Madhya Pradesh High Court
M/S Gourav Construction vs The State Of Madhya Pradesh on 10 May, 2016
Equivalent citations: AIR 2016 MADHYA PRADESH 137, (2016) 2 MPLJ 704, (2016) 4 RECCIVR 64, 2016 (3) KLT SN 52 (KER)
Author: Sanjay Yadav
Bench: A.M. Khanwilkar, Rajendra Menon, Sanjay Yadav
:: 1 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016,
7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016
HIGH COURT OF MADHYA PRADESH :
JABALPUR
-------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------
CORAM :
Hon'ble Shri Justice A.M. Khanwilkar, Chief Justice
Hon'ble Shri Justice Rajendra Menon, J.
Hon'ble Shri Justice Sanjay Yadav, J.
- -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - - -- - - -
Writ Petition No.4547/2016
M/s Phaloudi Constructions and Infrastructure Pvt. Ltd.
vs. State of Madhya Pradesh
Writ Petition No.6977/2016
M/s S.N. Goyal Constructions Engineering vs. State of
Madhya Pradesh
Writ Petition No.7029/2016
M/s Chandra Bhushan Shukla vs. State of Madhya Pradesh
Writ Petition No.7108/2016
Manish Gupta vs. Corporation
Writ Petition No.7370/2016
M/s Shiva Construction vs. State of Madhya Pradesh
Writ Petition No.7398/2016
M/s Lalit Jhariya vs. State of Madhya Pradesh
Writ Petition No.7496/2016
M/s Gourav Construction vs. State of Madhya Pradesh
:: 2 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016,
7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016
Writ Petition No.7517/2016
Bhoopendra Singh vs. State of Madhya Pradesh
Writ Petition No.7581/2016
Shri Awdhesh Singh vs. State of Madhya Pradesh
&
Writ Petition No.7733/2016
Mahendra Kumar Nayak vs. State of M.P.
Shri Vivek Dalal, Shri Rohit Gupta, Advocate and Shri
Qasim Ali, Advocate for the petitioner in W.P. No.4547/2016.
Shri Pradeep Batra, Advocate for the petitioner in
W.P. No.7029/2016 and 7398/2016.
Shri Ashish Tiwari, Advocate for the petitioner in
W.P. No.7108/2016.
Shri Rajesh Maindiretta, Advocate for the petitioner in
W.P.No.7370/2016.
Shri Shravan Kumar Tiwari, Advocate for the petitioner
in W.P.No.7496/2016 and 7517/2016.
Shri P.K. Kaurav, Additional Advocate General and Shri
Amit Seth, Government Advocate for the respondents/State
of Madhya Pradesh.
Shri Vipin Mishra, Advocate for respondent No.9 in
W.P. No.4547/2016.
-------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------------
:: 3 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016,
7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016
Reserved on : 03.05.201628.10.2015
Date of decision: 10.05.201611.03.2016 26.11.2015
ORDER
Per Sanjay Yadav, J.
BACKGROUND Writ Petition No.4547/2016 is concerned with the challenge to Third Proviso to sub-rule (1) of Rule 68 of the Madhya Pradesh Minor Minor Rules, 1996 (hereinafter referred to as '1996 Rules') and the consequential relief of direction against the respondents to release the amount of royalty withheld by the respondents. The need to challenge the validity has arisen because the matter involving similar relief filed before the Indore Bench and Gwalior Bench are being dismissed without following the dispensation specified in M/s Chandrama Construction Company v. M.P. Rajya Krishi Vipran Sangh : W.P. No.1361/2009 decided on 22.4.2009, though the same was followed by the Division Bench at the Principal Seat (Jabalpur). This led the Bench hearing the matter to admit the petition on 29.3.2016. An interim relief was granted in similar terms as per the dispensation specified by the Division Bench at the Principal :: 4 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 Seat (Jabalpur) in the case of M/s Trishul Construction v.
State of M.P. : Writ Petition No.9834/2015 decided on 26.8.2015, adopting the dispensation specified in M/s Chandrama Construction Company (supra). It was also directed by the Division Bench that the Benches at Indore and Gwalior, being coordinate Benches, must follow the same dispensation keeping in mind the dictum of the Supreme Court in the case of Bir Bajrang Kumar v. State of Bihar AIR 1987 SC 1345. Later, an application for review and recall of order-dated 29.3.2016 came to be filed by the State of Madhya Pradesh vide I.A. No.5280/2016, stating in paragraph 4 and 5 :
"4. The answering respondents submit that coordinate Benches of this Hon'ble Court at Indore and Gwalior have been pleased to dismiss the writ petition of similar nature in view of amendment inserted by way of proviso to Rule 68 which has come into force vide gazette notification dated 23.3.2013 and have therefore justly distinguished the proposition as laid down in the case of M/s Chandrama Constructions Company on account of alteration in the position of law after 23.3.2015. The coordinate Hon'ble Division Benches of Indore as well as Gwalior have assigned reasons for distinguishing and not :: 5 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 following terms laid down in the case of M/s Chandrama Constructions on the basis of material alteratior in the position of law as earlier there was only executive instructions or necessitating submission of No Dues Certificate from the Mining Department but now since there is a statutory requirement, the principles laid down in Chandrama Constructions case no longer hold the field since 23.3.2013. Copies of this Hon'ble Court are collectively marked as Annexure RP/1.
5. The answering respondents submit that since during the course of hearing on 29.3.2016, an oral submission was made on behalf of counsel for the petitioner. However, at the relevant time, for want of knowledge, the aforesaid judgments of the Indore Bench and Gwalior Bench of this Hon'ble Court could not be brought to the notice of this Hon'ble Court and the same has led to passing of the direction as contained in the order-dated 29.3.2016 and the situation of passing of conflicting orders by the coordinate Benches of this Hon'ble Court has arisen, which deserves to be resolved at the earliest."
2. The application led the Division Bench pass an order on 30.4.2016, raising doubt over the opinion formulated by the coordinate Bench. It was expressed :
"Both the decisions, no doubt, refer to the 3rd proviso to Rule 68. In the present petition, however, said 3rd proviso to Rule 68 itself has :: 6 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 been challenged being invalid. In this petition, it is the case of the petitioner that although he is engaged in canal works, road works, infrastructure development, drain works and project works; and for which purpose procures sand from open market, therefore, it is unnecessary to produce No Dues Certificate as stipulated under the 3rd proviso. Thus, invoking that proviso will be unnecessary and irrational requirement. In that, there is no provision in the entire Rules of 1996, that obligates the concerned Department of the State to issue such No Dues Certificate in respect of sand procured from the open market. No Dues Certificate by its very nature would be in respect of sand used in the construction activity which has been procured from mining operation by the concerned Contractor himself as per the terms and conditions of Trade Quarry or Quarry Lease granted to him.
The regime of Chandrama's case, on the other hand, applies to sand procured from open market and used by the Contractor for such projects. This aspect has been completely glossed over in the two decisions which are pressed into service by the State.
If this contention is accepted, the logic applied in the aforesaid two decisions may not stand the test of judicial scrutiny. For which reason, with utmost humility at our command, prima facie, we are inclined to differ with the :: 7 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 opinion of the Coordinate Bench. Therefore, we deem it appropriate to refer the matter to Full Bench for an authoritative pronouncement on the sweep of 3rd proviso below Rule 68(1) of the Rules of 1996.
Accordingly, these matters may be placed before the Chief Justice for constituting a larger Bench.
Counsel appearing for both parties submit that they are willing to proceed with the hearing at the earliest keeping in mind the larger public interest and in particular the interest of the State revenue; and also to avoid multiplicity of such petitions, being a recurring question.
As a result, the matters may be listed for hearing on 03.05.2016 at 2.30 p.m., before the appropriate Bench to be constituted by the Chief Justice, subject to further orders to be passed by the Chief Justice on the administrative side.
3. This is how the matter is before this Full Bench.
CARDINAL ISSUE
4. The issue, which we are concerned with, was first taken note of by a Division Bench of this Court in M.P. Contractors Sangh, Indore v. State of Madhya Pradesh :
1987 JLJ 743 : AIR 1987 MP 74, which expressed :-
13. Admittedly, the minor minerals removed from the quarries is the property of the :: 8 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 Government. It is also not in dispute that such minor minerals excavated from the quarries cannot be removed therefrom without payment of royalty. The quarries also undisputedly belong to the Government. Therefore, it is the duly of the Government to protect its property and see that no theft of minor minerals is committed nor such minor minerals are removed therefrom without payment of royalty. ... As a matter of fact the concerned Department in order to have an effective check should keep adequate staff and in fact call upon the quarry holder to pay royalty after the minor minerals are excavated and before they are removed from that place. But, in our opinion, this cannot be a valid argument that because the Government is not able to put up an effective check or control, for which they are alone responsible, the building contractors should produce the royalty paid receipts before their bills are cleared for payment at least in those cases where the minor minerals are supplied by such contractors through petty contractors or other merchants. It is for the Government to engage more staff and see that no such thefts are committed, though it also cannot be and was not disputed that it is the duty of every citizen to help the Government in its laudable efforts. But, in our opinion, merely because the Government is not in a position to check such thefts, a doubt cannot be cast on the building contractors nor they could be blamed for that. If the Government wants to adopt :: 9 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 such a measure so far as such building contractors are concerned, then the State Government ought to make such a provision in the contract entered into with such building contractors or they should make rules to that effect under the provisions of the said Act so that a building contractor who is given such Government contract will be duty bound to obtain the royalty paid receipt and submit the same or in such a case they will have to purchase such minor minerals from the quarry holders themselves directly."
THE ANALYSIS
5. The concern expressed by the Bench addressed only one part of the issue which was directly related to the statutory checks and balances provided under the Mines and Minerals (Development and Regulation) Act, 1957 and the Rules and Regulations made thereunder. The decision led the Government issue various circulars from time to time to ensure that the contractors engaged in works contract of the Government and semi-government establishment were using royalty paid minor minerals such as sand, murrum, gitti etc. One such order passed by Chief Secretary, Government of Madhya Pradesh vide No.257/eq-l-/2002/[k-lk dated 27.8.2002, directing that each contract agreement to provide the clause :: 10 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 for production of the receipts indicating payment of royalty on the minerals used by them in execution of civil work before their final bills are paid. Paragraph 4 of the order/circular envisaged :
**4- 'kkldh; fuekZ.k dk;ksZ ds Bsdns kjksa }kjk mi;ksx dh xbZ XkkS.k [kfut ij ns; jkW;YVh dh olwyh lqfuf'pr djus ds mn~ns'; ls ;g vko';d gS fd leLr 'kkldh; foHkkxksa ,oa muds miØeksa }kjk fuekZ.k dk;Z ds fy, cqykbZ tkus okyh fufonkvksa esa ,oa fuekZ.k dk;Z ds fy, Bsdns kjksa ds lkFk fd, tkus okys vuqca/k i= esa ;g 'krZ j[kh tk, fd **Bsdsnkjksa ds vafre fcy dk Hkqxrku lacaf/kr ftys ds dysDVj ls jkW;YVh cdk;k ugha izek.k i= izkIr gksus mijkar gh fd;k tk;sxk A** lkFk gh **orZeku es py jgs fuekZ.k dk;ksZa ds Bsdsnkjksa ds lkFk fu"ikfnr vuqca/k i= esa Hkh mijksDrkuqlkj 'krZ tksMus ds fy, iwjd vuqca/k dk fu"iknu djk;k tk, A **
6. This order/circular came to be challenged in the case of Indore Civil Works Contractors Association v.
Government of M.P. : Writ Petition No.252/2003 before Indore Bench of this Court decided on 28.10.2003, upholding the circular, it was held -
"7. A clause in an agreements can be struck down only when it is held to be against the public policy i.e., against section 23 of contract Act or against any provision of statute governing the :: 11 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 field. In other words, the State can not insist for insertion of any clause whose enforcement by either party to the contract will offend any provision of law or will be violative of any public policy, or any provision of constitution. Such clause is incapable of being enforced at the instance of any party and even if, it is capable of being enforced, its enforcement will be held illegal.
8. A clause in question which is insisted upon by the State for being inserted in the agreement is neither against any public policy nor it offends to produce the evidence that the mineral which he has used in construction were duty paid (i.e., royalty paid mineral). I fail to appreciate as to how and on what basis such requirement can be held to be illegal or unreasonable so as to quash it on the anvil of either section 23 of Contract Act or being in violation of any law or infringing any of the fundamental right guaranteed under the Constitution.
9. The State can always insists upon their contractor that the material which is being used by the contractors in the construction activity belonging to State should be duty paid material and hence, evidence to that effect must be tendered to enable the State to make the payment. If the contractor feels that it is not possible for them to produce the tax and paid receipts for any reason, then no body forces them to accept such work contract. In other words, it is not a clause which can not be insisted upon by the State on any contractor. Indeed, demanding the proof that the goods used in work contract are tax paid good goes long way to ensure that no illegality of any nature has been committed by any of the :: 12 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 contracting party while undertaking the work of the State.
...
13. In my opinion, therefore, no flaw can be found in the impugned circular which is in the first instance issued pursuant to the observations made by this court in the case of M.P. Contractor's Sangh (supra). Secondly, it does not offend any provision of Constitution. Thirdly, it is issued in the larger interest of public exchequer and its sole objective is to ensure that no mineral is used in any construction activity of State by their contractor unless a proof is tendered by a contractor by a contractor that it is a royalty paid mineral."
7. This regime, however, took care of the possible pilferage of public money in cases where the contractors engaged in Government and semi-government organization and using minor minerals for civil work purchased from the quarry lease holders. It did not cover the cases wherein the contractors, instead of purchasing the minor minerals from the quarry lease holders, were directly purchasing it from open market i.e. from such retailers who, in turn, had purchased it from the quarry lease holders. To cover up such cases, Courts stepped in, to safeguard larger public interest and the public exchequer, with interpretative justice.
:: 13 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016
8. In M/s Chandrama Construction Company (supra), following directions were issued -
"(i) The State Government shall clear the bills of the petitioner submitted in connection with execution of the contract in question without insisting upon producing no dues certificate from the collector or any other authority with regard to payment of royalty for the minerals consumed.
However, the State Government can insist upon production of bills with regard to purchase of mineral and in case the bill is not available an affidavit indicating the manner in which and the place or source from where the mineral is purchased. This affidavit can be used by the State Government for verification and for taking further action for clearing the bills.
(ii) Amount of royalty, if any, recovered from the bills of the petitioner, shall be refunded to the petitioner on the petitioner filing the bill or the affidavit as indicated hereinabove. In case petitioner is unable to produce the bill or the affidavit as indicated hereinabove, liberty is granted to the petitioner to represent the matter before the State Government pointing out the inability in producing the bills or the affidavit and it would be for the State Government to consider the representation and take such steps as may be permissible or proper for clearing the bills in the given set of circumstances as may be indicated by the petitioners".
:: 14 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016
9. The decision in M/s Chandrama Construction (supra) was taken further by the Division Bench by adding some more terms and conditions.
10. In Prashant Singh Bhadoriya v. State of M.P. : Writ Petition No.1885/2015 decided on 2.9.2015 relying on an earlier decision in M/s Narsingh Construction Company :
W.P. No.4658/2012 decided on 13.4.2012 and the provisions contained in M.P. Minerals (Prevention of Illegal Mining Transportation and Storage) Rules, 2006, following directions were issued by the Division Bench at Gwalior :
"(1) The petitioner shall either furnish the bills of purchase of minerals from authorised dealer or an affidavit disclosing the source from where petitioner purchased minerals, which were used in the construction work.
(2) The respondents authorities if are satisfied with the bills produced by the petitioner may process the bills, but in case of any doubt, respondents authorities may insist the petitioner to file an affidavit in support of its contention in respect of purchase of minerals from the open market by the bills.
(3) In case the petitioner is unable to produce the W.P. No.708/2016 bills for the purchase of the minerals or the royalty receipt in this regard, :: 15 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 respondents authorities shall insist the petitioner to file an affidavit pointing out specifically the manner in which minerals were purchased, disclosing particulars of the person from whom the minerals were purchased. On filing of the affidavit, the authorities shall be within their right to verify the aforesaid facts. They can also verify the facts from the record of the Mining Department of the concerned district.
(4) On completion of the aforesaid process, the respondents shall clear the bills of the petitioner submitted in connection with the execution of the works contract and the amount of royalty, if any recovered from the bills, shall be released in favour of the petitioner.
(5) In case, the authorities are not satisfied with the contention of petitioner or on verification, facts are not found correct then they shall pass a reasoned order in rejecting the contention of petitioner.
(6) If the petitioner fails to produce the W.P. No.708/2016 bills/affidavit as indicated hereinabove, the petitioner may represent his case to the concerned authority showing his liability to produce the bills or affidavit and it shall be for the State Government or authority to consider the representation and pass a suitable order in that regard within two months from the date of receipt of the representation."
:: 16 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016
11. Similar directions were issued in M/s Trishul Constructions v. State of Madhya Pradesh : Writ Petition No.9834/2015 decided on 26.8.2015.
12. Pertinently, even prior to M/s Chandrama Construction (supra) which dwelt with the contractors engaged in government and semi-government contract works purchasing minor minerals from open market, there was one more case of M/s Tomar Construction Company v. State of Madhya Pradesh : 2008 (1) MPHT 164 : 2008(2) MPLJ 140, wherein, one of us (Rajendra Menon, J.) taking note of M.P. Minor Minerals Rules, 1996 and M.P. Minerals (Prevention of Illegal Mining, Transportation and Storage) Rules, 2006, which was pressed in service by State Government that under these Rules, the Government is entitled to seek production of No Dues Certificate or other documents, observed :
"7. Even though the provisions of Rules, 2006 is not considered in the earlier cases but on taking note of definition of 'carrier' as contained in Rule 2(c) so also the conditions of 'licence' as contained in Rule 17 of the aforesaid rules, it is clear that these provisions apply only to those persons who are raising the minerals or who are transporting :: 17 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 the minerals from the place of raising or from one place to another place and in the absence of a transit pass being produced, action can be taken against the persons who are found to be transporting the minerals without proper and valid transit pass. In the facts that have come before this Court in this petition, it is not case of the State Government that the petitioner is transporting the minerals without proper transit pass and therefore action is being taken for violating the Rules, 2006. The Rules, 2006 only prohibits transportation of minerals from place of raising or from one place to another without a valid transit pass. In this petition respondents have not come out with a case that they are taking action against the petitioner for transportation of minerals without valid transit pass. The said rules nowhere provides for recovery of royalty from any one who is found illegally transporting the mineral. That being so, even the Rules, 2006 will have no effect on the present case as the present case pertains to recovery of royalty from the petitioner even though petitioners are not shown to be mine or quarry lease holders liable to pay royalty.
8. The question raised by the respondents in this petition is already considered by this Court in the case of Prestige G.S. Sole (supra), and the Division Bench while considering this question in the case of Keti Construction Limited (supra), has considered the same. In this regard reference may be made to Paras 5, 9, 10, 11 and 13 of the :: 18 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 judgment rendered by the Division Bench in the Keti Constructions Limited (supra), wherein all these questions are considered. Nothing in the Rules, 2006 provides for production of certificate or document for payment of royalty from a contractor and therefore, the Rules, 2006 does not make any difference with regard to principles already laid down by this Court in the judgment referred to hereinabove. Therefore, it has to be held that State Government cannot insist upon production of royalty clearance certificate or no dues certificate for finalizing the bills of the contractors. The State Government can insist upon proof with regard to payment of royalty and production of no dues certificate showing payment of royalty only in case of such contractors who have been granted mining lease or quarry lease and who have used the minerals from such quarry or mines as raw material for execution of the work granted by the contract agreement.
9. However, the State Government is entitled to make an enquiry from the contractor with regard to place from where the raw material used for execution of the work is purchased and for the said purpose can insist upon production of documents from the contractor with regard to purchase of these raw material, i.e., the bills pertaining to purchase of raw material and in case the contractor is unable to produce the bills because of passage of time, the contractor can file :: 19 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 affidavit indicating to the State Government the source or place from where purchase of the raw material is made and manner in which purchase was made. On the basis of such a affidavit, the State Government shall clear the bill of the petitioners after due verification."
13. Thus, apparent it is from above analysis that till the decision in Prabha Exim Pvt. Ltd. v. Public Works Department AIR 2015 MP 90, the decision in M.P. Contractor Sangh Indore (supra) and the circulars/orders passed thereon held the field in respect of government/semi-
government contractors of having quarry licence or purchased minor minerals from mine operators. Whereas, M/s Tomar Construction (supra) or that M/s Chandrama Construction governed such contractors engaged in government/semi-government contractors who purchased minor mineral from open market. The dent to this legal position, however, was caused with the passing of orders in Prabha Exim Pvt. Ltd (supra) and M/s RSA Builders & Construction; wherein, placing reliance on the amendment in M.P. Minor Minerals Rules, 1996 vide Notification No.F-19- 1-2013-XII-I published in Madhya Pradesh Gazette dated :: 20 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 23.3.2013 inserting Third Proviso in sub-rule (1) of Rule 68 that - "Provided also that quarry permit holder/contractor engaged in construction work shall obtain certificate of no mining dues to ensure payment of royalty for the mineral used in construction work, for the mineral excavated from quarry permit area or used by purchasing from open market.
Certificate of no mining dues shall be issued by mining officer/officer-in-charge, mining section, after verification of documents submitted by contractor/quarry permit holder engaged in construction work"; it is held that with the introduction of Third Proviso to sub-rule (1) of Rule 68, the regime covered by M/s Tomar Construction Company (supra) and M/s Chandrama Construction (supra) is not available.
14. Whether such a definitive conclusion can reasonably be arrived at on the anvil of Third Proviso to sub-rule (1) of Rule 68 of 1996 Rules, is the question ?
15. At the cost of repetition, we reproduce the Third Proviso to sub-rule (1) of Rule 68 of 1996 Rules :
"Provided also that quarry permit holder/contractor engaged in construction work shall obtain certificate of no mining dues to :: 21 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 ensure payment of royalty for the mineral used in construction work, for the mineral excavated from quarry permit area or used by purchasing from open market. Certificate of no mining dues shall be issued by Mining officer/officer-in-charge mining section, after verification of documents submitted by contractor/quarry permit holder engaged in construction work"
16. Before dwelling on the nuances of Third Proviso, we first deal with the scope of a proviso.
17. Craies in his book Statute Law (7th Edn.) while explaining the purpose and import of a proviso opines at page 218 :
"The effect of an exception or qualifying proviso, according to the ordinary rules of construction, is to except out of the preceding portion of the enactment, or to qualify something enacted therein, which but for the proviso would be within it.... The natural presumption is that, but for the proviso, the enacting part of the section would have included the subject-matter of the proviso."
18. Odgers in Construction of Deeds and Statutes (5th Edn.) while referring to the scope of a proviso mentioned the following ingredients:
"317. Provisos -These are clauses of exception or qualification in an Act, excepting something out :: 22 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 of, or qualifying something in, the enactment which, but for the proviso, would be within it."
19. In Shah Bhojraj Kuverji Oil Mills v Subbash Chandra Yograj Sinha AIR 1961 SC 1596 : 1962 (2) SCR 159, it has been held -
"9. .. As a general rule, a proviso is added to an enactment to qualify or create an exception to what is in the enactment, and ordinarily, 'a proviso is not interpreted as stating a general rule. .."
20. In Dwarka Prasad v. Dwarka Das Saraf AIR 1975 SC 1758 : 1976 SCR (1) 277, it has been held -
"16. There is same validity in this submission but if, on a fair constriction. the principal provision is clear, a proviso cannot expand or limit it.
Sometimes a proviso is engrafted by an apprehensive draftsman to remove possible doubts, to make matters plain, to light up ambiguous edges. Here, such is the case. ..
18. .. If the rule of construction is that prima facie a proviso should be limited in its operation to the subject matter of the enacting clause, the stand we have taken is sound. To expand the` enacting clause, inflated by the proviso, sins against the fundamental rule of construction that a proviso must be considered in relation to the :: 23 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 principal matter to which it stands as a proviso. A proviso ordinarily is but a proviso, although the golden rule is to read the whole section, inclusive of the proviso, in such manner that they mutually throw light on each other and result in a harmonious construction."
21. There are catena of decisions laying down law as to scope of proviso that it intends to take out a part of the main section for special treatment. It is not expected to enlarge the scope of the main section. We do not intend to multiply the authorities, except as summed up in S. Sundaram Pillai, Etc v. V.R. Pattabiraman Etc AIR 1985 SC 582 :-
43. .. To sum up, a proviso may serve four different purposes:
(1) qualifying or excepting certain provisions from the main enactment;
(2) it may entirely change the very concept of the intendment of the enactment by insisting on certain mandatory conditions to be fulfilled in order to make the enactment workable; (3) it may be so embedded in the Act itself as to become an integral part of the enactment and thus acquire the tenor and colour of the substantive enactment itself; and (4) it may be used merely to act as an optional addenda to the enactment with the sole object of explaining the real intendment of the statutory :: 24 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 provision.
44. These seem to be by and large the main purport and parameters of a proviso."
22. In the case at hand, Third Proviso to sub-rule (1) of Rule 68 of 1996 Rules, has to be understood on the touchstone of the law as to proviso noted above.
23. Sub-rule (1) of Rule 68 of 1996 Rules stipulates -
68. Permission for removal of minor minerals for Central and State Governments and their undertakings. - (i) The concerning Officer- incharge, Mining Section shall grant permission for extraction, removal and transportation of any minor mineral for any specified quarry or land which may be required for the works of any department and undertaking of the Central Government of State Government. Such permission shall only be granted to either the concerned department authority or its authorised contractor on furnishing proof of award of contract.
(ii) Notwithstanding anything contained in clause (i) above, in case of roads under construction or to be constructed under the Prime Minister Rural Road Scheme, the permits of murrum shall be given by the General Manager, Madhya Pradesh Rural Road Development Authority to the authorised contractor and prior to issuing of such permit, no objection from Mining Revenue and Forest Department shall be obtained by them and copy of the permit issued shall be :: 25 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 endorsed to these departments and the General Manager, Madhya Pradesh Rural Road Development Authority shall obtain Transit Pass Book in advance from office of the Collector and he shall issue the transit pass to contractor and shall furnish information regarding transit pass issued to the contractors and quantity of the minor mineral excavated in every three months to the concerned Collector and shall ensure payment of royalty on the basis of quantity of minor mineral excavated and the amount of royalty shall be deposited by the General Manager, Madhya Pradesh Rural Road Development Authority every year on 30th June, 30th September, 31st December and 31st March in the receipt head prescribed in sub-rule (3) of rule 10."
24. Provisions contained in Rule 68 of 1996 Rules are in addition to stipulations contained in Chapter II of these Rules whereunder, sub-rule (1) of Rule 4 provides that "no person shall undertake any mining operation in area except under and in accordance with the terms and conditions of a trade quarry or quarry lease granted under these Rules". Sub-rule (2) of Rule 4 provides for that "no trade quarry or quarry lease shall be granted other than in accordance with the provisions of 1996 Rules". In addition thereof, concerning Officer incharge, Mining is authorized to grant permission for extraction, removal and transportation of any minor minerals :: 26 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 from any specified quarry or land which may be required for the works of any department on undertaking of the Central Government or State Government. However, such permission is restricted to either the concerned department authority or its authorised contractor, in which case the contractor will have to furnish the proof of award of contract. Clause (ii) of sub-rule (1) of Rule 68 of 1996 Rules carves out an exception to clause (i) when a road is under construction or to be constructed under the Prime Minister Rural Road Scheme or other Govt. department, different procedure is carved out. CONCLUSION
25. Thus, whether it is under clause (i) or clause (ii) of sub-
rule (1) of Rule 68 of 1996 Rules, the fact remains that the same relates to contractor engaged in Government work of the nature stipulated therein and are given permission for extraction, removal and transportation of any minor mineral and not the contractors who though engaged in the work of any department and undertaking but purchases the minor mineral from open market. This aspect gets clarified from the definition of "Contractor" as contained under clause (xvi-b) of Rule 2 of 1996 Rules, which means a person who holds a "trade quarry". Accordingly, quarry permit holder/contractor engaged in construction as find mention in Third Proviso is :: 27 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 the contractor, who has been so permitted under clause (i) and (ii), as the case may be. Though this proviso contains an expression "or used by purchasing from open market"; however, since no such class of contractor engaged in work of any department and undertaking, who is not authorised under clause (i) or (ii) of sub-rule (1) of Rule 68, completes such work by purchasing minor mineral from open market, is created under these clauses, we decline to accept the contentions on behalf of the respondent that Third Proviso creates a substantive class of contractors engaged in works of Govt. department and undertaking. In view whereof, the regime of M/s Tomar Constrution Company (supra) and M/s Chandrama Construction Company (supra) does not get obliterated, even with insertion of Third Proviso to sub- rule (1) of Rule 68 of 1996 Rules.
26. Even if for the sake of argument if the contentions of State Government Counsel is accepted that the contractor, which find mentions in Third Proviso, would include the contractor engaged in work of Government department and undertaking who purchase minor minerals from open market to compete such work, no provision in the Act of 1956 or the Rules and Regulations made thereunder including the Rules of 1996 and 2006 has been commended at, having control :: 28 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 over such retails traders operating in open market. There being no such provision regulating open market it is beyond comprehension that, the Mining Officer/Officer-in-Charge, Mining Sector will have any document available with him for verification. On the contrary, the discretion given to the Competent Authority vide orders in M/s Tomar Constructions (supra), M/s Chandrama Construction, Prashant Singh Bhadoriya (supra) and M/s Trishul Construction (supra) to shift the onus on the contractor engaged in the works of the Government and undertaking who claims refund of royalty on the ground of having purchased from the open market to establish the source. In case if he fails, the Government not only can deny the refund; simultaneously, can take action against such contractor under law, as in such cases, it can legally be inferred that the minor mineral is obtained through illegal source. These powers would be in addition to the statutory powers.
27. Considered thus, we are of the view that the opinion expressed by the Division Bench at Indore in Prabha Exim Pvt. Ltd (supra) and the Division Bench at Gwalior in M/s RSA Builders and Construction : W.P. No.1547/2016 that the decisions in M/s Narsingh Construction Company v State of M.P. : W.P No.4658/2012 decided on 13.4.2012 and M/s :: 29 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 Chandrama Construction Company v M.P. Rajya Krishi Vipran Sangh : W.P No.1361/2009 and M.P. Contractors Sangh, Indore v. State of M.P. 1987 JLJ 743, M.P. Audhyogik Kendra Vikas Nigam v. Abrar Construction Company & Ors., 2005 Arb WLJ 379 (MP), Keti Construction Ltd. v. State of M.P., 2007 (3) MPHT 433 (DB) : (AIR 2007 (NOC) 2586 (MP)) and Tomar Construction Company v.
State of M.P. 2008 (2) MPLJ 40, have lost their binding force, is not a correct view. On the contrary, on interpreting the Third Proviso to sub-rule (1) of Rule 68 read with the definition of 'Contractor' under Rule 2(xvi-b) with the substantive provisions, we are of the view that whereas the Third Proviso would govern the class of contractors, which find mention in clause (i) or/and (ii), as the case may be, of sub-rule (1) of Rule 68 and the rest of the contractors engaged in the work of the government and undertaking who purchase minor minerals from open market be governed by the decisions in M/s Narsingh Construction Company v State of M.P. : W.P No.4658/2012 decided on 13.4.2012 and M/s Chandrama Construction Company v M.P. Rajya Krishi Vipran Sangh : W.P No.1361/2009 and M.P. Contractors Sangh, Indore v. State of M.P. 1987 JLJ 743, M.P. Audhyogik Kendra Vikas Nigam v. Abrar Construction :: 30 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 Company & Ors., 2005 Arb WLJ 379 (MP), Keti Construction Ltd. v. State of M.P., 2007 (3) MPHT 433 (DB) : (AIR 2007 (NOC) 2586 (MP)) and Tomar Construction Company v. State of M.P. 2008 (2) MPLJ 40
28. Since the decisions in Prabha Exim Pvt. Ltd (supra) and M/s RSA Builders and Construction (supra) do not lay down correct law, they are overruled.
29. We are of the considered opinion that the contractors engaged in Government and Semi-Government organizations, using minor minerals for civil work purchased from the open market must be regulated by the dispensation envisaged in this decision and would be obliged to follow the terms delineated hereunder :-
(1) The petitioner shall either furnish the bills of purchase of minerals from authorised dealer or an affidavit disclosing the source from where petitioner purchased minerals, which were used in the construction work.
(2) The respondents authorities if are satisfied with the bills produced by the petitioner may process the bills, but in case of any doubt, respondents authorities may insist the petitioner to file an affidavit in support of its contention in respect of purchase of minerals from the open :: 31 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 market by the bills.
(3) In case the petitioner is unable to produce the bills for the purchase of the minerals or the royalty receipt in this regard, respondents authorities shall insist the petitioner to file an affidavit pointing out specifically the manner in which minerals were purchased, disclosing particulars of the person from whom the minerals were purchased. On filing of the affidavit, the authorities shall be within their right to verify the aforesaid facts. They can also verify the facts from the record of the Mining Department of the concerned district.
(4) On completion of the aforesaid process, the respondents shall clear the bills of the petitioner submitted in connection with the execution of the works contract and the amount of royalty, if any recovered from the bills, shall be released in favour of the petitioner.
(5) In case, the authorities are not satisfied with the contention of petitioner or on verification, facts are not found correct then they shall pass a reasoned order in rejecting the contention of petitioner.
(6) If the petitioner fails to produce the bills/affidavit as indicated hereinabove, the :: 32 ::
W.P. Nos.4547/2016, 6977/2016, 7029/2016, 7108/2016, 7370/2016, 7398/2016, 7496/2016, 7517/2016, 7581/2016 and 7733/2016 petitioner may represent his case to the concerned authority showing his inability to produce the bills or affidavit and it shall be for the State Government or authority to consider the representation and pass a suitable order in that regard within two months from the date of receipt of the representation.
(7) or any such "additional" terms as may be directed by the Court in the given case or from time to time.
30. Having answered the reference, let these writ petitions be placed before appropriate Division Bench for its consideration and orders.
Reference answered accordingly.
(A.M. Khanwilkar) (Rajendra Menon) (Sanjay Yadav) Chief Justice Judge Judge vinod