle has been reiterated by this Court in Umeg Singh and others v. The State of Bombay, AIR 1955 SC 540. It was pointed out that in view of Article 246 of the Constitution, no curtailment of legislative competence can be spelt out of the terms of clause 5 of the Letters of Guarantee given by the Dominion Government to the Rulers of "States"

subsequent to the agreements of Merger, which guaranteed, inter alia, the continuance of Jagirs in the merged 'States'. This principle also underlies the recent decision of this Court in Maharaja Shree Umaid Mills Ltd. v. Union of India, AIR 1963 SC 953, in which it was pointed out that there is nothing in Article 295 of the Constitution which prohibits Parliament from enacting a law altering the terms and conditions of a contract or of a grant under which the liability of the Government of India arises...." (emphasis supplied)

91. Suffice it to say that the interpretation of any provision of the Constitution will be true and perfect only when the Court looks at the Constitution holistically and keeps in view all important and significant features of the constitutional scheme constantly reminding itself of the need for a harmonious construction lest interpretation placed on a given provision has the effect of diluting or whittling down the effect or the importance of any other provision or feature of the Constitution. So interpreted Article 301 appearing in Part XIII does not, in our opinion, work as an impediment on the States' taxing powers except in situations where such taxes fall foul of 58 Article 304(a) of the Constitution. The contextual approach thus fully matches the textual interpretation which we have placed on Part XIII."

332. The above Constituent Assembly Debates and the history of Article 301 show that freedom envisaged in Article 301 is not freedom from taxation but only freedom from trade barriers. So long as the tax remains non- discriminatory, its validity cannot be judged under Article

301. Under Article 246(3) of the Constitution, a State has exclusive power to make laws for such State or any part thereof with respect to any of the matters enumerated in List II of the Seventh Schedule. Article 246(3) is subject to clauses (1) and (2) of Article 246, i.e. matters enumerated in List I and III of the Seventh Schedule. As per Article 265, a tax can be imposed only under authority of law and there is no role of the executive. Taxation includes the imposition of any tax as defined under Article 366(28):

"366(28) "taxation" includes the imposition of any tax or impost, whether general or local or special, and "tax" shall be construed accordingly."

It is a sovereign power of compulsory exaction as a part of any burden by public authority for public purposes enforceable by law. Imposing a tax is a compulsory exaction made for a public purpose without reference to any special benefit to the taxpayers."

69) Firstly, this Court has to deal with the issue - whether the Govt. of Uttarakhand is bound by promissory estoppel to enact the impugned Act? Having considered the rival submissions of learned counsel for the parties and after going through the dictum of Hon'ble Apex Court in Kasinka Trading13, Amrit Banaspati15 and Nestle India Ltd.7, this Court is of the considered view that action of the State Government is not barred by the principle of promissory estoppel.

59

70) Therefore, this Court is of the view that the doctrine of estoppel is not available against the government in exercise of legislative, sovereign or executive power. If this is permitted to continue, the legislature can never be precluded from exercising its legislative function by resort to the doctrine of estoppel. This proposition is unexceptional, because the Government owes a duty to the public to act in a particular manner and the doctrine of estoppel cannot be invoked for preventing the Government from acting in discharge of its duty under the law. The rule of promissory estoppel cannot be pleaded to defeat the provisions of law. The doctrine of estoppel cannot be applied in teeth of an obligation or liability imposed by law, particularly when there is total absence of power of exemption from tax.

71) The second issue for consideration of this Court is - whether the State legislature is competent to enact the impugned Act, or not?

72) The petitioners in the present batch of writ petitions have challenged the constitutional validity and vires of the Act precisely on the ground that since the State Government itself entered into an RIA with the petitioner companies, State of U.P. and UPPCL and RIA has been executed between the parties, their action is barred by the principle of promissory estoppel. Also, the challenge is on the constitutional validity and vires of the Act as well as 60 the legislative competence of the State. In so far as the argument of learned Senior Counsel for the AHPCL as well as learned Senior Counsel for UPPCL is concerned, detailed observations have been made while discussing the facts and law in this regard in the body of this judgment and it has been held that the action of the State Government in enacting the Act is not barred by the principle of promissory estoppel. In so far the legislative competence of the State is concerned, the contention of the petitioners is that it does not give any authority in view of Article 288 of the Constitution of India.

73) Article 200 of the Constitution of India provides as under-

"200. Assent to Bills. -When a Bill has been passed by the Legislative Assembly of a State or, in the case of a State having a Legislative Council, has been passed by both Houses of the Legislature of the State, it shall be presented to the Governor and the Governor shall declare either that he assents to the Bill or that he withholds assent therefrom or that he reserves the Bill for the consideration of the President:
Provided that the Governor may, as soon as possible after the presentation to him of the Bill for assent, return the Bill if it is not a Money Bill together with a message requesting that the House or Houses will reconsider the Bill or any specified provisions thereof and, in particular, will consider the desirability of introducing any such amendments as he may recommend in his message and, when a Bill is so returned, the House or Houses shall reconsider the Bill accordingly, and if the Bill is passed again by the House or Houses with or without amendment and presented to the Governor for assent, the Governor shall not withhold assent therefrom:
Provided further that the Governor shall not assent to, but shall reserve for the consideration of the President, any Bill which in the opinion of the Governor would, if it became law, so derogate from the powers of the High Court as to endanger the position 61 which that Court is by this Constitution designed to fill."

74) Further, Article 288 of the Constitution of India stipulates as under:

"288. Exemption from taxation by State in respect of water or electricity in certain cases. -(1) Save in so far as the President may by order otherwise provide, no law of a State in force immediately before the commencement of this Constitution shall impose, or authorise the imposition of, a tax in respect of any water or electricity stored, generated, consumed, distributed or sold by any authority established by any existing law or any law made by Parliament for regulating or developing any inter-State river or river- valley.
Explanation. -The expression "law of a State in force" in this clause shall include a law of a State passed or made before the commencement of this Constitution and not previously repealed, notwithstanding that it or parts of it may not be then in operation either at all or in particular areas.
(2) The Legislature of a State may by law impose, or authorize the imposition of, any such tax as is mentioned in clause (1), but no such law shall have any effect unless it has, after having been reserved for the consideration of the President, received his assent;

and if any such law provides for the fixation of the rates and other incidents of such tax by means of rules or orders to be made under the law by any authority the law shall provide for the previous consent of the President being obtained to the making of any such rule or order."

75) A perusal of the provisions contained in Article 288 of the Constitution of India would depict that the tax is not in respect of any water or electricity stored, generated, consumed, distributed or sold by any authority established by any existing law or any law made by the Parliament for regulating or developing any inter-State river or river valley. Rather, it is a tax on non-consumptive 62 use of water meant for generation of electricity, which does not fall under Article 288(1) of the Constitution of India. So far as another contention of learned Senior Counsel appearing for the petitioner THDC that in view of provision contained in Article 288(2) of the Constitution of India the legislature of a State can impose any such tax only if the law has received the assent of the President of India is concerned, it is apparent that the Act is not in violation of Article 288(2) of the Constitution, rather the same is in conformity with the provisions contained under Entry 17 of List II of the Seventh Schedule to the Constitution of India. The bill passed by the State legislature under Entry 17 of List II has been accorded assent by the Hon'ble Governor of Uttarakhand under Article 200 of the Constitution before the bill took the shape of an Act. Furthermore, Article 163(2) of the Constitution stipulates - if any question arises whether any matter is or is not a matter as respects which the Governor is by or under this Constitution required to act in his discretion, the decision of the Governor in his discretion shall be final, and the validity of anything done by the Governor shall not be called in question on the ground that he ought or ought not to have acted in his discretion. A plain reading of Article 200 of the Constitution would depict that as the matter relates to Entry 17 of List II under which States are empowered to make laws, thus after the approval of Bill by the State legislature, the Hon'ble Governor has accorded assent to the aforesaid Bill 63 using his discretionary powers under this Article. Also, as the matter does not relate to the List I (Union List), therefore, there was no need for the consideration of the President on the aforesaid bill. Therefore, the submissions advanced by learned Senior Counsel for the petitioner regarding violation of Articles 200 and 288 of the Constitution by the State are misconceived.

76) It is apt to note here that there is no prohibition in the Constitution that the State legislature cannot enact any law for imposition of tax on water for non-consumptive use in the State of Uttarakhand, therefore, in absence of any provision in this regard, no fault can be attached to the Act in question.

77) Mr. Gourab Banerji, learned Senior Counsel appearing on behalf of the petitioner M/s Swasti Power Pvt. Ltd. has raised an argument that the respondent State cannot argue contrary to its pleadings. It is submitted that the respondent State has blatantly contradicted the submissions made by them in the counter affidavit filed by them. In the counter affidavit dated 11.06.2018, filed in Writ Petition no. 641 (M/S) of 2018, the respondent State at paragraph 28(e) has categorically stated that:

"The said Act 2012, has been enacted as per provisions of entry 17 of List II of the Seventh Schedule to the Constitution which relates to legislative competence of the State to legislate on 64 matters pertaining to State list (List II). Further, bill passed under Article 288(2) of the Constitution by the State Legislature has been given assent by the Hon'ble Governor under Article 200 and 163(2) of the Constitution to become it an Act."

Relying on said paragraph of the counter affidavit it is stated that the respondent State suddenly at the stage of final arguments has diverged from the submissions made by them in the counter affidavit and have raised arguments, which are completely contradictory to the submissions made by them in the counter affidavit. Such submissions are also contrary to the Statement and Objects of the Act and Legislative debate held on 14.12.2011 on the impugned Act. It is further submitted that at the stage of final argument the respondents have for the first time raised the argument that the impugned Act has been enacted under the provisions of Entry 17, 18, 45, 49 and 50 of List II, which is contrary to the submissions made by them in the counter affidavit. He would further state that the counter affidavit dated 11.06.2018 was filed by the respondent State through Mr. Anand Bardhan, Principal Secretary, Department of Irrigation, Government of Uttarakhand, who is duly appointed representative of the State. Therefore, the respondent State cannot build a new case at such a belated stage of final arguments, by totally contradicting the submissions made by its duly appointed representative by way of counter affidavit. The arguments advanced on behalf of the respondent State during the final 65 arguments are also contrary to the legislative intent behind enactment of the impugned Act, as depicted in the Legislative debate on the impugned Act, whereby it is stated that the State is deriving legislative competence to enact the impugned Act from Entry 17 of List II. Thus, the respondent State should not be allowed to advance its arguments at such a belated stage contrary to the submissions made by it in the counter affidavit as well as the legislative intent behind impugned Act.

78) In Goa Glass Fibre Limited2, Hon'ble Apex Court has held as under:

"27. The Act stands totally on a different footing and the judgment of the High Court dated 19.04.2001/24.04.2001 has no bearing on it. The Act stands independent of the judgment of the High Court and its validity cannot be tested on these grounds. The petitioners have strongly relied upon the different stands allegedly taken by the State in the earlier proceedings and the present proceedings in support of their challenge to the constitutionality of the Act. This Court in Sanjeev Coke Mfg. Co. Vs Bharat Coking Coal Ltd. (1983) 1 SCC 147 has held that the validity of the legislation is not to be judged by what is stated in an affidavit filed on behalf of the State and that it should fall or stand on the strength of its provisions."
79) Much emphasis has been made by the petitioners on the counter affidavit filed by the respondents. In the counter affidavit initially filed by Mr. Anand Bardhan, Principal Secretary (Irrigation), Govt. of Uttarakhand, the source of drawing the power has been stated, but on later stage by filing another counter affidavit the State has drastically changed its stand. It is true that the 66 State has changed its defence by filing another affidavit but it should be kept in mind that in the matters where the validity of law has been assailed on certain grounds by the petitioners, it is the petitioners alone, who have to attack the validity of the enactment and they have to substantially prove that by raising the plea and on interpretation of the provisions of the law that enactment is beyond the competence of the State. Filing of improper counter affidavit or not raising a specific plea in the counter affidavit has no relevance at all. In other words, in a matter of challenge to the vires of an Act, counter affidavit has not much relevance. It is for the petitioners to attack the validity of the Act on legal sustainable grounds. The petitioners in the present case failed to make out any grounds in the absence of pleadings in this regard in the writ petitions filed by them.
80) Another argument advanced on behalf of petitioners M/s Swasti Power Pvt. Ltd. and THDC is that the impugned Act is violative of the fundamental rights of the petitioners enshrined under Article 14 and Article 19(1)(g) of the Constitution of India. It is stated that while Article 14 forbids class legislation, it does not forbid reasonable classification for the purpose of legislation. In order, however, to pass the test of permissible classification two conditions must be fulfilled namely (i) that the classification must be 67 founded on an intelligible differentia which distinguishes persons or things that are grouped together from other left out of the group, and (ii) that differentia must have a rational relation to the object sought to be achieved by the statute in question. What is necessary is that there must be a nexus between the basis of classification and the object of the Act under consideration. It is also contended that by means of imposing and levying tax on the water drawn for the purpose of generating electricity, the petitioners are being vexed and taxed twice, whereby it is being subject to double taxation viz. by payment of royalty in the form of grant of 12% free electricity, of total saleable energy from the hydro power projects and thereafter payment of water tax in terms of the impugned Act.
81) So far as contention of learned Senior Counsel that the impugned Act is unconstitutional, insofar as it seeks to take away the fundamental rights guaranteed to the petitioner under Article 14 of the Constitution of India is concerned, the other petitioners in the present batch of writ petitions have taken a plea that their fundamental rights guaranteed under Article 14 of the Constitution is violated by the State under the impugned Act.

There is nothing in the Act which suggests any discrimination, unreasonable classification or manifest violation of equality clause. Therefore, the contention in this regard raised on behalf of the 68 petitioners has no force. So far as violation of Article 19(1)(g) of the Constitution is concerned, it is to be noted here that by issuance of the impugned Act only a tax on water has been introduced uniformly and rationally and none of the rights of the petitioners in regard to freedom to practice any profession, or to carry on any occupation, trade or business has been violated. The Act has been enacted for a specific purpose of recovering usage charges on water for generating electricity from water sources as defined under the Act. Entry 17 of the List II of the Seventh Schedule to the Constitution empowers the State Government to legislate on the charge / tax / cess / on use of water. Since Uttarakhand is mainly a hilly cash- starved State with limited revenue resources, therefore, a uniform tax has been introduced on all who uses the water of the State rivers viz. river Bhagirathi and Alaknanda in order to give sustenance to its economy. The Act nowhere imposes ban on use of water for generation of electricity except under provisions of the Act, rather it imposes tax on use of water (non-consumptive) for electricity generation. Furthermore, a perusal of the pleadings in this regard taken by the petitioners, would depict that nowhere it has been stated in what manner the impugned Act infringes the fundamental right of the petitioners. It is settled position in law that whoever states that provisions of any Act infringes his / her fundamental right, a heavy duty casts upon such person to demonstrate 69 in what manner such infringement has been done. In absence of specific pleadings in this regard it would be presumed that the Act does not infringe upon the fundamental right of the petitioners in any way. Hence, the submissions of learned Senior Counsel have no force.

82) Mr. V.K. Kohli and Mr. D.S. Patni, learned Senior Counsel would submit that the enactment, promulgation and notification of the said Act, being arbitrary, manifesting arbitrariness in State action, are nothing but exercise of the colourable powers of the respondent State and the State has no power to levy tax on generation of electricity. Reliance has been placed on the judgment of Hon'ble Apex Court in M.P. Cement Manufacturers' Association6. Relevant paragraphs 14, 15, 16 and 17 of the judgment, relied by the petitioner, are excerpted hereunder:

"14. A plain reading of Sub-Section (2) of Section 3 introduced by the amendment to the 1981 Adhiniyam makes it clear that the levy of cess was "on the electrical energy produced". The phrase "whether for sale or supply" merely clarified that all electricity produced irrespective of its destination would be liable to cess at the specified rate. The use of the word "whether" after the phrase "energy produced" means that the cess would apply on units produced, whichever of the alternatives mentioned after the word "whether", namely, sale or supply or consumption is the case. There is no reason to assume that the words used did not reflect the intention of the Legislature. The imposition envisaged was on the production of electricity units. The charge was on generation and not on the sale or consumption of electricity. There is a conscious linguistic departure from the language used in Section 3 of the Electricity Duty Act, 1949 and indeed the language used in Section 3(1) of the same 70 Act where the cess is levied on the total units of electrical energy sold or supplied by distributors of electrical energy. When dealing with producers under sub-Section (2) of the same section, the cess is required to be paid "on the total units of electrical energy produced". If, as is contended by the respondents, the incidence of levy under Section (1) and sub-section (2) were identical, the same language should have been used in both sub-sections. The deliberate change in language reflects an intention to alter the subject matter of levy as far as producers were concerned.
15. Our interpretation of sub-section (2) of Section 3 is buttressed by and in keeping with the language and effect of the proviso to the said sub-section. It has been held that the normal function of the proviso is to except something out of the enactment or to qualify something enacted therein which but for the proviso would be within the purview of the enactment. The proviso to Section 3(2) excepts "electrical energy produced" from payment of the cess in five cases. This would show that the general application of Section 3(2) to which an exception was being carved by the proviso was in respect of the production of electrical energy. Were it not for the exception in the proviso to Section 3(2), what would be subjected to tax would be electrical energy produced by the five categories mentioned under the proviso. Although in categories
(i), (ii), (iii) and (v) the exemption is granted with reference to the tilization of the electrical energy produced, under exception (iv) significantly, all electrical energy produced by a Rural Electrical Co-

operative Society registered under the M.P. Co- operative Societies Act, 1960 is exempted. The difference of language between the proviso to sub- section (2) of Section 3 and the proviso to sub-section (1) of Section 3 is also telling. Under the proviso to sub-section (1), the exception is of electrical energy sold or supplied to specified authorities.

16. That the intention of the Legislature was to levy cess on the production of electricity is also borne out from the Statement of Objects and Reasons which accompanied the Act which replaced the Ordinance. It says:

"With a view to impose cess on the electricity generated by the producers from their captive power plants/diesel generating sets for self consumption or for sale at the rate of 20 paise per unit on all generated electricity units, it has 71 been decided to amend the Madhya Pradesh Upkar Adhiniyam, 1981 (1 of 1982) suitably."

17. There can, in the circumstances, be no doubt that the levy was sought to be imposed on the generation of electricity by the amendment, a levy which the State admittedly was incompetent to impose."

83) Now the question which arises for consideration of this Court is - whether the impugned Act is mala fide or in colourable exercise of the State's legislative powers when it overrides the promise made by it in the RIA agreement or otherwise, signed with the petitioners prior to commencement of the Act?

84) Hon'ble Apex Court in K.C. Gajapati Narayan Deo22 while examining the scope and meaning of doctrine of colourable legislation has held as under:

"9. It may be made clear at the outset that the doctrine of colourable legislation does not involve any question of 'bona fides' or 'mala fides' on the part of the legislature. The whole doctrine resolves itself into the, question of competency of a particular legislature to enact a particular law. If the legislature is competent to pass a particular law, the motives which impelled it to act are really irrelevant. On the other hand, if the legislature lacks competency, the question of motive does not arise at all. Whether a statute is constitutional or not is thus always a question of power. A distinction, however, exists between a legislature which is legally omnipotent like the British Parliament and the laws promulgated by which could not be challenged on the ground of incompetency, and a legislature which enjoys only a limited or a qualified jurisdiction.
If the Constitution of a State distributes the legislative powers amongst different bodies, which 72 have to act within their respective spheres marked out by specific legislative entries, or if there are limitations on the legislative authority in the shape of fundamental rights, questions do arise as to whether the legislature in a particular case has or has not, in respect to the subject-matter of the statute or in the method of enacting it, transgressed the limits of its constitutional powers. Such transgression may be patent, manifest or direct, but it may also be disguised, covert and indirect and it is to this latter class of cases that the expression "colorable legislation" has been applied in certain judicial pronouncements. The idea conveyed by the expression is that although apparently a legislature in passing a statute purported to act within the limits of its powers, yet in substance and in reality it transgressed these powers, the transgression being veiled by what appears, on proper examination, to be a mere presence or disguise. As was said by Duff J. in Attorney-General for Ontario v. Reciprocal Insurers and Others, 1924 A C 328 at p. 337 (B):
"Where the law making authority is of a limited or qualified character it may be necessary to examine with some strictness the substance of the legislation for the purpose of determining what is that the legislature is really doing."

In other words, it is the substance of the Act that is material and not merely the form or outward appearance, and if the subject-matter in substance is something which is beyond the powers of that legislature to legislate upon, the form in which the law is clothed would not save it from condemnation. The legislature cannot violate the constitutional prohibitions by employing an indirect method. In cases like these, the enquiry must always be as to the true nature and character of the challenged legislation and it is the result of such investigation and not the form alone that will determine as to whether or not it relates to a subject which is within the power of the legislative authority. For the purpose of this investigation the court could certainly examine the effect of the legislation and take into consideration its object, purpose or design. But these are only relevant for the purpose of ascertaining the true character and substance of the enactment and the class of subjects of legislation to which it really belongs and not for finding out the motives which induced the legislature to exercise its powers.

It is said by Lefroy in his well known work on Canadian Constitution that even if the legislature avow 73 on the face of an Act that it intends thereby to legislate in reference to a subject over which it has no jurisdiction, yet if the enacting clauses of the Act bring the legislation within its powers, the Act cannot be considered 'ultra vires'."

85) A bare reading of the Act would reveal that the nature of impugned tax is not on 'generation of electricity' but on the 'use of water' or say 'water drawn for generation of electricity'. The word 'water drawn' means the actual user of water for generation of electricity. The incidence of tax is on the activity of drawing of water or its user and not on generation. Perusal of various provisions of the Act establishes that the incidence of the tax, as envisaged in Sections 4, 5, 8, 9, 10, 12, 17, 18 and 19 clearly falls on the water drawn / usage for generating electricity. Generation of electricity only identifies the kind of user, i.e. user meant for generation of electricity. This is only to distinguish this usage from others which are not to be taxed. If this tax was intended to be on generation of electricity then the legislature could not have exempted other kinds of generations of electricity like solar or wind generation. This is also clarified by the use of word 'for' between the phrase "water drawn by the user" and "generation of electricity". This yet again reflects that the tax is on the activity of drawing of water, to use the same for generation of electricity. The same inference follows from the presence of the word "use" or "user" all over the Act as well as the definitions contained in Section 2(f), 74

(i) and (h). So the competency of the legislature in enacting the law is fully proved in the present case. If the legislature is competent to pass a particular law, the motives which impelled it to act are really irrelevant. Whether a statute is constitutional or not is always a question of power. The substance of the Act is material and not the form or outward appearance. Once after investigation the court comes to the conclusion having considered the object, purpose or design of the Act it can certainly ascertain the true character and substance of the enactment and the motives which induced the legislature to exercise its powers goes into oblivion. Thus, from a bare perusal of the Act read along with the Statement of Object and Reasons it is abundantly clear that in the Act incidence of tax is on the activity of drawing of water or its user and not on generation.

86) Learned Senior Counsel appearing on behalf of the petitioners next contended that the respondent neither installed any flow measuring device within the premises for measuring the water drawn nor had it adopted any alternate method in measuring the quantity of water used; and the respondent neither did prescribe any specification for adjusting the expenditure incurred by the petitioner. As such, the impugned notice(s) was issued without complying with the procedure under Section 14 of the Act.

75

87) Before further discussion it will be appropriate to reproduce Section 14 of the impugned Act. Section 14.1 of the Act for the procedure to assess the water drawn. It reads as under:

"The Commission shall install or cause to be installed flow measuring device within, the premises of Scheme or at such other place where the Commission deems fit for purposes of measuring the water drawn for electricity generation or may adopt any indirect method for assessment of water drawn by the user."

88) Section 14.2 of the Act provides as under:

"The Commission may either install or, require a user to install a flow measuring device as per the specifications approved by the Commission at his premises or at his location or at such other place as the Commission may direct and thereafter adjust the expenditure incurred by such user on such installation towards the Water Tax payable by the user."
89) So far as installation of the flow measuring device is concerned, Section 14 of the Act prescribes three alternatives:
(a) Commission may itself install it within the premises of the Scheme;
(b) Commission may cause the device to be installed by the user, with the cost being allowed to be adjusted against the tax to be paid; and
(c) It may adopt any indirect method for assessment of water drawn Thus, Sections 14.1 and 14.2 of the Act makes it is mandatory for the Commission to install a flow measuring device.
90) The claim of the petitioners with regard to the "flow measuring devices" not being installed by 76 the Commission under Section 14.1 of the Act falls in the third alternative of adopting an indirect method for assessment of water drawn by the user.

This method is left to the discretion of the Commission. When the petitioners failed to register and provide the requisite information about the water drawn in the past three years, or the current user, the Commission was left with no option but to make a best judgment assessment of the water drawn by the user and the tax due, based on the relevant available figures of the earlier years. On the basis of best judgment assessment, notices were sent to the users, disclosing all the factors relied upon in computation of the tax due. The petitioners were informed that the assessments are provisional and not final. These notices were issued by the Superintending Engineer, who was appointed as the Nodal Office in the order dated 30.10.2015. This order also contains appropriate delegation of power for further action. Thus, the procedure adopted by the respondent cannot be said to be unreasonable.

91) It is also the contention of learned Senior Counsel appearing on behalf of the petitioners that till date the State Commission, as required under Section 20 read with Section 2(b) of the Act has not been established and, therefore, the functions of registration of the units under Section 12 or the assessment of the water drawn by the user, the tax computation or its imposition under Sections 14, 17, 18 and 19 of the Act cannot be done.

77

92) Section 2(b) of the Act was amended by Amendment Act no. 4 of 2016, by means of which the "Commission", as constituted under Section 3 of the Uttarakhand Water Management and Regulatory Act, 2013 (as amended by Amendment Act no. 3 of 2016) was adopted or incorporated as "Commission" under the Act. Section 20(1) clearly contemplates a situation where Commission could not be established in time. In such a situation, the Principal Secretary / Secretary (Irrigation) was to discharge all the functions of the Commission under the Act. Order dated 30.10.2015 was issued in this regard under the proviso to Section 20(1) appointing the Principal Secretary (Irrigation), Govt. of Uttarakhand to discharge the functions of the Commission. These provisions clearly establish that there was an authority that was functional under the Act to discharge all the functions of the Commission. Thus, the assessment of water drawn by the units and their registration under Section 12; the assessment and the computation of tax and its recovery under Section 14 to 19 could be legally done even in the absence of the Commission.

93) Mr. U.K. Uniyal, learned Senior Counsel for UPPCL drew attention of this Court towards clause 17 of the RIA dated 8th February 2006, which deals with "Delivery of Electricity". Clause 17.1 of the RIA stipulates that Govt. of Uttaranchal (now Uttarakhand) shall be entitled to 12% of the Saleable Energy from the Project free of cost.

78

GOUP/UPPCL and the Company agree that this 12% free of cost Saleable Energy will be supplied to the GOU by the Company in lieu of the 12% Saleable Energy previously required to be supplied free of cost by the Company to GOUP/UPSEB. It is vehemently argued that the Govt. of Uttarakhand is being provided 12% saleable energy by the petitioner free of cost as royalty in lieu of use of natural resources of the State.

94) The submission of learned Senior Counsel appearing for the UPPCL has no substance. In so far 12% saleable energy being provided to the State of Uttarakhand is concerned, the same has been provided in the power and benefit sharing formula of the Ministry of Energy, Govt. of India Notification dated 01.11.1990 for the compensation of distress caused due to setting up the hydro- electric project, whereas the levy of tax on use of water as per the Act is meant for the use of natural resources of the State of Uttarakhand. It has come on record that the State has levied the same tax on use of water for electricity generation even on its' own Public Sector Undertakings responsible for electricity generation and, as such, there is no violation of the provision of the contract in any way. Besides this, having considered the requirement of imposition of tax, law has been enacted by the State Government on use / drawal of water for generation of electricity for the betterment of this hilly state keeping in mind the fact that source of revenue are 79 very meager, therefore, need for a uniform tax has been introduced on all who uses the water for the purposes of generation of electricity.

95) The other point raised by the learned Senior Counsel for the petitioners is that the impugned tax is not based on the quantity of water used but is based on flow rate of water on per cubic meter basis at different Head heights of a dam, used for the purpose of generation of electricity. It is contended that a perusal of the rates of tax in the impugned Act will show that the same is directly relatable to the Height of the Head. There is no mention of the volume of water stored and used for generation of electricity, as the basis for levy of tax. Learned Senior Counsel would further submit that the levy of tax is simply based on the premise 'higher the Head, the more will be the electricity generated for the same volume of water used'. Thus, the levy is not on use of water but on the amount of electricity generated, depending on the height of the Head and has no correlation to the 'use of water'. It is contended that the height of the Head is directly proportional to the number of units of electricity generated, higher the Head, more the units of electricity generated. Though such a ground has been taken in the writ petition, but the same is not happily worded. In so far as the variation on height of head is concerned, higher the head, more water flows from it resulting in higher number of units of electricity generated. This is in 80 correlation with the use of water and cannot be read separately. It is a general principle that more the height of head more units of electricity will be generated. On the other hand, the water used from the lower head, having lesser height, will generate less units of electricity. Thus, the differentiation in taxation is just and reasonable. Therefore, the tax levied by the State is a tax on generation of electricity and not on use of water.

96) It is also apt to mention here that the nature and character of the levy, its pith and substance, the taxable event or the incidence of the tax can only be seen by reading the law as a whole. A plain reading of Sections 2(f), 2(g) and 2(i) read with Sections 4, 5, 8, 9, 10, 12, 14, 17, 18 and 19 of the Act would reveal that the tax is in relation to 'water drawn for generation of electricity', as such the levy is on the activity of drawing of water by its user. It says that only such user of water has to be taxed, who is drawing water, only and only for the purposes of generation of electricity. The moment water is drawn the tax is levied. It is a tax primarily on the user for drawing water from any water source. One should not forget the intent of the legislature that the subject matter of tax is the 'user of water' which is resorted to for electricity generation, but the incidence of tax falls only on the drawing of water and not the generation of electricity. Thus, the State legislature has rightly made 'paise per cubic meter of water drawn' as a 81 measure of tax and not 'units of electricity generated' while enacting the Act. The State legislature is well within its competence to levy tax on flow rate of water on per cubic meter basis based on different Head heights of different dams used for the purpose of electricity generation.

97) In Bhanumati3, their Lordships of the Hon'ble Apex Court emphasized on the point how the Court should consider the challenge to the constitutional validity of a statute. Relevant paragraphs 82 to 86 are extracted hereunder:

"82. In Bihar Distillery Ltd.11, this Court in SCC para 17 at p. 466 laid down certain principles on how to judge the constitutionality of an enactment. This Court held that in this exercise the Court should:
(a) try to sustain the validity of the impugned law to the extent possible. It can strike down the enactment only when it is impossible to sustain it;
(b) the Court should not approach the enactment with a view to pick holes or to search for defects of drafting or for the language employed;
(c) the Court should consider that the Act made by the legislature represents the will of the people and that cannot be lightly interfered with;
(d) the Court should strike down the Act only when the unconstitutionality is plainly and clearly established;
(e) the Court must recognize the fundamental nature and importance of legislative process and accord due regard and deference to it.

This Court abstracted those principles from various judgments of this Court.

83. In State of Bihar (supra) this Court also considered the observations of Lord Denning in Seaford Court Estates Ltd. Vs Asher, (1949) 2 KB 481 and highlighted that the job of a judge in construing a statute must proceed on the constructive task of finding the intention of Parliament and this must be done (a) not only from the language of the statute but also (b) upon consideration of the social conditions which gave rise to it (c) and also of the mischief to remedy which the statute was passed and if necessary (d) the judge must 82 supplement the written word so as to give "force to life"

to the intention of the legislature.

84. Reliance was also placed on another decision of this Court in Dharam Dutt5. This judgment is relevant in order to deal with the argument of the learned counsel for the appellants that in reducing the period for bringing the no-confidence motion from "two years" to "one year" and then in reducing the required majority from 2/3rd to simple majority, the legislature was guided by the sinister motive of some influential Ministers to get rid of a local leader who, as a Pradhan of Panchayat, may have become very powerful and competitor of the Minister of the State.

85. In Dharam Dutt (supra) this Court held that if the legislature is competent to pass a particular law, the motives which impelled it to act are really irrelevant. If the legislature has competence, the question of motive does not arise at all and any inquiry into the motive which persuaded Parliament into passing the Act would be of no use at all.

86. Reliance was also placed on the Constitution Bench judgment of this Court in Mirzapur Moti Kureshi Kassab Jamat4. Lahoti, C.J. speaking for the Bench laid down in SCC p. 562, para 39 of the Report that the legislature is in the best position to understand and appreciate the needs of the people as enjoined in the Constitution. The Court will interfere in legislative process only when the statute is clearly violative of the right conferred on a citizen under Part III or when the Act is beyond the legislative competence of the legislature. Of course the Court must always recognise the presumption in favour of the constitutionality of the statutes and the onus to prove its invalidity lies heavily on the party which assails it."

98) In view of foregoing discussion and keeping in mind the dictum of the Hon'ble Apex Court in Bhanumati's judgment it can safely be presumed that the Court should strike down the enactment only when there is no other possible way by which the enactment could be sustained. The Court should refrain itself from approaching the enactment with a view to pick holes or to search for defects of drafting or for the language employed. It should always be borne in mind that the Act made 83 by the legislature represents the will of the people and it is in the interest of the public at large. Lastly, the Court must recognize the fundamental nature and importance of legislative process and accord due regard and deference to it. In other words, if the legislature is competent to pass a particular law, the motives which impelled it to act are really irrelevant. If the legislature has competence, the question of motive does not arise at all and any inquiry into the motive which persuaded legislature into passing the Act would be of no use at all. One should not forget that the legislature is in the best position to understand and appreciate the needs of the people as enjoined in the Constitution. The Court will interfere in legislative process only when the Act is beyond the legislative competence of the legislature and it breaches the fundamental right or any other express provision of the constitution. Last but not the least, the Court must always recognise the presumption in favour of the constitutionality of the statutes and the onus to prove its invalidity lies heavily on the party which assails it. The Constitution does not by itself prescribe any standard tax assessment process, except that it should be fair, reasonable and transparent. As tax law is an economic legislation, the Court should practice judicial restraint in approach and grant greater latitude to the legislature. The purpose of enactment of a tax law by the State legislature is primarily for public interest, as the State needs tax, which is public 84 money, and ultimately has to be used in the welfare of people at large. Pubic interest should not be sacrificed at the cost of individual interest.

99) It has been informed that the petitioners in the batch of present writ petitions were enjoying the interim order granted by a co-ordinate Bench of this Court vide order dated 31.05.2016, passed in WPMS no. 1500 of 2016. The same is excerpted hereunder:

"Mr. D.S. Patni, Advocate for the petitioner. Mr. P.C. Bisht, Standing Counsel for the State of Uttarakhand / respondent nos. 1, 3, 4, 5, 7 and 8.
Mr. Rakesh Thapliyal, Advocate for respondent no. 2.
Mr. Sanjay Bhatt, Central Government Standing Counsel for respondent no. 6.
Mrs. Bina Pandey, Standing Counsel for the State of U.P. / respondent nos. 10 and 11.
Heard.
Issue notice to respondent no. 9. Steps be taken within a week.
List after the notice is served upon the said respondent.
Also, heard on interim relief application. It is the submission of learned counsel for the petitioner that if, finally, the Court decides that the petitioner is liable to pay water tax, then the petitioner will certainly deposit the same in favour of the State Government.
Interim relief application no. 5226 of 2016 is disposed of by directing respondent no. 7 not to take coercive measures for recovery of the water tax demand from the petitioner, which was issued by said authority vide letter dated 26.04.2016 (Annexure no. 8 to the writ petition).
As prayed, six weeks' time is granted to the respondents to file counter affidavit(s)."
100) This court is of the opinion that such an interim order is not in coherence with the principle of law laid down by Hon'ble Apex Court in 85 catena of judgments. Therefore, interim orders granted earlier by this Court in favour of the petitioners, in the batch of writ petitions, stands vacated.
101) It has further been informed that the Nodal officer has made provisional assessment of water drawn by the petitioner companies and the tax due thereon, based on the relevant available figures of the preceding years as also on the basis of past usage of water and the current figures supplied by the Irrigation Department. The need for such exercise has arisen due to the denial of the relevant data by the petitioner companies, pertaining to the water drawn by them from the source.
102) Learned Senior Counsel appearing on behalf of the respondent State has placed a compilation before the Court showing that the petitioners herein have included the water tax imposed by the State Government while calculating the cost of electricity. The contention of the learned Senior Counsel for the respondent State has been denied by the learned Senior Counsel appearing for the petitioners. Be that as it may, the fact remains that since the validity of the Act has been upheld by this Court it makes no difference as to whether the petitioners have included water tax in the costing of the electricity generation or not.
86
103) Assessment was made provisionally subject to the objections of the petitioner companies. The petitioners did not raise any objection to the provisional assessment, rather they approached this Court straight away. On the one hand, the petitioners have challenged the constitutional validity and vires of the Act, on the other hand, they are challenging the validity of the notices issued to them. In so far validity of the notice is concerned, firstly it is a provisional assessment subject to the objections to be filed by the petitioners; secondly, the constitutional validity of the Act has been upheld by this Court. Thus, no fault can be attached to the provisional assessment and the notice of demand so issued to the petitioners.
104) In view of the above discussion, all the aforementioned writ petitions are hereby dismissed.

No order as to costs.

(Lok Pal Singh, J.) Dt. February 12, 2021.

Negi