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 137, Cited by 0]

Supreme Court of India

State Of U.P. vs M/S. Lalta Prasad Vaish And Sons on 23 October, 2024

Author: B.V. Nagarathna

Bench: B.V. Nagarathna

                                                                                   Reportable
2024 INSC 812


                                  IN THE SUPREME COURT OF INDIA
                                   CIVIL APPELLATE JURISDICTION


                                       Civil Appeal No 151 of 2007




             State of U.P. & Ors.                                        …Appellants


                                                 Versus

             M/S Lalta Prasad Vaish and sons                             …Respondent




                                                  With

                            Special Leave Petition (C)….(CC) No. 7999 of 2017
                                                   With
                              Special Leave Petition (C) No. 27241 of 2019
                                                   With
                              Special Leave Petition (C) No. 18582 of 2023
                                                   With
                              Special Leave Petition (C) No. 19275 of 2004
                                                   With
                              Special Leave Petition (C) No. 16505 of 2004
                                                   With
                              Special Leave Petition (C) No. 26110 of 2004
                                                   With
                              Special Leave Petition (C) No. 26111 of 2004
   Signature Not Verified
                                                   With
                                       Civil Appeal No. 580 of 2008
   Digitally signed by
   SANJAY KUMAR
   Date: 2024.10.23
   14:53:26 IST

                                                   With
   Reason:




                                       Civil Appeal No. 152 of 2007


                                                                                Page 1 of 123
                    With
        Civil Appeal No. 153 of 2007
                    With
        Civil Appeal No. 610 of 2008
                    With
Special Leave Petition (C) No. 20204 of 2012
                    With
       Civil Appeal No. 6768 of 2014
                    With
Special Leave Petition (C) No. 20519 of 2014
                    With
Special Leave Petition (C) No. 25447 of 2014
                    With
Special Leave Petition (C) No. 3160 of 2015
                    With
Special Leave Petition (C) No. 4057 of 2015
                    With
       Civil Appeal No. 2084 of 2020
                    With
       Civil Appeal No. 4987 of 2021
                    With
          Diary No. 41507 of 2019
                    With
Special Leave Petition (C) No.18686 of 2022
                    With
           Diary No. 7447 of 2023
                    With
        Civil Appeal No. 154 of 2007
                    With
        Civil Appeal No. 671 of 2008
                    With
        Civil Appeal No. 672 of 2008
                    With
        Civil Appeal No. 688 of 2008
                    With
        Civil Appeal No. 750 of 2008
                 And With
       Civil Appeal No. 5093 of 2011




                                               Page 2 of 123
                                                    JUDGMENT


Dr Dhananjaya Y Chandrachud, CJI


Table of Contents

A. Background ................................................................................................... 5

   i.         Relevant constitutional provisions .......................................................... 5

   ii.        The judgment in Synthetics (7J) .............................................................. 8

   iii.             The aftermath of Synthetics (7J) ........................................................ 16

   iv. The Reference Order(s)........................................................................... 22

B. Submissions................................................................................................ 26

   i.         Appellants’ submissions ........................................................................ 26

   ii.        Respondent’s submissions .................................................................... 35

C.            The distinction between potable and non-potable alcohol ................. 42

D.            Issues ....................................................................................................... 45

E. Analysis ....................................................................................................... 45

   i.         The constitutional distribution of legislative power ............................ 45

   ii.        Scheme of legislative entries ................................................................. 48

   iii.             The field covered by Entry 52 of List I and Entry 8 of List II ............ 51

         a.         The scope of Entry 8 .............................................................................. 52

              I.       The meaning of ‘that is to say’ ............................................................ 52

              II.      Product or industry based entry .......................................................... 55

                                                                                                              Page 3 of 123
          b.     Scope of Entry 52 of List I: the absence of “to the extent to which” ....... 57

          c.     Reconciling the potential overlap between Entry 52 of List I and Entry 8

          of List II ......................................................................................................... 63

     iv. Scope of Entry 8: Meaning of ‘intoxicating liquor’ ............................... 70

          a.     Precedent on the interpretation of ‘intoxicating liquor’: exploring FN

          Balsara and Southern Pharmaceuticals ................................................... 71

          b.     The legal import of ‘intoxicating liquor’ ................................................... 79

          c.     Evolution of the legislative lists on ‘intoxicating liquor’ ........................... 85

          d.     The harmonious interpretation ............................................................... 96

     v.        The correctness of the decision in Synthetics (7J)............................ 102

     vi. The impact of the decision on Item 26 of the First Schedule of IDRA

               113

     vii.        The (ir)relevance of the decision in Tika Ramji to the dispute ...... 115

     viii.       Section 18G of IDRA and Entry 33 of List III .................................... 119

F.        Conclusion ................................................................................................ 120




                                                                                                               Page 4 of 123
                                                                                                PART A

     A. Background

1.    “Intoxicating liquor” falls within the legislative domain of the State Legislatures

      under Entry 8 of the State list, List II, of the Seventh Schedule to the

      Constitution. The issues which arise for adjudication in this reference pertain

      to the scope of the power of the State Legislatures under Entry 8 and the

      meaning of the phrase “intoxicating liquor”. The question is whether

      “intoxicating liquor” in Entry 8 only includes potable alcohol, such as alcoholic

      beverages or also includes alcohol which is used in the production of other

      products. In Synthetics and Chemicals Ltd. v. State of UP, 1 (“Synthetics

      [7J]), a seven-Judge Bench delineated the scope of the regulatory powers of

      State Legislatures on “intoxicating liquor”. The correctness of Synthetics [7J]

      (supra) has been referred to a larger bench. We answer the reference in this

      judgment.


           i.    Constitutional provisions


2.    The State has the legislative competence under Entry 24 of List II over

      ‘industries’ but this is subject to entries 7 and 52 of List I. 2 Under Entry 52 of

      List I, Parliament has legislative competence over such industries, the control

      of which by the Union is declared by Parliament by law to be expedient in the

      public interest 3. Entry 7 of List I deals with industries which are declared by

      Parliament by law to be necessary for the purpose of defence or for the




1
  (1990) 1 SCC 109
2
  “24. Industries subject to the provisions of Entries 7 and 52 of List I”
3
  “52. Industries, the control of which by the Union is declared by Parliament by law to be expedient in the
public interest.”

                                                                                             Page 5 of 123
                                                                                                    PART A

       prosecution of war. 4 Under Entry 33 of List III, the State Legislatures and

       Parliament can legislate on trade and commerce in, and the production,

       supply and distribution of the products of industries controlled by Parliament

       under Entry 52 of List I. 5 Entry 8 of List II deals with ‘intoxicating

       liquors’ 6.These words are followed by the expression “that is to say, the

       production, manufacture, possession, transport, purchase and sale of

       intoxicating liquors”. The Seventh Schedule also demarcates taxing powers

       related to alcohol separately. Entry 84 of List I (before it was amended by the

       Constitution (One Hundred and First Amendment) Act 2016) enabled

       Parliament to levy duties of excise on tobacco and other goods manufactured

       or produced in India except alcoholic liquors for human consumption but

       including medicinal and toilet preparations containing alcohol. 7 Entry 51 of

       List II confers the State Legislature the competence to levy duties of excise,




4
   “7. Industries declared by Parliament by law to be necessary for the purpose of defence or for the
prosecution of war.”
5
  “33. Trade and commerce in, and the production, supply and distribution of –

(a)     The products of any industry where the control of such industry by the Union is declared by
Parliament by law to be expedient in the public interest, and imported goods of the same kind as such
products;
(b)     Foodstuffs, including edible oilseeds and oils;
(c)     Cattle fodder, including oilcakes and other concentrates;
(d)     Raw cotton, whether grinned or ungrinned, and cotton seed; and
(e)     Raw jute.”

6
  “8. Intoxicating liquors, that is to say, the production, manufacture, possession, transport, purchase and sale
of intoxicating liquors”
7
   “84. Duties of excise on tobacco and other goods manufactured or produced in India except-
           (a) Alcoholic liquors for human consumption;
           (b) Opium, Indian hemp and other narcotic drugs and narcotics,
           But including medicinal and toilet preparations containing alcohol or any substance included in sub-
           paragraph (b) of this entry.
           But including medicinal and toilet preparations containing alcohol or any substance included in sub-
           paragraph (b) of this entry.”

                                                                                                 Page 6 of 123
                                                                                                        PART A

       inter alia, on alcoholic liquors for human consumption but not including

       medicinal and toilet preparations containing alcohol. 8


3.     In exercise of the power under Article 246 9 read with Entry 52 of List I,

       Parliament enacted the Industries (Development and Regulation) Act 1951 10.

       Section 2 of IDRA stipulates that it is expedient in public interest that the Union

       should take control of the industries specified in the First Schedule to the

       enactment. Item 26 of the First Schedule read as follows:


                         “26. Fermentation industries:
                         (1)      Alcohol
                         (2)      Other products of fermentation industries”



4.     In 2016, Item 26 of the First Schedule to the IDRA was amended to exclude

       potable alcohol from the ambit of the Item.11 Item 26 reads as follows after

       the amendment:


                         “26. Fermentation industries (other than potable
                         alcohol):
                         (1)       Alcohol
                         (2)       Other products of fermentation industries”



5.     Section 18-G of IDRA 12 grants the Central Government the power to regulate

       the supply and distribution “of any article or class of articles relatable to a



8
   “51. Duties of excise on the following goods manufactured or produced in the State and counterveiling
duties at the same or lower rates on similar goods manufactured or produced elsewhere in India:-
          (a) Alcoholic liquors for human consumption;
          (b) Opium, Indian hemp and other narcotic drugs and narcotics,
          But not including medicinal and toilet preparations containing alcohol or any substance included in
          sub-paragraph (b) of this entry.
9
  “246. Subject matter of laws made by Parliament and by the Legislatures of States.”
10
    “IDRA”
11
    The Industries (Development and Regulation) Amendment Act 2016
12
    “18G. Power to control supply, distribution, price, etc., of certain articles.—
(1) The Central Government, so far as it appears to it to be necessary or expedient for securing the equitable
distribution and availability at fair prices of any article or class of articles relatable to any scheduled industry,

                                                                                                    Page 7 of 123
                                                                                                       PART A

       scheduled industry” for securing equitable distribution and availability at fair

       prices.


           ii.    The judgment in Synthetics (7J)


6.     The United Provinces Excise Act 1910 13 was enacted to “consolidate and

       amend the law in force in the United Provinces relating to the import, export,

       transport, manufacture, sale and possession of intoxicating liquor and of

       intoxicating drugs”. In exercise of the powers under the UP Excise Act, the



may, notwithstanding anything contained in any other provision of this Act, by notified order, provide for
regulating the supply and distribution thereof and trade and commerce therein.
(2) Without prejudice to the generality of the powers conferred by sub-section (1), a notified order made
thereunder may provide—
          (a) for controlling the prices at which any such article or class thereof may be bought or sold;
          (b) for regulating by licences, permits or otherwise the distribution, transport, disposal, acquisition,
          possession, use or consumption of any such article or class thereof;
          (c) for prohibiting the withholding from sale of any such article or class thereof ordinarily kept for
          sale;
          (d) for requiring any person manufacturing, producing or holding in stock such article or class thereof
          to sell the whole or the part of the articles so manufactured or produced during a specified period or
          to sell the whole or a part of the article so held in stock to such person or class of persons and in
          such circumstances as may be specified in the order;
          (e) for regulating or prohibiting any class of commercial or financial transactions relating to such
          article or class thereof which in the opinion of the authority making the order are, or if unregulated
          are likely to be, detrimental to public interest;
          (f) for requiring persons engaged in the distribution and trade and commerce in any such article or
          class thereof to mark the articles exposed or intended for sale with the sale price or to exhibit at
          some easily accessible place on the premises the price-lists of articles held for sale and also to
          similarly exhibit on the first day of every month, at such other time as may be prescribed, a statement
          of the total quantities of any such articles in stock;
          (g) for collecting any information or statistics with a view to regulating or prohibiting any of the
          aforesaid matters; and
          (h) for any incidental or supplementary matters, including, in particular, the grant of issue of licences,
          permits, or other documents and charging of fees therefor.
(3) Where in pursuance of any order made with reference to clause (d) of sub-section (2), any person sells
any article, there shall be paid to him the price therefor—
          (a) where the price can consistently with the controlled price, if any, be fixed by agreement, the price
          so agreed upon;
          (b) where no such agreement can be reached, the price calculated with reference to the controlled
          price, if any, fixed under this section;
          (c) where neither clause (a) nor clause (b) applies, the price calculated at the market-rate prevailing
          in the locality at the date of sale.
(4) No order made in exercise of any power conferred by this section shall be called in question in any Court.
(5) Where an order purports to have been made and signed by an authority in exercise of any power conferred
by this section, a Court shall, within the meaning of the Indian Evidence Act, 1872 (1 of 1872), presume that
such order was so made by that authority.
Explanation.—In this section, the expression “article or class of articles” relatable to any scheduled industry
includes any article or class of articles imported into India which is of the same nature or description as the
article or class of articles manufactured or produced in the scheduled industry.”
13
   “UP Excise Act”

                                                                                                   Page 8 of 123
                                                                                               PART A

      Government of the Untied Provinces levied vend fee 14 on ‘denatured spirit’

      from the wholesale dealer of denatured spirit. The UP Excise Act was

      amended to include Section 24-A. Section 24-A provided that the Excise

      Commissioner may grant licence for the manufacture or sale of any ‘foreign

      liquor’. ‘Foreign Liquor’ was defined in the subordinate Rules to include “all

      rectified, perfumed, medicated and denatured spirit.”15 The constitutional

      validity of the amendment including Section 24-A was challenged before the

      Allahabad High Court. The High Court upheld the challenge. The UP State

      Legislature enacted the U.P Excise (Amendment) (Re-enactment and

      Validation) Act 1976 including Section 24-A relying on the decisions of this

      Court in Nashirwar v. State of MP 16 and Har Shanker v. Dy. Excise and

      Taxation Commissioner 17. The Allahabad High Court upheld the validity of

      the U.P Excise (Amendment) (Re-enactment and Validation) Act 1976. 18


7.     The appellants in Synthetics & Chemicals v. State of UP 19 (“Synthetics

      [2J]”), held licenses for wholesale vend of ‘denatured spirit’. They instituted

      proceedings under Article 226 of the Constitution before the Allahabad High

      Court for seeking a direction to quash the notification by which vend fee was

      levied from a wholesale licence dealer of ‘denatured spirit’. The High Court

      dismissed the petitions. It held that the phrase ‘intoxicating liquors’ in Entry 8

      of List II of the Seventh Schedule to the Constitution includes denatured spirit



14
   Vend fee means the fee that is paid by a licenses dealer to sell the products in retain.
15
   Section 4(2) of the UP Act provides that the State may declare what shall be deemed to be foreign liquor
or country liquor
16
   1975 AIR 360
17
   AIR 1957 SC 414
18
   1976 ALJ 436 (FB)
19
   (1980) 2 SCC 441

                                                                                            Page 9 of 123
                                                                              PART A

      and that the State was, therefore, competent to levy the vend fee on

      denatured spirit.


8.     Proceedings under Article 136 were instituted for challenging the decision of

      the High Court. Proceedings were also initiated under Article 32 challenging

      the constitutional validity of the levy of vend fee. A two-Judge Bench of this

      Court in Synthetics (2J) (supra) heard the writ petition and the appeals

      against the judgments of the Allahabad High Court together. Three issues

      arose before the Bench. On the issue of the meaning of the phrase

      ‘intoxicating liquor’ in Entry 8, the two-Judge Bench referred to the decisions

      of this Court in State of Bombay v. FN Balsara20, Nashirwar (supra) and

      Har Shanker (supra) and held that the decisions indicate that the phrase

      ‘intoxicating liquor’ in Entry 8 of List II comprises of liquor which contains

      alcohol, both potable and non-potable. 21 The second issue was whether in

      view of IDRA, the power of the State to regulate alcohol (both potable and

      non-potable) was denuded. In particular, reference was made to the

      notification issued by the Union under Section 18-G of the IDRA prescribing

      the price of various types of alcohol and rectified spirit. The two-Judge Bench

      referred to the decision of a three-Judge Bench of this Court in Tika Ramji v.

      State of UP 22 and entry 33 of List III to hold that the State Legislature had the

      power to legislate regarding the production, supply and distribution of the

      products of the industries notified by Parliament under Entry 52 of List I. 23



20
   1951 SCC 860
21
   (1980) 2 SCC 441 [18]
22
   AIR 1956 SC 676
23
   (1980) 2 SCC 441 [25-28]

                                                                          Page 10 of 123
                                                                                      PART A

         The two-Judge Bench further held that the Ethyl Alcohol (Price Control) Order

         issued by the Central Government in exercise of the power under Section

         18G of IDRA did not take away the exclusive rights of the State Government

         relating to intoxicating liquor. 24 The third issue was whether the phrase

         ‘foreign liquor’ in Section 24-A includes denatured spirit or only alcohol for

         human consumption. The Bench held that the meaning of the phrase cannot

         be restricted to alcohol for human consumption since “when liquor is put to

         any use such as manufacture of other articles, the liquor is all the same

         consumed.” 25


9.       Review petitions were filed against the decision of this Court in Synthetics

         (2J) (supra). Writ petitions were also filed for challenging the rules by which

         vend fees were levied in Uttar Pradesh, and provisions of various laws

         enacted by the then State of Bombay, and the States of Tamil Nadu and

         Andhra Pradesh by which exclusive privilege of dealing with any intoxicant

         was vested in the State. The matters were heard by a seven-Judge Bench in

         Synthetics(7J) (supra).


10. Justice Sabyasachi Mukharji, writing for himself and five other judges framed

         the following issues for consideration:


                        “2. The main question that falls for consideration in
                        these matters is whether the vend fee in respect of
                        the industrial alcohol under different legislations and
                        rules in different States is valid. […] The questions
                        with which we are mainly concerned are the
                        following:



24
     (1980) 2 SCC 441 [28]
25
     (1980) 2 SCC 441 [34]

                                                                                  Page 11 of 123
                                                                                         PART A

                   Whether the power to levy excise duty in case of
                   industrial alcohol was with the State legislature or
                   the Central legislature;

                   What is the scope and ambit of Entry 8 of List II of
                   the Seventh Schedule of the Constitution?

                   Whether, the State Government has exclusive right
                   or privilege of manufacturing, selling, distributing etc.
                   of alcohols including industrial alcohol. In this
                   connection, the extent, scope and ambit of such right
                   or privilege has also to be examined.”


11. The decision, first, laid down the meaning of the terms, ‘rectified spirit’,

     ‘industrial alcohol’, and ‘ethyl alcohol’. The decision noted that the petitioners

     and appellants were manufacturers of ‘ethyl alcohol’ and that ‘ethyl alcohol’,

     which is also known as rectified spirit is an industrial alcohol. The judgement,

     used the three phases interchangeably:


                “74. It has to be borne in mind that by common standards ethyl
                alcohol (which has 95 per cent) is an industrial alcohol and is
                not fit for human consumption. The petitioners and the
                appellants were manufacturing ethyl alcohol(95 per cent)
                (also known as rectified spirit) which is an industrial alcohol.
                ISI specification has divided ethyl alcohol (as known in the
                trade) into several kinds of alcohol. Beverage and industrial
                alcohols are clearly and differently treated. Rectified spirit for
                industrial purposes is defined as “spirit purified by distillation
                having a strength not less than 95 per cent of volume by ethyl
                alcohol”. Dictionaries and technical books would show that
                rectified spirit (95 per cent) is an industrial alcohol and is not
                potable as such. It appears, therefore, that industrial alcohol
                which is ethyl alcohol (95 per cent) by itself is not only non-
                potable but is highly toxic. The range of spirits of potable
                alcohol is from country spirit to whisky and the ethyl alcohol
                content varies between 19 to about 43 per cent. These
                standards are according to the ISI specifications. In other
                words ethyl alcohol (95 per cent) is not alcoholic liquor for
                human consumption but can be used as a raw material input
                after processing and substantial dilution in the production of
                whisky, gin, country liquor, etc.”




                                                                                     Page 12 of 123
                                                                               PART A

12. This Court allowed the challenge on the following grounds:


      a.     The phrase ‘intoxicating liquor’ in Entry 8 means ‘liquor which is

             consumable by human being as it is” for the following reasons: (i) In FN

             Balsara (supra), this Court was not aware of the full use of alcohol as

             industrial alcohol 26; and (ii) Only two decisions of this Court have dealt

             with industrial alcohol. One was the decision in Synthetics (2J) (supra)

             and the other was the decision in Indian Mica and Micancite Industries

             v. State of Bihar 27 in which this Court held that Parliament had the

             legislative competence to levy tax on alcoholic liquor not fit for human

             consumption 28;


      b.     The provisions that are challenged are not regulatory but seek to levy a

             tax. 29 List II does not confer the State Legislature the power to levy of

             tax on industrial alcohol 30;


      c.     In view of Item 26 of the First Schedule to IDRA, the control of alcohol

             industries vests exclusively in the Union. Thus, the power to issue

             licenses to manufacture both potable and non-potable alcohol vests in

             the Central Government; 31


      d.     The State can also not regulate industrial alcohol as a ‘product’ of the

             controlled industry in terms of Entry 33 of List III because the Union



26
   (1990) 1 SCC 109 [74]
27
   (1971) 2 SCC 236
28
   (1990) 1 SCC 109 [75]
29
   On the distinction between tax and fee (see (1990) 1 SCC 109 [69-73]
30
   (1990) 1 SCC 109 [83]
31
   (1990) 1 SCC 109 [85]

                                                                           Page 13 of 123
                                                                                           PART A

                     occupies the whole field on industrial alcohol as evinced by Section 18G

                     of the IDRA 32;


         e.          Even otherwise, the impugned provisions do not regulate a product of

                     the scheduled industry. Rather, they deal with the manufacture and sale

                     of industrial alcohol 33;


         f.         The power of the States to legislate on the subject of alcohol is restricted

                    to laws which (paragraph 86 of Synthetics (7J) (supra)):


               i.         Prohibit potable alcohol in terms of Entry 6 of List II which concerns

                          public health;


              ii.         Lay down regulations to ensure that non-potable alcohol is not

                          diverted and misused as a substitute for potable alcohol;


              iii.        Charge excise duty on potable alcohol and sales tax under Entry

                          52 of List II. However, sales tax cannot be charged on industrial

                          alcohol; and


              iv.         Charge fees on a quid pro quo basis, in return for some service

                          rendered by the state, as distinct from fees for grant of a privilege

                          in terms of Indian Mica (supra).


13. However, the judgment in paragraph 88 makes the following observations:


                             “On an analysis of the aforesaid decisions and
                             practice, we are clearly of the opinion that in respect
                             of industrial alcohol the States are not authorised to

32
     (1990) 1 SCC 109 [85]
33
     (1990) 1 SCC 109 [85]

                                                                                       Page 14 of 123
                                                                                      PART A

                        impose the impost they have purported to do. In that
                        view of the matter, the contentions of the petitioners
                        must succeed and such impositions and imposts
                        must go as being invalid in law so far as industrial
                        alcohol is concerned. We make it clear that this will
                        not affect any impost so far as potable alcohol as
                        commonly understood is concerned. It will also not
                        affect any imposition of levy on industrial alcohol fee
                        where there are circumstances to establish that
                        there was quid pro quo for the fee sought to be
                        imposed. This will not affect any regulating measure
                        as such.”



14. Paragraph 88 lays down the following three principles:


         a.    States do not have the competence to levy tax on industrial alcohol;


         b.    States have the competence to levy tax on potable alcohol; and


         c.    States have the competence to levy fee on industrial alcohol.


15. Justice Oza in his concurring opinion held:


         a.    The legislative entries in List I and List II clearly demarcate the taxing

               powers of Parliament and State Legislature. Entry 84 of List I covers levy

               of excise duty on alcoholic liquor for other than human consumption and

               Entry 51 of List II covers levy of excise duty on alcoholic liquor for human

               consumption 34;


         b.    Parliament controls the alcohol industry since Item 26 of IDRA deals with

               industry based on fermentation and alcohol. The competence of the

               State Legislature under Entry 8 can only be subject to IDRA 35; and



34
     (1990) 1 SCC 109 [97]
35
     (1990) 1 SCC 109 [100]

                                                                                  Page 15 of 123
                                                                                      PART A

        c.          The regulation of the State under Entry 8 of List II can only be limited to

                    prevent the conversion of alcoholic liquors for industrial use for human

                    consumption. Regulatory fee can be levied by the State for this limited

                    purpose.


             iii.     The aftermath of Synthetics (7J)


16. Subsequently, the interpretation of the decision in Synthetics (7J) (supra)

        came up before this Court in numerous occasions. In Shri Bileshwar Khand

        Udyog Khedut Sahakari Mandali v. State of Gujarat 36, the constitutional

        validity of Section 58-A of the Bombay Prohibition Act 1949 was challenged.

        Section 58-A enabled the State Government to direct that “the manufacture,

        import, export, transport, storage, sale, purchase, use, collection or cultivation

        of any intoxicant, denatured spiritous preparations, hemp, mhowra flowers or

        molasses” would be in the supervision of persons appointed by them and the

        costs of such staff were required to be borne by the person engaged in the

        activity. This Court rejected          the challenge. Relying on Synthetics (7J)

        (supra), the two-Judge Bench observed that though industrial alcohol is not

        covered by the regulatory powers under Entry 8 or the taxing power under

        Entry 51 of List II, the State has powers to ensure that industrial alcohol is not

        diverted to be used as potable alcohol and this is covered by Entry 33 of List




36
     (1992) 2 SCC 42

                                                                                  Page 16 of 123
                                                                                                       PART A

       III. 37 This decision was followed by another two-Judge Bench in Gujchem

       Distillers India v. State of Gujarat 38.


17.      In State of AP v. McDowell 39, the prohibition of sale and consumption of

       intoxicating liquor in the State of Andhra Pradesh was challenged. The

       petitioners submitted that the State did not have the competence to prohibit

       consumption. For this purpose, reference was made to the observations in

       paragraph 85 of Synthetics(7J) (supra), where the Court had observed that

       after the enactment of IDRA, the power to issue licenses to manufacture both

       potable and non-potable liquor vested in Parliament. The three-Judge Bench

       rejected the argument by referring to observations in paragraph 86(a)

       Synthetics (7J) (supra) that States have the power to enact legislation in the

       nature of prohibiting potable liquor.40 In Vam Organic Chemicals v. State of

       UP 41 [“Vam Organic I”], the rules issued under the UP Excise Act providing

       for power to issue licenses for denaturation of spirit and levy of denaturing fee

       was challenged. Justice A M Ahmadi (as the learned Chief Justice then was)

       writing for the two-Judge Bench noted that Synthetics(7J) (supra) did not




37
   “4. […] Levy as a fee under Entry 8 of List II of Seventh Schedule or excise duty under Entry 51 are different
than cost of supervision charged under Section 58-A. The former has to stand the test of a levy being in
accordance with law on power derived from one of the constitutional entries. Since Synthetics and Chemicals
case [Synthetics and Chemicals Ltd. v. State of U.P., (1990) 1 SCC 109] finally brought down the curtain in
respect of industrial alcohol by taking it out of the purview of either Entry 8 or 51 of List II of Seventh Schedule
the competency of the State to frame any legislation to levy any tax or duty is excluded. But by that a provision
enacted by the State for supervision which is squarely covered under Entry 33 of the Concurrent List which
deals with production, supply and distribution which includes regulation cannot be assailed. The bench
in Synthetics and Chemicals case [Synthetics and Chemicals Ltd. v. State of U.P., (1990) 1 SCC 109] made
it clear that even though the power to levy tax or duty on industrial alcohol vested in the Central Government
the State was still left with power to lay down regulations to ensure that non-potable alcohol, that is, industrial
alcohol, was not diverted and misused as substitute for potable alcohol. This is enough to justify a provision
like Section 58-A.”
38
   (1992) 2 SCC 399
39
   1996 3 SCC 709
40
   1996 3 SCC 709 [33]
41
   (1997) 2 SCC 715

                                                                                                  Page 17 of 123
                                                                                                    PART A

       hold that the State will not have any power over ‘industrial alcohol’. 42

       Specifically, the two-Judge Bench referred to the observations in paragraph

       86(b) that the State may lay down regulations to ensure that non-potable

       alcohol is not misused as a substitute for potable alcohol. Justice Ahmadi

       observed that the process of denaturing was to ensure it was not misused as

       potable alcohol which would be covered by the observations in Synthetics

       (7J) (supra). 43


18.    In Bihar Distillery v. Union of India 44, the petitioner challenged the State’s

       cancellation of their license for preparing “rectified spirit” on the ground that

       the State lacked competence in view of Synthetics(7J) (supra). Justice B P

       Jeevan Reddy, writing for the two-Judge Bench held that the observations in

       paragraph 85 that Parliament has legislative competence over both potable

       and non-potable alcohol in view of the enactment of IDRA was a typographical

       error. 45 The Bench further observed that Synthetics (7J) (supra) was mainly

       concerned with legislative competence over “denatured rectified spirit” (which

       was exclusively and wholly industrial alcohol) and not “rectified spirit” (which

       could be used directly for industrial purposes or denatured for industrial

       purposes or used to prepare liquor for human consumption.) 46 This Court held

       that the line of demarcation must be drawn at the stage of clearance of the




42
   (1997) 2 SCC 715 [13]
43
   (1997) 2 SCC 715 [13,14] “14. It is to be noticed that the States under Entries 8 and 51 of List II read with
Entry 84 of List I have exclusive privilege to legislate on intoxicating liquor or alcoholic liquor for human
consumption. Hence, so long as any alcoholic preparation can be diverted to human consumption, the
States shall have the power to legislate as also to impose taxed etc. In this view, denaturation of spirit is not
only an obligation on the States but also within the competence of the States to enforce. [ emphasis supplied]
44
   (1997) 2 SCC 727
45
   (1997) 2 SCC 727 [12]
46
   (1997) 2 SCC 727 [23]

                                                                                               Page 18 of 123
                                                                                         PART A

        rectified spirit since it was used for the preparation of both potable alcohol

        (over which the State had competence under Entry 8 of List II) and non-

        potable alcohol (over which the State did not have competence under Entry

        8 of List II):


                         “23. The line of demarcation can and should be
                         drawn at the stage of clearance/removal of the
                         rectified spirit. Where the removal/clearance is for
                         industrial purposes (other than the manufacture of
                         potable liquor), the levy of duties of excise and all
                         other control shall be of the Union but where the
                         removal/clearance is for obtaining or manufacturing
                         potable liquors, the levy of duties of excise and all
                         other control shall be that of the States. This calls for
                         a joint control and supervision of the process of
                         manufacture of rectified spirit and its use and
                         disposal.”

19. The decision further elucidated the realm of competence of the State and the

        Union with respect to (a) industries engaged in manufacturing rectified spirit

        meant exclusively for supply to industries; (b) industries engaged exclusively

        in manufacturing rectified spirit for production of potable alcohol; and (c)

        industries engaged in both of the above. This demarcation will be discussed

        in detail in the subsequent sections of the judgment. To understand the

        manner in which Bihar Distillery (supra) interpreted the judgment in

        Synthetics (7J) (supra), it is sufficient at this stage to know that the

        demarcation of the competence was based on the purpose for which the

        rectified spirit was used.


20. In Government of Haryana v. Haryana Brewery 47, a two-Judge Bench

        noted the dissonance in multiple decisions interpreting the judgment in


47
     (1997) 5 SCC 758

                                                                                     Page 19 of 123
                                                                                                 PART A

      Synthetics(7J) (supra) and directed that the papers may be placed before

      the Chief Justice for listing the matters before the Constitution Bench. In

      particular, the Bench noted the observations in (i) McDowell (supra) that the

      State has competence over production to sale of “intoxicating liquor”; (ii) Vam

      Organic I (supra), that State has competence over “denatured spirit”; and (iii)

      Bihar Distillery (supra) that the State’s competence over “rectified spirit’

      depended on the purpose for which spirit was going to be used. The Bench

      also noted the observations of a three-Judge Bench in State of UP v. Modi

      Distillery 48 that the State does not have the legislative competence to levy

      excise duty on the material or input that is used in the process of producing

      alcoholic liquor for human consumption by relying on Synthetics (7J)

      (supra) 49. However, it must be noted that the Bench in Modi Distillery

      (supra), specifically recorded that it does not “express any opinion in regard

      to the power of the State to regulate the manufacture of alcoholic liquors for

      human consumption.”50


21.    Meanwhile, another two-Judge Bench 51 referred the decision in Bihar

      Distillery (supra) to a larger Bench on the ground that it was prima facie

      contrary to the scheme of legislative competence as examined by the

      Constitution Bench of this Court and the three-Judge Bench decision of this

      Court in Modi Distillery (supra). The three-Judge Bench in Deccan Sugar &


48
   (1995) 5 SCC 753
49
   In this case, the challenge was to the levy of excise duty on wastage in the preparation of Indian Made
Foreign Liquor (IMFL), pipeline wastage and obscuration (which is the process of adding caramel to spirit for
the preparation of rum. The Bench relied on the observations in Synthetics (7J) that the phrase ‘alcoholic
liquor for human consumption’ means the liquor that is consumable “as it is” to hold that the State does not
have the power to levy excise duty on the stages of manufacture or preparation of the liquor.
50
   (1995) 5 SCC 753 [14]
51
   Deccan Sugar and Abkari Co. Ltd. V. Commissioner of Excise, AP (1998) 3 SCC 272

                                                                                            Page 20 of 123
                                                                                       PART A

      Abkari v. Commissioner of Excise, AP 52, without overruling the decision in

      Bihar Distillery (supra) observed that this Court in Synthetics (7J) held that

      the State Legislature does not have the competence to levy any excise duty

      on “rectified spirit”.53 Subsequently, another two-Judge in State of UP v. Vam

      Organic 54 [“Vam Organic (II)”], dealt with the challenge to the levy of license

      fee on ‘denatured industrial alcohol’, a raw material used in the preparation of

      Organic compounds. In that case, the State had submitted that it had the

      power to levy the fee because denatured alcohol could be renatured to

      produce potable alcohol which is covered by paragraph 86(b) of the decision

      in Synthetics (7J). The Bench rejected the submission holding that the State

      Government is competent to levy fee to ensure that industrial alcohol (which

      the judgment used alternatively for ethyl alcohol) is not “surreptitiously

      converted into potable alcohol so that … the public is protected from

      consuming illicit liquor”. However, the Bench relying on Vam Organic I

      (supra) noted that the power stops with denaturing and that even if denatured

      alcohol can be re-natured, the States would not have the power to regulate it.

      The relevant observations are extracted below:


                          “43. […] We are of the view that the State
                          Government is competent to levy fee for the purpose
                          of ensuring that industrial alcohol is not
                          surreptitiously converted into potable alcohol so that
                          the State is deprived of revenue on the sale of such
                          potable alcohol and the public is protected from
                          consuming such illicit liquor. But this power stops
                          with the denaturation of the industrial alcohol.
                          Denatured spirit has been held in Vam Organics-
                          I to be outside the seism of the State Legislature.


52
   (2004) 1 SCC 243
53
   (2004) 1 SCC 243 [2]
54
   (2004) 1 SCC 225

                                                                                   Page 21 of 123
                                                                                               PART A

                       Assuming that denatured spirit may by whatever
                       process be renatured (a proposition which is
                       seriously disputed by the respondents) and then
                       converted into potable liquor, this would not give the
                       State the power to regulate it. Even according to the
                       demarcation of the fields of legislative competence
                       as envisaged in Bihar Distillery industrial alcohol for
                       industrial purposes falls within the exclusive control
                       of the Union and according to Bihar Distillery
                       “denatured rectified spirit, of course, is wholly and
                       exclusively industrial alcohol.”
                                                     (emphasis supplied)




         iv.     The Reference Order(s)


22. Separately, the State of UP levied an ad valorem licence fee on the sale of

      specially denatured alcohol by a wholesale vendor to those holding a licence

      under Form FL 4155 of the UP Excise Act. The fee was levied under the

      provisions of the UP Spirit Rules. The petitioner in RP Sharma v. State of

      UP 56 instituted a writ petition before the Allahabad High Court, inter alia, for

      challenging the relevant rule and for a refund of the fee collected by the state.


23. A Division Bench of the Allahabad High Court allowed the petition, relying on

      the decision in Vam Organic-II (supra) since the fee was levied on the sale

      of denatured spirit and not to ensure that rectified spirit was not diverted for

      human consumption. The State of UP preferred an appeal against the

      decision before this Court, resulting in the present proceedings. The Court

      issued notice on the matter and granted an interim stay of the judgment of the

      High Court on 27 August 2004. By its order dated 25 October 2007, a three-



55
   Form FL 41 is meant for those industries where alcohol is used as a solvent but some alcohol continues
to remain in final products such as lacquers, varnish, polishes, adhesives, anti-freezers and brake fluids.
56
   2004 SCC OnLine All 159.

                                                                                          Page 22 of 123
                                                                                      PART A

        Judge Bench of this Court in State of UP v. Lalta Prasad 57 agreed with the

        submissions advanced by counsel for the appellants on the need for

        reconsideration by a larger bench. Numerous decisions were relied on to

        argue that Section 18G of the IDRA would not deprive the States of the power

        to enact laws with respect to Entry 33 of List III. The appellants argued that a

        notification ought to be issued under Section 18G for the field under Entry 33

        to be occupied. Justice Altmas Kabir, writing for the three-Judge Bench

        observed that that the question of whether Section 18G occupies the field of

        Entry 33 on the alcohol industry needs to be referred to a Constitution Bench:


                       “26. … The 7 Judge Bench did not also have the
                       benefit of the reasoning in Ch. Tikaramji’s case
                       (supra) which had held that in the absence of any
                       notified order under Section 18-G of the 1951 Act no
                       question of repugnancy could arise, which Mr.
                       Dwivedi urged, recognised the State’s power to
                       legislate with regard to matters under Entry 33 of List
                       III notwithstanding the provisions and existence of
                       Section 18-G in the 1951 Act.

                       27. Mr. Dwivedi then went on to refer to the judgment
                       of this Court in SIEL Limited v. Union of India (1998)
                       7 SCC 26 wherein the learned Judges relying on the
                       policy decision in Ch. Tikaramji’s case (supra)
                       explained and distinguished the decision of the 7
                       Judge Bench in Synthetics and Chemicals case
                       (supra). […]
                       28. Yet another case referred to by Mr. Dwivedi was
                       the decision of a Constitution Bench of 5 Judges of
                       this Court in Belsund Sugar v. State of Bihar (1999)
                       9 SCC 620 […]. In the said case also it was observed
                       by the Constitution Bench that in the absence of
                       promulgation of any statutory order covering the filed
                       under Section 18-G it could not be said that mere
                       existence of a statutory provision for entrustment of
                       such power would result in regulation of purchase
                       and sale of flour even if it is a scheduled industry. It
                       may be noted that even while noting the decision of


57
     2007 13 SCC 463

                                                                                  Page 23 of 123
                                                             PART A

the 7 Judge Bench in Synthetics and Chemicals
case (supra) the Court placed reliance on the
decision rendered in the SIEL Ltd. Case (supra).

…

35. On consideration of the aforesaid submissions
made on behalf of the respective parties, we are of
the view that Mr. Dwivedi’s submissions have a good
deal of force, since by virtue of the interpretation
of Section 18-G in the Synthetics and Chemicals
case (supra) the power of the State to legislate
with matters relating to Entry 33 of List III have
been ousted, except to the extent as explained in
the Synthetics and Chemicals case in paragraphs
63-64 of the judgment, where the State’s power to
regulate, as far as regulating the use of alcohol,
which would include the power to make provisions to
prevent and/or check industrial alcohol being used
as intoxicant liquor, had been accepted. … As
submitted by Mr. Dwivedi, the 7 Judge Bench did
not have the benefit of the views expressed by
this Court earlier in Ch. Tikaramji case (supra)
where the State’s power to legislate under the
Concurrent List stood ousted by legislation by
the Central Government under Entry 52 of List I
and also in view of Section 18-G of the Industries
(Development and Regulation) Act, 1951.

36. In our view, if the decision in the Synthetics and
Chemicals case (supra) with regard to the
interpretation of Section 18-G of the 1951 Act is
allowed to stand, it would render the provisions of
Entry 33 (a) of List III nugatory or otiose.

37. We are, therefore, also of the view that this
aspect of the matter requires reconsideration by a
larger Bench of this Court, particularly, when the
views expressed by 7 Judge Bench on the aforesaid
question have been distinguished in several
subsequent decisions of this Court, including the two
decisions rendered by Constitution Benches of five
Judges.”


                               (emphasis supplied)




                                                         Page 24 of 123
                                                                             PART A

24. This Court formulated six questions for adjudication by a larger Bench. They

     are reproduced below:


     a.   Does Section 2 of the IDRA have any impact on the field covered by

          Section 18G of the same or Entry 33 of List III of the Seventh Schedule?


     b.   Does Section 18G of the aforesaid Act fall under Entry 52 of List I of the

          Seventh Schedule of the Constitution, or is it covered by Entry 33 of List

          III thereof?


     c.   In the absence of any notified order by the Central government under

          Section 18G of the above Act, is the power of the State to legislate in

          respect of matters enumerated in Entry 33 of List III ousted?


     d.   Does the mere enactment of Section 18G of the IDRA, give rise to a

          presumption that it was the intention of the Central government to cover

          the entire field in respect of Entry 33 of List III so as to oust the States’

          competence to legislate in respect of matters relating thereto?


     e.   Does the mere presence of Section 18G of the IDRA, oust the State’s

          power to legislate in regard to matters falling under Entry 33(a) of List

          III?


     f.   Does the interpretation given in Synthetics (supra), in respect of Section

          18G of the IDRA correctly state the law regarding the States’ power to

          regulate industrial alcohol as a product of the Scheduled industry under

          Entry 33 of List III in view of clause (a) thereof?



                                                                         Page 25 of 123
                                                                             PART B

25. The batch was placed before a Constitution Bench pursuant to the above

     order. By an order dated 8 December 2010, the Constitution Bench observed

     that the decision in Synthetics (7J) (supra) requires to be considered by a

     Bench of nine Judges and directed the matter be placed before a larger

     Bench:


                  “Having meticulously examined the judgment of the
                  Constitution Bench of seven learned Judges in the
                  case of Synthetics and Chemical Limited & Ors. vs.
                  State of Uttar Pradesh & Ors., reported in 1990 (1)
                  SCC 109, we are of the view that the matter requires
                  consideration by a Bench of nine Judges.”

26. Though the three-Judge Bench by an order 25 October 2007 only referred the

     issue of the interplay between Section 18-G of the IDRA and Entry 33 of List

     III to the Constitution Bench, the order of the Constitution Bench categorically

     noted that the correctness of the decision in Synthetics (7J) ought to be

     reconsidered by a nine Judge Bench. Thus, this Bench is not limited to the

     questions framed by the three-Judge Bench.


   B. Submissions

        i.    Appellants’ submissions


27. This Court held in Synthetics (7J) (supra) that denatured spirit is industrial

     alcohol and is outside the jurisdiction of States under Entry 8, List II of the

     Seventh Schedule to the Constitution. It held that Entry 8, List II deals only

     with potable alcohol. Mr Dinesh Dwivedi, learned senior counsel representing

     the State of UP assailed the reasoning in Synthetics (7J) (supra) and argued

     that the States have jurisdiction over industrial alcohol. He submitted that:



                                                                         Page 26 of 123
                                                                                         PART B

      a.    Legislative entries are fields of legislation and must be read widely and

            construed liberally to maintain the federal balance. The                    exclusive

            jurisdiction of the States cannot be ousted by a Parliamentary

            enactment. Article 245 of the Constitution is subject to Article 246 and

            therefore the division of legislative powers must be given their full effect;


      b.    The term ‘intoxicating liquors’ appearing in Entry 8 of List II of the

            Seventh Schedule to the Constitution has a rich history and legislative

            practice accompanying it;


      c.    The term ‘intoxicating liquors’ in Entry 8 of List II is borrowed from Entry

            31, List II of the 1935 Act. The 1935 Act was enacted by the British

            Parliament when the term ‘intoxicating liquors’ had attained a specific

            meaning. This meaning can be discerned from Section 110 of the

            License Consolidation Act 1910 and Sections 3, 4, 5, 116 of the Spirit

            Act 1880;


      d.    In British legislations, the words ‘intoxicating liquors’ were defined to

            include spirit of all kinds including fermented and distilled spirits. The

            terms ‘intoxicating liquors’ and ‘spirit’ or ‘liquor of all kinds’ were used

            interchangeably in laws in England;


      e.    Various provincial statutes defined the words ‘liquor’ and ‘sprit’ to include

            all liquids containing alcohol. 58 These legislations were enacted with the

            knowledge that alcohol is used for industrial purposes. ‘Intoxicating


58
   Bombay Abkari Act 1878, Madras Abkari Act 1886, Bengal Excise Act 1909, Bihar Excise Act 1915, MP
Excise Act 1915, Punjab Excise Act 1914, Chhattisgarh Excise Act 1915 and UP Excise Act 1910.

                                                                                    Page 27 of 123
                                                                        PART B

     liquors’ in Entry 8 of List II of the Seventh Schedule to the Constitution

     is a comprehensive phrase which connotes all liquids containing alcohol.

     Therefore, liquor and spirit including industrial alcohol have always been

     under the jurisdiction of States;


f.   The 1935 Act used different phrases in Entries 31 and 40 of List II of its

     Seventh Schedule. These entries are relatable to Entries 8 and 51 of List

     II of the Seventh Schedule to the Constitution respectively. Whereas the

     phrase ‘alcoholic liquor for human consumption’ is used in Entry 51 List

     II for taxation purposes, Entry 8 of List II uses the word ‘intoxicating

     liquors’. Similarly, Entry 84 of List I uses the phrase ‘alcoholic liquor not

     for human consumption’ and Article 47 uses the phrase ‘intoxicating

     drinks’. It would be irrational to presume that the framers of the

     Constitution used different phrases to mean the same thing;


g.   The term ‘liquors’ used in a legislation under Entry 31 of List II of the

     Seventh Schedule to the 1935 Act was accepted to mean all alcoholic

     liquids by this Court in FN Balsara (supra). The language of Entry 8 of

     List II of the Seventh Schedule to the Constitution is borrowed from Entry

     31 of List II of the Seventh Schedule to the 1935 Act and must be

     deemed to have the same meaning;


h.   Entry 84 of List I of the Seventh Schedule to the Constitution uses the

     phrase ‘alcoholic liquor not for human consumption’. Usage of widely

     different terms in the Constitution would appear irrational if ‘intoxicating

     liquors’ was understood to exclude alcohols used in industries;


                                                                    Page 28 of 123
                                                                                   PART B

        i.    Entry 8 of List II includes alcohols used in industries. Since it is a specific

              entry in List II, alcohols used in industries will be excluded from the

              general entry on industries in Entry 24 of List II. The Union cannot take

              over any industry in pursuance of Entry 52 of List I unless the industry

              falls under Entry 24 of List II. Therefore Parliament cannot takeover

              industrial alcohol by making a declaration under the IDRA, which relates

              to Entry 52 of List I;


        j.    Entry 8 of List II is not subject to any other entry in the Seventh Schedule.

              The Constitution makes specific mention where it intends a legislative

              field to be subject to other entries in the Seventh Schedule; and


        k.    Synthetics (7J) (supra) fell into error by not considering the traditional

              meaning of ‘intoxicating liquors’. It also failed to notice all previous

              decisions, like Ch Tika Ramji v. State of UP, 59 which defined ‘industry’

              for the purpose of Entry 24 of List II and Entry of 52 List I and delineated

              its scope. It held that the product of an industry notified under the IDRA

              falls under Entry 33 of List III.


28. Mr Dwivedi submitted that Entry 8 of List II governs the production,

        manufacture, possession, transport, purchase and sale of intoxicating liquors.

        Since alcohols used in industries fall within the remit of ‘intoxicating liquors’

        the State legislature has exclusive and inalienable jurisdiction in this field.

        However, in the alternative, the industry i.e. the production and manufacture

        of alcohols used in industries, would be governed by the general entry, Entry


59
     1956 SCC OnLine SC 9.

                                                                               Page 29 of 123
                                                                           PART B

    24 of List II, which can be taken over by the Union upon a declaration under

    Entry 52, List I. The product of the industry would be governed by Entries 26

    and 27 of List II and would require a declaration under Entry 33 of List III for

    the Union to occupy the field. He argued that only the production and

    manufacture of industrial alcohol would be governed by the Union List even if

    the requirement of a declaration under Entry 52 of List I is met by Section 2

    of the IDRA read with Entry 26 of the First Schedule to the IDRA. However,

    no corresponding declaration is made under Section 18G of the IDRA to

    satisfy the requirements of Entry 33, List III. The Central government would

    be required to issue a notified order under Section 18G of the IDRA to claim

    control over the product. No such order has been issued and therefore the

    product remains in the exclusive domain of the State. Therefore, the Union

    has not occupied the field under Entry 33, List III.


29. Mr Arvind Datar, learned senior counsel took us through the process of

    making denatured alcohol and potable liquor from molasses or grains. He

    argued that a license is required to make ENA and another license is required

    to make denatured spirit out of ENA. The process of denaturation is done

    before a State Excise Officer and the excise or duty payable against ENA and

    denatured spirit changes drastically. He argued that States can regulate

    potable alcohol as well as denatured spirits because the process of

    denaturing takes place within the same premises.




                                                                       Page 30 of 123
                                                                                         PART B

30. Mr Datar argued that the Synthetics (7J) (supra) must be overruled because:


         a.     In para 74 of the judgment, this Court erred in assuming that industrial

                alcohol and rectified spirit are the same substance. Rectified spirit or

                ethyl alcohol, which is per se for human consumption, cannot be used

                interchangeably          with   industrial   alcohol   which   has    undergone

                denaturation. Ethyl alcohol or rectified spirit usually undergoes

                denaturation for the purpose of their use in industries. This would involve

                payment of fees and obtaining of licenses for the process;


         b.     The expression ‘alcoholic liquor for human consumption’ in Entry 51 of

                List II was mistakenly read as ‘alcoholic liquor fit for human consumption’

                which has a widely different meaning.60 For example, molasses despite

                not being capable of final consumption, as it is, would be alcohol for

                human consumption. It would undergo a process for making it fit for

                human consumption. However, that does not take away from the fact

                that molasses is intended for human consumption and is susceptible to

                excise. Alcoholic liquor for human consumption means that the alcoholic

                liquor is capable of being consumed by humans. It would fall under Entry

                51, List II while denatured alcohol would fall under Entry 84, List I;


         c.     Everything except denatured spirit is alcohol for human consumption

                because it has the potential to be consumed by humans. The process of

                denaturation is carried out only to make the alcohol sufficiently

                disagreeable for human consumption to avoid its misuse. ENA and


60
     Paras 52, 54, Synthetics (supra).

                                                                                     Page 31 of 123
                                                                       PART B

     rectified spirit may therefore be for human consumption and cease to be

     such upon undergoing denaturation. Mr Datar emphasized that the State

     does not have the power to levy tax on ENA in terms of Synthetics (7J)

     (supra) despite being for human consumption. Such an interpretation

     has drastically reduced the ability of States to levy tax under Entry 51 of

     List II;


d.   Unlike what was held in Synthetics (7J) (supra), there are no licenses

     to manufacture industrial alcohol because what is manufactured is only

     the ENA. ENA can be denatured for the purpose of alcohol used in

     industries. However, it does not require separate manufacturing units;


e.   The 158th Report of the Law Commission of India sought to address the

     practical problems which arose from the judgment of this Court in

     Synthetics (7J) (supra). It noted that the excise laws in force across

     different States in the country made no distinction between liquors used

     for human consumption or for other purposes. These pre-Constitution

     laws closely regulated and controlled the manufacture, possession, sale

     and transport of all alcohol and the Union government had no say in the

     matter. The Report clarified that there is no such thing as ‘industrial

     alcohol’ and that rectified spirit which has 95% alcohol may be used for

     industrial and non-industrial purposes. Accordingly, the report opined

     that litigation on the issue be avoided by bringing an amendment to the

     IDRA, namely, the substitution of item 26 in the First Schedule to the

     IDRA with the phrase “Fermentation Industries but not including alcohol.”



                                                                   Page 32 of 123
                                                                                 PART B

                This was to enable the States to levy excise duties on alcohol which had

                been the case for over a century prior to the judgment of this Court in

                Synthetics (supra). Parliament did not amend the IDRA as suggested

                by the Law Commission but instead only excluded potable alcohol from

                the purview of the Union with retrospective effect from the

                commencement of the IDRA; and


         f.     Synthetics (7J) (supra) must be overruled because it suffers from

                inconsistency in holding that the States have nothing to do with alcohol

                as well as holding that they can levy a regulatory fee. 61


31. Mr Datar submitted that the phrase ‘that is to say’ featuring in Entry 8 of List

         II of the Seventh Schedule connotes that the entry is exhaustive. Such a

         reading would mean that the entire journey of intoxicating liquor – from

         production to purchase and sale will fall within the remit of Entry 8 of List II.

         Since Entry 8 of List II is exhaustive and is not subject to any other entry in

         List I or List III, it cannot be transgressed by a law made by Parliament.


32. Relying on the State of Madras v. Gannon Dunkerley, 62 Mr Datar argued

         that to understand the meaning of ‘intoxicating liquors’, which has not been

         defined in the Constitution, the Court may identify if the expression is nomen

         juris and adopt the meaning which the word has obtained over a passage of

         time. The British law i.e. the Spirits Act 1880 includes denatured alcohol.

         Similarly, this Court in India Mica (supra) and FN Balsara (supra) held that



61
     Para 86. Synthetics (supra)
62
     1959 SCR 379.

                                                                             Page 33 of 123
                                                                                PART B

         intoxicating liquor includes denatured spirits. Mr Datar also presented a list of

         legislation enacted at around the same time which included denatured alcohol

         in the same category as liquor. Mr Datar relied on the judgment of this Court

         in SIEL Ltd v. Union of India 63 to argue that the subjects enumerated in Entry

         33, List III are excluded from Entry 52, List I. Lastly, he urged that since

         Section 18G of the IDRA does not specify that it extends to ‘production’, even

         the issuance of a notified order would not result in the occupation of the field

         by the Union with respect to production.


33. Mr Jaideep Gupta, learned senior counsel, supplemented the case of the

         appellants. He submitted that if this Court were not inclined to hold that all

         alcohol falls under Entry 8 of List II then, in the alternative, the judgment of

         this Court in Synthetics (7J) (supra) must be overruled on the ground that

         the three-fold classification of Tika Ramji (supra) has not been followed. This

         Court in Tika Ramji (supra) devised a threefold classification as pre-

         production, production and post-production. It held that only the second

         category i.e. production would be covered by the word ‘industry’. He

         submitted that the State therefore has the power to regulate the manufacture

         of ENA which would fall under the pre-production category. The State would

         also have the power to regulate the distribution of denatured alcohol.

         Buttressing this point, Mr Jaideep Gupta argued that it becomes imperative

         for the State to regulate the distribution of denatured alcohol because it may

         be renatured and distributed as potable alcohol which will lead to tragedies.




63
     (1998) 7 SCC 26.

                                                                            Page 34 of 123
                                                                                PART B

    He argued that it becomes imperative for the State to regulate such instances

    under Entry 8 of List II as well as Entry 6 of List II which deals with public

    health.


34. Mr V Giri, learned senior counsel, differed from other counsel for the

    appellants and submitted that denatured alcohol would be excluded from the

    ambit of the term ‘intoxicating liquors’ and would therefore fall under Entry 24

    of List II. However, he supported the arguments of the other counsel on a

    notified order under Section 18G of the IDRA being a prerequisite for

    Parliament to occupy the field under Entry 33 of List III.


35. Mr Balbir Singh, learned senior counsel, and Mr Shadan Farasat and Dr.

    Vivek Sharma, learned counsel, have supported the above arguments on

    behalf of the appellants.


         ii.     Respondent’s submissions


36. Mr R Venkataramani, learned Attorney General for India appearing for the

    Union of India submitted that:


    a.         The production, manufacture, trade and commerce, supply and

               distribution constitute a chain of economic activity and may not be looked

               at separately. Therefore, the process of production necessarily includes

               the series of actions of trade, commerce, supply and distribution. This

               implies that there is a symbiotic relationship between Entry 52 of List I

               and Entry of 33 List III and they may not be looked at separately. Entry

               52 of List I and Entry 33 of List III are a family of entries which are


                                                                            Page 35 of 123
                                                                          PART B

     interconnected. Entry 52 of List I can also include and touch upon all

     matters relating to an industry that is brought under the control of the

     Union. These matters can be production, trade, commerce, supply and

     distribution, etc.;


b.   Entry 52 of List I is a special entry uncontrolled by any other entry

     including Entry 8 of List II. It envisages the possibility of uniform control

     at the federal level of any declared industry by removing it from the

     individual jurisdiction of the States. Such uniform control serves the

     purpose of subserving the common good, equitable distribution, fair

     prices, utility of the products of an industry for serving the interests of all

     the States, etc.;


c.   To the extent that Parliament legislates with respect to an industry, the

     powers of the States under Entries 26 and 27 of List II are denuded.

     Similarly, the powers of the States under Entry 33 of List III are denuded

     if Parliament has occupied the field. Merely because a notified order is

     not issued would not leave the subject to be legislated upon by the

     States. This is because the lack of regulation or notification may be to

     serve the interest of the industry. The principle elucidated in Tika Ramji

     (supra) is not a principle of universal application i.e., in the absence of a

     notified order under Section 18G, the IDRA will not be a dormant law

     and the States will not derive their competence to deal with all or any

     matters otherwise exhaustively dealt with by Section 18G;




                                                                      Page 36 of 123
                                                                                 PART B

         d.    The observations in SIEL (supra) and Tika Ramji (supra) are incorrect

               in completely separating Entry 52 of List I from Entry 33 of List III. It is

               open to Parliament to enact laws in respect of trade and commerce,

               production, supply, distribution. The fact that the IDRA touches upon a

               certain field is enough to oust the jurisdiction of the State completely;


         e.    All uses of liquids containing alcohol, other than those meant for human

               consumption, would fall under one category which is non-potable

               alcohol. Non-potable alcohol must fall outside Entry 8 of List II.

               Accordingly, the 2016 amendment to Entry 26 of Schedule I of the IDRA

               must be taken to have validly taken over non-potable alcohol;


         f.    The focus of the framers while drafting the provisions concerning alcohol

               in the Constitution was temperance, regulation of trade and commerce

               in consumable alcohol preparations and to raise revenue;


         g.    Entry 8 of List II cannot be interpreted to carve anything out of Entry 52,

               List I and Entry 33, List III. The judgment of this Court in ITC Ltd v.

               Agricultural Produce Market Committee, 64 is inapplicable to the

               present case because ITC (supra) was determined in the context of

               overlapping entries. The ‘fermentation industry’ has been dealt with

               under the IDRA, which is a self-contained legislation;


         h.    The term ‘intoxicating liquors’ in Entry 8 of List II does not include all

               classes of alcoholic liquids. The use of the phrase ‘that is to say’



64
     (2002) 9 SCC 232.

                                                                             Page 37 of 123
                                                                                    PART B

                  occurring in Entry 8 of List II only refers to the range of activities

                  concerning one class of alcohol, namely potable alcohol, and is not

                  referable to other classes of liquor;


         i.       The framers of the Constitution may not have been aware of many

                  industrial uses of alcohol and that all alcohol is neither consumable by

                  humans nor intoxicating in nature; and


         j.       The Report of the Industrial Alcohol Committee in 1920 observed that it

                  was difficult to define ‘intoxicating liquors’ since there was no intrinsic

                  difference between alcohol intended for potable and non-potable

                  purposes.


37. Mr Tushar Mehta, learned Solicitor General of India, argued that the

         adjudication on the interplay of Sections 2 and 18G of the IDRA with Entry 52

         of List I and Entry 33 of List III will have a bearing on other legislation and

         therefore the ruling in this case may not be restricted to the industry of alcohol.

         The division of legislative powers has undergone four stages: (a)                the

         devolution of powers to the Federal legislature and the Provincial legislatures

         under the Devolution Rules, Government of India Act 1919; 65 (b) the division

         of subjects between the Centre and the Provinces under the 1935 Act; (c) the

         draft Constitution which was placed before the Constituent Assembly; and (d)

         the entries as they were finally adopted in the Constitution. The Solicitor

         General submitted that:




65
     “1919 Act”

                                                                                Page 38 of 123
                                                                       PART B

a.   Some industries have always been considered as necessarily under

     Union control. This may be because it is in national interest, requires

     uniform regulation throughout the country, or when the industry or its

     products are sought to be equitably distributed. Entry 52 of List I is in

     furtherance of the federal principle;


b.   Entry 20 of the Central Subject List in the Devolution Rules framed under

     the 1919 Act which corresponds to Entry 52 of List I of the Seventh

     Schedule to the Constitution used the term ‘development’. A similar

     provision was inserted as Entry 34, List I of the Seventh Schedule to the

     1935 Act which also used the term ‘development’. This entry was further

     retained as Entry 64 of List I of the Seventh Schedule to the draft

     Constitution. However, after debates in the Constituent Assembly the

     entry gained the form in which it appears today in Entry 52 of List I. The

     word ‘development’ was dropped from the entry but the word ‘control’

     was retained. Therefore, the term ‘control’ must have been intended to

     connote a wider meaning than its earlier versions;


c.   This is borne out by the Constituent Assembly debates where Dr BR

     Ambedkar responded to amendments which sought to introduce the

     term ‘development and control’ in draft Entry 64, List I. He stated that the

     intention of the Drafting Committee was not merely to allow the Union to

     take over the development of an industry but also other aspects;


d.   Tika Ramji (supra) must be overruled because:




                                                                   Page 39 of 123
                                                                                 PART B

      i.         It did not consider the Constituent Assembly debates and wrongly

                 restricted the meaning of industry to manufacturing and production

                 only;


     ii.         All aspects from the sourcing of raw materials to the distribution of

                 products must fall within the powers of the Union to take control of

                 an industry under Entry 52 of List I;


     iii.        Article 366(12) did not define the term ‘goods’ to include raw

                 materials in particular;


     iv.         Entry 27 of List II is subject to Entry 33 of List III. The implication of

                 this aspect was not sufficiently dealt with by the Court in Tika Ramji

                 (supra); and


     v.          It is expedient in public interest that alcohol is regulated by a

                 Central legislation. Currently, the IDRA occupies the field, and any

                 State law on alcohol, other than potable alcohol, will be repugnant

                 to the IDRA. The holding in Tika Ramji (supra), that there must be

                 a notified order in force pursuant to Section 18G for there to be

                 repugnancy is not correct. Further, it was obiter dicta;


e.          Synthetics (7J) (supra) rightly did not consider the observations in Tika

            Ramji (supra) regarding the absence of a notified order by the Union

            government;


f.          The debates in the Constituent Assembly would show that the framers

            of the Constitution intended the Union to have some control over the

                                                                             Page 40 of 123
                                                                       PART B

     trade and commerce, production, supply and distribution which led to the

     introduction of a concurrent list entry which is identifiable as Entry 33 of

     List III;


g.   The power of taxation over potable alcohol has always been with the

     States and the power of taxation over non-potable alcohol has always

     been with the Union. This is borne out by the evolution of Entry 84 of List

     I and Entry 52 of List II of the Seventh Schedule to the Constitution. The

     control and the taxing power were cumulatively given to the provinces

     under Entry 16 of the provincial subject list of the Devolution Rules under

     the 1919 Act. Under the 1935 Act, Entry 45 of List I specifically excluded

     ‘alcoholic liquor for human consumption’ from the domain of the Union

     and correspondingly included it under the State list as Entry 40 of List II;


h.   The term ‘intoxicating liquors’ in Entry 8 of List II means a beverage

     which has the effect of intoxication upon consumption. The term is not

     used elsewhere in the Seventh Schedule and instead the term ‘alcoholic

     liquor for human consumption’ is used in taxing entries. The

     terminological variation is because the incidence of tax is relevant in a

     taxing      entry. Accordingly, since intoxication is not the incidence of

     taxation but the effect of consuming alcoholic liquor, it is not used in the

     taxing entries;


i.   Similarly, in Article 47, the term ‘intoxicating drinks’ is used to connote

     all drinks which have the effect of intoxication regardless of its alcoholic

     content, for example, Indian hemp;


                                                                   Page 41 of 123
                                                                                    PART C

         j.     This Court, in Synthetics (7J) (supra), held that ‘intoxicating liquors’ is

                limited to ‘alcoholic liquor fit for human consumption’. FN Balsara

                (supra) defined liquor in a different context and did not deal with

                legislative competence; and


         k.     Industrial alcohol is a subject which affects the entire nation and requires

                a uniform approach. This is evidenced by national laws and policies such

                as the Indian Power Alcohol Act 1948, Ethyl Alcohol (Price Control)

                Order 1966 and the National Biofuel Policy 2018.


38. Mr Dhruv Agrawal, learned senior counsel; Mr Abhimanyu Bhandari; Mr Omar

         Ahmad; Ms Tahira Karanjawala; Ms Sansriti Pathak; Mr Pawan Shree

         Agarwal; Mr S Nandakumar; and Mr Akash Bajaj, learned counsel, have

         supported the above arguments on behalf of the respondent.


       C. The distinction between potable and non-potable alcohol

39. Before delineating the issues that fall for the consideration of this Court,

         certain preliminary remarks on the process of preparation of potable alcohol,

         that is, alcohol that is used as a beverage must be made. The raw material

         for potable alcohol is generally molasses and grain 66, which is fermented and

         distilled to produce rectified spirit. Rectified spirit, also known as ethyl alcohol,

         contains about 95% alcohol and some impurities which can affect flavour and

         aroma. Rectified spirit is used as a solvent in pharmaceutical and cosmetic

         products. Though rectified spirit is not generally used in the preparation of



66
     See FB Wright, Distillation of Alcohol and De-Naturing (2nd ed. 1907)

                                                                                Page 42 of 123
                                                                                              PART C

      alcoholic beverages, it may be used to produce home-made liqueurs. 67 Extra

      Neutral Alcohol is a highly purified form of ethanol which contains more than

      96% alcohol. ENA has a neutral taste and smell and is mostly used as a base

      for the preparation of premium beverages. Additionally, it is also used in the

      production of products like perfumes and mouthwashes. Absolute alcohol is

      ethanol that contains less than 1% water and more than 99% alcohol.68 The

      high purity of the alcohol makes it ideal for the preparation of pharmaceutical

      products, cosmetics and chemical manufacturing that require a water-free

      solvent. 69


40. ‘Industrial alcohol’ is a common term that is used to denote the alcohol that is

      used in industries. As indicated above, all the above three variants of ethanol

      are used in various industrial preparations. While ENA is usually used for the

      preparation of alcoholic beverages, rectified spirit is also used to prepare

      certain alcoholic beverages. Denaturation is a process by which ethanol is

      deliberately made undrinkable by adding chemicals known as ‘denaturants’

      to make it poisonous or foul smelling and unsuited for ingestion by humans.

      Denaturants can be added to any of the three forms of ethanol (ENA, rectified

      spirit and absolute alcohol). Denatured alcohol is also further classified into

      ‘Completely Denatured Alcohol’ and ‘Specially Denatured Alcohol’. Both

      these formulations contain denaturants making it unconsumable. However, in

      completely denatured alcohol, the denaturants cannot be easily removed



67
   Stuart Walton, Norma Miller, An Encyclipedia of Spirits & Liqueurs and How to Cook with Them (2000)
68
   See FB Wright, Distillation of Alcohol and De-Naturing (2nd ed. 1907)
69
   See KA Jacques, TP Lyons, DR Kelsall (ed), The Alcohol Textbook: A reference for the beverage, fuel and
industrial alcohol industries (4th ed. Nottingham University Press)

                                                                                          Page 43 of 123
                                                                                PART C

      while in ‘specially denatured alcohol’, they can be easily removed. 70 In view

      of this complexity, where the materials for the preparation of potable alcohol

      are also used for the preparation of other products, a simplistic classification

      of ‘potable’ and ‘non-potable’ alcohol cannot be made for the purposes of this

      judgment.


41. This is also evident from the submissions by counsel on the scope of Entry

      8 of List II. The counsel made the following submissions:


      a.     Entry 8 only includes the final product of potable alcohol, that is alcoholic

             beverages for human consumption. Entry 8 does not include ENA which

             is a raw material for the preparation of beverage 71;


      b.     Entry 8 includes ENA and potable alcohol 72;


      c.     Entry 8 includes ENA, potable alcohol and the process of ‘denaturing’

             ENA 73; and


      d.     Entry 8 includes ENA, potable alcohol and denatured alcohol74.




70
   See Alcohol Denaturants-Specification (Second Revision), ICS 71.100.80
71
   See submissions of Mr Tushar Mehta, learned SG.
72
   See submissions of V Giri, counsel for petitioner
73
   See Vam Organic (II)
74
   See submissions of Mr Dwivedi and Mr Datar senior counsel

                                                                            Page 44 of 123
                                                                           PART D & E

   D. Issues

42. With the above preliminary observations, we have formulated the following

     issues:


         a. Whether Entry 52 of List I of the Seventh Schedule to the Constitution

                overrides Entry 8 of List II;


             b. Whether the expression ‘intoxicating liquors’ in Entry 8 of List II of the

                Seventh Schedule to the Constitution includes alcohol other than

                potable alcohol; and


             c. Whether a notified order under Section 18G of the IDRA is necessary

                for Parliament to occupy the field under Entry 33 of List III of the

                Seventh Schedule to the Constitution.


   E. Analysis

        i.      The constitutional distribution of legislative power


43. One of the prominent features of a federal Constitution is the distribution of

     legislative powers between the Union and the States. Article 246 provides for

     the distribution of legislative powers between Parliament and the State

     Legislatures. Clause (1) of Article 246 stipulates that Parliament has exclusive

     power to make laws with respect to any matter enumerated in the Union List

     (List I to the Seventh Schedule) notwithstanding anything in the State or the

     Concurrent Lists.        Clause (2) stipulates that Parliament and the State

     Legislatures have the power to legislate on any matter enumerated in the

     Concurrent List (List III of the Seventh Schedule) subject to the power of

                                                                            Page 45 of 123
                                                                            PART E

    Parliament under Clause (1) but notwithstanding the power of the State

    Legislatures under Clause (3). Clause (3) provides that subject to clauses (1)

    and (2), the State Legislatures have the power to legislate on any matter

    enumerated in the State List (List II of the Seventh Schedule) of the Seventh

    Schedule. Further, Clause (4) provides for the power of Parliament to enact

    laws for Union Territories. It states that Parliament may enact laws for any

    part of the territory of India which is not included in a State. This power

    includes the power of Parliament to make laws with respect to entries

    enumerated in the State list, for Union Territories.


44. The federal balance of the distribution of legislative powers between the

    Union and the States rests on the interpretation of the phrase

    “notwithstanding” in Clause (1) of Article 246 and “subject to” in Clause (3) of

    Article 246. It is more than clear that the phrases provide predominance to

    Parliament over State Legislatures. The federal balance lies not on the

    recognition that the Constitution grants Parliament predominant legislative

    power but on the identification of the scope of such predominance. The scope

    of the non-obstante clause in Article 246(1) and the subjugation clause in

    Article 246(3) must not be interpreted in isolation but along with the

    substantive provisions of the clauses. Clause (1) of Article 246 grants

    Parliament the “exclusive power” to enact laws with respect to matters in List

    I. Similarly, Clause (3) of Article 246 grants the Legislature of States, the

    “exclusive power” to enact laws with respect to matters in List II. On a holistic

    interpretation of the provisions, it is clear that the non-obstante clause in

    Article 246(1) and the subjugation clause in Article 246(3) do not permit

                                                                        Page 46 of 123
                                                                                  PART E

      Parliament to enact laws with respect to the entries in List II. Each of the

      legislative bodies are sovereign and supreme within the sphere that is

      allocated to them in the Seventh Schedule. 75 What then is the purpose of the

      non-obstante and subjugation clause? It is crucial to note that Clause (1) of

      Article 246 stipulates that the power of Parliament to make laws with respect

      to entries in List I is ‘notwithstanding’ not just the power to make laws with

      respect to matters in the Concurrent list but also the power to make laws with

      respect to matters in the State List. A combined reading of the non-obstante

      clause and the subjugation clause along with the use of the phrase “exclusive

      power” means only one thing, that when there is a conflict between the entries

      in List I and List II, the power of Parliament supersedes.


45. The judgment of this Court in Hoechst Pharmaceuticals v. State of Bihar 76

      is the locus classicus on the constitutional scheme of legislative distribution.

      The decision holds that when there is a conflict between an entry in List I and

      entry in List II which is not ‘capable of reconciliation’ 77, the power of

      Parliament to legislate with respect to a field covered by List I must supersede

      the exercise of power by the State legislature to that extent. 78 The judgment

      also proceeded to lay down the manner in which the entries in List I and List

      II must be reconciled79:




75
   Jindal Stainless Steel v. State of Haryana, (2017) 12 SCC 1 [617]
76
   (1983) 4 SCC 45
77
   Also see In re Central Provinces and Berar Act 14 of 1938, AIR 1939 FC 1
78
   (1983) 4 SCC 45 [38]
79
   AIR 1939 FC 1 [41]

                                                                              Page 47 of 123
                                                                                             PART E

                a. In case of a seeming conflict between the entries in the two lists, the

                   entries must be read together without giving a narrow and restricted

                   meaning to either of the entries in the Lists; and


                b. If the entries cannot be reconciled by giving a wide meaning, it must

                   be determined if they can be reconciled by giving the entries a

                   narrower meaning.


46. In State of WB v. Committee for Protection of Democratic Rights 80, a

      Constitution Bench held that the principle of federal supremacy in Article 246

      can be resorted to only when there is an ‘irreconcilable direct conflict’

      between the entries in List I and List II. 81


          ii.      Scheme of legislative entries


47. The lists in the Seventh Schedule demarcate the legislative fields between

      Parliament and the State Legislatures. They do not confer power but stipulate

      broad fields of legislation. 82 The source of the power of Parliament and State

      Legislatures emanates from Articles 245 and 246 of the Constitution. These

      provisions in the Constitution have been borrowed from Sections 99 and 100

      of the Government of India Act 1935 83 with necessary modifications. The

      demarcation of legislative fields is based on a deliberate design as well as on

      the principles of federalism. Matters requiring coordination between different

      regions of the country or of national importance have been placed in the field


80
   (2010) 3 SCC 571
81
   (2010) 3 SCC 571 [27]; Also see In re C.P & Berar Taxation Act, AIR 1939 FC 1
82
   See Calcutta Gas Co. (Proprietary) Ltd. v. State of W.B., 1962 SCC OnLine SC 60; Union of India v. HS
Dhillon, (1971) 2 SCC 779; TMA Pai Foundation v. State of Karnataka, (2002) 8 SCC 481.
83
   “1935 Act”

                                                                                        Page 48 of 123
                                                                                             PART E

      of Parliament. Matters requiring localized focus and limited or no coordination

      between States have been placed in the State List. Fields of legislation which

      may require either uniform legislation for the entire nation or context and

      region-specific accommodation, depending on the circumstance, are placed

      in the Concurrent List. Moreover, the three lists make a clear distinction

      between general entries and taxation entries. The power of taxation cannot

      be derived from a general entry. 84 The entries in the legislative lists do not

      cast an obligation to legislate or to legislate in a particular manner. Within the

      confines of an entry, the legislature exercises plenary power subject to the

      provisions of the Constitution. 85


48. Numerous language devices are used in the Seventh Schedule to prevent the

      conflict of entries and ensure a clear demarcation of the fields of entry. The

      entries in List II use the following language devices:


      a.     ‘Subject to’ a specific provision of List I or List III: Entries 2,17,22,

             24,26,27,33 and 57;


      b.     ‘Subject to’ provisions of an entire list with regard to the subject matter:

             Entry 13;


      c.     ‘Not specified in’ or ‘other than those specified in’ List I: Entries 13, 32

             and 63; and




84
   State of Karnataka v. State of Meghalaya, (2023) 4 SCC 416; Union of India v. HS Dhillon, (1971) 2 SCC
779; MPV Sundararamier & Co. v. State of Andhra Pradesh, (1958) 9 STC 298; R Abdul Quader & Co. v.
STO, (1964) 6 SCR 867; HM Seervai, Constitutional Law of India, Volume 3 (4th edn.) [25.57] 2340-2341.
85
   United Province v. Atiqa Begum, (1940) FCR 110; Constitution of India, Article 13

                                                                                         Page 49 of 123
                                                                                        PART E

            d.   ‘Subject to’ law made by Parliament or ‘subject to’ any limitations

                 imposed by Parliament by law: Entries 37 and 50.


49. With respect to category (a) above, where an Entry in List II is subject to an

            entry or entries in List I or List III, the extent of the legislative field covered by

            the entry in List II is circumscribed by the domain covered by the entries in

            Lists I or III to which the entry in List II is subject. For example, Entry 22 of

            the State List deals with “courts of wards subject to the provisions of Entry 34

            of List I”. Entry 34 of List I provides for “Courts of wards for the estates of

            Rulers of Indian States”. The legislative field in Entry 22 of List II is wider than

            the field of Entry 34 of List I. Hence the subjection of Entry 22 of List II to Entry

            34 of List I indicates that that the field assigned to the States is circumscribed

            to the extent of the field assigned to Parliament in Entry 34 of List I. Barring

            the express legislative device of subordination, the States have complete

            power to enact laws over the fields specified in List II of the Seventh Schedule

            to the Constitution. The authority of the State Legislature to enact laws on

            those entries of List II which are not expressly made subject to other entries

            has maintained the federal balance of legislatures under the Constitution.86


50. The devices of language used in the Seventh Schedule prevent the overlap

            between entries in various Lists. Now, what of the instances where there is

            an overlap between provisions in different entries but the Constitution does

            not use a device to resolve it? It must be recalled that the federal supremacy

            of Parliament on legislative competence can only be resorted to when there



86
     ibid

                                                                                    Page 50 of 123
                                                                                                 PART E

      is an ‘irreconcilable direct conflict’ between entries in different lists. It is crucial

      to note the difference between ‘overlap’ and ‘conflict’. An overlap occurs when

      two or more things or fields partially intersect. However, a conflict occurs

      when two or more entries operate in the exactly same field. Courts while

      dealing with an overlap of legislative entries must endeavour to diminish the

      overlap and not enhance it by including it in the field of conflict. The federal

      supremacy accorded to Parliament ticks in at the stage of ‘conflict’.


51. The legislative entries must be given a wide meaning. All incidental and

      ancillary matters which can be fairly and reasonably comprehended must be

      brought within them 87. However, if there is an overlap between two entries

      the Court must endeavour to interpret the entries harmoniously. While

      interpreting the entries harmoniously, it must be ensured that no entry is

      rendered redundant. This principle of construction applies equally to entries

      within the same List and entries within different lists. 88 The principle of

      parliamentary supremacy must be applied only when the attempted

      reconciliation by the above methods of interpretation fails.


          iii.   The field covered by Entry 52 of List I and Entry 8 of List II


52. Entry 8 of List II reads as follows:


                       “Intoxicating liquors, that is to say, the production,
                       manufacture, possession, transport, purchase and sale
                       of intoxicating liquors”.

                                                             (emphasis supplied)


87
   United Provinces v. Atiqa Begum, (1940) FCR 110; Western India Theatres Ltd. V. Cantonment Board,
Elel Hotels & Investments Ltd. V. Union of India; Godfrey Phillips India Ltd. V. State of UP (2005) 2 SCC 515
88
   See Harakchand Ratanchand Banthia v. Union of India, (1969) 2 SCC 166

                                                                                            Page 51 of 123
                                                                                                       PART E

    a. The scope of Entry 8

  I.     The meaning of ‘that is to say’

53. Entry 8 of List II deals with ‘intoxicating liquor’. The Entry specifies the scope

       of the provision by the usage of the phrase ‘that is to say’. The Entry stipulates

       that it includes everything from the production to the sale of intoxicating liquor,

       with the use of the expressions ‘production, manufacture, possession,

       transport, purchase and sale’. The Entry specifies the breadth of the provision

       by couching it in over broad terms. There are a few entries which provide such

       a specification, by the use of the words “that is to say” 89. Otherwise, the

       general language of the Seventh Schedule is to merely mention the field such

       as ‘gas and gas-works’ 90, or ‘fisheries’ 91, or ‘census’ 92, or ‘public health and

       sanitation; hospitals and dispensaries’ 93. Entry 25 of List II specifies ‘gas and

       gas-works’ without clarifying the scope of the provision. Similarly, Entry 21 of

       List II specifies ‘fisheries’. Even within the entries that provide some

       specification, there are two kinds. First, entries where the meaning of the field

       is clarified. For example, Entry 71 of List I deals with the field of ‘Union

       Pensions’. The phrase ‘that is to say’ is then used to specify the meaning of

       the phrase ‘Union Pensions’ as pensions payable by the Government of India

       or out of the Consolidated Fund of India 94. This specification operates more

       or less as a definition clause. Second, the phrase is used to specify the scope


89
   Seventh Schedule to the Constitution of India; Entry 71 to List I, Entry 5 to List II, Entry 13 of List II, Entry
17 of List II, Entry 18 of List II, Entry 42 of List II
90
   Seventh Schedule to the Constitution of India; Entry 25 of List II
91
   Seventh Schedule to the Constitution of India; Entry 21 of List II
92
   Seventh Schedule to the Constitution of India; Entry 69 of List I
93
   Seventh Schedule to the Constitution of India; Entry 6 of List II
94
   Other examples include Entry 13 of List II which specifies the meaning of ‘communications’ to mean roads,
bridges, ferries and Entry 42 of List II which specifies State pensions to mean pensions payable by the State
or out of the Consolidated Fund of the State.

                                                                                                  Page 52 of 123
                                                                                                      PART E

       of the provision. For example, Entry 5 of List II reads as “local government,

       that is to say, the constitution and powers of municipal corporations,

       improvement trusts…” 95 Entry 8 falls in the latter category.


54. The next question is whether the phrase ‘that is to say’ used in Entry 8 limits

       or explains the scope of the entry. The interpretation of the phrase ‘that is to

       say’ has fallen for the consideration of this Court earlier in numerous cases. 96

       This Court has adopted both views. Benches have interpreted the expression

       as a limiting as well as an explanatory device. In Bhola Prasad v. The King

       Emperor 97, the Federal Court dealt with the meaning of the phrase ‘that is to

       say’ in Entry 31 of the Provincial List in the 1935 Act. Entry 31 of the Provincial

       List read as “Intoxicating liquors and narcotic drugs, that is to say, the

       production, manufacture, possession, transport, purchase and sale of

       intoxicating liquors, opium and other narcotic drugs.” The issue was whether

       the Provincial Government had the competence to issue a notification

       prohibiting the possession of intoxicating liquor. The Federal Court held that

       the Provincial Government had the competence to prohibit though Entry 31

       does not expressly grant the power to ‘prohibit’. The Court noted that the

       words that follow the phrase ‘that is to say’ were explanatory or illustrative and

       not words of either amplification or limitation. However, in other judgments



95
   Other examples include Entry 17 of List II which reads as “water, that is to say, water supplies, irrigation
and canals, drainage and embankments, water storage and water power subject to the provisions of entry
56 of List I” and Entry 18 of List II which reads as ‘Land, that is to say, rights in or over land, land tenures
including the relation of landlord and tenant, and the collection of rents; transfer and alienation of agricultural
land; land improvement and agricultural loans; and colonization.
96
   State of Karnataka v. Balaji Computers; Bansal Wire Industries v. State of UP (2011) 6 SCC 545; Sait
Rikaji Furtarnal v. State of AP (1991) Supp (1) SCC 202; CST v. Popular Trading Company (2000) 5 SCC
511; State of Punjab v. Devans Modern Brewaries (2004) 11 SCC 26; State of Bombay v. Bombay Education
Society (1954) 2 SCC 152
97
   (1942) 4 FCR 17

                                                                                                 Page 53 of 123
                                                                                                        PART E

       dealing with taxing provisions, this Court has held that the expression ‘that is

       to say’ is employed to exhaustively enumerate.98 While interpreting the

       expression ‘that is to say’, it must not be lost that it features in the legislative

       list which must be interpreted widely and to include all ancillary items. The

       interpretation of taxing statutes (which must be construed strictly) and

       legislative entries in the Seventh Schedule(which are required to be construed

       widely and liberally) cannot be the same. This was noticed by the Constitution

       Bench in State of Bombay v. Bombay Education Society99.


55. In State of Punjab v. Devans Modern Breweries 100, the levy of tax on the

       import of potable liquor manufactured in other States was challenged. Justice

       SB Sinha in his dissenting opinion, considered the scope of the words ‘that is

       to say’ in Entry 8 of List II. Relying on the decisions in CST v. Popular

       Trading 101 and Indian Aluminium Co. Ltd. v. Assistant Commissioner of

       Commercial Taxes (Appeals)102, the learned Judge held that the expression

       ‘that is to say’ in Entry 8 of List II is descriptive, enumerative and exhaustive



98
   State of Karnataka v. Balaji Computers; Bansal Wire Industries v. State of UP, (2011) 6 SCC 545 [20]; Sait
Rikhaji Furtarnal v. State of AP (1991) Supp (1) SCC 202 [4]; CST v. Popular Trading Company (2005) 5
SCC 511
99
   (1954) 2 SCC 152; “12. […] He points out that one of the meanings of the word “namely” as given in Oxford
English Dictionary, Vol. VII, p. 16 is “that is to say” and he then refers us to the decision of the Federal Court
in Bhola Prasad v. King Emperor [Bhola Prasad v. King Emperor, 1942 SCC OnLine FC 3 : (1942) 4 FCR 17
at p. 25] where it was stated that the words “that is to say” were explanatory or illustrative words and not
words either of amplification or limitation. It should, however, be remembered that those observations were
made in connection with one of the legislative heads, namely, Entry 31 of the Provincial Legislative List. The
fundamental proposition enunciated in R. v. Burah [R. v. Burah, (1878) LR 3 AC 889 (PC)] was that Indian
Legislatures within their own sphere had plenary powers of legislation as large and of the same nature as
those of Parliament itself. In that view of the matter every entry in the legislative list had to be given the widest
connotation and it was in that context that the words “that is to say”, relied upon by the learned Attorney
General, were interpreted in that way by the Federal Court. To do otherwise would have been to cut down
the generality of the legislative head itself. The same reason cannot apply to the construction of the
Government Order in the present case for the considerations that applied in the case before the Federal
Court have no application here.” [emphasis supplied]
100
    (2004) 11 SCC 26
101
     (2000) 5 SCC 511
102
    (2001) 2 SCC 201

                                                                                                   Page 54 of 123
                                                                                  PART E

         and circumscribes the scope of the said entry to a great extent.” 103 However,

         the opinion did not consider the decisions in Bhola Prasad (supra) and State

         of Bombay v. Bombay Education Society 104 and instead referred to the

         interpretation of the expression in taxing statutes. For the above reasons, the

         expression ‘that is to say’ in Entry 8 of List II cannot be interpreted to

         circumscribe the scope of the entry. The words that follow ‘that is to say’ are

         illustrative and explanatory of the scope of the provision. The expression does

         not limit the scope of the entry. Thus, the scope of Entry 8 of List II cannot be

         limited to the ‘production, manufacture, possession, transport, purchase and

         sale’ of Intoxicating Liquor.


  II.      Product or industry based entry

56. The Seventh Schedule differentiates between an industry and the product of

         the industry. Entry 24 of List II deals with industries. Entries 26 and 27 of List

         II deal with products of industries. Entry 26 deals with “Trade and commerce

         within the State subject to the provisions of Entry 33 of List III”. Entry 27

         provides for “Production, supply and distribution of goods subject to the

         provisions of Entry 33 of List III”. Entry 33 of List III enables both Parliament

         and the State Legislature to enact laws with respect to trade and commerce

         in, and the production, supply and distribution of, inter alia, the products of the

         industry where control by the Union is declared by Parliament by law to be in

         the public interest. Thus, if the Union has control over an industry under Entry

         52 of List I, both Parliament and the State Legislature will have the



103
      (2001) 2 SCC 201 [158]
104
      (1954) 2 SCC 152

                                                                              Page 55 of 123
                                                                                  PART E

         competence with respect to the products in terms of Entry 33 of List III. Under

         Entries 26 and 27 of List II, the State Legislature has the exclusive power to

         enact laws with respect to the products of the industries covered by Entry 24

         of List II. Parliament has the competence to legislate on any ‘industry’

         provided that it satisfies the condition stipulated in Entry 52 of List I (control

         by the Union being declared by a law of Parliament to be in the public interest).

         The necessary corollary of the enactment of the law under Entry 52 is that the

         products of the industry are shifted to the Concurrent list from the State List.


57. The scope of Entry 8 must be interpreted in this background. If Entry 8 is a

         product-based Entry, it will only cover the consumable end-product. However,

         if it is an industry-based Entry, it would cover the production of the product as

         well. 105 Entries 24, 26 and 27 of List II are general entries relating to industry

         and the products of the industries. A distinction between industry and product

         is made in List II to give effect to the legislative scheme by which certain

         industries may be controlled by the Union under Entry 52 of List I but products

         of those industries which are placed in the Concurrent list under Entry 33. To

         give effect to this unique demarcation, it was necessary to separate the

         entries relating to industries and products in List II. However, Entry 8 is a

         specific entry dealing only with ‘intoxicating liquor’. The distinction made

         between industry and products in the general entries to give effect to the

         scheme of legislative distribution on industries is not adopted in Entry 8. We

         have in the preceding sections emphasised that the primary principle of




105
      See Tika Ramji v. State of UP, AIR 1956 SC 676

                                                                              Page 56 of 123
                                                                              PART E

     interpreting entries in the legislative lists is to provide a wide meaning to them.

     A narrow interpretation must only be adopted when either (a) the scope of the

     Entry is limited by the use of language devices; or (b) a wide interpretation

     creates an overlap between entries within the same list or different lists. For

     example, Entry 25 of List II provides States the competence over “gas and

     gas-works”. This Court in Calcutta Gas Company (supra) did not interpret

     the Entry to only include the product of ‘gas and gas works’ but rather

     interpreted it to include the industry. This is the construction which is in

     consonance with settled principles of interpretation.


58. Entry 8 in itself indicates that the intent is to ensure that it is read as broadly

     as possible. The Entry itself covers the ‘production, manufacture, possession,

     transport, purchase and sale’ of intoxicating liquors. Thus, it is clear that the

     Entry seeks to regulate everything from the stage of the raw materials to the

     consumption of ‘intoxicating liquor’. Entry 8 of List II includes both the industry

     and the product of ‘intoxicating liquor’.


   b. Scope of Entry 52 of List I: the absence of “to the extent to which”

59. Entry 24 of List II deals with ‘Industries’. The entry is subject to entries 7 and

     52 of List I. Entry 7 of List I deals with industries which are declared by

     Parliament by law to be necessary for the purpose of defence or for the

     prosecution of war. Entry 52 of List I deals with industries, the control of which

     by the Union is declared by Parliament to be expedient in the public interest.

     The State Legislature will have the competence to enact laws with respect to

     ‘industries’. However, Parliament has the power to deal with such industries


                                                                          Page 57 of 123
                                                                                  PART E

         which are necessary to be in the control of the Union for: (a) public interest;

         (b) defence; and (c) prosecution of war. Thus, the State Legislature will have

         the competence to enact laws with respect to all industries, unless Parliament

         has taken control of the industry under Entries 52 or 7 of List I.


60. A comparison may be drawn to Entry 54 of List I and Entry 23 of List II to cull

         out the scope of Entry 52 of List I. Entry 23 of List II deals with the “regulation

         of mines and mineral development subject to the provisions of List I with

         respect to regulation and development under the control of the Union.” Entry

         54 of List I deals with the “regulation of mines and mineral development to

         the extent to which such regulation and development under the control of

         Union is declared by Parliament by law to be expedient in public interest.”

         The expression ‘to the extent to which’ is absent in Entry 52 of List I. In

         Mineral Area Development Authority v. M/s Steel Authority of India106, a

         nine-Judge Bench of this Court dealt with the scope of Entry 52 of List I and

         in particular, the purport of the expression “to the extent to which”. One of the

         contentions before the nine-Judge Bench was that the State Legislature does

         not have any power under Entry 23 of List II because the Mines and Minerals

         (Development and Regulation) Act 1957107 is a complete code that occupies

         the entire field relating to regulation of mines and mineral development.

         Rejecting the argument, the majority held that the words “to the extent to

         which” indicates that “besides declaring that it is taking under its control any

         subject relating to the regulation of mines and mineral development,



106
      2024 INSC 554
107
      “MMDRA”

                                                                              Page 58 of 123
                                                                                      PART E

         Parliament has to specify the extent to which the Parliamentary regulation is

         deemed expedient in the public interest.”108


61. As opposed to Entry 54, Entry 52 does not use the words “to the extent to

         which”. The question is whether the State Legislature is denuded from

         legislating on an industry which is controlled under the IDRA or any other

         similar legislation enacted under Article 246 read with Entry 52. Section 2 of

         IDRA provides that the Union takes control over the industries specified in the

         First Schedule. In Ishwari Khetan Sugar Mills v. State of UP 109, a

         Constitution Bench of this Court dealt with the constitutional validity of the UP

         Sugar Undertakings (Acquisition) Act 1971 which was challenged on the

         ground that the State Legislature lacked the legislative competence. While

         demarcating the scope of Entry 52 of List I and Entry 24 of list II, Justice D A

         Desai (writing for himself and two other Judges), observed that the degree

         and extent of control acquired by Parliament upon a declaration under Entry

         52 would depend on the legislation enacted “spelling out the degree of control

         assumed”. The relevant observations are extracted below:


                        “7. […] Entry 52 List I on its own language does not
                        contemplate a bald declaration for assuming control
                        over specified industries, but the declaration has to
                        be by law to assume control of specified industries
                        in public interest. The legislation enacted pursuant to
                        the power to legislate acquired by declaration must
                        be for assuming control over the industry and the
                        declaration has to be made by law enacted, of which
                        declaration would be an integral part. Legislation for
                        assuming control containing the declaration will spell
                        out the limit of control so assumed by the
                        declaration. Therefore, the degree and extent of


108
      2024 INSC 554 [158-161]
109
      (1980) 4 SCC 136

                                                                                  Page 59 of 123
                                                                                                     PART E

                         control that would be acquired by Parliament
                         pursuant to the declaration would necessarily
                         depend upon the legislation enacted spelling out the
                         degree of control assumed. A mere declaration
                         unaccompanied by law is incompatible with Entry 52
                         List I. A declaration for assuming control of specified
                         industries coupled with law assuming control is a
                         prerequisite for taking legislative action under Entry
                         52 List I. The declaration and the legislation pursuant
                         to declaration to that extent denude the power of
                         State Legislature to legislate under Entry 24 List II.”


62. The opinion of Justice D A Desai referred to the judgments of this Court in

       Baijnath Kedia v. State of Bihar 110 and State of Haryana v. Chanan Mal111

       “on an identical Entry 54, List I.”112 It was also argued that Section 2 of

       IDRA 113, unlike Section 2 of MMDRA 114 does not provide that the Union shall

       take control “to the extent herewith provided”, and thus, IDRA takes full control

       over the scheduled industries. Rejecting the argument, Justice D A Desai

       noted that the “words of limitation on the power to make declaration are ‘by

       law’”. 115 Justice R S Pathak, as the learned Chief Justice then was, (writing

       for himself and Justice Koshal) observed that he would refrain from

       expressing any opinion on this issue and that the challenge to the validity of

       the impugned enactment could be disposed of without a reference to Entries

       52 of List I and 24 of List II. 116



110
    (1970) 2 SCR 100
111
    (1976) 3 SCR 688
112
    (1980) 4 SCC 136 [8]
113
    “2. Declaration as to expediency of control by Union: It is hereby declared that it is expedient in the public
interest that the Union should take under its control the industries specified in the First Schedule.”
114
    “2. Declaration as to expediency of Union Control.- It is hereby declared that it is expedient in the public
interest that the Union should take under its control the regulation of mines and the development of minerals
to the extent hereinafter provided.” [emphasis supplied]
115
    (1980) 4 SCC 136 [11]
116
    “44.[…] It seems to us that the observations made by this Court in Hingir-Rampur Coal Co. Ltd. v. State
of Orissa [AIR 1961 SC 459 : (1961) 2 SCR 537] , State of Orissa v. M.A. Tulloch and Co. [AIR 1964 SC
1284 : (1964) 4 SCR 461] , Baijnath Kadio v. State of Bihar [(1969) 3 SCC 838, 847-848 : AIR 1970 SC 1436
: (1970) 2 SCR 100, 113] and State of Haryana v. Chanan Mal [(1977) 1 SCC 340, 351 : AIR 1976 SC 1654
: (1976) 3 SCR 688, 700] cannot be of assistance in this behalf. In each of those cases, the declaration made

                                                                                                Page 60 of 123
                                                                                                   PART E

63. In ITC (supra), another Constitution Bench briefly dealt with this issue. It was

      argued that this Court in Ishwari Khetan (supra) equated Entry 52 of List I

      with Entry 54 of List II. Justice Y K Sabharwal, as the learned Chief Justice

      then was, writing for the majority specifically rejected the argument that Entry

      54 was equated with Entry 52 and observed that the “decision does not adopt

      the mines and minerals cases for the purposes of considering the scope of

      Entry 52 of List I.” 117


64. We agree with the opinion of Justice Desai in Ishwari Khetan (supra). Entries

      52 and 54 of List I (and entries 23 and 24 of List II) are unique. Though entries

      23 and 24 stipulate that they are subject to specific entries in List I, they are

      actually subject to the law made by Parliament under the entries. The entries

      are unique in the sense that the scope of an entry in the State List is not

      subjected to another entry in the Union List but rather by the law made by

      Parliament. The consequence of this is that when stretched to the extreme,

      Parliament may by law declare that all industries must be in the control of the

      Union. This would enable Parliament to render an entry in the State List

      otiose. As held in the preceding section of this judgment, the entries must be

      interpreted to maintain the federal balance. When there are two possible

      interpretations of the entries, the Court must choose the one that maintains

      the federal balance. Entries 24 of List I and 52 of List II maintain the federal

      balance in a unique way. The members of the Constituent Assembly thought


by Parliament in the concerned enactment limited the control of the mines and the development of minerals
to the extent provided in the enactment. Whether the terms in which the declaration has been framed in
Section 2 of the Industries (Development and Regulation) Act — a declaration not expressly limiting control
of the specific industries to the extent provided by the Act — can be construed as being so limited is a matter
which, we think, we should deal with in some more appropriate case.”
117
    (2002) 9 SCC 232 [31]

                                                                                              Page 61 of 123
                                                                             PART E

     it fit to include ‘industries’ as a legislative field in the State List because it

     requires localized focus. If the draftspersons thought otherwise, they could

     have included the Entry in the Union List or even the Concurrent List. The

     unique placement of these entries must be considered and given due effect.

     The entries must not be interpreted in a manner that would, in effect for all

     purposes, place the entry in the Concurrent List.


65. The question is whether an implied limitation can be read into Entry 52 of List

     I in the absence of the expression “to the extent to which”. If an implied

     limitation is not read into the Entry, Parliament by a simple declaration may

     take over the complete industry and subject the power of the State Legislature

     to make any provision with respect to that industry to the power of Parliament.

     This interpretation diminishes the scope of competence of the State

     Legislature under Entry 24 of List II. Such an interpretation completely tilts the

     federal balance that entries 52 of List I and 24 of List II seek to maintain. The

     power of Parliament in Entry 52 of List I is defined by the phrase ‘control’.

     The Entry does not read as “industries, declared by Parliament by law to be

     expedient in the public interest.” The Entry states “Industries, the control of

     which by the Union is declared by Parliament by law to be expedient in the

     public interest.” The law enacted by Parliament must not be an abstract

     declaration but must specify the extent of control that is necessary to be taken

     in public interest. The State Legislature will have the competence to legislate

     with respect to the field which is not the subject matter of control. The

     legislative competence of the State Legislature is only denuded to the extent




                                                                         Page 62 of 123
                                                                                  PART E

         of the ‘control’ by the Union declared by the law of Parliament to be expedient

         in the public interest.


       c. Reconciling the potential overlap between Entry 52 of List I and Entry 8 of

           List II

66. Having discerned the scope of Entry 52 of List I, it next needs to be considered

         if Entry 52 of List I and Entry 8 of List II overlap, and if they overlap, whether

         they can be reconciled.


67. At this juncture, the decisions of this Court that have dealt with the interplay

         of Entry 52 of List I and entries of List II need to be referred to. In Calcutta

         Gas Company v. State of West Bengal 118, a Constitution Bench dealt with

         the overlap between Entry 52 of List I and Entry 25 of List II. Entry 25 of List

         II provides for ‘gas and gas works’. The Legislature of West Bengal enacted

         the Oriental Gas Company Act 1960. The constitutional validity of the

         enactment was challenged on the ground that Entry 24 of List II which deals

         with industries is subject to Entry 52 of List I and thus, Entry 25 of List II must

         be confined to matters which are not covered by Entry 24. In short, the

         submission was that the ‘industry’ of gas and gas works will be covered by

         Entry 24 of List II and the other matters relating to gas and gas works will be

         covered by Entry 25 of List II. Justice Subba Rao writing for the Constitution

         Bench held that the ‘industry’ of gas and gas works will be covered by Entry

         25 for the following reasons 119:




118
      AIR 1962 SC 1044
119
      AIR 1962 SC 1044 [9]

                                                                              Page 63 of 123
                                                                                                     PART E

             a. Entry 25 of List II will become redundant if Entry 24 of List II (read

                  along with Entries 25 and 26 which deal with trade, commerce,

                  production, supply and distribution of products) covers the industry of

                  ‘gas and gas works’;


             b. The alternative, allows Entries 24 and 25 to operate fully in their

                  respective fields. Entry 24 must be interpreted to cover the entire field

                  of industry while Entry 25, the specific industry of gas and gas

                  works; 120 and


             c. Parliament cannot enact laws on the gas industry under Entry 52

                  because the meaning of ‘industry’ in Entry 24 of List II and Entry 52

                  of List I is the same. Since Entry 24 does not cover the gas industry,

                  it cannot be included in Entry 52 as well. 121


68. In McDowell (supra), the constitutional validity of the Andhra Pradesh

       Prohibition Act 1995 was under challenge. The enactment prohibited the

       selling, buying, consumption and manufacture of liquor. It was submitted that

       the State did not have the competence to enact the statute because the

       manufacture and production of intoxicating liquors is an industrial activity




120
    “9. […] If industry in Entry 24 is interpreted to include gas and gas works, Entry 25 may become redundant,
and in the context of the succeeding entries, namely Entry 26, dealing with trade and commerce, and
Entry 27, dealing with production, supply and distribution of goods it will be deprived of all its
contents and reduced to “useless lumber”. If industrial, trade, production and supply aspect are taken out of
Entry 25, the substratum of the said entry would disappear: in that event we would be attributing to the authors
of the Constitution ineptitude, want of precision and tautology. On the other hand, the alternative contention
enables Entries 24 and 25 to operate fully in their respective fields: while Entry 24 covers a very wide field,
that is, the field of the entire industry in the State, Entry 25, dealing with gas and gas-works, can be confined
wo a specific industry, that is, the gas industry.” [emphasis supplied]
121
     “11. […] As we have indicated earlier, the expression “industry” in Entry 52 of List I bears the same
meaning as that in Entry 24 of List II, with the result that the said expression in Entry 52 of List I also does
not take in a gas industry.”

                                                                                               Page 64 of 123
                                                                                                      PART E

       covered by Item 26 of the Schedule to IDRA. It may be recalled that Item 26

       before the 2016 amendment included alcohol and other products of

       fermentation industry. The three-Judge Bench of this Court rejected the

       submission. Justice Jeevan Reddy, writing for the Bench, observed that:


             a. Entry 8 expressly refers to ‘production and manufacture’ of

                  intoxicating liquor. Including the production and manufacture of liquor

                  in Entry 24 of List II (and as a consequence in Entry 52 of List I), would

                  amount deleting the words “production and manufacture” in Entry 8;


             b. Entry 24 is a general entry and Entry 8 is a specific entry. On the

                  application of the principle of generalia specialibus non derogant

                  (general things do not derogate from specific things), the industry of

                  intoxicating liquor will not fall under the general entry (Entry 24) but

                  the special entry (Entry 8); and


             c. Entry 52 only governs Entry 24 and not Entry 8. Thus, the industry of

                  intoxicating liquor cannot be taking over by Parliament under Entry

                  52. 122




122
    “26. […] Entry 24 is a general entry relating to industries whereas Entry 8 is a specific and special entry
relating inter alia to industries engaged in production and manufacture of intoxicating liquors. Applying the
well-known rule of interpretation applicable to such a situation (special excludes the general), we must hold
that the industries engaged in production and manufacture of intoxicating liquors do not have within Entry 24
but do fall within Entry 8. This was the position at the commencement of the Constitution and this is the
position today as well. Once this is so, the making of a declaration by Parliament as contemplated by Entry
52 of List I does not have the effect of transferring or transplanting, as it may be called, the industries engaged
in production and manufacture of intoxicating liquors from the State list to Union List. As a matter of fact,
Parliament cannot take over the control of industries engaged in the production and manufacture of
intoxicating liquors by making a declaration under Entry 52 of List I, since the said entry governs only Entry
24 in List II but not Entry 9 in List II.”

                                                                                                 Page 65 of 123
                                                                                                        PART E

      Referring to the decision in Calcutta Gas Company (supra), the three-Judge

      Bench observed that Entry 8 is more specific as compared to Entry 24 because

      the former expressly refers to ‘production and manufacture’, and thus, it is all

      the more clear that the production of liquor cannot be covered by Entry 52.123


69. In Calcutta Gas Company (supra) and McDowell (supra), this Court adopted

       the following established principles of interpretation to resolve the overlap

       between legislative entries: (a) generalia specialibus non derogant; (b) an

       interpretation which does not render an entry redundant must be adopted;

       and (c) parliamentary supremacy in Article 246 will only operate if the entries

       in the State List and the Union List cannot be reconciled. The approach in

       Calcutta Gas Company (supra) and McDowell (supra) on the issue of

       reconciling the conflict between the entries varies on one aspect. In Calcutta

       Gas Company (supra), the Constitution Bench adopted a three-step

       analysis:


              a. On an application of the principle of generalia specialibus non

                  derogant, the industry of the specific entry (in this case, the gas

                  industry) was traced to Entry 25 and not Entry 24 (which is a general

                  entry);


              b. Entry 52 is co-extensive with Entry 24. Thus, the scope of Entry 54 is

                  circumscribed by the scope of Entry 24; and




123
    “28. […] Article 246 cannot be invoked to deprive the State Legislatures of the powers inhering in them by
virtue of entries in List II. To wit, once an enactment, in pith and substance, is relatable to Entry 8 in List II or
for that matter any other entry in List II, Article 246 cannot be brought into yet hold that State Legislature is
not competent to enact that law.”

                                                                                                   Page 66 of 123
                                                                             PART E

         c. The gas industry is included in Entry 25 (and not Entry 24) which is

            not subject to Entry 52. Thus, Entry 52 cannot cover the gas industry.


70. In McDowell (supra), the three-Judge Bench applied the principle that the

    State Legislature has full competence to enact laws with respect to those

    entries which are not expressly subject to an entry in List I or List III.


71. The question is whether Parliament under Entry 52 of List I takes over the

    industry of intoxicating liquor covered by Entry 8. The answer is in the

    negative. Irrespective of whether the term ‘industry’ is interpreted in a narrow

    or a wide manner (a point that is vehemently contested by both sides), the

    industry of intoxicating liquor cannot be taken over by Parliament under Entry

    52 of List I for the following reasons:


    a.   The general principle is that legislative lists must be interpreted widely.

         The question that the Court must pose is whether the two entries would

         overlap when interpreted widely. If they overlap, the Court must

         reconcile them. But the method of reconciliation must maintain the

         federal balance. The courts must not apply the principle of legislative

         supremacy of Parliament at the stage of reconciliation. As explained

         above, such an exercise would tilt the federal balance towards the

         Union;


    b.   The only limitation in Entry 52 is that the control of the industry by the

         Union must be necessary for public interest. Parliament can legislate on

         any industry, provided that it satisfies the condition prescribed in the

         Entry. Thus, Entry 52 when read independent of any other entry of List

                                                                         Page 67 of 123
                                                                                   PART E

               I, List II and List III does not preclude the inclusion of the industry of

               intoxicating liquor (provided that the Union is able to prove that its control

               is necessary in public interest). Similarly, Entry 8 of List II, when read

               independently also includes, inter alia, the production and manufacture

               of intoxicating liquor which is included within the meaning of industry.

               Thus, Entry 52 of List I and Entry 8 of List II overlap on the aspect of

               ‘industry’ of intoxicating liquor;


         c.    Entry 8 of List II is not subject to Entry 52 of List I. Thus, the State

               Legislature has the exclusive competence to enact a law on the field in

               Entry 8. The Court must distinguish between entries that are expressly

               subject to entries in the Union List and entries that are not. When one

               entry is not subject to the other, the Court must harmonise the overlap

               of the entries;


         d.    The only way to reconcile the entries is either to exclude the industry of

               intoxicating entry from Entry 52 of List I or Entry 8 of List II. The Court

               while reconciling the provisions, must ensure that neither of the entries

               is rendered redundant. The principle of generalia specialibus non

               derogant is used by courts to ensure that the harmonisation of the

               entries does not render an entry redundant. In Wavery Jute Mills Co.

               Ltd. v. Raymon & Co 124, the issue was whether Parliament or the State

               Legislature had the competence to enact laws with respect to ‘forward

               markets’. Applying the principles of generalia specialibus non derogant,



124
      (1963) 3 SCR 209

                                                                               Page 68 of 123
                                                                                   PART E

               this Court held that the Union will have competence over ‘forward

               contracts’ in terms of Entry 48 of List I (stock exchanges and future

               markets) and that if it is brought within Entry 26 of List II (trade and

               commerce), Entry 48 will become redundant. Similarly, in Jayant Verma

               v. Union of India 125, this Court applied the principle to resolve the

               overlap between Entry 30 of List II and Entry 45 of List I. A special entry

               must prevail over a general entry, otherwise, the special entry may

               become redundant; and


         e.    Entry 52 of List I is a general entry dealing with industry. Entry 8 of List

               II is a special entry dealing with one particular industry.126 The

               consequence of interpreting Entry 52 to cover the industry of ‘intoxicating

               liquor’ is two-fold: first, it would amount to deleting the words ‘production,

               manufacture’ in Entry 8; and second, the State Legislature also loses its

               exclusive competence to legislate upon the product of the industry,

               rendering Entry 8 fully redundant. This is because the legislative

               competence on products of industries covered by Entry 52 of List I is

               placed in Entry 33 of List III.


72. As a consequence, Parliament does not have the legislative competence to

         enact a law taking control of the industry of intoxicating liquor under Entry 52

         of List I.




125
      (2018) 4 SCC 743
126
      Calcutta Gas company (supra) and McDowell (supra)

                                                                               Page 69 of 123
                                                                             PART E

       iv.   Scope of Entry 8: Meaning of ‘intoxicating liquor’


73. Entry 8 of List II is a general entry and not a taxing entry. However, it is a

     special entry in the sense that it specifically enumerates ‘intoxicating liquors’

     as a legislative field to the exclusion of all other general entries under which

     it may have otherwise been subsumed. The Entry stipulates that intoxicating

     liquors would fall within the legislative domain of States. The arguments of the

     counsel on either side on the scope of Entry 8 of List II rest on the

     interpretation of the expression “intoxicating liquor’.


74. The appellants rely on the meaning of ‘liquor’ in statutes which predate the

     Constitution to argue that the framers of the Constitution were aware of the

     sense in which the phrase was used at the time and, that it included denatured

     alcohol. In response, the Union argues that the word ‘intoxicating’ occurring

     in the expression ‘intoxicating liquors’ must not be rendered redundant by

     adopting the interpretation accorded to Entry 8 of List II by the appellants. It

     argues that ‘intoxicating liquors’ means beverages which are per se meant for

     human consumption for the purpose of intoxication without dilution or

     modification by any process. The Union also relies on the legal history of the

     division of legislative fields between the Union and the States in support of its

     argument that only Parliament is competent to legislate with regard to

     denatured alcohol.




                                                                         Page 70 of 123
                                                                               PART E

      a. Precedent on the interpretation of ‘intoxicating liquor’: exploring FN Balsara

         and Southern Pharmaceuticals

75. The respondents have relied on the interpretation of the phrase ‘intoxicating

       liquor’ in the judgment of the Bombay High Court in FN Balsara v. State of

       Bombay127. The petitioners have strongly relied on the decision of this Court

       in FN Balsara (supra) which overturned the judgment of the Bombay High

       Court.


76. The petitioner in Balsara (supra) had one bottle of whisky, one bottle of

       brandy, one bottle of wine, two bottles of beer, one bottle of medicated wine,

       one bottle of eau-de-cologne, one bottle of lavender water and some bottles

       of medicinal preparations. The petitioner invoked the writ jurisdiction of the

       High Court to challenge the validity of the Bombay Prohibition Act 1949.128 As

       the name suggests, the statute sought to put in place and enforce the policy

       of prohibition of alcohol. It was enacted with reference to Entry 31 of List II of

       the Seventh Schedule to the 1935 Act, which was similar to Entry 8 of List II

       of the Seventh Schedule to the Constitution, in respect of intoxicating liquors.

       The Act defined ‘intoxicant’ as “any liquor, intoxicating drug, opium or any

       other substance which the Provincial Government may, by notification in the

       Official Gazette declare to be an intoxicant…” 129 ‘Liquor’ was defined to

       include “all liquids containing alcohol”. 130 The definition clause was

       challenged on the ground that it was beyond the competence of the State



127
    1950 SCC OnLine Bom 57
128
    “Bombay Prohibition Act”
129
    Bombay Prohibition Act 1949; Section 2(22)
130
    Bombay Prohibition Act 1949; Section 2(24)

                                                                           Page 71 of 123
                                                                                                    PART E

       Legislature under the entries in List II and List III of the 1935 Act. Chief Justice

       M C Chagla, writing for the Bench, held that the State Legislature did not have

       the competence to enact laws with respect to the “legitimate use of alcoholic

       preparations which are not beverages” and “the use of medicinal and toilet

       preparations containing alcohol”. 131 In short, the High Court held that

       ‘intoxicating liquor’ in Entry 31 of List II of the 1935 Act did not include all

       liquids with alcohol, and thus, the definition was beyond the scope of the

       State Legislature. The reasons for the interpretation were thus:


       a.     Liquor ordinarily means a strong drink as opposed to a soft drink. In any

              event, it must be a beverage which is ordinarily drunk;


       b.     The difference in the words qualifying ‘liquor’ in entries 31 132 and 40(a) 133

              of List II in the 1935 Act (the Entry corresponding to Entry 51 of List II of

              the Seventh Schedule to the Constitution) is very significant. In Entry 31,

              the word used is ‘intoxicating’. In Entry 40(a), the word used is ‘alcoholic’.

              In the Whitepaper of 1933, the entry dealt with ‘alcoholic liquor’ which

              was substituted with the expression intoxicating liquor. With the

              substitution, non-intoxicating liquor was excluded from the scope of the

              Entry; and




131
    1950 SCC OnLine Bom 57 [36]
132
     “31. Intoxicating liquors and narcotic drugs, that is to say, the production, manufacture, possession,
transport, purchase and sale of intoxicating liquors, opium and other narcotic drugs, but subject, as respects
opium, to the provisions of List I and, as respects poisons and dangerous drugs, to the provisions of List III.”
133
    “40. Duties of excise on the following goods manufactures or produced in the Province and countervailing
duties at the same or lower rates on similar goods manufactured or produced elsewhere in India- (a) alcoholic
liquors for human consumption…”

                                                                                               Page 72 of 123
                                                                                                  PART E

      c.     Medicinal and toilet preparations containing alcohol are neither liquor nor

             intoxicating. Thus, they are excluded from the scope of the Entry.


      The 18th amendment to the US Constitution prohibits the sale, manufacture

      and transportation of ‘intoxicating liquor’. 134 The petitioners relied on

      judgments of the US Supreme Court to substantiate the submission that the

      State Legislature can legislate on all liquids containing alcohol. The High

      Court, upon an analysis of judgments noted that they only hold that

      ‘intoxicating liquor’ could cover drinks that contain a small percentage of

      alcohol, even if it does not produce an intoxicating effect. The Court further

      noted that the judgments of the US Courts hold that the State cannot regulate

      the legitimate use of non-beverage, and medicinal and toilet preparations

      containing alcohol, but only regulate their use for noxious purposes. Upon

      the analysis of the decisions, the High Court held that the State: (a) has the

      competence to legislate on alcoholic liquids which are not normally consumed

      as drinks; (b) cannot legislate on the “legitimate” use of alcoholic preparations

      which are not beverages; and (c) cannot legislate on the use of medicinal and

      toilet preparations containing alcohol.


77. The appeals against the judgment of the High Court were allowed by a

      Constitution Bench of this Court in FN Balsara (supra). This Court noticed the

      meaning of the word ‘liquor’ by referring to its dictionary meaning and also

      assessed the meaning assigned to it in various enactments including the


134
   18th Amendment to the US Constitution; Section 1: “After one year from the ratification of this article the
manufacture, sale or transportation of intoxicating liquors within, the importation thereof into, or the
exportation thereof from the United States and all territory subject to the jurisdiction thereof for beverage
purposes is hereby prohibited.”

                                                                                             Page 73 of 123
                                                                                  PART E

      National Prohibition Act 1919 in the USA, the Licensing (Consolidating) Act

      1910 and the Spirits Act 1880 in England. It also referred to the Indian

      enactments, namely, the Bombay Abkari Act 1878, the Bengal Excise Act

      1909, the Punjab Excise Act 1914 and the UP Excise Act 1910. The judgment,

      authored by Justice Fazl Ali, was careful to clarify that the Court was not

      suggesting that the definition of ‘liquor’ in the Bombay Prohibition Act was

      borrowed from the statutes in the USA or England but that they were referred

      to show that the term was “capable of being used in a wide sense”. 135 Based

      on its analysis, this Court observed that:


      a.    While ‘liquor’ was commonly understood to mean a drink or beverage

            produced by fermentation or distillation, the various enactments referred

            to indicated that the phrase extended to liquids which were not, strictly

            speaking, beverages 136;


      b.    The definitions of ‘liquor’ and ‘intoxicating liquor’ in the provincial statutes

            consistently included liquids containing alcohol. The framers of the 1935

            Act were aware of the ‘accepted sense’ of the meaning assigned to the

            term in the various provincial laws 137; and


      c.    Therefore, the term ‘intoxicating liquors’ in Entry 31 of List II of the

            Seventh Schedule to the 1935 Act included not only beverages which

            intoxicate but also all liquids containing alcohol. While this may not have

            been the meaning attributed to ‘intoxicating liquors’ in common parlance,


135
    1951 SCC 860 [43]
136
    1951 SCC 860 [41]
137
    1951 SCC 860 [44]

                                                                              Page 74 of 123
                                                                                                     PART E

              the numerous statutory definitions made it clear that the expression in

              Entry 31 of List II of the 1935 Act was broad and included all liquids

              containing alcohol. 138


78. The Constitution Bench also approached the question from the perspective

       of the entries on ‘public health’ and ‘public order’, and Article 47 139 of the

       Constitution. The Bench noted that the word ‘liquor’ must be given a wide

       meaning to include “all alcoholic liquids which may be used as substitutes for

       intoxicating drinks, to the detriment of health.” 140 On the consideration of the

       meaning of the phrase, both from the perspective of legislative meaning and

       the constitutional directive of prohibiting intoxicating drinks which are injurious

       to health, this Court reversed the finding of the High Court.141


79. Though the High Court held that the definition of ‘liquor’ in the Bombay

       Prohibition Act is ultra vires and this Court reversed the finding, there is one

       commonality between both the decisions. Neither of the decisions limited the

       scope of the phrase to the common parlance meaning of ‘intoxicating

       beverages’. Both the decisions held that the entry covered liquor which may

       not produce ‘intoxication’ but which may be used for noxious purposes. The

       difference is one of degree.                 While the High Court held that all liquids


138
    1951 SCC 860 [44]
139
    “47. Duty of the State to raise the level of nutrition and the standard of living and to improve public
health.- The State shall regard the raising of the level of nutrition and the standard of living of its people and
the improvement of public health as among its primary duties and, in particular, the State shall endeavor to
being about prohibition of the consumption, except for medicinal purposes of intoxicating drinks and of drugs
which are injurious to health.”
140
    1951 SCC 860 [45]
141
    See Paragraph 48: “… the idea of prohibition is connected with public health, and to enforce prohibition
effectively the wider definition of the word “liquor” would have to be adopted so as to include all alcoholic
liquids which may be substitutes for intoxicating drinks, to the detriment of health. On the whole, I am unable
to agree with the High Court’s finding, and hold that the definition of ‘liquor’ in the Bombay prohibition Act is
not ultra vires.” [emphasis supplied]

                                                                                                Page 75 of 123
                                                                                 PART E

         containing alcohol will not be covered by Entry 31 of List II, this Court held

         otherwise. However, the conclusion of this Court on the scope of the phrase

         cannot be read detached from observations that a wider definition of

         intoxicating liquor is necessary to cover other products which ‘may be used

         as substitutes for intoxicating drinks’.


80. In Southern Pharmaceuticals and Chemical v. State of Kerala 142, the

         appellants challenged the constitutional validity of the provisions of the Abkari

         Act, as amended by the Abkari (Amendment) Act 1967 and Kerala Rectified

         Spirit Rules 1972 which regulated the use of alcohol for the preparation of

         medicines. Item 22 of the Schedule to IDRA specifies the “drugs and

         pharmaceuticals” industry. The contention was that the State Legislature did

         not have the competence to enact laws because the field was covered by

         Parliament through IDRA. The issue before the three-Judge Bench of this

         Court was whether the State Legislature had the competence to enact a law

         related to medicinal and toilet preparations containing alcohol under Entry 8

         of List II of the Seventh Schedule to the Constitution. This Court held that the

         State had the competence to enact the impugned laws under Entry 8 of List

         II because the legislations are confined to ensuring the proper utilisation of

         rectified spirit in the manufacture of medicinal and toilet preparations.143 After

         referring to the decision of this Court in FN Balsara (supra), the Bench held

         that only medicinal preparations which are capable of being misused for




142
      (1981) 4 SCC 391
143
      (1981) 4 SCC 391 [14]

                                                                             Page 76 of 123
                                                                                                    PART E

       “noxious” purpose can be considered ‘intoxicating liquor’. 144 This Court held

       that the test to determine if it can be misused is whether the article in question

       can be used as a beverage:


                        “19. The general test for determining what
                        medicinal preparations containing alcohol are
                        capable of being misused and, therefore, must be
                        considered intoxicating within the meaning of
                        the term “intoxicating liquor”, is the capability of
                        the article in question for use as a beverage. The
                        impugned provisions have been enacted to
                        ensure that rectified spirit is not misused under
                        the pretext of being used for medicinal and toilet
                        preparations containing alcohol. It was argued
                        that this definition was therefore ultra vires the
                        powers of the State legislature, which could only
                        make laws related to alcoholic beverages.”

                                                      (emphasis supplied)



81. The observations of this Court in Southern Pharmaceuticals (supra) follow

       the precedent in FN Balsara (supra) that preparations which contain alcohol

       will be covered by the phrase ‘intoxicating liquor’ in Entry 8 to prevent its

       ‘noxious use’. In Indian Mica (supra), the appellant challenged the vires of

       the rule levying licence fee to possess denatured spirit. The Rules were

       framed under the Bihar and Orissa Excise Act 1915. The State would have

       the competence to enact a law levying fee on denatured spirit under Entry 66




144
    “18. … The power to legislate with regard to intoxicating liquor carries with it the power to regulate the
manufacture, sale and possession of medicinal and toilet preparations containing alcohol, not for the purpose
of interfering with the right of citizens in the matter of consumption or use for bona fide medicinal and toilet
preparations, but for preventing intoxicating liquors from being passed on under the guise of
medicinal and toilet preparations. It was within the competence of the State legislature to prevent the
noxious use of such preparations, i.e. their use as a substitute for alcoholic beverages.” [emphasis
supplied]


                                                                                               Page 77 of 123
                                                                                                      PART E

       of List II 145 if the spirit was covered by the phrase ‘intoxicating liquor’ in Entry

       8 of List II. Denatured spirit in this case was used as a raw material for the

       preparation of another product (micanite). In this case, the Constitution Bench

       held that denatured spirit is ‘intoxicating liquor’ and thus, covered by Entry 8

       of List II. 146 Further it was held that the fee charged will be valid if the levy has

       a reasonable relationship with the services rendered by the Government.147


82. It is clear from the analysis of the above judgments that the meaning of the

       phrase ‘intoxicating liquor’ in Entry 8 of List II has been expanded beyond the

       narrow definition of alcoholic beverages that produce an ‘intoxicating effect’

       upon consumption. Liquids which contain alcohol and which can possibly be

       used (or misused) as intoxicating liquor have been included within the

       meaning of the phrase.


83. We will test this proposition in the subsequent sections. In our opinion, there

       are four possible approaches that we can adopt to determine the meaning of

       the expression ‘intoxicating liquor’. The first is through the identification of the

       ‘legislative meaning’ of the phrase intoxicating liquor; the second is through

       legislative history; the third, is the common parlance test, and the fourth is the

       principle of workability. We will discuss the merits and demerits of each of the

       above approaches in turn.




145
    “66. Fees in respect of any of the matters in this List, but not including fees taken in any Court.”
146
    (1971) 2 SCC 236 [3]
147
    (1971) 2 SCC 236 [11]

                                                                                                Page 78 of 123
                                                                                                     PART E

      b. The legal import of ‘intoxicating liquor’

84. The petitioners submit that the expression ‘intoxicating liquor’ is a term of

        recognised legal import because it has been used in numerous statutes that

        pre-date the 1935 Act, where the phrase was first used in Entry 31 of List II.

        The principle of ‘legal import’ has been used by this Court to interpret entries

        in the Seventh Schedule. In Gannon Dunkerley (supra), a Constitution

        Bench dealt with the interpretation of Entry 48 of List II of the Seventh

        Schedule to the 1935 Act which specified the field of ‘taxes on the sale of

        goods’. This Court was required to interpret the phrase ‘sale of goods’. On

        one side it was contended that the term must be given the ‘popular meaning’

        and on the other side, it was contended that it must be given the ‘legal

        meaning’. This Court chose the latter. The Bench laid down the standard to

        determine when a phrase has obtained a legal meaning. This Court laid down

        a two-prong test: first, the phrase should have acquired a well-recognised,

        definite and precise meaning in law 148; and second, the legal import of the

       word must be practically unanimous. 149 It is also crucial to note that in this




148
    “The ratio of the rule of interpretation that words of legal import occurring in a statute should be construed
in their legal sense is that those words have, in law acquired a definite and precise sense, and that,
accordingly, the legislature must be taken to have intended that they should be understood in that sense. In
interpreting an expression used in a legal sense, therefore, we have only to ascertain the precise
connotation which it possesses in law.” [emphasis supplied]
149
    “It will be seen from the foregoing that there is practical unanimity of opinion as to the import of the word
“sale” in its legal sense

                                                                                                Page 79 of 123
                                                                                                       PART E

       case, the popular meaning of the phrase was not widely different from the

       legal meaning 150. 151


85. The judgment of this Court in Gannon Dunkerley (supra) must be read in the

       context of the settled principle of interpreting legislative entries, that the

       entries must be conferred the widest meaning possible. Interpreting a phrase

       or words in the Legislative Lists based on the legal import of the phrase is,

       thus, in many ways an exception to the settled principle of interpreting entries.

       This is for the simple reason that the legislative entries delimit the scope of

       competence of the legislative bodies. If the entries are interpreted based on

       the meanings or definitions in a legislation, the purpose of the Seventh

       Schedule may become redundant.                         Further, the statute does not define

       phrases based on popular or common parlance meaning but rather based on

       the scope of the legislation and the manner in which the provisions are

       drafted. A deeming fiction is often used to define phrases by conferring

       artificial meanings. 152           The interpretation based on ‘legislative meaning’

       elucidated in Gannon Dunkerley (supra), which narrows the interpretation of


150
    “Now, in its popular sense, a sale is said to take place when the bargain is settled between the parties,
though property in the goods may not pass at that stage, as where the contract relates to future or
unascertained goods, and it is that sense that the learned Judge would appear to have had in his mind when
he spoke of a commercial or business sense. But apart from the fact that these observations were obiter,
this Court has consistently held that though the word “sale” in its popular sense is not restricted to
passing of title, and has a wider connotation as meaning the transaction of sale, and that in that sense an
agreement to sell would, as one of the essential ingredients of sale, furnish sufficient nexus for a State to
impose a tax..” [emphasis supplied]
151
    The judgement in Gannon Dunkerley’s case (supra) was held to be constitutionally superseded on other
aspects by subsequent cases including Kone Elevator India (P) Ltd. v. State of T.N., (2014) 7 SCC 1.
However, the principle of interpretation referred to in this judgment continues to be good law.
152
    See Ahmedabad Municipal Corporation v. GTL Infrastructure Limited (2017) 3 SCC 545 [13] “13. “… it
would be self-defeating to understand the meaning and scope of Entry 49 of List II by reference to the
definition clauses in the Gujarat Act. Definitions contained in the statute may at times be broad and
expansive; beyond the natural meaning of the words or may even contain deeming provisions. Though the
wide meaning that may be ascribed to a particular expression by the definition in a statute will have to be
given effect to, if the statute is otherwise found to be valid, it will, indeed, be a contradiction in terms to test
the validity of the statute on the touchstone of it being within the legislative entry, by a reference to the
definition contained in the statute”

                                                                                                  Page 80 of 123
                                                                                             PART E

      entries, thereby creating an exception to the rule of wide interpretation should

      only be employed by Courts when the twin tests highlighted above. The tests

      are (a) the phrase should have acquired a well-recognised, definite and

      precise meaning in law; and (b) the legal import of the word must be practically

      unanimous. Additionally, we also are of the view that the legislative meaning

      interpretation should be adopted only when the deviation from the popular

      meaning of the phrase is not too wide. The legislative meaning cannot be

      used to artificially narrow legislative entries. We also deem it necessary to

      note that we must be cognizant that the standard of ‘legislative meaning’ is

      employed to identify the ‘intent’ of the framers of the Constitution and belongs

      to the originalist school of thought, which has been consistently opposed by

      this Court over the years. 153 For these reasons, the principle of interpretation

      elucidated in Gannon Dunkerley (supra) must be used cautiously by Courts.


86. Let us now proceed to determine if the phrase ‘intoxicating liquor’: (a) has a

      definite and precise meaning in law; (b) is unanimous; and (c) has a legal

      meaning that is not widely different from its popular meaning. We must refer

      to the pre-constitutional statutes for this purpose because the expression

      ‘intoxicating liquor’ was first used in the 1935 Act. The table below indicates

      the definition of ‘Liquor’, ‘intoxicating liquor’, and ‘spirits’ in numerous pre-

      constitutional statutes:




153
    See Gannon Dunkerley (supra) : “… Sales tax was not a subject which came into vogue after the
Government of India Act 1935. It was known to the framers of that statute and they made express provision
for it under Entry 48.”

                                                                                         Page 81 of 123
                                                                                                      PART E

        Bombay Abkari Act 1878”                            Liquor is defined in an inclusive

                                                           manner.        It    includes       “all     liquid

                                                           consisting           of     or      containing

                                                           alcohol…denatured or not.”154


        Madras Abkari Act 1886                             Liquor        includes           ….all       liquid

                                                           consisting of or containing alcohol. 155


                                                           Spirits means any liquor containing

                                                           alcohol and obtained by distillation,

                                                           whether it is denatured or not.156


        Abkari Act 1077                                    Liquor      includes        ….      all      liquid

                                                           consisting of or containing alcohol. 157


        Bengal Excise Act 1909 158                         Intoxicant          means    any         liquor. 159

                                                           Liquor means liquid consisting and

                                                           containing alcohol. 160 Spirit means

                                                           any      liquor       containing           alcohol,

                                                           whether denatured or not. 161




154
    Bombay Abkari Act 1978; Section 3(7)
155
    Madras Abkari Act 1886; Section 3(9)
156
    Madras Abkari Act 1886; Section 3(8)
157
    Abkari Act 1077; Section 3(10)
158
    Similar definitions in Bihar and Orissa Excise Act 1915; Sections 2(14); 2(19)
159
    The Bengal Excise Act 1909; Section 2(12a)
160
    The Bengal Excise Act 1909; Section 2(14)
161
    The Bengal Excise Act 1909; Section 2(19)

                                                                                              Page 82 of 123
                                                                                               PART E

        Madhya Pradesh Excise Act 1915 162 Liquor means ‘intoxicating liquor’ and

                                                         includes …. all liquid consisting of or

                                                         containing alcohol. 163


        National Prohibition Act                         The word ‘liquor’ or the phrase

                                                         ‘intoxicating         liquor’     shall      be

                                                         construed to include alcohol, brandy,

                                                         whisky, rum, gin, beer, ale, porter,

                                                         and wine, and in addition thereto any

                                                         spirituous, vinous, malt, or fermented

                                                         liquor,    liquids,     and     compounds,

                                                         whether       medicating,        proprietary,

                                                         patented, or not and by whatever

                                                         name called, containing one-half of 1

                                                         per centum or more of alcohol by

                                                         volume which are fit for use for

                                                         beverage purposes.


        The Licensing (Consolidating Act) Intoxicating liquor means (unless

        1872                                             inconsistent with the context) spirits,

                                                         wine, beer, porter, cider, perry and

                                                         sweets, and any fermented, distilled,

                                                         or spiritous liquor which cannot,



162
    Similar definitions in The Punjab ‘article’ Excise Act 1914; Section 2(14); The Chhattisgarh Excise Act
1915; Section 2(13); United Province Excise Act 1910; Section 3(11)
163
    MP Excise Act 1916; Section 2(13)

                                                                                          Page 83 of 123
                                                                                              PART E

                                                           according to any law for the time

                                                           being in force, be legally sold without

                                                           an excise law. 164


          Spirits Act 1880                                 Spirits    means     spirits      of   any

                                                           description, and includes all liquids

                                                           mixed with spirits, and all mixtures,

                                                           compounds, or preparations made

                                                           with spirits. 165




87. The Abkari Acts have generally defined the phrase ‘liquor’ to mean liquids

         containing alcohol including denatured alcohol. However, the Abkari Acts do

         not define the phrase ‘intoxicating liquor’. In Excise Acts, ‘liquor’ was defined

         to mean ‘intoxicating liquor’ and included liquids containing alcohol. Thus,

         none of the pre-constitutional statutes have defined the phrase ‘intoxicating

         liquor’ for it to have acquired a legal meaning. The phrase was defined in the

         Licensing (Consolidating Act) 1910 which regulated the United Kingdom. It

         cannot be concluded that the phrase used in the Indian Constitution has

         acquired a legal meaning based on a definition clause in one statute which

         applied to the United Kingdom. The definition of ‘liquor’ in pre-constitutional

         statutes as liquids containing alcohol cannot be transposed to interpret the

         legislative entry. The phrase used in the legislative entry is ‘intoxicating liquor’.



164
      The Licensing (Consolidating Act) 1872; Section 74
165
      Spirits Act 1880; Section 3

                                                                                          Page 84 of 123
                                                                                               PART E

        The definition of one part of the expression in statutes cannot be used to

        interpret expressions that are used to indicate a collective meaning,

        particularly when the common parlance definition starkly varies. The common

        parlance meaning of ‘intoxicating liquor’ means liquor which causes

        intoxication, that is, which causes someone to lose control. Thus, the three-

        prong test to identify if “Intoxicating Liquor” has acquired legislative meaning

        has not been satisfied.


      c. Evolution of the legislative lists on ‘intoxicating liquor’

88. We proceed to consider the evolution of the legislative field relating to

        ‘intoxicating liquor’ to determine the meaning of the expression. The evolution

        of the legislative entries must be traced from the Devolution Rules formulated

        under the 1919 Act.166 The Devolution Rules classified legislative subjects for

        the purpose of distinguishing the functions of the local legislatures from those

        of the federal legislature. Alcohol was placed in the ‘Provincial List’ of the First

        Schedule to the Devolution Rules (equivalent to List II or the State List in the

        Seventh Schedule to the Constitution). Entry 16 of the Provincial List

        concerned alcohol. It is reproduced below:


                “16. Excise, that is to say, the control of production,
                manufacture, possession, transport, purchase and sale of
                alcoholic liquor and intoxicating drugs, and the levying of
                excise duties and licence fees on or in relation to such articles,
                but excluding, in the case of opium, control of cultivation,
                manufacture and sale for export.”

                                                        (emphasis supplied)



166
   The Devolution Rules were made by the Governor General in Council with the sanction of the Secretary
of State in Council in exercise of the powers conferred by Sections 45A and 129A of the Government of India
Act 1919.

                                                                                          Page 85 of 123
                                                                            PART E

89. Instead of two distinct entries, one which covered taxation and the other which

     covered regulation, the Devolution Rules contained a single entry in the

     Provincial List which extended to both aspects. The Entry related to (a) levy

     of excise duties; (b) levy of fee; and (c) general regulation. That it concerned

     taxation is evident from the term ‘excise’ and the ‘levying of excise duties’.

     The words “the control of production, manufacture, possession, transport,

     purchase and sale” indicate that the Entry extended to regulation as well. The

     expression used in Entry 16 was ‘alcoholic liquor’ as opposed to ‘intoxicating

     liquor’. However, it must be noted that the provision deals with both ‘alcoholic

     liquor’ and ‘intoxicating drugs’.


90. The approach adopted in the 1935 Act differed from the 1919 Act. Entry 45 of

     List I of the Seventh Schedule to the 1935 Act stipulated the federal domain

     over duties of excise. It is reproduced below:


                  “45. Duties of excise on tobacco and other goods
                  manufactured or produced in India except —
                  (a) alcoholic liquor for human consumption;
                  (b) opium, Indian hand and other narcotic drugs and
                  narcotics; non-narcotic drugs;
                  (c) medicinal and toilet preparations containing
                  alcohol or any substance included in sub-paragraph
                  (b) of this entry.”


91. Alcoholic liquor for human consumption was among the three categories

     which was excluded from the ambit of legislative competence of the Federal

     legislature. Entries 31 and 40 of List II of the Seventh Schedule to the 1935

     Act stipulated the Provincial legislative domain over intoxicating liquors and

     narcotics, and duties of excise respectively. They are reproduced below:



                                                                        Page 86 of 123
                                                                             PART E

                 “31. Intoxicating liquors and narcotic drugs, that
                 is to say, the production, manufacture, possession,
                 transport, purchase and sale of intoxicating liquors,
                 opium and other narcotic drugs, but subject, as
                 respects opium, to the provisions of List I and, as
                 respects poisons and dangerous drugs, to the
                 provisions of List III.

                 …

                 40. Duties of excise on the following goods
                 manufactured or produced in the Province and
                 countervailing duties at the same or lower rates on
                 similar goods manufactured or produced elsewhere
                 in India-
                 (a) alcoholic liquors for human consumption;
                 (b) opium, Indian hemp and other narcotic drugs and
                 narcotics; non-narcotic drugs;
                 (c) medicinal and toilet preparations containing
                 alcohol or any substance included in sub-paragraph
                 (b) of this entry.”
                                             (emphasis supplied)


92. The three categories which were excluded from duties of excise on goods

    produced or manufactured in India (in Entry 45 of List I) were incorporated in

    Entry 40 of List II. Thus, duties of excise on alcoholic liquors for human

    consumption was a subject assigned to the Provinces. The following changes

    on the legislative scope on ‘alcoholic liquors’ were introduced in the 1935 Act:


    a.   Taxation and regulation were placed in separate entries. Entry 40 of List

         II concerned duties of excise, inter alia, on ‘alcoholic liquors for human

         consumption.’ On the other hand, Entry 31 of List II covered the

         regulation of ‘intoxicating liquors’ and other substances;


    b.   The Federal legislature could levy duties of excise on tobacco and other

         goods manufactured in India but not on alcoholic liquor for human




                                                                         Page 87 of 123
                                                                             PART E

         consumption, medicinal and toilet preparations containing alcohol, and

         other specified goods;


    c.   The Provincial legislatures could levy duties of excise on alcoholic liquor

         for human consumption, medicinal and toilet preparations containing

         alcohol, and other specified goods produced in the province; and


    d.   Entry 31 of List II was a regulatory entry covering intoxicating liquors and

         narcotic drugs and the production, manufacture, possession, transport,

         purchase and sale of intoxicating liquors, opium and other narcotic

         drugs. Hence, the regulatory power in relation to intoxicating liquor lay

         with the Provincial legislatures and not the Federal legislature. Where

         Entry 16 of the Provincial List of the Devolution Rules as well as Entries

         45 of List I and 40 of List II of the Seventh Schedule to the 1935 Act used

         the term ‘alcoholic liquors’, Entry 31 of List II used the expression

         ‘intoxicating liquors’. This term was first used in the 1935 Act.


93. The Seventh Schedule to the Constitution also placed the regulatory powers

    and the taxing powers relating to alcohol in separate entries. Entry 8 of List II

    of the Seventh Schedule to the Constitution deals with ‘intoxicating liquors’.

    Entry 8 of List II of the Seventh Schedule to the Constitution varies from Entry

    31 of List II of the 1935 Act in a significant manner. Entry 8 only deals with

    ‘intoxicating liquor’. It does not cover narcotic drugs and opium. Entry 31

    conferred the Provincial Legislature, the competence to legislate with respect

    to narcotic drugs which included opium. It was subject to Entries in List I and




                                                                        Page 88 of 123
                                                                                PART E

       List II which dealt with opium167 and ‘poison and dangerous drugs’ 168. The

       Seventh Schedule to the Constitution placed opium in List I169 and List III 170,

       completely removing it from List II.


94. Entry 84 of List I deals with duties of excise of goods except a few. The Entry

       read as follows before the Constitution (One Hundred and First Amendment)

       Act 2016:


                     “84. Duties of excise on tobacco and other goods
                     manufactured or produced in India except-
                     (a) Alcoholic liquors for human consumption
                     (b) Opium, Indian hemp and other narcotic drugs and
                     narcotics,
                     But including medicinal and toilet preparations
                     containing alcohol or any substance included in sub-
                     paragraph (b) of this entry.”
                                                   (emphasis supplied)

95. Entry 51 of List II deals with duties of excise, inter alia, on alcoholic liquor:


                     “51. Duties of excise on the following goods
                     manufactured or produced in the State and
                     countervailing duties at the same or lower rates on
                     similar goods manufactured or produced elsewhere in
                     India:-
                     (a) alcoholic liquors for human consumption;
                     (b) opium, Indian hemp and other narcotic drugs and
                     narcotics;
                     but not including medicinal and toilet preparations
                     containing alcohol or any substance included in sub-
                     paragraph (b) of this entry.”
                                                    (emphasis supplied)




167
    Government of India Act 1935, Entry 31 of List I
168
    Government of India Act 1935, Entry 19 of List III
169
    Constitution of India 1950, Entry 59 of List I
170
    Constitution of India 1950, Entry 19 of List III


                                                                            Page 89 of 123
                                                                                                    PART E

96. The only change with respect to the legislative competence on duties of

       excise from the 1935 Act is that Parliament (and not the State Legislature as

       it was envisaged under the 1935 Act) has the competence to enact laws with

       respect to medicinal and toilet preparations containing alcohol or narcotic

       substances, opium and Indian hemp.171


97. The Constituent Assembly Debates which the Union of India referred to

       ascertain the meaning of the phrase ‘intoxicating liquor’ are not of assistance.

       The phrases ‘alcoholic liquor for human consumption’ and ‘intoxicating liquor’

       were used for the first time in the 1935 Act. Entry 16 of the Provincial List of

       the Devolution Rules dealt with ‘alcoholic liquor and intoxicating drugs”. The

       provision dealt both with regulatory power and excise power. It is necessary

       to trace the development between the 1909 Rules and the 1935 Act to

       understand the context of substituting the expression ‘alcoholic liquor’ with

       ‘intoxicating liquor’ in the regulatory entry but retaining it in the taxing entry.


98. The 1935 Act was based on the White Paper (1931) on the proposals for

       Indian Constitutional Reform 172 and the Report of the Joint Select Committee

       on Indian Constitutional Reform173 which was constituted to examine and

       report upon the proposals contained in the White Paper.The White Paper



171
    The reason for providing Parliament the power to enact laws with respect to the excise duty on medicinal
and toilet preparations containing alcohol is reflected in the footnote to Entry 86 of List I in the Draft
Constitution of India 1948 as follows: “The committee is of the opinion that duties of excise on medicinal and
toilet preparation containing alcohol or any substance included in sub-paragraph (b) of this entry should be
included in this entry as duties leviable by the Union, as it thinks that uniform rates of excise duty should be
fixed in respect of these goods in all states for the sake of development of the pharmaceutical industry. The
levy of different rates in different States is likely to lead to discrimination in favour of goods imported from
foreign countries which would be detrimental to the interest of Indian manufacturers as was pointed out by
the Drugs Enquiry Committee in their report in 1931.”; See Shiva Rao (Vol II) pg. 666
172
    “White Paper”; See Command Paper 4268
173
    “Joint Committee”; See Report of the Joint Select Committee on Indian Constitutional Reform

                                                                                               Page 90 of 123
                                                                                                  PART E

      recommended the demarcation of regulatory and taxation powers relating to

      alcohol. However, both the entries used the words ‘alcoholic liquor’. 174 The

      Report of the Joint Committee suggested the following two revisions to the

      entries related to alcohol: (a) the relevant entry in the Federal List provided

      that the Union did not have the competence to levy excise duty on “potable

      alcoholic liquor” 175 and the Provincial List conferred States the competence

      to levy excise duty on “potable alcoholic liquor” 176; and (b) the regulatory

      provision in List II dealt with the “production, manufacture, possession,

      transport, purchase and sale of liquors, opium and other drugs and narcotics

      not covered by item 19 of List III.”177


99. Two revisions were further made to the entries as they appear in the

      Government of India Bill 1935 which were subsequently reflected in the

      Government of India Act 1935. The phrase ‘potable alcoholic liquor’ was

      substituted with the phrase ‘alcoholic liquor’ in the taxing entry and the phrase

      ‘liquor’ was substituted with the phrase ‘intoxicating liquor’ in the regulatory




174
    See Joint Committee on Indian Constitutional Reform (Volume 1 Part I) 369; “26. Control of production,
manufacture, possession, transport, purchase and sale of alcoholic liquors, drugs and narcotics.”; “27.
Imposition and regulation of duties of excise on alcoholic liquors, drugs and narcotics other than tobacco.”
175
    List I, Entry 49 of the Revised Lists; See Joint Committee on Indian Constitutional Reform (Volume 1 Part
I) 152 “46. Duties of excise on the manufacture and production of tobacco and other articles except-
           (i)      Potable alcoholic liquors;
           (ii)     Toilet and medicinal preparations containing alcohol, Indian hemp, opium or other drugs or
                    narcotics;
           (iii)    Opium, Indian hemp, and other drugs and narcotics.
176
    List II, Entry 19 of the Revised Lists; See Joint Committee on Indian Constitutional Reform (Volume 1 Part
I) 155 “19. Duties of excise on the manufacture and production of –
           (i)      Potable alcoholic liquors;
           (ii)     Toilet and medicinal preparations containing alcohol, Indian hemp, opium or other drugs
                    and narcotics;
           (iii)    Opium, narcotics, hemp and other drugs.
177
    List II, Entry 18 of the Revised Lists; See Joint Committee on Indian Constitutional Reform (Volume 1 Part
I) 155 “18. Production, manufacture, possession, transport, purchase and sale of liquors, opium and other
drugs and narcotics not covered by item 19 of List III.”

                                                                                             Page 91 of 123
                                                                                                PART E

      entry. The table below reflects the evolution of the Legislative entries relating

      to alcohol:


        Enactment                        Taxing Entry                      Regulatory Entry


        Devolution Rules                                     ‘alcoholic liquor’ 178


        White Paper                      ‘alcoholic liquor’ 179            ‘alcoholic liquor’ 180


        Joint Select Committee ‘potable                      alcoholic ‘liquor’ 182

        on Indian Constitutional liquor’ 181

        Reform


        Government of India ‘alcoholic                    liquor     for ‘intoxicating liquor’ 184

        Act 1935                         human consumption’ 183


        Constitution of India            ‘alcoholic       liquor     for ‘intoxicating liquor’ 186

                                         human consumption’ 185




100. Before we proceed to lay down our inferences upon a study of the evolution

      of legislative entries, we clarify that the issue before this Bench is squarely

      related to the interpretation of the expression ‘intoxicating liquor’. The


178
    Devolution Rules; Entry 16 of the Provincial List
179
    Command paper 4268; Entry 26 of List II: “26. Control of production, manufacture, possession, transport,
purchase and sale of alcoholic liquors, drugs and narcotics.”
180
    Command paper 4268; Entry 27 of List II: “27. Imposition and regulation of duties of excise on alcoholic
liquors, drugs and narcotics other than tobacco.”
181
    Report of the Joint Committee on Indian Constitutional Reform; Entry 49 of List I
182
    Report of the Joint Committee on Indian Constitutional Reform; Entry 19 of List II
183
    Government of India Act 1935; Entry 45 of list I
184
    Government of India Act 1935; Entry 31 of list II
185
    Constitution of India 1950; Entry 84 of List I
186
    Constitution of India 1950; Entry 8 of List II

                                                                                           Page 92 of 123
                                                                                        PART E

         meaning of the expression ‘alcoholic liquor for human consumption’ and

         whether it can be read as ‘alcoholic liquor fit for human consumption’ is not

         before this Bench.


101. The Report of the Joint Committee does not explain why the expression

         ‘alcoholic liquor’ was substituted with the phrases ‘liquor’ in the regulatory

         entry and ‘potable alcoholic liquor’ in the taxing entry. While the Report

         explains the reasons for a few revisions from the White Paper, the entries

         relating to alcohol are not one of them. 187 However, the paragraph extracted

         below provides some clarity:


                          “241. It would extend this chapter to an
                          unreasonable length if we were to set out in detail all
                          the changes which a revision of the three Lists has
                          involved. We are less willing to do so, because we
                          recognise that the revised Lists themselves will
                          require further expert scrutiny before they are
                          finally submitted to Parliament as part of the
                          legislative proposals of His Majesty’s Government.
                          We think, however, that if the revised Lists are
                          compared with the Lists in the White Paper, such
                          changes as have been made, in addition to those
                          already mentioned will, for the most part, be found to
                          speak for themselves.”

                                                      (emphasis supplied)



102. While the revisions are not accompanied by any reasons, it is clear that the

         intention of the Joint Committee was to differentiate between the product

         covered by the regulatory entry and the taxing entry. It is also clear that the

         Committee was aware of the possibility of alcohol not being understood as

         just a final ‘consumable product’ but also as a raw material in the production


187
      Joint Committee on Indian Constitutional Reform (Volume I Part I) 148-149.

                                                                                    Page 93 of 123
                                                                                                   PART E

         of other products. The Report of the Joint Committee specifically conferred

         the States, competence over “toilet and medicinal preparations containing

         alcohol, Indian help, opium or other drugs and narcotics.”188 While the taxing

         entry recognised the distinction between liquor that is used as a beverage and

         is a product in itself by using the words ‘potable alcoholic liquors’, and other

         products that contain alcohol, the regulatory entry does not create that

         distinction. The regulatory entry only refers to ‘liquor’, which is a much larger

         all-encompassing phrase.


103. We are unable to trace the discussions that led to a further revision in the

         1935 Act, where the expression ‘potable liquor’ was substituted with ‘alcoholic

         liquor for human consumption’, and ‘liquor’ was substituted with the

         expression ‘intoxicating liquor’. However, it is clear that the use of the phrases

         as they appear in the relevant entries of the 1935 Act and the Constitution of

         India was a matter well-thought of.


104. Another point that needs to be noted based upon a study of the evolution of

         legislative entries is that until the 1935 Act, the regulatory entry covered

         narcotic drugs and opium along with ‘alcoholic liquor’/’liquor’/’intoxicating

         liquor’. There are two possible interpretations of the expression “intoxicating

         liquor”, as it appeared in the 1935 Act, on an application of the principle of

         noscitur a sociss, that is, the principle by which the meaning of an ambiguous

         expression may be ascertained by reference to the meaning of the words




188
      Report of the Joint Committee on Indian Constitutional Reform; Entry 19(ii) of List II

                                                                                               Page 94 of 123
                                                                                            PART E

      associated with it 189. It could be interpreted to mean liquor that has an

      intoxicating effect upon consumption since narcotic drugs and opium also

      produce intoxication. The expression ‘intoxicating liquor’ could also mean the

      regulation of alcohol used in the production of other products since opium and

      narcotic drugs are also used as raw materials in the production of other

      products (like pain relivers)


105. Mr TT Krishnamachari moved an amendment to delete references to narcotic

      drugs and opium in Entry 40 of List II of the Draft Constitution 1948 (which

      correspondes to Entry 31 of List II of the 1935 Act). The amendment was

      adopted by the Assembly. Mr Krishnamachari submitted that it was necessary

      to delete references to opium and narcotic drugs because they were covered

      by other entries in List I and List III:


                      “This amendment is necessary because we have
                      shifted poisons and drugs to the Concurrent List and
                      opium happens to be in the Central List. This entry,
                      therefore, will suffice for the purposes of State
                      Governments.” 190



106. An analysis of the evolution of the legislative entries relating to alcohol does

      not provide an unambiguous interpretation. While the evolution of the entries

      does indicate that the drafters were aware of the distinction between potable

      alcohol and alcohol used as a raw material in the production of other products,

      there is no clear answer to whether ‘intoxicating liquor’ includes both. The



189
    See Rainbow Steels v. Sales Tax Commissioner, UP AIR 1981 SC 2010; State of Bombay v. Hospital
Mazdoor Sabha, AIR 1960 SC 610, 613; Rohit Pulp and Paper Mills Ltd v. Collector of Central Excise, AIR
1991 SC 754
190
    Constituent Assembly Debates (2 September 1949) Volume IX

                                                                                       Page 95 of 123
                                                                                   PART E

         evolution of the entries provides us with some context and background but

         not a conclusive answer. We now proceed to apply the third principle of

         interpretation, the workability or harmonious interpretation principle.


       d. The harmonious interpretation

107. The expression ‘intoxicating liquor’ can possibly be interpreted to mean the

         following:


               a. Alcohol which is used as a beverage for human consumption such as

                   beer or gin, that is, potable liquor;


               b. If liquor means liquid, then Entry 8 of List II includes all liquids which

                   contain alcohol; and


               c. Alcohol which is used as a raw material to prepare other products

                   such as pharmaceutical products and cosmetic drugs. This could

                   include denatured alcohol but also other types of alcohol that are used

                   in the production of products without denaturing it.


108. A preliminary observation needs to be made. It may be recalled that the State

         does not have the competence to levy excise duty with respect to toilet and

         medical preparations containing alcohol. However, this cannot influence the

         interpretation of the phrase ‘intoxicating liquor’ in Entry 8 of List II. The

         Seventh Schedule demarcates the legislative competence on taxes and

         regulation. It is settled law that the Legislature cannot derive taxation powers

         from a general regulatory entry.191 Thus, the lack of competence to levy tax


191
      MPV Sundararamier & Co. v. State of Andhra Pradesh, (1958) 9 STC 298

                                                                              Page 96 of 123
                                                                                PART E

     on products other than alcoholic beverage cannot influence the interpretation

     of the regulatory entry. They operate in separate spheres. We now proceed

     to interpret the phrase ‘intoxicating liquor’.


109. The Oxford English Dictionary provides multiple meanings of the word

     ‘Liquor’. They include: (a) alcoholic drinks, especially spirits; (b) water used in

     brewing; (c) liquid that has been produced in or used for cooking; and (d)

     liquid from which a substance has been crystallized or extracted. Liquor thus

     broadly takes two meanings, of an alcoholic beverage or liquid. The word

     ‘intoxicate’ is defined to mean: (a) cause someone to lose control of their

     senses; (b) poison; and (c) excite or exhilarate.


110. The dictionary meanings of the phrases ‘liquor’ and ‘intoxicate’ are variable.

     If liquor is interpreted to mean ‘liquid’ instead of an alcoholic beverage and

     intoxication a reference to alcohol, the Entry would cover all liquids that

     contain alcohol. However, if liquor is interpreted to mean alcoholic beverage,

     the Entry would only cover alcoholic beverages for human consumption which

     causes intoxication, that is, potable alcohol.


111. Entry 51 of List II refers to duties of excise on, inter alia, “alcoholic liquors for

     human consumption’. Article 47 which is placed in the Part on the Directive

     Principles of State Policy stipulates that the State shall endeavour to bring

     prohibition of the consumption of intoxicating drinks and drugs injurious to

     health, except for medicinal purposes. The provision lists this as one of the

     aspects of the duty of the State to improve public health. The phrase liquor is

     also used in multiple places in the 6th Schedule to the Constitution. The 6th


                                                                            Page 97 of 123
                                                                                                      PART E

       Schedule stipulates provisions on the administration of Tribal Areas in the

       States of Assam, Meghalaya, Tripura and Mizoram. Paragraphs 12, 12AA

       and 12B provide for the application of Acts of Parliament and of the

       Legislature of the State to the autonomous districts and regions in the States

       of Assam, Tripura and Mizoram. The provisions stipulate that the enactments

       of the Legislature of the State “prohibiting or restricting the consumption of

       any non-distilled alcoholic liquor” would not apply to the autonomous Districts

       or autonomous regions 192. The expressions in the 6th Schedule will not be of

       aid to interpret Entry 8 because it refers to a legislation enacted by the State

       Legislature under Entry 8.


112. Thus, the Constitution uses three distinct expressions relating to alcohol:

       “intoxicating liquor”, “alcoholic liquor for human consumption” and

       “intoxicating drinks”. The evolution of the entries in the legislative Lists

       indicate that it was a conscious decision to substitute ‘alcoholic liquor’ with

       ‘intoxicating liquor’ in the regulatory provision. It was also a conscious

       decision to use different phrases in the taxing entry and the regulatory entry.

       We do not think that it is necessary for us to lay down the contours of the

       different phrases used in the Constitution. That is a decision for another day

       and in another case. However, it is still possible to draw some inferences from

       the different uses. The expressions “alcoholic liquor for human consumption”

       and ‘intoxicating drink’ are used in the context of ‘consumption’. However, the

       provision relating to “intoxicating liquor” is not limited to its consumption. It


192
   Unless the District Council by a public notification directs to give effect to the Act. The District Council may
also direct that the Act shall have effect subject to ‘exceptions or modifications’; See Paragraphs 12, 12AA
and 12B of the 6th Schedule.

                                                                                                 Page 98 of 123
                                                                         PART E

stretches to its ‘production, manufacture, possession, transport, purchase

and sale of intoxicating liquors’ and beyond. The second difference is the use

of the expression ‘intoxicating’ instead of ‘alcoholic’ as the adjective to liquor.

The following inferences can be drawn from the above differences:


a.   ‘Alcoholic liquor’ defines the scope of the provision based on the

     ingredient, that is, ‘alcohol’. In contrast, ‘intoxicating liquor’ defines the

     scope of the provision based on the effect, that is, intoxication. Thus,

     even liquor which colloquially or traditionally is not considered as

     alcoholic liquor may be covered by the phrase ‘intoxicating liquor’ if it

     produces the effect of intoxication;


b.   “Intoxicate” means the ability of someone to lose control of their

     behaviour. It could also mean poison. Thus, the purpose of substituting

     the adjective which indicates the ingredient (alcohol) with the impact

     (intoxication) seems to be enhance the scope of the Entry to cover liquor

     which has an impact on health; and


c.   The public interest purpose of the provision is evident from the

     accompanying words in the provision which includes every stage from

     its production to consumption within the scope of the Entry. The public

     interest purpose of the provision is also evident from the evolution of the

     Entry. The relevant entry in the 1935 Act also regulated narcotic drugs

     and opium along with intoxicating liquor. References to narcotic drugs

     and opium were deleted to prevent its overlap with entries in the

     Concurrent list. As highlighted in the previous section, a common thread


                                                                     Page 99 of 123
                                                                              PART E

           that runs through alcohol, narcotic drugs and opium is that they are

           products which can be noxiously used because they are also used as

           raw materials in the production of other products.


     It is clear from the above analysis that the meaning of the phrase ‘intoxicating

     liquor’ cannot be restricted to potable alcoholic liquor, that is, alcohol that is

     sold as a beverage.


113. At this juncture, it is relevant to recall that all entries in the Seventh Schedule

     must be given a wide interpretation and Entry 8 of List II when interpreted

     widely covers everything from the raw materials required for the production to

     the consumption of ‘intoxicating liquor’. It must also be recalled that a few of

     the materials that are used to prepare potable alcohol (such as rectified spirit

     and ENA) are also used to prepare other pharmaceutical and cosmetic

     products. For example, ENA and rectified spirit are also used to prepare

     products such as varnish and hand sanitizer. Hand sanitizer is a

     pharmaceutical product which is covered by Entry 19 of List III of the

     Concurrent List which deals with “drugs”. Since all entries must be interpreted

     widely, Entry 19 will also include the production and manufacture of drugs and

     will thus cover the materials (ENA or rectified spirit) used for the preparation.

     Usually the entries cover the materials used for the purpose of producing the

     product covered by that Entry. However, alcohol is an inherently noxious

     substance that is prone to misuse affecting public health at large. The purpose

     of Entry 8 is to cover alcohol that could be used noxiously to the detriment of

     public health. The Entry covers all alcohol that could be ‘prone’ to noxious



                                                                         Page 100 of 123
                                                                                                PART E

      use. It also covers variants of alcohol that are not used for the preparation of

      potable alcohol but which could be misused to harm public health. This

      interpretation is in consonance with the mischief sought to be covered by the

      Entry. Thus, while the entry covers ENA and rectified spirit which are used in

      the preparation of potable alcohol, it also covers variants of alcohol such as

      denatured alcohol which though are not used in the preparation of potable

      alcohol, are prone to be misused.


114. It is not disputed that denatured alcohol is prepared by adding substances

      which are called denaturants to give the alcohol a foul smell and taste. The

      very purpose of denaturing ethanol to prepare denatured alcohol is to make

      it undrinkable. This Court in VAM Organic (II) (supra) held that the State can

      regulate the process of preparing denatured alcohol because it is done to

      ensure that the public is protected from consuming illicit liquor but not the

      product of denatured spirit even if it can be renatured and converted to

      potable liquor. 193 The petitioners further sought to make a classification

      between Specially Denatured Alcohol and Completely Denatured Alcohol. It

      was argued that though Specially Denatured Alcohol is not fit for human

      consumption, it can be made potable by certain recovery processes while

      there is no such possibility in Completely Denatured Alcohol. 194 It was argued

      that Entry 8 must at the least cover Specially Denatured Alcohol. The issue

      of whether denatured alcohol can be renatured to produce potable alcohol is



193
    “43. […] But this power stops with the denaturation of the industrial alcohol. Denatured spirit has been
held in Vam Organic-I to be outside the seism of the State Legislature. Assuming that denatured spirit may
by whatever process be renatured (a proposition which is seriously disputed by the respondents) and then
converted into potable liquor, this would not give the State the power to regulate it.[…]”
194
    See Alcohol Denaturants-Specification (Second Revision), ICS 71.100.80

                                                                                          Page 101 of 123
                                                                              PART E

     immaterial for the purposes of delineating the field of Entry 8 of List II. As held

     above, Entry 8 does not only cover potable alcohol but alcohol which may be

     used noxiously also. Thus, the test to be adopted is not whether the alcohol

     could be converted and used for the preparation of alcoholic beverages but

     whether it could be mischievously used for its preparation or as a substitute.


115. It was also argued by the petitioners that the phrase ‘intoxicating liquor’ must

     be interpreted to mean liquid containing alcohol. The consequence of this

     interpretation would be that it would include liquid products which may be

     covered by other entries, thereby, causing an overlap of the entries. For

     example, if interpreted in the above manner, the product of ‘hand sanitizer’

     will be covered by both Entry 8 of List II (‘intoxicating liquor’) and Entry 19 of

     List III (‘drugs’). Since the Entry must be read widely, it will then cover

     everything relating to the production of the drug, substantially reducing the

     scope of Entry 19 because other products of the pharmaceutical and cosmetic

     industry will be covered by Entry 8. This interpretation will not be in

     consonance with the settled principle of interpretation that an interpretation

     that promotes the workability of provisions must be adopted. This

     interpretation of the phrase is also in consonance with the precedents that we

     have analysed in section E(iv)(a) of this judgment.


        v.   The correctness of the decision in Synthetics (7J)


116. Having interpreted Entry 8 of List II, we now turn to the decision in Synthetics

     (7J) (supra). This Court in Synthetics (7J) (supra) did not undertake an

     independent analysis of the meaning of the phrase ‘intoxicating liquor’.


                                                                         Page 102 of 123
                                                                                  PART E

     Without any discussion, the seven-Judge Bench readily concluded that the

     interpretation of the Bombay High Court and not this Court in FN Balsara

     (supra) is the correct approach. The only reasoning that this Court offered

     was that when the Constitution Bench in FN Balsara (supra) interpreted the

     phrase, it was not aware of the full potentiality of industrial alcohol:


                  “74. […] It appears that in the light of the new
                  experience and development, it is necessary to state
                  that “intoxicating liquor” must mean liquor which is
                  consumable by human being as it is and as such
                  when the word “liquor” was used by Fazl Ali J., they
                  did not have the awareness of full use of alcohol as
                  industrial alcohol. It is true that alcohol was used for
                  industrial purposes then also, but the full potentiality
                  of that user was not comprehended or understood.
                  With the passage of time, meanings do not change
                  but new experiences give new color to the meaning.”



117. These observations are erroneous for the following reasons:


     a.   The High Court in FN Balsara v. State of Bombay (supra) did not limit

          the meaning of ‘intoxicating liquor’ to its common parlance meaning, that

          is, potable alcoholic liquor. It also included alcoholic liquids which are

          not normally consumed as drinks. On appeal, the Constitution Bench

          held that a wider definition of intoxicating liquor is necessary to cover

          other products which may be used as substitutes for intoxicating drinks.

          [See section E (iv)(a) of this judgment]. This Court held that the

          expression must be given a wide meaning precisely because it

          recognised the potentiality of the wide use of alcohol for industrial

          purposes and its consequent misuse; and




                                                                             Page 103 of 123
                                                                               PART E

     b.   The Constitution itself recognises the industrial use of alcohol. Entries

          84 of List I (before the amendment in 2016) and 51 of List II specifically

          refer to medicinal and toilet preparations containing alcohol.


     Thus, the use of alcohol for industrial preparations was well within the

     knowledge of this Court in FN Balsara (supra).


118. This Court in Synthetics (7J) (supra) did not determine the meaning of the

     expressions ‘intoxicating’ or ‘liquors’ or ‘intoxicating liquors’ independently. It

     did not compare the difference in the language used to describe alcohol or

     liquor in different provisions of the Constitution to understand the significance

     of the difference. Only Article 47 was referred to in the following terms:


                  “77. Article 47 of the Constitution imposes upon the
                  State the duty to endeavour to bring about
                  prohibition of the consumption except for medicinal
                  purpose of intoxicating drinks and products which
                  are injurious to health. If the meaning of the
                  expression “intoxicating liquor” is taken in the wide
                  sense adopted in Balsara case, it would lead to an
                  anomalous result. Does Article 47 oblige the State to
                  prohibit even such industries as are licensed under
                  the IDR Act but which manufacture industrial
                  alcohol? This was never intended by the above
                  judgements or the Constitution.”



119. Although Article 47 was mentioned, the distinction between the purpose of a

     constitutional provision in Part IV and a legislative entry was not appreciated.

     This leads to an incorrect inference, namely, that holding Entry 8 of List II

     includes non-potable alcohol would amount to placing an obligation on the

     state to prohibit non-potable alcohol in terms of Article 47. There is no doubt

     that Article 47 refers only to intoxicating drinks which means potable alcohol.


                                                                          Page 104 of 123
                                                                              PART E

      However, an analysis of the differences in the terminologies without

      appreciating that the reference in Article 47 is made in the context of

      consumption leads to an erroneous conclusion.


120. Further, in Synthetics (7J) (supra), this Court concluded that the impugned

      fees are in the nature of a tax. In that case, the only entries that this Court

      ought to have dealt with are Entries 84 of List I and Entry 51 of List II. Entry 8

      deals with regulatory power and is not a taxing entry. It is a settled principle

      that a tax cannot be levied under a general entry.195


121. In spite of holding that the fee charged was a tax and that the State Legislature

      does not have the competence to levy tax on industrial alcohol, the Bench

      proceeded to analyse the relationship between Entry 52 of List I196 and Entry

      8 of List II in paragraph 84 of the judgment. The Bench noted that the “levy of

      impost” is not possible in view of the occupation of the field by IDRA and that

      in view of IDRA, the power to issue licences to manufacture both potable and

      non-potable alcohol is vested in the Central Government. 197 These

      observations are erroneous for the following reasons:


      a.    Under Entry 52 of List I, Parliament has the competence to enact laws

            with respect to certain industries, the control of which by the Union is

            necessary in public interest. It is a general entry. It does not confer any

            taxing power. Thus, Entry 52 of List I may only impact the entries in List

            II that deal with the regulatory aspect of industries as we have explained


195
    See MPV Sundararamier & Co. v. State of AP, AIR 1958 SC 468
196
    See Synthetics (7J) [84]
197
    See Synthetics (7J) [85]

                                                                         Page 105 of 123
                                                                            PART E

          in the previous section of this judgment. It does not have any impact on

          taxing entries. Thus, the observation in paragraph 84 of Synthetics (7J)

          (supra) is overruled; and


     b.   We have also held that Parliament in exercise of the power under Article

          246 read with Entry 52 of List I cannot legislate with respect to the field

          covered by Entry 8 of List II. The observations in paragraph 85 of

          Synthetics (7J) (supra) that after the amendment to IDRA in 1956

          bringing fermentation industries within the scope of the enactment, the

          Union has competence over both potable and non-potable alcohol is

          overruled. The law enacted in terms of Entry 52 of List I cannot render

          any entry of List II (including Entry 8) otiose. Thus, Parliament cannot

          take over the field covered by Entry 8.


122. In paragraph 86 of the judgment, this Court in Synthetics (7J) (supra) held

     that after the inclusion of the fermentation industry in the schedule to IDRA,

     the State only had legislative competence to:

     a.   enact any legislation in the nature of prohibition of potable liquor

          referable to Entry 6 of List II and regulating powers;

     b.   lay down regulation to ensure that non-potable alcohol is not diverted

          and misused as a substitute for potable alcohol;

     c.   levy excise duty and sales tax on potable alcohol under Entry 52 of List

          II. However, the State cannot levy sales tax on industrial alcohol

          because “under the Ethyl Alcohol (Price Control) Orders, sales tax

          cannot be charged by the State on industrial alcohol”; and



                                                                       Page 106 of 123
                                                                               PART E

     d.   in case the State is rendering any service, it may charge fees based on

          quid pro quo. Reliance was placed on observations in Indian Mica

          (supra).

123. Since this Court in Synthetics (7J) (supra) held that the State lost the

     competence to enact a legislation on potable alcohol because IDRA occupies

     the field and that it did not have the competence to enact a law on non-potable

     alcohol, it traced regulations relating to alcohol to Entry 6 of List II which deals

     with “public health”. Viewing the consumption of potable alcohol as a public

     health concern on a reading of Article 47 along with Entry 6 of List II, this

     Court held that the State has the competence to deal with (a) and (b) above.

     In view of our holding that : (a) the expression ‘intoxicating liquor’ in Entry 8 is

     not limited to alcoholic beverages; and (b) Entry 52 of List II cannot occupy

     the field covered by Entry 8 of List II, the observations in Synthetics (7J)

     (supra) by which alcohol was only traced to the entry on public health is

     erroneous. It cannot be denied that there is a degree of overlap between Entry

     8 and Entry 6 of List II. However, Entry 8 of List II cannot be rendered

     redundant for all purposes by a declaration by parliamentary law under Entry

     52 of List I. Such as interpretation, as held above, would completely tilt the

     federal balance in the favour of Parliament.


124. Paragraph 86(d) must be read along with paragraph 88 extracted in the earlier

     part of the judgment. The Bench only placed reliance on the decision in Indian

     Mica (supra) to arrive at this conclusion. In paragraph 3 of Indian Mica

     (supra), the Constitution Bench held as follows:




                                                                          Page 107 of 123
                                                                                PART E

                 “Denatured spirit though an alcoholic liquor is not fit
                 for human consumption. The power to levy duty on
                 the same was and is given to the Central Legislature.
                 But the same being intoxicating liquor, the
                 Provincial Legislature under the 1935 Act and at
                 present the State Legislature has power to levy fee.
                 The power of any Legislature to levy fee is
                 conditioned by the fact that it must be by and large a
                 quid pro quo for the services rendered.”

                                           (emphasis supplied)



125. The conclusion in Indian Mica (supra) that the State Legislature has the

    competence to levy fees on denatured alcohol (which this Court in Synthetics

    (7J) (supra) interchangeably uses with industrial alcohol) is premised on the

    wide interpretation of the phrase intoxicating liquor in Entry 8 of List II to

    include denatured alcohol. However, this Court in Synthetics (7J) (supra)

    expressly rejected this interpretation. The State Legislature would have the

    competence to levy fees in terms of Entry 66 of List II in respect of any of the

    matters in the List. Thus, the conclusion in paragraph 86(d) creates an

    inherent inconsistency within the judgment. We have overruled the

    interpretation in Synthetics (7J) (supra) on the scope of Entry 8 and the

    interaction between Entry 8 and Entry 52 of List. The phrase ‘intoxicating

    liquor’ in Entry 8 includes denatured alcohol. Thus, the State will have the

    competence to levy fees with respect to denatured alcohol, but for the reasons

    in this judgment.


126. Reference may be made to judgments of this Court interpreting Synthetics

    (7J) which are summarised in Section A(iii) of this judgment. This Court

    interpreted Synthetics (7J) (supra) in the following manner:



                                                                           Page 108 of 123
                                                                                        PART E

      a.    The State has the competence to legislate upon industrial alcohol as a

            product of the controlled industry under Entry 33 of List III 198;


      b.    The State has the competence to legislate upon the process of

            producing denatured spirit but not the product of denatured spirit

            because the process is related to preventing the diversion of non-potable

            liquor to potable liquor; 199


      c.    The State does not have the competence to legislate upon rectified

            spirit 200; and


      d.    The State has the competence to legislate upon rectified spirit that is

            used for the purpose of preparing potable alcohol201.


127. Before we proceed to analyse the correctness of these observations based

      on the law that we have laid down in this judgment, it is necessary to expound

      upon how this Court in Bihar Distillery (supra) drew a purpose based

      demarcation of the legislative fields. The heart of the reasoning of the Court

      is reproduced below:


                      “23. … Take a case where two industries ‘A’ and ‘B’
                      come forward with proposals to manufacture
                      rectified spirit; ‘A’ says that it proposes to
                      manufacture rectified spirit and then denature it
                      immediately and sell it as industrial alcohol while ‘B’
                      says that it will manufacture rectified spirit and utilise
                      it entirely for obtaining country liquor (arrack or by
                      whatever other name, it may be called) or for
                      manufacturing IMFLs from out of it or to supply it to
                      others for the said purpose. According


198
    Shri Bileshwar Khand Udyog Khedut Sahakari Mandali (supra)
199
    See VAM Organic(I) (supra) and VAM Organic (II) (supra)
200
    Deccan Sugar (supra)
201
    Bihar Distillery (supra)

                                                                                   Page 109 of 123
                                                                                 PART E

                 to Synthetics [(1990) 1 SCC 109 : 1989 Supp (1)
                 SCR 623] , ‘A’ is under the exclusive control of the
                 Union and the only powers of the State are those as
                 are enumerated in para 86 quoted above. But what
                 about ‘B’? The rectified spirit manufactured by it is
                 avowedly meant only for potable purposes. Can it
                 yet be called “industrial alcohol”? Can it still be said
                 that the State concerned has no power or authority
                 to control and regulate industry ‘B’ and that the Union
                 alone will control and regulate it until the potable
                 liquors are manufactured? The Union is certainly not
                 interested in or concerned with manufacture or
                 process of manufacture of country liquor or IMFLs.
                 Does this situation not leave a large enough room for
                 abuse and misuse of rectified spirit? It should be
                 remembered that according to many States before
                 us, bulk of the rectified spirit produced in their
                 respective States is meant for and is utilised for
                 obtaining or manufacturing potable liquors. Can it be
                 said even in such a situation that the State should
                 fold its hands and wait and watch till
                 the potable stage is reached. … It is these and many
                 other situations which have to be taken into
                 consideration and provided for in the interests of law,
                 public health, public revenue and also in the
                 interests of proper delineation of the spheres of the
                 Union and the States. The line of demarcation can
                 and should be drawn at the stage of
                 clearance/removal of the rectified spirit. Where
                 the removal/clearance is for industrial purposes
                 (other than the manufacture of potable liquor), the
                 levy of duties of excise and all other control shall be
                 of the Union but where the removal/clearance is for
                 obtaining or manufacturing potable liquors, the levy
                 of duties of excise and all other control shall be that
                 of the States. This calls for a joint control and
                 supervision of the process of manufacture of
                 rectified spirit and its use and disposal.”

                                            (emphasis supplied)



128. This Court in Bihar Distillery (supra) held that where rectified spirit is

    manufactured only for the purpose of converting it into potable alcohol, it

    cannot be termed ‘industrial alcohol’. It was of the opinion that it was ill-

    conceived to allow for a legal structure where the States would step in only

                                                                            Page 110 of 123
                                                                       PART E

after alcohol was made potable as this would either result in a lacuna in

regulation or permit the Union to regulate a field which it was not empowered

to in terms of the Seventh Schedule. The three-Judge Bench held that the line

of demarcation should be drawn at the stage of clearance or removal of

rectified spirit. Put differently, the Bench held that the purpose for which the

rectified spirit was manufactured would determine whether the Union or the

States would tax and control it. It elaborated that:


a.   Industries which manufactured rectified spirit exclusively for supply to

     industries other than those which manufactured potable liquor would be

     under the total and exclusive control of the Union including for the

     purpose of levying excise duty. This extended to denatured alcohol as

     well. The power of the States with respect to this category was limited to

     ensuring that such alcohol was not illegally diverted to create potable

     alcohol. The States could levy regulatory fees to defray the costs of the

     staff deployed for this purpose;


b.   Industries which manufactured rectified spirit exclusively for the purpose

     of manufacturing potable alcohol would be under the total and exclusive

     control of the States in all respects and at all stages including levying

     excise duty; and


c.   The power to permit the establishment of industries which manufactured

     rectified spirit for both the purposes delineated above as well as the

     regulation of such industries would be exclusively with the Union. The

     Union could levy excise duty on rectified spirit which was cleared or


                                                                  Page 111 of 123
                                                                            PART E

          removed for supply to industries and the States could levy excise duty

          on rectified spirit which was cleared or removed for manufacturing

          potable alcohol. The removal or clearance of alcohol would be under the

          joint supervision of the Union and the States to ensure that excise duty

          was not evaded.


129. In Bihar Distillery (supra), the issue before this Court was whether the State

     has the competence to regulate raw material (“rectified spirit”) for the

     preparation of “intoxicating liquor” which was interpreted to only mean potable

     liquor. Justice Jeevan Reddy, writing for the three-Judge Bench, saw it fit to

     draw a purpose based delineation because rectified spirit could be used to

     prepare both potable alcohol and other products. The shortcoming of this

     reasoning is evident in the manner in which the Bench deals with composite

     industries, that is, industries which manufacture both rectified spirit for the

     purpose of potable alcohol and the production of other products. The

     regulation of such composite industries was held to be with the Union though

     there was no constitutional basis for such a division. This Bench, having

     expounded on the meaning of “intoxicating liquor” to include variants of

     alcohol which are prone to be misused, the interpretations of Synthetics (7J)

     summarised in paragraph 126 of this judgment are overruled. The

     classification of alcohol into potable and non-potable (or industrial alcohol) is

     oversimplistic. Alcohol (such as ENA or rectified spirit) which is used to

     prepare potable alcohol is also used to prepare other products of the

     pharmaceutical industry. An interpretation that ENA or rectified spirit which is

     used in the preparation of potable liquor is ‘industrial alcohol’ and is thus

                                                                       Page 112 of 123
                                                                                        PART E

         outside the scope of Entry 8 limits the field covered by the Entry even if

         ‘intoxicating liquor’ is interpreted to only mean potable liquor. Further, we also

         see no merit in the classification between the process of making denatured

         spirit and the product of denatured spirit since we have held that the

         expression intoxicating liquor includes denatured spirit.


            vi.    The impact of the decision on Item 26 of the First Schedule of IDRA


130. The Law Commission of India in its 158th Report on the amendment of the

         IDRA, released in 1998 noted that the decision in Synthetics (7J) (supra)

         created “several practical problems” and that “there is no such thing as

         industrial alcohol”. The Law Commission recommended that Item 26 of the

         IDRA which read “Fermentation industries” be substituted to read

         “Fermentation industries but not including alcohol”. Item 26 was substituted

         in 2016 to read “Fermentation industries (other than potable alcohol)”. 202

         While the Law Commission recommended removing alcohol as a whole from

         the scope of the IDRA, Parliament by the 2016 amendment only removed

         potable alcohol from the scope of the enactment. The Statement of Objects

         and Reasons indicates that the amendment to the IDRA was to harmonise

         the Act with the decision of this Court in Bihar Distillery (supra). The relevant

         portion of the Statement of Objects and Reasons is reproduced below:


                         “The Supreme Court of India, in the case of Bihar
                         Distillery v. Union of India (AIR 1997 SC 1208), has
                         held that in the interest of proper delineation of the
                         spheres of the Union and the States, the line of
                         demarcation should be drawn at the stage of
                         clearance or removal of the rectified spirit. Where the

202
      See the Industries (Development and Regulation) Amendment Act 2016.

                                                                                   Page 113 of 123
                                                                                 PART E

                 removal or clearance is for industrial purposes (other
                 than the manufacture of potable liquor), the levy of
                 duties of excise and all other control shall be with the
                 Union and where the removal or clearance is for
                 obtaining or manufacturing potable liquors, the levy
                 of duties of excise and all other control shall be with
                 the States.

                 In the backdrop of the above judgment of the
                 Supreme Court, the Law Commission of India had
                 recommended in its 158th Report that the Heading
                 26 of the First Schedule to the Act be substituted as
                 “Fermentation Industries but not including Alcohol”.
                 The recommendation of the Law Commission of
                 India was examined in depth by the Government. If
                 the subject “Alcohol” is taken out of the First
                 Schedule to the Act, both industrial alcohol and
                 potable alcohol would come under the purview
                 of the State Government which is not in
                 consonance with the judgment of the Supreme
                 Court. Moreover, the effect of implementation of the
                 recommendation of the Law Commission would be
                 that the subject “Alcohol” which covers both
                 industrial alcohol and potable alcohol would no
                 longer be a Central subject.”
                                           (emphasis supplied)


131. The Statement of Objects and Reasons indicates that the recommendation of

    the Law Commission was not accepted because the effect of accepting the

    recommendation would be that both ‘industrial alcohol’ and potable alcohol

    would be in the domain of the States, and that this would be contrary to Bihar

    Distillery (supra). Hence, the IDRA was amended to remove only potable

    alcohol from Item 26 of IDRA.


132. We have held above that Parliament under Entry 52 of List I does not have

    the legislative competence to enact a law taking control of the industry of

    intoxicating liquor. The State Legislatures will have control over the industry

    of ‘intoxicating liquor’. Parliament could not have taken control of the field

    covered by Entry 8 since we have interpreted intoxicating liquor to include

                                                                            Page 114 of 123
                                                                                       PART E

         alcohol other than potable alcohol as well. Therefore, Item 26 of the First

         Schedule to the IDRA must be read as excluding the industry of “intoxicating

         liquor”, as interpreted in this judgment.


              vii.      The (ir)relevance of the decision in Tika Ramji to the dispute


133. In Tika Ramji (supra), sugarcane farmers instituted proceedings under Article

         32 of the Constitution challenging the constitutional validity of the Uttar

         Pradesh Sugarcane (Regulation of Supply and Purchase) Act 1953203 and

         two notifications issued by the State government under the Act. The

         constitutional validity of the UP Sugarcane Act was challenged on the ground

         that the State Legislature did not have the competence because Item 8 of the

         Schedule to the IDRA notified ‘sugar’ as one of the controlled industries, and

         that the legislation regulating sugarcane was in pith and substance related to

         ‘sugar’. The Constitution Bench, inter alia, held that:


         a.          Industry in the wide sense of the term comprises of three different

                     aspects: (i) raw materials which are an integral part of the industrial

                     process; (ii) the process of manufacture or production; and (iii) the

                     distribution of the products of the entries204;


         b.          The Seventh Schedule creates a demarcation based on the above three

                     stages. Entry 27 of List II deals with the production, supply and

                     distribution of goods subject to the provisions of Entry 33 of List III. The

                     term ‘goods’ is defined by Article 366(12) of the Constitution and


203
      “UP Sugarcane Act”.
204
      Tika Ramji (supra) [24]

                                                                                  Page 115 of 123
                                                                                   PART E

                includes materials, commodities and articles. ‘Materials’ includes raw

                materials. Thus, the raw materials for industries would be covered by

                Entry 27 of List II. The products would also fall under Entry 27 of List II,

                except in the case of a controlled industry in which case they would be

                covered by Entry 33 of List III. Entry 24 of List II would deal with the

                process of manufacture or production, unless it is a controlled industry

                under Entry 52 of List I 205. Thus, the phrase ‘industry’ in Entry 24 of List

                II and Entry 52 of List I takes the narrow meaning of process of

                production and manufacture;


         c.     Section 18G of the IDRA enables the Union Government to regulate

                supply and distribution, and trade and commerce of certain ‘articles’. It

                does not extend to the production of articles. Raw materials are essential

                ingredients for manufacture or production but they are not of the same

                nature or description as the articles produced by the process of

                manufacture. The articles or class of articles relatable to the scheduled

                industry could only comprise of finished products of a cognate character.

                Raw materials, not being finished products, are not articles which are

                relatable to the scheduled industry covered by Section 18G 206;


         d.     Sugarcane is a raw material for the production of sugar. Consequently,

                it is not an article relatable to the sugar industry and does not fall within

                the scope of Section 18G. The IDRA did not affect the legislative powers




205
      ibid
206
      Tika Ramji (supra) 32

                                                                              Page 116 of 123
                                                                               PART E

            of the State Legislature with respect to sugarcane. Therefore, the UP

            Sugarcane Act was not repugnant to the IDRA 207; and


      e.    Even if it were assumed that sugarcane was relatable to the sugar

            industry under Section 18G, the Central Government had not issued a

            notified order, as required by the provision. The mere possibility that a

            notified order may be issued could not lead to repugnancy. Such an

            order was an essential prerequisite for repugnancy to arise 208.


134. The decision in Tika Ramji (supra) was relied upon by this Court in Calcutta

      Gas (supra), Kannan Devan Hills Produce v. State of Kerala 209, Ganga

      Sugar Corporation v. State of UP 210, B Viswanathiah & Co. v. State of

      Karnataka211 and the majority in ITC (supra) on the aspect of the meaning of

      industry covered by Entry 24 of List II. The dissenting opinion of Justice

      Pattanaik for himself and Justice Bharucha in ITC (supra) doubted the

      correctness of Tika Ramji (supra) on that aspect.


135. The Union of India submitted that the inclusion of ‘raw materials’ in Entry 27

      of List II (and their consequential exclusion from the definition of ‘industry’ in

      Entry 24 of List II and Entry 52 of List I) in Tika Ramji (supra) must be

      overruled. It was submitted that ‘industry’ as it features in the legislative lists

      includes raw materials as well. The learned Solicitor General submitted that

      if the restrictive meaning in Tika Ramji (supra) is overruled, then the State



207
    id
208
    id
209
    (1972) 2 SCC 218
210
    (1980) 1 SCC 223
211
    (1991) 3 SCC 258

                                                                          Page 117 of 123
                                                                                  PART E

     will not have competence to legislate on ENA used for the preparation of

     potable alcohol under Entry 8.


136. We have in the preceding section held that the industry of intoxicating liquor

     is covered by Entry 8 and not Entry 52. Thus, even if a broad meaning is given

     to the word ‘industry’ in Entry 52, it will not impact the decision in this case

     because Entry 8 is the specific entry which applies to the industry of

     intoxicating liquor.


137. The meaning of the phrase ‘industry’ in Entry 52 will only impact this decision

     if (a) Entry 52 of List I includes raw materials necessary for the industry; and

     (b) Entry 8 of List II includes the process of manufacture but does not include

     the stage anterior to it (that is, raw materials). If an expansive meaning is

     given to the word ‘industry’, the raw materials to an industry will be covered

     by Entry 24 of List II and Entry 52 of List I (if it is a controlled industry). It will

     not be covered by Entry 27 of List II. If Entry 8 of List II does not include raw

     material but only the process to manufacture and final product, it is only then

     that the competence to enact laws on the raw material for the industry (in this

     case, ENA) will lie with Parliament.




                                                                            Page 118 of 123
                                                                                       PART E

138. We are of the opinion that the holding in Tika Ramji (supra) is not relevant to

         the dispute for the following reasons:


         a.        We have interpreted the phrase ‘intoxicating liquor’ in Entry 8 to include

                   ENA since it could be noxiously used; and


         b.        Notwithstanding the above, if the ground for overruling the holding in

                   Tika Ramji (supra) is that manufacture/production cannot be

                   disconnected from raw materials, it would equally apply to the industry

                   of intoxicating liquor covered by Entry 8 of List II. In Section C (iii)(a) of

                   this judgment, we have concluded that the words ‘that is to say’ are

                   illustrative. They are not exhaustive of the contents of the Entry. Thus,

                   Entry 8 cannot be interpreted to exclude raw materials used for the

                   production of intoxicating liquor merely because the Entry does not

                   expressly provide for them. On an application of the principle that entries

                   ought to be interpreted widely, the raw materials for the production and

                   manufacture of intoxicating liquor, as interpreted in this judgment will be

                   covered by Entry 8.


           viii.      Section 18G of IDRA and Entry 33 of List III


139. To recall, this Court in Synthetics (7J) (supra) held that the State cannot

         regulate ‘industrial alcohol’ as a product of the controlled industry because

         the Union has occupied the field by Section 18G of IDRA. 212 The questions

         referred by the three-Judge Bench in Lalta Prasad (supra) all relate to the



212
      Synthetics (7J) [85]

                                                                                  Page 119 of 123
                                                                             PART F

     issue of whether Section 18G of the IDRA occupies the field in Entry 33 of

     List III or whether the field is occupied only when an order is notified under

     Section 18G. There is no necessity to determine the correctness of this

     observation in this reference since the Legislature of the State will have the

     competence to regulate denatured alcohol in view of our interpretation of the

     expression ‘intoxicating liquor’ in Entry 8 of List II.




   F. Conclusion


140. In view of the discussion above, the following conclusions emerge:


     a.   Entry 8 of List II of the Seventh Schedule to the Constitution is both an

          industry-based entry and a product-based entry. The words that follow

          the expression “that is to say” in the Entry are not exhaustive of its

          contents. It includes the regulation of everything from the raw materials

          to the consumption of ‘intoxicating liquor’;


     b.   Parliament cannot occupy the field of the entire industry merely by

          issuing a declaration under Entry 52 of List I. The State Legislature’s

          competence under Entry 24 of List II is denuded only to the extent of the

          field covered by the law of Parliament under Entry 52 of List I;


     c.   Parliament does not have the legislative competence to enact a law

          taking control of the industry of intoxicating liquor covered by Entry 8 of

          List II in exercise of the power under Article 246 read with Entry 52 of

          List I;

                                                                       Page 120 of 123
                                                                       PART F

d.   The judgments of the Bombay High Court in FN Balsara v. State of

     Bombay (supra), this Court in FN Balsara (supra) and Southern

     Pharmaceuticals (supra) did not limit the meaning of the expression

     ‘intoxicating liquor’ to its popular meaning, that is, alcoholic beverages

     that produce intoxication. All the three judgments interpreted the

     expression to cover alcohol that could be noxiously used to the detriment

     of health;


e.   The expression ‘intoxicating liquor’ in Entry 8 has not acquired a

     legislative meaning on an application of the test laid down in Ganon

     Dunkerley (supra);


f.   The study of the evolution of the legislative entries on alcohol indicates

     that the use of the expressions “intoxicating liquor” and “alcoholic liquor

     for human consumption” in the Seventh Schedule to the Constitution

     was a matter well-thought of. It also indicates that the members of the

     Constituent Assembly were aware of use of the variants of alcohol as a

     raw material in the production of multiple products;


g.   Entry 8 of List II is based on public interest. It seeks to enhance the

     scope of the entry beyond potable alcohol. This is inferable from the use

     of the phrase ‘intoxicating’ and other accompanying words in the Entry.

     Alcohol is inherently a noxious substance that is prone to misuse

     affecting public health at large. Entry 8 covers alcohol that could be used

     noxiously to the detriment of public health. This includes alcohol such

     as rectified spirit, ENA and denatured spirit which are used as raw


                                                                  Page 121 of 123
                                                                               PART F

         materials in the production of potable alcohol and other products.

         However, it does not include the final product (such as a hand sanitiser)

         that contains alcohol since such an interpretation will substantially

         diminish the scope of other legislative entries;


    h.   The judgment in Synthetics (7J) (supra) is overruled in terms of this

         judgment;


    i.   Item 26 of the First Schedule to the IDRA must be read as excluding the

         industry of “intoxicating liquor”, as interpreted in this judgment;


    j.   The correctness of the judgment in Tika Ramji (supra) on the

         interpretation of word ‘industry’ as it occurs in the legislative entries does

         not fall for determination in this reference; and


    k.   The issue of whether Section 18G of the IDRA covers the field under

         Entry 33 of List III does not arise for adjudication in view of the finding

         that denatured alcohol is covered by Entry 8 of List II.


141. The reference is answered in the above terms.




                                                                        Page 122 of 123
                                                                         PART F

142. The Registry is directed to obtain administrative instructions from the Chief

     Justice for placing the matters before an appropriate Bench.




                                   ..….…….……………………………………CJI
                                    [Dr Dhananjaya Y Chandrachud]



                                   ..….…….………………………………………J
                                     [Hrishikesh Roy]



                                   ..….…….………………………………………J
                                     [Abhay S Oka]



                                   …….……………………………………………J
                                   [J B Pardiwala]



                                   …….……………………………………………J
                                   [Manoj Misra]



                                   …….……………………………………………J
                                   [Ujjal Bhuyan]



                                   …….……………………………………………J
                                   [Satish Chandra Sharma]



                                   …….……………………………………………J
                                   [Augustine George Masih]

New Delhi;
October 23, 2024

                                                                    Page 123 of 123
                                                  REPORTABLE


                 IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL NO.151 OF 2007

STATE OF U.P. & OTHERS                      …APPELLANT(S)

                     VERSUS

M/s. LALTA PRASAD VAISH AND SONS           …RESPONDENT(S)


                                    WITH

                    CIVIL APPEAL NO.152 OF 2007

                    CIVIL APPEAL NO.153 OF 2007

                    CIVIL APPEAL NO.154 OF 2007

                    CIVIL APPEAL NO.580 OF 2008

                    CIVIL APPEAL NO.610 OF 2008

                    CIVIL APPEAL NO.671 OF 2008

                    CIVIL APPEAL NO.672 OF 2008

                    CIVIL APPEAL NO.688 OF 2008

                    CIVIL APPEAL NO.750 OF 2008

                   CIVIL APPEAL NO.5093 OF 2011

                   CIVIL APPEAL NO.6768 OF 2014


 Civil Appeal No.151 of 2007 Etc.                 Page 1 of 241
                   CIVIL APPEAL NO.2084 OF 2020

                   CIVIL APPEAL NO.4987 OF 2021

     SPECIAL LEAVE PETITION (C) NO.16505 OF 2004

     SPECIAL LEAVE PETITION (C) NO.19275 OF 2004

     SPECIAL LEAVE PETITION (C) NO.26110 OF 2004

     SPECIAL LEAVE PETITION (C) NO.26111 OF 2004

     SPECIAL LEAVE PETITION (C) NO.20204 OF 2012

     SPECIAL LEAVE PETITION (C) NO.20519 OF 2014

     SPECIAL LEAVE PETITION (C) NO.25447 OF 2014

      SPECIAL LEAVE PETITION (C) NO.3160 OF 2015

      SPECIAL LEAVE PETITION (C) NO.4057 OF 2015

SPECIAL LEAVE PETITION (CIVIL) ____CC NO.7999 OF 2017

     SPECIAL LEAVE PETITION (C) NO.27241 OF 2019

 SPECIAL LEAVE PETITION (C) DIARY NO.41507 OF 2019

     SPECIAL LEAVE PETITION (C) NO.18686 OF 2022

 SPECIAL LEAVE PETITION (C) DIARY NO.7447 OF 2023

     SPECIAL LEAVE PETITION (C) NO.18582 OF 2023




 Civil Appeal No.151 of 2007 Etc.             Page 2 of 241
                          ORDER ON REFERENCE


NAGARATHNA, J.

Table of Contents Page S. No. Particulars No. 1. Opening Paragraphs 5 2. Genesis of the controversy 6

3. Conclusions arrived at by the learned Chief Justice 9 4. Submissions 12 5. Relevant Constitutional Framework 18 Interpretation of Legislative Entries 22 a. Prafulla Kumar Mukherjee 24 b. FN Balsara 24 6. c. Atiqa Begum 24 d. Calcutta Gas Company 25 e. RMDC 26 f. MPV Sundararamier 27 7. Scheme of IDRA 30 Article 47: Directive Principle of State Policy 37 a. Cooverjee B. Bharucha 38 b. Sristikar Dowerah 39 c. FN Balsara 40 d. Nagendra Nath 43

8. e. Amar Chandra Chakraborty 43 f. Harinarayan Jaiswal 43 g. Nashirwar 44 h. Har Shankar 44 i. Khoday Distilleries 48 Survey of Judicial Precedents 51 a. Synthetics and Chemicals (7J) 51 b. Synthetics and Chemicals (2J) 65

9. c. Bileshwar Khand Udyog 69 d. Gujchem Distillers 70 e. Modi Distillery 71 Civil Appeal No.151 of 2007 Etc. Page 3 of 241 f. Shree Krishna Gyanoday Sugar Ltd. 73 g. Bihar Distillery 76 h. McDowell 90 i. Vam Organic I 92 j. Haryana Brewery Ltd. 96 k. Industrial Corporation (P) Ltd. 98 l. Vam Organic II 100 Analysis of Judicial Dicta 103 a. Indian Mica 103 b. Southern Pharmaceuticals 104 c. Synthetics and Chemicals (7J) 105 d. Synthetics and Chemicals (2J) 107

10. e. Bileshwar Khand Udyog 109 f. Shree Krishna Gyanoday Sugar Ltd 110 g. Bihar Distillery 111 h. Vam Organic I 113 i. Vam Organic II 114 11. Further Analysis 115 12. Meaning of “intoxicating liquors” 119 13. A Historical Perspective 122 14. Constituent Assembly Debates 124 Analysis of relevant Entries in the three Lists 138 a. Ishwari Khetan 139 b. Meaning of “subject to” 147 c. Hingir Rampur 148

15. d. Shri Krishna 148 e. South India Corporation 149 f. Ashok Leyland Ltd. 150 g. Calcutta Gas Company 152

16. Entry 33(a) – List III vs. Entry 52 - List I: Observations in 172 Synthetics and Chemicals (7J)

17. Article 254, Repugnancy and Doctrine of Occupied Field 183

18. Mineral Area and Development Authority 195 19. Mar Appraem Kuri Company 204

20. Importance of “Industrial Alcohol” to the Indian Economy 213

21. Conclusion on interplay of legislative Entries 221

22. Effect of overruling Synthetics and Chemicals (7J) 224 23. My answers to the questions formulated 231

24. My answers to the conclusions of learned Chief Justice 235 Civil Appeal No.151 of 2007 Etc. Page 4 of 241 I have perused the comprehensive and erudite opinion authored by Hon’ble the Chief Justice of India Dr. Dhananjaya Y. Chandrachud on the questions referred to this nine-Judge Bench. I respectfully dissent on certain aspects of the said opinion and express my reasons therefor.

1.1 The sum and substance of all the questions referred to this Bench could be crystallised on the short point for consideration, namely, whether the expression “intoxicating liquors” in Entry 8

-List II of the Seventh Schedule of the Constitution of India includes within its scope and ambit “industrial alcohol” and consequently, whether a State Legislature has the competence to legislate on “industrial alcohol”. My short answer is that there is a lack of legislative competence in the State Legislature when viewed from the constitutional framework and statutory framework of the Industries (Development and Regulation) Act, 1951 (for short, “IDRA”) passed by the Parliament on the strength of Entry 52 – List I of the Seventh Schedule of the Constitution of India and having regard to Section 2 of the said Act read with its various provisions and the First Schedule thereto, particularly, Item 26 which deals with “Fermentation Industries” Civil Appeal No.151 of 2007 Etc. Page 5 of 241 (other than potable alcohol). However, the discussion on scope and ambit of Entry 33(a) – List III of the Seventh Schedule of the Constitution is distinct and shall be discussed later. Therefore, Synthetics and Chemicals Ltd. vs. State of Uttar Pradesh, AIR 1990 SC 1927 (“Synthetics and Chemicals (7J)”), has been correctly decided by the seven-Judge Bench of this Court. On the aspect of Section 18G of the IDRA occupying the field and consequently, whether the State Legislatures are denuded of their powers on the content of the subject matter of the said Section in the context of Entry 33(a) – List III as per first part of Article 254(1) shall be adverted to later. I propose to discuss the reasons for aforesaid view.

1.2 Since the Entries under discussion are in their respective Lists of the “Seventh Schedule of the Constitution”, it would be unnecessary to refer to them as being part of “Seventh Schedule of the Constitution” in the following discussion. Genesis of the controversy:

2. The genesis of this present controversy insofar as the reference to the nine-Judge Bench is concerned, emanates from Civil Appeal No.151 of 2007 Etc. Page 6 of 241 the judgment of the seven-Judge Bench of this Court in Synthetics and Chemicals (7J). The said judgment authored by Sabyasachi Mukharji, J. (as His Lordship then was) held that the scope of the expression “intoxicating liquors” in Entry 8 – List II did not extend to “industrial alcohol” and regulation of the same by State Legislature is impermissible in law having regard to the constitutional framework, particularly the relevant Entries of Lists I and II of the Seventh Schedule to the Constitution of India. The said dictum of the seven-Judge Bench was doubted by a three-Judge Bench of this Court in State of UP vs. M/s Lalta Prasad Vaish vide order dated 25.10.2007 and the following questions were formulated for consideration by a larger Bench:

“Q. 1. Does Section 2 of the Industries (Development and Regulation) Act, 1951, have any impact on the field covered by Section 18-G of the said Act or Entry 33 of List III of the Seventh Schedule of the Constitution? Q. 2. Does Section 18-G of the aforesaid Act fall under Entry 52 of List I of the Seventh Schedule of the Constitution, or is it covered by Entry 33 of List III thereof?
Q. 3. In the absence of any notified order by the Central Government under Section 18-G of the above Act, is the power of the State to legislate in respect of matters enumerated in Entry 33 of List III ousted?
Civil Appeal No.151 of 2007 Etc. Page 7 of 241 Q. 4. Does the mere enactment of Section 18-G of the above Act, give rise to a presumption that it was the intention of the Central Government to cover the entire field in respect of Entry 33 of List III so as to oust the States' competence to legislate in respect of matters relating thereto?
Q. 5. Does the mere presence of Section 18-G of the above Act, oust the State's power to legislate in regard to matters falling under Entry 33(a) of List III? Q. 6. Does the interpretation given in Synthetics and Chemicals case, (1990) 1 SCC 109 in respect of Section 18-G of the Industries (Development and Regulation) Act, 1951, correctly state the law regarding the States' power to regulate industrial alcohol as a product of the scheduled industry under Entry 33 of List III of the Seventh Schedule of the Constitution in view of Clause (a) thereof?” 2.1 A similar view was expressed by a five-Judge Bench in very same case wherein this Court was of the view that the matter has to be considered by a Bench of nine-Judges. 2.2 In view of the nature of questions raised by the three-Judge Bench as well as the five-Judge Bench of this Court, the correctness or otherwise of judgment of this Court in Synthetics and Chemicals (7J) is being considered by this nine-Judge Bench.
Civil Appeal No.151 of 2007 Etc. Page 8 of 241

Conclusions arrived at by the learned Chief Justice:

3. His Lordship, the Chief Justice has overruled the judgment in Synthetics and Chemicals (7J) and has arrived at the following conclusions:

“In view of the discussion above, the following conclusions emerge:
a. Entry 8 of list II of the Seventh Schedule to the Constitution is both an industry-based entry and a product-based entry. The words that follow the expression “that is to say” in the Entry are not exhaustive of its contents. It includes the regulation of everything from the raw materials to the consumption of ‘intoxicating liquor’; b. Parliament cannot occupy the field of the entire industry merely by issuing a declaration under Entry 52 of List I. The State Legislature’s competence under Entry 24 of List II is denuded only to the extent of the field covered by the law of Parliament under Entry 52 of List I;
c. Parliament does not have the legislative competence to enact a law taking control of the industry of intoxicating liquor covered by Entry 8 of List II in exercise of the power under Article 246 read with Entry 52 of List I;
d. The judgments of the Bombay High Court in FN Balsara v. State of Bombay (supra), this Court in FN Balsara (supra) and Southern Pharmaceuticals (supra) did not limit the meaning of the expression ‘intoxicating liquor’ to its popular meaning, that is, alcoholic beverages that produce intoxication. All the three judgments interpreted the expression to cover alcohol that could be noxiously used to the detriment of health;
Civil Appeal No.151 of 2007 Etc. Page 9 of 241

e. The expression ‘intoxicating liquor’ in Entry 8 has not acquired a legislative meaning on an application of the test laid down in Ganon Dunkerley (supra); f. The study of the evolution of the legislative entries on alcohol indicates that the use of the expressions “intoxicating liquor” and “alcoholic liquor for human consumption” in the Seventh Schedule was a matter well-thought of. It also indicates that the members of the Constituent Assembly were aware of use of the variants of alcohol as a raw material in the production of multiple products;

g. Entry 8 of List II is based on public interest. It seeks to enhance the scope of the entry beyond potable alcohol. This is inferable from the use of the phrase ‘intoxicating’ and other accompanying words in the Entry. Alcohol is inherently a noxious substance that is prone to misuse affecting public health at large. Entry 8 covers alcohol that could be used noxiously to the detriment of public health. This includes alcohol such as rectified spirit, ENA and denatured spirit which are used as raw materials in the production of potable alcohol and other products. However, it does not include the final product (such as a hand sanitiser) that contains alcohol since such an interpretation will substantially diminish the scope of multiple other legislative entries;

h. The judgment in Synthetics (7J) (supra) is overruled in terms of this judgment;

i. Item 26 of the First Schedule to the IDRA must be read as excluding the industry “intoxicating liquor”, as interpreted in this judgement;

j. The correctness of the judgment in Tika Ramji (supra) on the interpretation of word ‘industry’ as it occurs in the Legislative entries does not fall for determination in this reference; and Civil Appeal No.151 of 2007 Etc. Page 10 of 241 k. The issue of whether Section 18G of the IDRA covers the field under Entry 33 of List III does not arise for adjudication in view of the finding that denatured alcohol is covered by Entry 8 of List II.” 3.1 While coming to the aforesaid conclusions, His Lordship, the Chief Justice of India has held that the entire industry of “intoxicating liquors” including raw materials is covered by Entry 8 – List II and is completely out of Entry 52 – List I; that the scope and ambit of Entry 8 – List II covers both potable and non-potable alcohol and therefore, only State Legislatures have the power to regulate the subject. I respectfully disagree. 3.2 While coming to the aforesaid conclusions, significant judgments of this Court in State of Bombay vs. FN Balsara, AIR 1951 SC 318 (“FN Balsara”); Ch. Tika Ramji vs. State of Uttar Pradesh, AIR 1956 SC 676 (“Tika Ramji”); Calcutta Gas Company (Proprietary) Ltd. vs. State of West Bengal, AIR 1962 SC 1044 (“Calcutta Gas Company”); Indian Mica and Micanite Industries vs. State of Bihar, (1971) 2 SCC 236 (“Indian Mica”); Ishwari Khetan Sugar Mills (P) Ltd. vs. State of Uttar Pradesh, AIR 1980 SC 1955 (“Ishwari Khetan”); State of AP vs. McDowell & Co., (1996) 3 SCC 709 Civil Appeal No.151 of 2007 Etc. Page 11 of 241 (“McDowell”); Bihar Distillery vs. Union of India, (1997) 2 SCC 727 (“Bihar Distillery”); Vam Organic Chemicals Ltd. vs. State of U.P., (1997) 2 SCC 715, (“Vam Organic I”); and State of UP vs. Vam Organic Chemicals Ltd., (2004) 1 SCC 225 (“Vam Organic II”), amongst others, have been discussed. Submissions:

4. As the learned Chief Justice has recorded the submissions of the respective parties in detail, I need not be repetitive except highlighting the submissions of the learned senior counsel Sri Rakesh Dwivedi, Sri Datar and Sri Jaideep Gupta and other counsel for the appellants. The main contention of the appellants is that the States have jurisdiction over “industrial alcohol” and therefore the judgment of this Court in Synthetics and Chemicals (7J) is incorrect. The expression “intoxicating liquors” in Entry 8 – List II of the Seventh Schedule of the Constitution cannot be restricted to alcoholic liquors for human consumption by a deduction from a reading of Entry 84 – List I with Entry 51 – List II. In other words, “intoxicating liquors” cannot be equated with only “alcoholic liquors for human consumption”. On the other hand, it is contended that the Civil Appeal No.151 of 2007 Etc. Page 12 of 241 expression “intoxicating liquors” has attained a specific meaning over the passage of time which is more expansive than “alcoholic liquors for human consumption”.
4.1 The further submission was that only the production and manufacture of “industrial alcohol” would be governed by the Union List even if the requirement of a declaration under Section 2 of the IDRA read with Item 26 of the First Schedule thereto is as per Entry 52 – List I. However, when it comes to Entry 33 – List III, there is need for a notified order to claim exclusive jurisdiction on a product of a scheduled industry. If no such order has been issued, the legislative powers of the State would remain exclusive. It was further submitted that alcoholic liquors for human consumption means it is capable of being consumed by humans and it would fall under Entry 51 – List II, while denatured alcohol such as ethyl alcohol or rectified spirit which usually undergoes denaturation for the purposes of their use in industries would fall under Entry 84 – List I. That everything, except denatured spirit is alcohol for human consumption because it has the potential to be consumed by humans. That Extra Neutral Alcohol (‘ENA’, for short) and rectified spirit may Civil Appeal No.151 of 2007 Etc. Page 13 of 241 therefore be understood to be for human consumption and ceases to be such only upon undergoing denaturation. But according to the judgment in Synthetics and Chemicals (7J), the States do not have the power to levy tax on ENA despite being fit for human consumption. This position of law in the aforesaid decision has restricted the competence of the States to levy tax under Entry 51 – List II. That pursuant to the aforesaid decision, the Law Commission in its 158th Report suggested an amendment to the IDRA by which Item 26 in the First Schedule has been amended to mean that “Fermentation Industries” would not include “potable alcohol” with retrospective effect. It was contended that this amendment does not in any way clear the confusion created in the aforesaid case and hence, Synthetics and Chemicals (7J) may be overruled. It was also contended that in Tika Ramji, this Court has devised a three-

fold classification as pre-production, production and post- production and it was only in the second category i.e. production which would be covered by the word “industry”. 4.2 Taking a different stance, Sri V. Giri submitted that denatured alcohol is excluded from the scope of the term Civil Appeal No.151 of 2007 Etc. Page 14 of 241 “intoxicating liquors” in Entry 8 – List II and is covered under Entry 24 – List II. Further, unless a notified order under Section 18G of the IDRA is issued, the Parliament cannot occupy the field under Entry 33 – List III merely on the strength of the said provision being brought on the statute book.

4.3 On the other hand, Sri R. Venkataramani, learned Attorney General, leading the arguments for the Union of India and other respondents contended that Entry 52 – List I and Entry 33 – List III are interrelated as they touch upon matters relating to a scheduled industry under the provisions of the IDRA, whose control is with the Union. It was contended that Entry 52 – List I is provided in order to ensure a uniform control and development of an industry throughout the length and breadth of the country. This is not only in the interest of the scheduled industry but also to achieve equitable distribution of the products of such industry and as an economic measure. As a result, in respect of a scheduled industry, the powers of the State under Entries 26 and 27 - List II are denuded. Also, if the field is occupied by the Parliament (Union) and the States are denuded of their powers under Entry 33 – List III. Therefore, the judgment Civil Appeal No.151 of 2007 Etc. Page 15 of 241 in Synthetics and Chemicals (7J) would not call for a reconsideration as it was correctly decided. It was further contended that all liquids containing alcohol would fall under two categories, namely, those meant for human consumption (potable alcohol) and non-potable alcohol. Entry 8 – List II deals with only potable alcohol meant for human consumption as a beverage. Thus, non-potable alcohol is outside the scope of Entry 8 – List II. The amendment to Item 26 of First Schedule of IDRA has clarified this position. Further, the use of the expression “that is to say” in Entry 8 – List II refers to the various activities concerning potable alcohol and does not refer to any other class of liquor.

4.4 Learned Solicitor General of India submitted that the controversy in this case must be tread carefully as it would have a bearing on other legislation. That having regard to national interest, there is a requirement for a uniform development throughout the country in respect of the products of an industry that are sought to be equally distributed, and, therefore, the control of such industries is taken over by the Union exercising powers in relation to Entry 52 – List I. That the IDRA is an Civil Appeal No.151 of 2007 Etc. Page 16 of 241 instance of such legislation. It was contended that the judgment in Tika Ramji insofar as it held that there must be a notified order in force pursuant to Section 18G for the doctrine of repugnancy to apply is not correct and in Synthetics and Chemicals (7J), the judgment in Tika Ramji was rightly not considered. The expression “intoxicating liquors” in Entry 8- List II means a beverage which has the effect of intoxication upon consumption. In Synthetics and Chemicals (7J), this Court held that “intoxicating liquors” is “alcoholic liquors fit for human consumption”. Other learned counsel for the respondents have adopted the above arguments.

5. On enumerating the questions for opinion of this nine- Judge Bench, the following issues have been crystallised for consideration in paragraph 42 of the judgment of the learned Chief Justice of India which read as under:

“42. With the above preliminary observations, we have formulated the following issues:
a. Whether Entry 52 of List I of the Seventh Schedule to the Constitution overrides Entry 8 of List II; b. Whether the expression ‘intoxicating liquors’ in Entry 8 of List II of the Seventh Schedule to the Constitution includes alcohol other than potable alcohol; and Civil Appeal No.151 of 2007 Etc. Page 17 of 241 c. Whether a notified order under Section 18G of the IDRA is necessary for Parliament to occupy the field under Entry 33 of List III of the Seventh Schedule to the Constitution.” Relevant Constitutional Framework:

6. Article 265 of the Constitution mandates that no tax shall be levied or collected except by authority of law. Article 366 is a definition clause and it states that in the Constitution, unless the context otherwise requires, the expressions mentioned therein have the meanings thereby respectively assigned to them. For the purpose of this case, Article 366(12) and (28) are relevant and the same read as under:

“Article 366. Definitions.- In this Constitution, unless the context otherwise requires, the following expressions have the meanings hereby respectively assigned to them, that is to say – xxx (12) “goods” includes all materials, commodities and articles;
xxx (28) “taxation” includes the imposition of any tax or impost, whether general or local or special and “tax” shall be construed accordingly;” The aforesaid definition of ‘taxation’ is not exhaustive but inclusive in nature to include not only any tax in the usual Civil Appeal No.151 of 2007 Etc. Page 18 of 241 understanding of the said expression or tax stricto senso but also any levy akin to a tax. There can be no cavil to the proposition that before any tax or impost could be levied or collected, it must have the authority of law vide Article 265 including legislative competence.

6.1 Article 246 of the Constitution deals with distribution of legislative powers between the Parliament and State Legislature, while Article 254 speaks of inconsistency between the laws made by Parliament and laws made by the Legislatures of States. They read as under:

“246. Subject-matter of laws made by Parliament and by the Legislatures of States.—(1) Notwithstanding anything in clauses (2) and (3), Parliament has exclusive power to make laws with respect to any of the matters enumerated in List 1 in the Seventh Schedule (in this Constitution referred to as the "Union List"). (2) Notwithstanding anything in clause (3), Parliament and subject to clause (1), the Legislature of any State also, have power to make laws with respect to any of the matters enumerated in List III in the Seventh Schedule (in this Constitution referred to as the "Concurrent List").
(3) Subject to clauses (1) and (2), the Legislature of any 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 in the Seventh Schedule (in this Constitution referred to as the 'State List'). Civil Appeal No.151 of 2007 Etc. Page 19 of 241 (4) Parliament has power to make laws with respect to any matter for any part of the territory of India not included in a State notwithstanding that such matter is a matter enumerated in the State List.

xxx

254. Inconsistency between laws made by Parliament and laws made by the Legislatures of States.—(1) If any provision of a law made by the Legislature of a State is repugnant to any provision of a law made by Parliament which Parliament is competent to enact, or to any provision of an existing law with respect to one of the matters enumerated in the Concurrent List, then, subject to the provisions of clause (2), the law made by Parliament, whether passed before or after the law made by the Legislature of such State, or, as the case may be, the existing law, shall prevail and the law made by the Legislature of the State shall, to the extent of the repugnancy, be void.

(2) Where a law made by the Legislature of a State with respect to one of the matters enumerated in the Concurrent List contains any provision repugnant to the provisions of an earlier law made by Parliament or an existing law with respect to that matter, then, the law so made by the Legislature of such State shall, if it has been reserved for the consideration of the President and has received his assent, prevail in that State:

Provided that nothing in this clause shall prevent Parliament from enacting at any time any law with respect to the same matter including a law adding to, amending, varying or repealing the law so made by the Legislature of the State.” 6.2 With regard to the allocation of subjects under the three Lists, namely, List I - Union List; List II - State List and List III -

Concurrent List, it may be useful to refer to the Devolution Rules Civil Appeal No.151 of 2007 Etc. Page 20 of 241 drawn under the Government of India Act, 1919 and the Government of India Act, 1935 which are the precursors to the distribution of legislative powers between the Union and the States under the Seventh Schedule of the Constitution of India. Some of the salient aspects concerning the distribution of the legislative powers between Parliament and State Legislature as per the three Lists in the backdrop of the provisions could be alluded to.

6.3 Article 246 of the Constitution deals with the distribution of legislative powers between the Union and the States. The said Article has to be read along with the three Lists, namely, the Union List, the State List and the Concurrent List. The taxing powers of the Union as well as the States are also demarcated as separate Entries in the Union List as well as the State List i.e. List I and List II respectively. The Entries in the Lists are fields of legislative powers conferred under Article 246 of the Constitution. In other words, the Entries define the areas of legislative competence of the Union and the State Legislature. (vide: State of Karnataka vs. State of Meghalaya, (2023) 4 SCC 416 para 56), (“State of Karnataka”).

Civil Appeal No.151 of 2007 Etc. Page 21 of 241 Interpretation of Legislative Entries:

6.4 On the aspect of interpretation of legislative Entries in the three Lists, the following principles are apposite as discussed in State of Karnataka:
(i) The power to legislate, which is dealt with under Article 246 has to be read in conjunction with the Entries in the three Lists which define the respective areas of legislative competence of the Union and State Legislatures. While interpreting these Entries, they should not be viewed in a narrow or myopic manner but by giving the widest scope to their meaning, particularly, when the vires of a provision of a statute is assailed. In such circumstances, a liberal construction must be given to the Entry by looking at the substance of the legislation and not its mere form. However, while interpreting the Entries in the case of an apparent conflict, every attempt must be made by the Court to harmonise or reconcile them. Where there is an apparent overlapping between two Entries, the doctrine of pith and substance is applied to find out the true character of the enactment and the Entry within which it would fall. The Civil Appeal No.151 of 2007 Etc. Page 22 of 241 doctrine of pith and substance, in short, means, if an enactment substantially falls within the powers expressly conferred by the Constitution upon the Legislature which enacted it, the same cannot be held to be invalid merely because it incidentally encroaches on matters assigned to another Legislature. Also, in a situation where there is overlapping, the doctrine has to be applied to determine to which Entry, a piece of legislation could be related to. In order to examine the true character of an enactment or a provision thereof, due regard must be had to the enactment as a whole and to its scope and object. It is said that the question of invasion into another legislative territory has to be determined by substance and not by degree.
(ii) In case of any conflict between Entries in List I and List II, the power of Parliament to legislate under List I will supersede when, on an interpretation, the two powers cannot be reconciled. But if a legislation in pith and substance squarely falls within any of the Entries of List II, the State Legislature's competence cannot be questioned on the ground that the field is covered by the Union list or the Civil Appeal No.151 of 2007 Etc. Page 23 of 241 Concurrent list vide Prafulla Kumar Mukherjee vs. Bank of Commerce Limited, Khulna, AIR 1947 P.C. 60 (“Prafulla Kumar Mukherjee”). According to the pith and substance doctrine, if a law is, in its pith and substance within the competence of the Legislature which has made it, it will not be invalid because it incidentally touches upon the subject lying within the competence of another Legislature vide FN Balsara.
(iii) Once the legislation is found to be ‘with respect to’ the legislative Entry in question, unless there are other constitutional prohibitions, the power would be unfettered.

It would also extend to all ancillary and subsidiary matters which can fairly and reasonably be said to be comprehended in that topic or category of legislation vide United Provinces vs. Atiqa Begum, AIR 1941 FC 16 (“Atiqa Begum”).

(iv) Another important aspect while construing the Entries in the respective Lists is that every attempt should be made to harmonise the contents of the Entries so that interpretation of one Entry should not render the entire content of another Civil Appeal No.151 of 2007 Etc. Page 24 of 241 Entry nugatory vide Calcutta Gas Company. This is especially so when some of the Entries in a different List or in the same List may overlap or may appear to be in direct conflict with each other. In such a situation, a duty is cast on the Court to reconcile the Entries and bring about a harmonious construction. Thus, an effort must be made to give effect to both Entries and thereby arrive at a reconciliation or harmonious construction of the same.

(v) In short, the Entries in the different Lists should be read together without giving a narrow meaning to any of them. The powers of the Union and the State Legislature are expressed in precise and definite terms. Hence, there can be no broader interpretation given to one Entry than to the other. Even where an Entry is worded in wide terms, it cannot be so interpreted as to negate or override another Entry or make another Entry meaningless. In case of an apparent conflict between different Entries, it is the duty of the Court to reconcile them in the first instance.

(vi) Further, where one Entry is made “subject to” another Entry, all that it means is that out of the scope of the former Civil Appeal No.151 of 2007 Etc. Page 25 of 241 Entry, a field of legislation covered by the latter Entry has been reserved to be specially dealt with by the appropriate Legislature.

(vii) Also, when one Entry is general and another is specific, normally, the latter will exclude the former on a subject of legislation.

6.5 The sequitur to the aforesaid discussion is that if the Legislature passes a law which is beyond its legislative competence, it is a nullity ab-initio. The Legislation is rendered null and void for want of jurisdiction or legislative competence vide RMDC vs Union of India, AIR 1957 SC 628 (“RMDC”). 6.6 On a close perusal of the Entries in the three Lists, it is discerned that the Constitution has divided the topics of legislation into the following three broad categories:

(i) Entries enabling laws to be made;
(ii) Entries enabling taxes to be imposed; and
(iii) Entries enabling fees and stamp duties to be collected.

6.7 Thus, the Entries on levy of taxes are specifically mentioned. Therefore, as such, there cannot be a conflict of Civil Appeal No.151 of 2007 Etc. Page 26 of 241 taxation power of the Union and the State. In substance, the taxing power can be derived only from a specific taxing Entry in an appropriate List. Such a power has to be determined by the nature of the tax and not the measure or machinery set up by the statute. In this context, reliance could be placed on MPV Sundararamier vs. State of Andhra Pradesh, AIR 1958 SC 468 (“MPV Sundararamier”), wherein at paragraph 51 it was observed as under:

“51. In List I Entries 1 to 81 mention the several matters over which Parliament has authority to legislate. Entries 82 to 92 enumerate the taxes which could be imposed by a law of Parliament. An examination of these two groups of entries shows that while the main subject of legislation figures in the first group, a tax in relation thereto is separately mentioned in the second. Thus, Entry 22 in List I is “Railways”, and Entry 89 is “Terminal taxes on goods or passengers, carried by railway, sea or air; taxes on railway fares and freights”.

If Entry 22 is to be construed as involving taxes to be imposed, then Entry 89 would be superfluous. Entry 41 mentions “Trade and commerce with foreign countries; import and export across customs frontiers”. If these expressions are to be interpreted as including duties to be levied in respect of that trade and commerce, then Entry 83 which is “Duties of customs including export duties” would be wholly redundant. Entries 43 and 44 relate to incorporation, regulation and winding up of corporations. Entry 85 provides separately for corporation tax. Turning to List II, Entries 1 to 44 form one group mentioning the subjects on which the States could legislate. Entries 45 to 63 in that List form another Civil Appeal No.151 of 2007 Etc. Page 27 of 241 group, and they deal with taxes. Entry 18, for example, is “Land” and Entry 45 is “Land revenue”. Entry 23 is “Regulation of mines” and Entry 50 is “Taxes on mineral rights”. The above analysis—and it is not exhaustive of the entries in the Lists—leads to the inference that 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. Construing Entry 42 in the light of the above scheme, it is difficult to resist the conclusion that the power of Parliament to legislate on inter-State trade and commerce under Entry 42 does not include a power to impose a tax on sales in the course of such trade and commerce.” 6.8 What falls for interpretation in these cases is the content, interplay and meaning of Entries 52 and 84 – List I, Entries 8, 24, 26, 27, 51 – List II and Entry 33 – List III. The aforesaid Entries read as under:

“List – I
52. Industries, the control of which by the Union is declared by Parliament by law to be expedient in the public interest.
xxx
84. Duties of excise on tobacco and other goods manufactured or produced in India except:—
(a) alcoholic liquors for human consumption;

(b) opium, Indian hemp and other narcotic drugs and narcotics, Civil Appeal No.151 of 2007 Etc. Page 28 of 241 but including medicinal and toilet preparations containing alcohol or any substance included in sub- paragraph (b) of this entry.

List – II

8. Intoxicating liquors, that is to say, the production, manufacture, possession, transport, purchase and sale of intoxicating liquors.

xxx

24. Industries subject to the provisions of Entries 7 and 52 of List I. xxx

26. Trade and commerce within the State subject to the provisions of entry 33 of List III.

27. Production, supply and distribution of goods subject to the provisions of entry 33 of List III.

xxx

51. Duties of excise on the following goods manufactured or produced in the State and countervailing duties at the same or lower rates on similar goods manufactured or produced elsewhere in India:—

(a) alcoholic liquors for human consumption;

(b) opium, Indian hemp and other narcotic drugs and narcotics, but not including medicinal and toilet preparations containing alcohol or any substance included in sub- paragraph (b) of this entry.

List – III

33. Trade and commerce in, and the production, supply and distribution of,—

(a) the products of any industry where the control of such industry by the Union is declared by Parliament by law to be expedient in the public Civil Appeal No.151 of 2007 Etc. Page 29 of 241 interest, and imported goods of the same kind as such products;

(b) foodstuffs, including edible oilseeds and oils;

(c) cattle fodder, including oilcakes and other concentrates;

(d) raw cotton, whether ginned or unginned, and cotton seed; and

(e) raw jute.” For a better understanding of the discussion to follow, it would be relevant to refer to the scheme of the IDRA. Scheme of IDRA:

7. The Preamble of the IDRA states that it is an Act to provide for the development and regulation of certain industries. Section 2 declares that it is expedient in the public interest that the Union should take under its control the industries specified in the First Schedule to the said Act. Hence, the question would be, whether, the Parliament by law has declared it expedient in public interest that the Union should take control of certain industries. Section 2 of the IDRA, for immediate reference, reads as under:
“2. Declaration as to expediency of control by the Union.- It is hereby declared that it is expedient in the public interest that the Union should take under its control the industries specified in the First Schedule.” Civil Appeal No.151 of 2007 Etc. Page 30 of 241 In the First Schedule to the said Act, Item 26 reads as under:
“26. Fermentation Industries:
      (1)     Alcohol.
      (2)     Other products of fermentation industries.”

Item 26 of the First Schedule to the Act was amended on 14.05.2016 by Act 27 of 2016 with retrospective effect from 08.05.1952 and it reads as under:
“26. Fermentation Industries (Other than Potable Alcohol):
      (1)     Alcohol.
      (2)     Other products of fermentation industries.”

7.1     Section 3 of the IDRA is the definition clause and the

relevant definitions read as under:

“3. Definitions. – In this Act, unless the context otherwise requires,-
xxx
(d) “industrial undertaking” means any undertaking pertaining to a scheduled industry carried on in one or more factories by any person or authority including Government;
(dd) “new article”, in relation to an industrial undertaking which is registered or in respect of which a licence or permission has been issued under this Act, means—
(a) any article which falls under an item in the First Schedule other than the item under which articles ordinarily manufactured or produced in the Civil Appeal No.151 of 2007 Etc. Page 31 of 241 industrial undertaking at the date of registration or issue of the licence or permission, as the case may be, fall;
(b) any article which bears a mark as defined in the Trade Marks Act, 1940 (5 of 1940), or which is the subject of a patent, if at the date of registration or issue of the licence or permission, as the case may be, the industrial undertaking was not manufacturing or producing such article bearing that mark or which is the subject of that patent;
(e) “notified order” means an order notified in the Official Gazette;
xxx
(g) “prescribed” means prescribed by rules made under this Act;
(h) “Schedule” means a Schedule to this Act;
(i) “scheduled industry” means any of the industries specified in the First Schedule;
xxx
(k) words and expressions used herein but not defined in this Act and defined in the Companies Act, 1956 (1 of 1956), have the meanings respectively assigned to them in that Act.” 7.2 Chapter II of the Act deals with the Central Advisory Council and Development Councils while Chapter III speaks of regulation of scheduled industries. The headings of Sections 10 to 18 are noted within Chapter III. The said provisions deal with, inter alia, registration of existing industries, issuance of licence for producing or manufacturing of new articles, conducting Civil Appeal No.151 of 2007 Etc. Page 32 of 241 investigation to be made into scheduled industries. Chapter IIIA speaks of direct management or control of industrial undertakings by Central Government in certain cases while Chapter IIIAA speaks of management or control of industrial undertakings owned by companies in liquidation. Chapter IIIAB deals with the power to provide relief to certain industrial undertakings while Chapter IIIAC speaks of liquidation or reconstruction of companies. Chapter IIIB deals with control of supply, distribution, price, etc., of certain articles was inserted by Act 26 of 1953.

7.3 Section 18G which is in the said Chapter is relevant for the purpose of this case, reads as under:

“18G. Power to control supply, distribution, price, etc., of certain articles.—(1) The Central Government, so far as it appears to it to be necessary or expedient for securing the equitable distribution and availability at fair prices or any article or class of articles relatable to any scheduled industry, may, notwithstanding anything contained in any other provisions of this Act, by notified order, provide of regulating the supply and distribution thereof and trade and commerce therein.
(2) Without prejudice to the generality of the powers conferred by sub-section (1), a notified order made thereunder may provide—
(a) for controlling the prices at which any such article or class thereof may be bought or sold;
Civil Appeal No.151 of 2007 Etc. Page 33 of 241
(b) for regulating by licences, permits or otherwise the distribution, transport, disposal, acquisition, possession, use or consumption of any such article or class thereof;
(c) for prohibiting the withholding from sale of any such article or class thereof ordinarily kept for sale;
(d) for requiring any person manufacturing, producing or holding in stock any such article or class thereof to sell the whole or part of the articles so manufactured or produced during a specified period or to sell the whole or a part of the articles so held in stock to such person or class of persons and in such circumstances as may be specified in the order;
(e) for regulating or prohibiting any class of commercial or financial transactions relating to such article or class thereof which in the opinion of the authority making the order are, or if unregulated are likely to be, detrimental to public interest;
(f) for requiring persons engaged in the distribution and trade and commerce in any such article or class thereof to mark the articles exposed or intended for sale with the sale price or to exhibit at some easily accessible place on the premises the price-lists of articles held for sale and also to similarly exhibit on the first day of every month, or at such other time as may be prescribed, a statement of the total quantities of any such articles in stock;
(g) for collecting any information or statistics with a view to regulating or prohibiting any of the aforesaid matters; and
(h) for any incidental or supplementary matters, including, in particular, the grant or issue of licences, permits or other documents and the charging of fees therefor.
Civil Appeal No.151 of 2007 Etc. Page 34 of 241 (3) Where, in pursuance of any order made with reference to clause (d) of sub-section (2), any person sells any article, there shall be paid to him the price therefor—
(a) where the price can consistently with the controlled price, if any, be fixed by agreement, the price so agreed upon;
(b) where no such agreement can be reached, the price calculated with reference to the controlled price, if any, fixed under this section;
(c) where neither clause (a) nor clause (b) applies, the price calculated at the market rate prevailing in the locality at the date of sale.
(4) No order made in exercise of any power conferred by this section shall be called in question in any court. (5) Where an order purports to have been made and signed by an authority in exercise of any power conferred by this section, a court shall, within the meaning of the Indian Evidence Act, 1872 (1 of 1872), presume that such order was so made by that authority.

Explanation.— In this section, the expression “article or class of articles” relatable to any scheduled industry includes any article or class of articles imported into India which is of the same nature or description as the article or class of articles manufactured or produced in the scheduled industry.” 7.4 The reason as to why Section 18G was inserted to the IDRA must be noted. In paragraph 3 of the Statement of Objects and Reasons, it has been stated as under:

“At present, the power to control prices and distribution of various goods under this Act is confined to industrial undertakings registered or licensed under the Act. In all other cases, it is necessary to have recourse to powers Civil Appeal No.151 of 2007 Etc. Page 35 of 241 derived from the Essential Supplies (Temporary Powers) Act, 1946 and the Supply and Prices of Goods Act, 1950. Both these enactments have a limited period of life. It is proposed to add a chapter taking power to control the distribution and price of goods produced in scheduled industries and of similar goods even, though they may be of imported origin.” The aforesaid reflects that the IDRA has brought under Central control the development and regulation of a number of important industries, the activities of which affect the country as a whole and the development of which must be governed by economic factors of all-India import.
Similarly, in the Statement of Objects and Reasons of Amendment Act 72 of 1971, it has been stated as under:
“The industries included in the First Schedule to the Industries (Development and Regulation) Act, 1951 are those the control of which by the Union has been considered to be expedient in the public interest. The proper development of these industries is vital to the economic development of the country. These industries not only substantially contribute to the Gross National Product of the country, but also afford gainful employment to millions of people.” 7.5 Section 29E was inserted with effect from 14.05.2016 by Act 27 of 2016. As already noted, Item 26 of the First Schedule deals with “Fermentation Industries” and after amendment by Civil Appeal No.151 of 2007 Etc. Page 36 of 241 Act 27 of 2016 with retrospective effect from 08.05.1952, “Fermentation Industries” have been clarified as “other than potable alcohol”. Therefore, alcohol and other products of “Fermentation Industries” would refer to products which are “other than potable alcohol”.

Article 47: Directive Principle of State Policy:

8. Since we are trying to ascertain the true meaning of “intoxicating liquors” in Entry 8 – List II, Article 47 of the Constitution of India, which is a Directive Principle of the State Policy, is relevant as the said Article deals, inter alia, with intoxicating drinks. The same reads as under:

“47. Duty of the State to raise the level of nutrition and the standard of living and to improve public health The State shall regard the raising of the level of nutrition and the standard of living of its people and the improvement of public health as among its primary duties and, in particular, the State shall endeavour to bring about prohibition of the consumption except for medicinal purposes of intoxicating drinks and of drugs which are injurious to health.” What is significant are the words “the State shall endeavour to bring about prohibition of the consumption, except for medicinal purposes of intoxicating drinks which are injurious to Civil Appeal No.151 of 2007 Etc. Page 37 of 241 health”. It is on the basis of the said Directive Principle that several prohibition and excise laws have been enacted in several States as a constitutional goal to improve the health of the people of India in the context of prevention and prohibition of consumption of “intoxicating liquors”. The manufacture, export, import, transport or sale of “intoxicating liquors” is prohibited except in accordance with a licence, permit or pass granted in that behalf. The State legislations confer power on State Governments in matters concerning liquor licensing and also with regard to imposition of excise duty.
8.1 The following decisions of this Court could be considered at this stage as they are of relevance to the controversy under consideration:
a) In Cooverjee B. Bharucha vs. Excise Commissioner and the Chief Commissioner, Ajmer, AIR 1954 SC 220 (“Cooverjee B. Bharucha”), the right of a citizen to carry on trade and business in liquor under Article 19(1)(g) of the Constitution was considered. The impact of liquor on a person who consumes it as well as on the society was discussed. With reference to an American decision in Civil Appeal No.151 of 2007 Etc. Page 38 of 241 Crowley vs. Christensen, (1890) 34 Law Ed. 620 (“Crowley”) at p. 623, it was observed that when liquor is consumed, first of all it affects the person who consumes it, and subsequently, it affects those who are immediately connected and dependent upon him. Hence, there is a need to regulate the business of manufacture and trade in liquor.

It was observed that no citizen has an inherent right to sell “intoxicating liquors” in retail. This is because the business of liquor is attended with danger to the community. It can, therefore, be entirely prohibited or regulated as per the discretion of the Government and the Authority concerned. It was held that Regulation could also be in the form of issuance of licences to eligible persons under a particular legislation. The provisions of regulation of liquor, which permit certain eligible persons to carry on the trade to the exclusion of the general public and thereby possibly create a monopoly, is also permissible in law.

b) In State of Assam vs. Sristikar Dowerah, AIR 1957 SC 414 (“Sristikar Dowerah”), it was observed as under: Civil Appeal No.151 of 2007 Etc. Page 39 of 241

“no person has any absolute right to sell liquor and that the purpose of the Act and the rules is to control and restrict the consumption of intoxicating liquors, such control and restriction being obviously necessary for the preservation of public health and morals, and to raise revenue.” The above observation is in line with Article 47 of the Constitution of India which is a Directive Principle.
c) The constitutional validity of the Bombay Prohibition Act, 1949 was challenged in FN Balsara. One of the arguments raised was that the said Act could be justified under Entry I
-List II which relates to public order. This was by placing reliance on a tendency in Europe and America with regard to alcoholism as a menace to public order. However, the said submission was not pursued further before this Court as there were other express provisions under the pertinent Entry which dealt with “intoxicating liquors”. The short question considered was whether the Bombay Prohibition Act, 1949 in pith and substance was a law relating to possession and sale, etc. of “intoxicating liquors” or whether it related to import and export of “intoxicating liquors”.

Dealing with the validity of the aforesaid Act, this Court Civil Appeal No.151 of 2007 Etc. Page 40 of 241 noted the word “liquor” ordinarily means “a strong drink as opposed to soft drink” but it must in any event be a beverage which is ordinarily drunk as noted by the Bombay High Court. The High Court further noted that although the State Legislature may prevent the consumption of non- intoxicating beverages and also prevent the use as drinks of alcoholic liquids which are not normally consumed as drinks, it cannot prevent the legitimate use of alcoholic preparations which are not beverages nor the use of medicinal and toilet preparations containing alcohol. This view was challenged before this Court. Noting the several meanings of “liquor” from the Oxford English Dictionary, it was observed that as a general meaning it is a liquid but as a special meaning it means a drink or beverage produced by fermentation or distillation. It was observed that this is the popular and most widely accepted meaning and the basic idea of beverage prominently ran through the main provisions of the various Acts of this country as well as America and England, relating to “intoxicating liquor”. Reference was made to the definition of “intoxicating liquors” Civil Appeal No.151 of 2007 Etc. Page 41 of 241 in various overseas jurisdiction and also Bombay Abkari Act, 1878 as well as other provincial Acts such as the Punjab Excise Act, 1914; the UP Excise Act, 1910; Madras Abkari Act, 1886, etc. It was observed that the framers of the Government of India Act, 1935 could not have been entirely ignorant of the acceptance in which the word “liquor” covers not only those alcoholic liquids which are generally used for beverage purposes and produce intoxication, but also all liquids containing alcohol. It may be that the latter meaning is not the meaning which is attributed to the word “liquor” in common parlance especially when that word is prefixed by the qualifying word “intoxicating”, but in my opinion having regard to the numerous statutory definitions of that word, such a meaning could not have been intended to be excluded from the scope of the term “intoxicating liquor” as used in Entry 31 – List II. Consequently, on analysing the provisions of the impugned Act, it was observed that only those provisions which affected the possession, selling and consumption of any medicinal and toilet preparations and commendation of any intoxicant or hemp were invalid. Civil Appeal No.151 of 2007 Etc. Page 42 of 241

d) In Nagendra Nath vs. Commissioner of Hills Division, AIR 1958 SC 398 (“Nagendra Nath”), it was reiterated that there is no inherent right in a citizen to sell liquor and that the control and restriction over the consumption of “intoxicating liquors” was necessary for the preservation of public health and morals and to raise revenue.

e) The question, whether Section 43 of the Bengal Excise Act, 1909, under which the licence of a liquor contractor was withdrawn, violated Articles 14 and 19 of the Constitution of India was considered in Amar Chandra Chakraborty vs. Collector of Excise, Government of Tripura, AIR 1972 SC 1863 (“Amar Chandra Chakraborty”). It was observed that in view of the injurious effect of excessive consumption of liquor on health, the trade or business must be treated as a class by itself and it cannot be treated on par with other trades while testing the matter from the angle of Article 14 of the Constitution.

f) In State of Orissa vs. Harinarayan Jaiswal, AIR 1972 SC 1816 (“Harinarayan Jaiswal”), it was observed that one of the important purposes of selling the exclusive right Civil Appeal No.151 of 2007 Etc. Page 43 of 241 to vend liquor was to raise revenue and since the Government had the power to sell exclusive privileges, there was no basis for contending that the owner of the privileges could not decline to accept the highest bid if it thought that the price offered was inadequate.

g) Similarly, in Nashirwar vs. State of Madhya Pradesh, AIR 1975 SC 360 (“Nashirwar”), it was observed that there was no fundamental right of citizens to carry on trade or to do business in liquor. It was observed in the said case as under:

“There are three principal reasons to hold that there is no fundamental right of citizens to carry on trade or to do business in liquor. First, there is the police power of the State to enforce public morality to prohibit trades in noxious or dangerous goods. Second, there is power of the State to enforce an absolute prohibition of manufacture or sale of intoxicating liquor. Article 47 states that the State shall endeavour to bring about prohibition of the consumption except for medicinal purposes of intoxicating drinks and of drugs which are injurious to health. Third, the history of excise law shows that the State has the exclusive right or privilege of manufacture or sale of liquor.”
h) In Har Shankar vs. The Deputy Excise and Taxation Commissioner, AIR 1975 SC 1121 (“Har Shankar”), this Court, speaking through Y.V. Chandrachud, C.J, observed Civil Appeal No.151 of 2007 Etc. Page 44 of 241 that the State has the power to prohibit trades which are injurious to the health and welfare of the public, that elimination and exclusion from business is inherent in the nature of liquor business as no person has an absolute right to deal in liquor. Also, all forms of dealings in liquor have, due to their inherent nature, been treated as a class by themselves by all civilized communities. Therefore, the contention that the persons who carry on trade or business in liquor have an unrestricted fundamental right as such was rejected. Thus, it was observed that while a citizen has a right to do business in liquor, the State can make law imposing reasonable restrictions on the said right in public interest.

Summarising the aforesaid judgments in Har Shankar, it was observed that there is no fundamental right to carry out trade or business in intoxicants. The State, under its regulatory powers, has the right to prohibit absolutely every form of activity in relation to intoxicants, its manufacture, storage, export, import, sale and possession. In all their manifestations, these rights are vested in the State and Civil Appeal No.151 of 2007 Etc. Page 45 of 241 indeed without such vesting there can be no effective regulation of various forms of activities in relation to intoxicants. Therefore, the States’ right to regulate activities in relation to intoxicants to the extent of prohibiting would imply that even when permission to deal with intoxicants is granted, the same can be regulated. This is because the rights in regard to intoxicants belong to the State and it is open to the Government to part with those rights for a consideration. The power of the Government to charge a price for parting with its rights and not the mode of fixing that price is what constitutes the essence of the matter. It was also held that neither does the label affixed to the price determine the true nature of the charge levied by the Government nor its right to levy the same. By use of the expression “licence fee” or “fixed fee”, what is meant is the price or consideration which the Government charges to the licencees for parting with its privileges and granting them the licences. That the object of imposing licence fee is for the purpose of regulation so that the number of persons who wish to engage in liquor trade are kept under check and Civil Appeal No.151 of 2007 Etc. Page 46 of 241 within reasonable limits. It was also observed that the Government can, on its own, trade in its own rights or privileges and can deal with liquor or grant leases of its rights and issue requisite permits or licences or passes on payment of such fees as may be prescribed. Ultimately, it was observed that the amount payable by the licencees on the basis of the bids offered by them in auctions is neither a fee in the technical sense, nor a tax, but is in the nature of the price of a privilege. It was also held that the State has the power to grant liquor licences on payment of such fees as the consideration for parting with the privileges that the State has. That the payment demanded is in the form of excise revenue, which could be in the form of any payment, duty, fee, tax or fine ordered under the provisions of a particular enactment or Rules made thereunder relating to liquor or intoxicating drugs but would not include a fine imposed by a Court of law. That such an imposition could be recovered in the manner authorised by law. Consequently, in Har Shankar, this Court repelled the contention of the retailed Civil Appeal No.151 of 2007 Etc. Page 47 of 241 vendors of country liquor holding licences for the sale of liquor in specified vends.

i) In Khoday Distilleries Ltd. vs. State of Karnataka, (1995) 1 SCC 574 (“Khoday Distilleries”), the Constitution Bench of this Court summarised the law on the subject relating to right to carry on trade or business in “potable liquor” as under:

“(a) The rights protected by Article 19(1) are not absolute but qualified. The qualifications are stated in clauses (2) to (6) of Article 19. The fundamental rights guaranteed in Article 19(1)(a) to (g) are, therefore, to be read along with the said qualifications. Even the rights guaranteed under the Constitutions of the other civilized countries are not absolute but are read subject to the implied limitations on them. Those implied limitations are made explicit by clauses (2) to (6) of Article 19 of our Constitution.
(b) The right to practise any profession or to carry on any occupation, trade or business does not extend to practising a profession or carrying on an occupation, trade or business which is inherently vicious and pernicious, and is condemned by all civilised societies. It does not entitle citizens to carry on trade or business in activities which are immoral and criminal and in articles or goods which are obnoxious and injurious to health, safety and welfare of the general public, i.e., res extra commercium, (outside commerce). There cannot be business in crime.
Civil Appeal No.151 of 2007 Etc. Page 48 of 241
(c) Potable liquor as a beverage is an intoxicating and depressant drink which is dangerous and injurious to health and is, therefore, an article which is res extra commercium being inherently harmful. A citizen has, therefore, no fundamental right to do trade or business in liquor. Hence the trade or business in liquor can be completely prohibited.
(d) Article 47 of the Constitution considers intoxicating drinks and drugs as injurious to health and impeding the raising of level of nutrition and the standard of living of the people and improvement of the public health. It, therefore, ordains the State to bring about prohibition of the consumption of intoxicating drinks which obviously include liquor, except for medicinal purposes. Article 47 is one of the directive principles which is fundamental in the governance of the country. The State has, therefore, the power to completely prohibit the manufacture, sale, possession, distribution and consumption of potable liquor as a beverage, both because it is inherently a dangerous article of consumption and also because of the directive principle contained in Article 47, except when it is used and consumed for medicinal purposes.
(e) For the same reason, the State can create a monopoly either in itself or in the agency created by it for the manufacture, possession, sale and distribution of the liquor as a beverage and also sell the licences to the citizens for the said purpose by charging fees. This can be done under Article 19(6) or even otherwise.
(f) For the same reason, again, the State can impose limitations and restrictions on the trade or business in potable liquor as a beverage which restrictions are in nature different from those imposed on the trade or business in legitimate activities and goods and articles which are res commercium. The restrictions and limitations on the trade or business in potable Civil Appeal No.151 of 2007 Etc. Page 49 of 241 liquor can again be both under Article 19(6) or otherwise. The restrictions and limitations can extend to the State carrying on the trade or business itself to the exclusion of and elimination of others and/or to preserving to itself the right to sell licences to do trade or business in the same, to others.
(g) When the State permits trade or business in the potable liquor with or without limitation, the citizen has the right to carry on trade or business subject to the limitations, if any, and the State cannot make discrimination between the citizens who are qualified to carry on the trade or business.
(h) The State can adopt any mode of selling the licences for trade or business with a view to maximise its revenue so long as the method adopted is not discriminatory.
(i) The State can carry on trade or business in potable liquor notwithstanding that it is an intoxicating drink and Article 47 enjoins it to prohibit its consumption. When the State carries on such business, it does so to restrict and regulate production, supply and consumption of liquor which is also an aspect of reasonable restriction in the interest of general public. The State cannot on that account be said to be carrying on an illegitimate business.
(j) The mere fact that the State levies taxes or fees on the production, sale and income derived from potable liquor whether the production, sale or income is legitimate or illegitimate, does not make the State a party to the said activities. The power of the State to raise revenue by levying taxes and fees should not be confused with the power of the State to prohibit or regulate the trade or business in question. The State exercises its two different powers on such occasions. Hence the mere fact that the State levies taxes and fees on trade or business Civil Appeal No.151 of 2007 Etc. Page 50 of 241 in liquor or income derived from it, does not make the right to carry on trade or business in liquor a fundamental right, or even a legal right when such trade or business is completely prohibited.
(k) The State cannot prohibit trade or business in medicinal and toilet preparations containing liquor or alcohol. The State can, however, under Article 19(6) place reasonable restrictions on the right to trade or business in the same in the interests of general public.
(l) Likewise, the State cannot prohibit trade or business in industrial alcohol which is not used as a beverage but used legitimately for industrial purposes. The State, however, can place reasonable restrictions on the said trade or business in the interests of the general public under Article 19(6) of the Constitution.
(m) The restrictions placed on the trade or business in industrial alcohol or in medicinal and toilet preparations containing liquor or alcohol may also be for the purposes of preventing their abuse or diversion for use as or in beverage.” (underlining by me) Survey of Judicial Precedents:
Synthetics and Chemicals (7J):
9. Since the main controversy in this case turns on the correctness of the decision in Synthetics and Chemicals (7J), it is necessary to advert to the same in some detail.
Civil Appeal No.151 of 2007 Etc. Page 51 of 241
9.1 In the said case, the main contour of the controversy was whether vend fee in respect of “industrial alcohol” under different legislations and rules in different States was valid. In this context, the following three questions were considered:
“(i) whether the power to levy excise duty in case of industrial alcohol was with the State Legislature or the Central Legislature?
(ii) what is the scope and ambit of Entry 8 of List II of the Seventh Schedule of the Constitution?
(iii) whether, the State Government has exclusive right or privilege of manufacturing, selling, distributing, etc. of alcohols including industrial alcohol. In this connection, the extent, scope and ambit of such right or privilege has also to be examined.” 9.1.1 In this background, the expressions “intoxicating liquors” and “alcoholic liquors for human consumption” were considered and also Article 47 of the Constitution which deals with the State’s duty regarding the improvement of public health and to bring about prohibition of the consumption except for medicinal purposes of intoxicating drinks and of drugs which are injurious to health. Reference was also made to Entry 52 – List I which deals with industries, the control of which by the Union is declared by Parliament by law to be expedient in public interest. Civil Appeal No.151 of 2007 Etc. Page 52 of 241

9.1.2 It was the contention of the petitioners therein that the IDRA was enacted with a view to developing and controlling various important industries. Section 2 of the IDRA declares that it is expedient in the public interest that Union should take under its control the industries specified in the First Schedule. 9.1.3 The said case did not concern primarily with potable alcohol for the purpose of human consumption but with ethyl alcohol (rectified spirit) as an industrial raw material for manufacture of downstream products. This Court concerned itself with the taxing power of the States to impose and levy excise duty on “industrial alcohol” and/or imposts such as vend fees. “Power Alcohol” was defined as ethyl alcohol containing not less than 95.5 per cent volume of ethanol measured at 60°F, corresponding to 74.4 over proof strength. That rectified spirit was ethyl alcohol or ethanol with 96 per cent alcohol. On dehydration, ethyl alcohol with 99.5 per cent volume of ethanol is produced.

9.1.4 This Court noted that on 08.05.1952, the Parliament enforced the IDRA which contains, inter alia, Section 18G which Civil Appeal No.151 of 2007 Etc. Page 53 of 241 was inserted w.e.f. 01.10.1953, whereby the Central Government was empowered for securing equitable distribution and availability at fair prices of any article or class of articles relatable to any scheduled industry to provide for regulating the supply and distribution thereof, and trade and commerce therein by a notified order. The notified order was also to provide for controlling the prices at which such article or class of articles could be bought or sold. The said Act was amended in 1956. Item 26 was inserted in the First Schedule to the said Act and empowered the Central Government to control the “Fermentation Industries” including alcohol industries.

Under the UP Licences for the Possession of Denatured Spirit and Specially Denatured Spirit Rules, 1976, special licence for possession of denatured spirit for industrial purposes was required. “Special denatured spirit” was defined as spirit rendered “unfit for human consumption”. As per the Rules, licences for possession of denatured spirit including specially denatured spirit for industrial purposes were to be of three kinds – (i) Form FL 39; (ii) Form FL 40; and (iii) Form FL 41. Civil Appeal No.151 of 2007 Etc. Page 54 of 241 9.1.5 In that background, it was submitted on behalf of the Union of India that the legislative competence of the State enactments in various States will have to be determined with reference to following Entries in List I – 7, 52, 59, 84, 96, 97 and Entries in List II - 8, 24, 26, 27, 51, 52, 54, 56, 62 and Entries in List III - 19 and 33. That there is a dichotomy between Entry 84 – List I and Entry 51 – List II but this would not control the interpretation of other Entries. It was urged that there was no such dichotomy as regards Entry 8 – List II as it is not subject to Entry 52 – List I as the subject matters of these two Entries are different. That Entry 52 – List I deals with industries while Entry 8 – List II deals with “intoxicating liquors”. The power to levy taxes is to be read from the Entry relating to taxes and not from the general Entry. That industry is a topic of legislation left to the Parliament and to the State. Identifying of Entries is by reference to a declaration under Entry 7 – List I and Entry 52 – List I. The aspect of legislation with regard to subject matter of Entries is the topic “industry”. On the other hand, the subject matter of legislation under Entry 8 – List II is the topic “intoxicating Civil Appeal No.151 of 2007 Etc. Page 55 of 241 liquors”. Therefore, according to the Union of India, there was no conflict.

9.1.6 In view of the above submission on behalf of the Union of India, the only question which was to be determined was, whether, “intoxicating liquors” in Entry 8 – List II is confined to potable liquor or includes all liquors. That the State Legislature had no power to levy excise duty on “industrial alcohol” as the latter is “not fit for human consumption” and the State Legislature will have power to levy fee in respect of all alcohol (see Entry 66 read with Entry 6 - List II). The State Legislature has power to legislate on the topic “intoxicating liquors” under Entry 8 - List II. It being a general Entry, will not comprehend a power of taxation but will comprehend a power to levy fee read with Entry 66 – List II.

9.1.7 According to the Union of India, with regard to industries the control of which by the Union is declared by Parliament by law to be expedient in public interest, Parliament will have exclusive legislative competence vide Entry 52 - List I. This power includes the power to declare by Parliament that control by the Civil Appeal No.151 of 2007 Etc. Page 56 of 241 Union of industries relating to all types of alcohol is expedient in public interest. Once Parliament makes such a declaration, the State Legislature will be denuded of its power under Entry 24 - List II on the aspect “industry” with respect to all subject matters. 9.1.8 It was also contended that the power to collect the lump sum amount by way of auction by any right or otherwise conferring the right to sell alcohol is neither a power to levy tax nor a power to levy fee but it will fall within the legislative competence of the State Legislature under Entry 8 – List II. But this power will extend only to alcohol for human consumption. Also, there can be a complete prohibition with regard to manufacture and sale of alcohol fit for human consumption because there is no fundamental right to carry on business in alcohol even for human consumption (see Article 47 of the Constitution and other judgments already discussed). The State can, therefore, collect an amount called vend fee, shop rent etc. for conferring on a citizen the right to manufacture and sell alcoholic liquors if it is fit for human consumption. This power cannot extend to “industrial alcohol” or “alcohol contained in the medicinal or toilet preparations”. According to the Union of India, Civil Appeal No.151 of 2007 Etc. Page 57 of 241 there was no power to levy such rent or fee with regard to “industrial alcohol” because (a) “industrial alcohol” and “alcoholic liquors for medicinal and toilet preparations” cannot be completely prohibited; (b) as there is a right to carry on business in “industrial alcohol”, any prohibition on manufacture of “industrial alcohol”, would be violative of Article 19(1)(g) of the Constitution. Therefore, in the absence of a power to completely prohibit, there will be no power to collect sums for conferring rights to manufacture or sell except the levy of taxes and fees. 9.1.9 On behalf of the State of UP, it was submitted that in order to appreciate the controversy, it was necessary to realise that the real problem arises from the fact that the denaturants can be converted into renaturants through an illicit process. Therefore, they supported the levy. It was submitted that the vend fee on denatured alcohol or denatured spirit or what is known as “industrial alcohol” has been challenged on mainly two grounds, namely, (a) States lack legislative competence, and (b) after the enactment of the IDRA, the States’ power is completely lost.

Civil Appeal No.151 of 2007 Etc. Page 58 of 241 9.1.10 The contention of the State was that there is no dichotomy between ethyl alcohol to be used for beverages and to be used for “industrial purposes”. The levy, in any case, was on manufacture of ethyl alcohol and not on its use. The levy was stipulated jointly or severally both under Entries 8 and 51 - List II; Entry 33 - List III, and as per police powers, regulatory and other incidental charges were collected. That levy was a regulatory power under Articles 19(6) and 19(6)(ii) of the Constitution.

9.1.11 According to the State, Parliament has no power to legislate on “industrial alcohol”, since “industrial alcohol” was also “alcoholic liquors for human consumption”. It was contended that Entry 84 - List I expressly excludes alcoholic liquors for human consumption and therefore, the residuary Entry 97 - List I will not operate as against its own legislative interest. The aforesaid submissions were made on the assumption that “industrial liquor” or “ethyl alcohol” is fit for human consumption.

Civil Appeal No.151 of 2007 Etc. Page 59 of 241 9.1.12 This Court stated that the expression must be understood in its common and normal sense. “Industrial alcohol” as it is, is incapable of being consumed by a normal human being. The expression ‘consumption’ must also be understood in the sense of direct physical intake by human beings in this context. That utilisation in some form or the other is consumption for the benefit of human beings if “industrial alcohol” is utilised for production of rubber tyres, etc. It was held that the utilisation of those tyres in the vehicles used by human beings cannot, in the context in which the expression has been used in the Constitution, be understood to mean that alcohol has been for human consumption.

9.1.13 This Court observed that when the framers of the Constitution used the expression “alcoholic liquors for human consumption”, they meant and still the expression means, that “liquor which as it is consumable in the sense capable of being taken by human beings as such as a beverage or a drink” and Entry 84 - List I must be understood in that sense. It was contended that denatured spirit could also be by appropriate cultivation or application or admixture with water etc., Civil Appeal No.151 of 2007 Etc. Page 60 of 241 transformed into ‘alcoholic liquors for human consumption’ and as such, transformation would not entail any process of manufacture as such. There is no organic or fundamental change in this transformation. However, this aspect was not examined, the reason being that the Constitutional provisions specially dealing with the delimitation of powers in a federal polity must be understood in a broad commonsense point of view as understood by common people for whom the Constitution is made. Alcoholic or “intoxicating liquors” must be understood as these are, not what these are capable of or able to become. Consequently, in paragraph 86 it was concluded as follows:

“86. The position with regard to the control of alcohol industry has undergone material and significant change after the amendment of 1956 to the IDR Act. After the amendment, the State is left with only the following powers to legislate in respect of alcohol:
(a) It may pass any legislation in the nature of prohibition of potable liquor referable to Entry 6 of List II and regulating powers.
(b) It may lay down regulations to ensure that non-potable alcohol is not diverted and misused as a substitute for potable alcohol.
(c) The State may charge excise duty on potable alcohol and sales tax under Entry 52 of List II. However, sales tax cannot be Civil Appeal No.151 of 2007 Etc. Page 61 of 241 charged on industrial alcohol in the present case, because under the Ethyl Alcohol (Price Control) Orders, sales tax cannot be charged by the State on industrial alcohol.
(d) However, in case State is rendering any service, as distinct from its claim of so- called grant of privilege, it may charge fees based on quid pro quo. See in this connection, the observations of Indian Mica case [(1971) 2 SCC 236 : 1971 Supp SCR 319 : AIR 1971 SC 1182].” 9.1.14 Oza, J. gave a concurring separate opinion wherein he considered the question relating to validity of the levies made by the States on alcohol which is utilised by the industries for manufacturing the products where alcohol is a raw material.

Some of these industries themselves (i) manufacture alcohol as they have their own distilleries and from their distilleries through pipelines it goes to their industrial units where this is used as a raw material (ii) whereas some are industries which purchase alcohol or denatured spirit on being allotted by the Government. 9.1.15 On a comparison of the language of Entry 84 – List I and Entry 51 – List II, it was observed by Oza, J. that the powers of taxation on alcoholic liquors have been based on the way in which they are used, as admittedly alcoholic liquors is a very Civil Appeal No.151 of 2007 Etc. Page 62 of 241 wide term and may include variety of types of alcoholic liquors but the Constitution-makers distributed them into two heads:

(a) for human consumption
(b) other than for human consumption 9.1.16 Alcoholic liquors which are for human consumption were put in Entry 51 - List II authorising the State Legislature to levy tax on them whereas alcoholic liquors other than for human consumption have been left to the Central Legislature under Entry 84 – List I for levy of duty of excise. This scheme of the Entries in two Lists clearly indicates the line of demarcation for purposes of taxation of alcoholic liquors. What has been excluded in Entry 84 has specifically been put within the authority of the State for purposes of taxation.

9.1.17 Speaking about Entry 8 – List II, it was observed that this Entry talks about “intoxicating liquors” and further it refers to production, manufacture, possession, transport, purchase and sale of “intoxicating liquors”. From the scheme of Entries in the three Lists, it is clear that taxing Entries have been specifically enacted conferring powers of taxation whereas other Civil Appeal No.151 of 2007 Etc. Page 63 of 241 Entries pertain to the authority of the Legislature to enact laws for purposes of regulation. That the declaration is made by the Parliament and this industry, i.e., industry based on fermentation and alcohol has been declared to be an industry under the IDRA and, therefore, is directly under the control of the Centre, and in respect of regulation the authority of the State Legislature in Entry 8 - List II could only be subject to the IDRA or Rules made thereunder by the Centre.

9.1.18 It was observed that high concentration of ethyl alcohol which is a product of distillation after fermentation is extracted in various concentrations and can also be extracted in a very high concentration above 90 per cent which is generally termed as rectified spirit. It is used as raw material for various industries. It is often supplied after being mixed with methylated alcohol or being denatured by other processes only to safeguard against its use for conversion into alcoholic beverages for human consumption. Ethyl alcohol is diluted by water and its percentage is brought to 40 or 45 or below then it becomes fit for human consumption.

Civil Appeal No.151 of 2007 Etc. Page 64 of 241 9.1.19 The contention of the States was that various duties for purposes of regulation were imposed to prevent the conversion of rectified spirit or methylated alcohol to be diverted from industrial to potable use. In other words, the contention was that these levies had been imposed in order to prevent the conversion of alcoholic liquors which are not fit for human consumption to those which are fit for human consumption. Therefore, the levies could be justified as regulatory fees. 9.1.20 The said contention was repelled and it was concluded that Entry 8 – List II could not be invoked to justify the levy by the State in respect of alcoholic liquors which are not made for human consumption. Thus, the Court held that alcoholic liquors which are made for human consumption would not include alcoholic liquors not made for human consumption or “industrial alcohol”.

Synthetics and Chemicals (2J):

9.2 In State of U.P. vs. Synthetics and Chemicals Ltd., (1991) 4 SCC 139 (“Synthetics and Chemicals (2J)”), a two-

Judge Bench of this Court (speaking through Sahai J. who also Civil Appeal No.151 of 2007 Etc. Page 65 of 241 wrote the concurring judgment along with Thommen, J.) observed that the High Court relied upon the observations in paragraph 86 of the judgment of the Constitution Bench in Synthetics and Chemicals (7J), namely, “sales tax cannot be charged on “industrial alcohol” and, therefore, held that due to operation of the Ethyl Alcohol (Price Control) Orders, sales tax cannot be charged by the State on “industrial alcohol” and struck down the levy.

9.2.1 In Synthetics and Chemicals (2J), it was categorically argued by the learned Advocate General appearing for the State of Uttar Pradesh that the reference to “sales tax” in the judgment of this Court between the same parties (before seven-Judge Bench) was accidental and did not arise from the judgment. This was because the levy of sales tax was not in question at any stage of the arguments nor was the question considered as it was not in issue. In fact, the question which arose for consideration in the earlier litigation was in regard to the validity of “vend fee and other fees” charged by the States. This Court held that vend fee or transport fee and similar fees, unless supported by quid pro quo, interfered with the control exercised by the Central Civil Appeal No.151 of 2007 Etc. Page 66 of 241 Government under IDRA and the various orders made thereunder with respect to prices, licences, permits, distribution, transport, disposal, acquisition, possession, use, consumption, etc., of articles related to a controlled industry, “industrial alcohol” being one of them. The casual reference to sales tax in the concluding portion of the judgment was accidental and per incuriam was the submission.

9.2.2 While considering the said plea, this Court observed that, the only question which had to be determined between the same parties in Synthetics and Chemicals (7J) was, “whether “intoxicating liquors” in Entry 8 - List II was confined to potable liquor or includes all liquors.” Answering this question, this Court categorically held that “intoxicating liquors” within the meaning of Entry 8 - List II was confined to “potable liquor” and did not include “industrial liquor”.

9.2.3 Therefore, the only question that was considered by the seven-Judge Bench of this Court was whether the State could levy “excise duty” or “vend fee” or “transport fee” and the like by recourse to Entry 51 or 8 - List II in respect of “industrial Civil Appeal No.151 of 2007 Etc. Page 67 of 241 alcohol”. This Court by a detailed discussion in the seven-Judge Bench decision had observed that the impugned statutory provisions purportedly levying fees or enforcing restrictions in respect of “industrial alcohol” were impermissible in view of the control assumed by the Central Government in exercise of its power under Section 18G of the IDRA in respect of a declared industry falling under Entry 52 - List I, read with Entry 33 - List III.

9.2.4 In this decision, it was observed that the aforesaid decision of this Court was not an authority for the proposition canvassed by the assessee in challenging the provision. This Court could not have intended to say that the Price Control Orders made by the Central Government under the IDRA imposed a fetter on the legislative power of the State under Entry 54 - List II to levy taxes on the sale or purchase of goods. The reference to sales tax in paragraph 86 of that judgment was merely accidental or per incuriam and therefore, had no effect. 9.2.5 In the earlier litigation of Synthetics and Chemicals (7J), the question was whether the State Legislature could levy Civil Appeal No.151 of 2007 Etc. Page 68 of 241 vend fee or excise duty on “industrial alcohol”. The seven-Judge Bench answered in the negative as “industrial alcohol” being unfit for human consumption, the State Legislature was incompetent to levy any duty of excise either under Entry 51 or Entry 8 - List II of the Seventh Schedule.

The judgment of this Court in Synthetics and Chemicals (7J) has been considered in later decisions and they could be adverted to at this stage itself.

Bileshwar Khand Udyog:

9.3 In Shri Bileshwar Khand Udyog Khedut Sahakari Mandali Ltd. vs. State of Gujarat, (1992) 2 SCC 42 (“Bileshwar Khand Udyog”), it was observed that Synthetics and Chemicals (7J) finally brought down the curtain in respect of “industrial alcohol” by taking it out of the purview of both Entry 8 and Entry 51 - List II and the competency of the State to frame any legislation to levy any tax or duty was excluded. But by that a provision enacted by the State for supervision which is squarely covered under Entry 33 – List III which deals with production, supply and distribution which includes regulation cannot be assailed. It was further observed as under: Civil Appeal No.151 of 2007 Etc. Page 69 of 241
“ 4. …The Bench in Synthetic & Chemical's case made it clear that even though the power to levy tax or duty on industrial alcohol vested in the Central Government the State was still left with power to lay down regulations to ensure that non-potable alcohol, that is, industrial alcohol, was not diverted and misused as substitute for potable alcohol. … In paragraph 88 of the decision it was observed that in respect of industrial alcohol the States, were not authorised to impose the impost as they have purported to do in that case but that did not effect any imposition of fee where there were circumstance, to establish that there was quid pro quo for the fee nor it will affect any regulatory measure.” 9.4 It was further observed that the principle of occupied field precluded States from trenching on any power which was already covered by a Central legislation. But in absence of any provision in IDRA touching upon regulation or ensuring that “industrial alcohol” was not diverted the State was competent to legislate on it under Entry 33 – List III.

Gujchem Distillers:

9.5 In Gujchem Distillers India Ltd. vs. State of Gujarat, (1992) 2 SCC 399 (“Gujchem Distillers”), the judgment in Synthetics and Chemicals (7J) was followed and the fee of 7 paise per litre was held to be a regulatory measure, namely, for denaturation of spirit and supervision of the said process. Civil Appeal No.151 of 2007 Etc. Page 70 of 241

Modi Distillery:

9.6 In State of UP vs. Modi Distillery, (1995) 5 SCC 753 (“Modi Distillery”), the facts were that the Allahabad High Court had allowed the writ petitions filed by the respondents therein who are manufacturers of Indian-made foreign liquor and quashed the orders impugned demanding excise duty from them.

Referring to the provisions of the UP Excise Act, 1910 and the definitions therein on the different types of liquor, this Court speaking through Bharucha, J. (as he then was) observed in paragraphs 9, 10 and 11 as under:

“9. It is convenient now to note the judgment of a Bench of seven learned Judges of this Court in Synthetics and Chemicals Ltd. v. State of U.P. [(1990) 1 SCC 109] This Court stated that it had no doubt that the framers of the Constitution, when they used the expression “alcoholic liquors for human consumption”, meant, and the expression still means, that liquor which, as it is, is consumable in the sense that it is capable of being taken by human beings as such as a beverage or drink. Alcoholic or intoxicating liquors had to be understood as they were, not what they were capable of or able to become. Entry 51 of List II was the counterpart of Entry 84 of List I. It authorised the State to impose duties of excise on alcoholic liquors for human consumption manufactured or produced in the State. It was clear that all duties of excise save and except the items specifically excepted in Entry 84 of List I were generally within the taxing power of the Central Legislature. The State Legislature had limited power to impose excise duties. Civil Appeal No.151 of 2007 Etc. Page 71 of 241

That power was circumscribed under Entry 51 of List II. It had to be borne in mind that, by common standards, ethyl alcohol (which had 95 per cent strength) was an industrial alcohol and was not fit for human consumption. The ISI specifications had divided ethyl alcohol (as known in the trade) into several kinds of alcohol. Beverages and industrial alcohols were clearly and differently treated. Rectified spirit for industrial purposes was defined as spirit purified by distillation having a strength not less than 95 per cent by volume of ethyl alcohol. Dictionaries and technical books showed that rectified spirit (95 per cent) was an industrial alcohol and not potable as such. It appeared, therefore, that industrial alcohol, which was ethyl alcohol (95 per cent), by itself was not only non-potable but was highly toxic. The range of potable alcohol varied from country spirit to whisky and the ethyl alcohol content thereof varied between 19 to about 43 per cent, according to the ISI specifications. In other words, ethyl alcohol (95 per cent) was not an alcoholic liquor for human consumption but could be used as a raw material or input, after processing and substantial dilution, in the production of whisky, gin, country liquor, etc. In the light of experience and development, it was necessary to state that “intoxicating liquor” meant only that liquor which was consumable by human beings as it was.

10. What the State seeks to levy excise duty upon in the Group ‘B’ cases is the wastage of liquor after distillation, but before dilution; and, in the Group ‘D’ cases, the pipeline loss of liquor during the process of manufacture, before dilution. It is clear, therefore, that what the State seeks to levy excise duty upon is not alcoholic liquor for human consumption but the raw material or input still in process of being rendered fit for consumption by human beings. The State is not empowered to levy excise duty on the raw material or input that is in the process of being made into alcoholic liquor for human consumption.

Civil Appeal No.151 of 2007 Etc. Page 72 of 241

11. That the measure of excise duty upon alcoholic liquor for human consumption is the alcoholic strength thereof does not make any difference in this behalf. It is only the alcoholic strength of the final product which is relevant.” In paragraph 14, it was further observed as under:

14. … The demand for excise duty is not a regulatory measure. The power of the State to levy excise duty cannot be expanded with reference to its power to regulate manufacture. We are not required to and do not express any opinion in regard to the power of the State to regulate the manufacture of alcoholic liquors for human consumption.
9.6.1 Consequently, the appeals were allowed with regard to levy of excise duty upon wastage of Indian-made foreign liquor exported outside the State of Uttar Pradesh. Rest of the appeals were dismissed.

Shree Krishna Gyanoday Sugar Ltd.:

9.7 In Shree Krishna Gyanoday Sugar Ltd. vs. State of Bihar, (1996) 10 SCC 11, (“Shree Krishna Gyanoday Sugar Ltd.”), the question was whether Rule 9 of the Bihar & Orissa Excise Rules, 1990, framed under the Bihar and Orissa Excise Act, 1915, was ultra vires the said Act. In the alternative, the question was whether the said Rule covered the appellants' Civil Appeal No.151 of 2007 Etc. Page 73 of 241 distilleries which were manufacturing not only denatured spirit but also potable liquor.
9.7.1 It was contended that the distilleries of the appellants therein were having composite licences to manufacture not only denatured spirit and other spirits for industrial use but were also manufacturing potable spirit or country liquor and that for these distilleries the State had no power or jurisdiction to invoke Rule 9 of the Rules. The High Court repelled the contention of the appellants therein. It was held that Rule 9 was not ultra vires the provisions of the aforesaid Act. It was cautioned that if a distillery which manufactures denatured spirit attempts to alter any denatured spirit with the intention that such spirit may be used for human consumption, whether as a beverage or internally as a medicine, it would be committing an offence which is punishable under Section 49 of the aforesaid Act. Therefore, it was permissible for the Excise Authorities under the Act to supervise the working of such distilleries so that they may not commit such offences and to oversee their manufacturing activities. This was because the denatured spirit, if illegally altered and made fit for human consumption, would have a Civil Appeal No.151 of 2007 Etc. Page 74 of 241 devastating effect on the health of consumers and may even result in fatal consequences or loss of vision and other pernicious physical handicaps. Therefore, supervision was provided at the cost of distilleries and the licencees of the distilleries will have to bear the cost of maintenance of such supervision. The same would squarely fall within the regulatory powers for framing Rules with a view to see that the provisions of the aforesaid Act are not stifled or tinkered with by such licencee distilleries. 9.7.2 It was observed that the expression “commercial” would fall in the same category as denatured spirit, meaning thereby those spirits which are not fit for human consumption. They would not cover potable spirits even assuming that they are commercial spirits. That, the expression “other commercial spirits” as contemplated by the Rule are those spirits which are unfit for human consumption and they do not cover potable liquor which cannot fall in line with denatured spirit. Thus, it was observed that the expression “or any other commercial spirit” must mean those spirits which fall in the category of spirits unfit for human consumption like denatured spirits which are used for “industrial purposes” or any other purpose other Civil Appeal No.151 of 2007 Etc. Page 75 of 241 than for human consumption. It was held that Rule 9 of the aforesaid Rule would apply to only those distilleries which were licenced solely and wholly for the purpose of manufacturing either denatured spirit or any other commercial spirit unfit for human consumption but would not include those distilleries which are licenced for manufacturing along with denatured spirit or other industrial spirits unfit for human consumption, also potable liquor which is fit for human consumption. Hence, it was observed that the appellant therein, who had composite and multiple licences to manufacture potable liquor, was outside the sweep of second part of Rule 9 of the aforesaid Rules. That to such distilleries the first part of the Rule may apply wherein the State will have to bear the cost of providing supervisors and establishments for that purpose but the cost of such establishment cannot be foisted on such distilleries.

Bihar Distillery:

9.8 In Bihar Distillery, narrating the history with regard to the legislations on rectified spirit and in the context of the IDRA, and the incorporation of Item 26 in the First Schedule of the said Act which deals with “Fermentation Industries”: (i) Alcohol, (ii) other Civil Appeal No.151 of 2007 Etc. Page 76 of 241 products of “Fermentation Industries”, this Court, speaking through Jeevan Reddy, J., noted that the decision in Synthetics and Chemicals (7J) called for demarcation of the spheres of the Union and the States, particularly in the matter of alcoholic liquors.
9.8.1 This Court observed that insofar as “intoxicating liquors”/potable liquors are concerned, it is the exclusive province of the States. But for manufacturing “intoxicating liquors”, or for manufacturing “industrial alcohol”, as the case may be, one must have to manufacture or purchase alcohol. It is only thereafter that the alcohol is either converted into “industrial alcohol” (by denaturing it) or into “potable liquors” by reducing the strength of alcohol (which is normally of 95% purity or above). Alcohol can however be used for industrial purposes even without denaturing it. To say that the States step in only when alcohol becomes potable and not before it, creates a doubt and enough room for abuse apart from difficulties of supervision and regulation, such as, in the matter of licensing such industries — whether the Centre alone or the States or both should do it. Therefore, notices were issued to all the State Civil Appeal No.151 of 2007 Etc. Page 77 of 241 Governments as well as Union of India and the interplay between the Entries of Lists I, II and III which are under consideration here and which are extracted above, were discussed. 9.8.2 It was opined that Entry 51 - List II and Entry 84 - List I complement each other inasmuch as both provide for duties of excise. However, Entry 51 - List II empowers the State to levy duties of excise on alcoholic liquors for human consumption, which is expressly excluded from Entry 84 - List I. Therefore, alcoholic liquors may be used for several purposes, one of which is meant for human consumption. It was further observed that Entry 8 – List II does not use the expression “alcoholic liquors for human consumption” but employs the expression “intoxicating liquors” and significantly, the words “for human consumption” is conspicuous by its absence. According to Jeevan Reddy, J., this is for the obvious reason that the very word “intoxicating” signifies “for human consumption”. Thus, Entry 8 - List II emphasizes all aspects of “intoxicating liquors” within the State's sphere, i.e., to say production, manufacture, possession, transport, purchase and sale of “intoxicating liquors”. In this context, Entry 6 - List II was relied upon to observe that the said Civil Appeal No.151 of 2007 Etc. Page 78 of 241 Entry, which, inter alia, deals with “public health”, has a close nexus to prohibiting or regulating consumption of “intoxicating liquors”.
9.8.3 It was next opined that clause (a) in Entry 33 – List III is also significant. That though the control of certain industries may have been taken over by the Union by virtue of a declaration made by Parliament in terms of Entry 52 - List I, yet the “trade and commerce in, and the production, supply and distribution of the products of such industry” is placed in the Concurrent List. According to Jeevan Reddy, J., this would mean that it could be regulated by both by the Union as well as by the States, subject, of course, to Article 254 of the Constitution. 9.8.4 It was observed that insofar as the field is not occupied by the laws made by the Union, the States are free to legislate. It was further observed that Entry 24 - List II is in the nature of a general Entry. It deals with industries but is made expressly subject to Entries 7 and 52 - List I. That by making a declaration in terms of Entry 52 - List I in Section 2 of the IDRA, the Union has taken control of the several industries mentioned in the Civil Appeal No.151 of 2007 Etc. Page 79 of 241 Schedule to the Act. As a result, the States have been denuded of their power to legislate with respect to those industries on that account. It was further observed that a three-Judge Bench in McDowell had held that Entry 52 overrides only Entry 24 - List II and no other Entry in List II. That Entry 8 – List II is not overborne in any manner by Entry 52 – List I, which means that so far as “intoxicating liquors” are concerned, they are within the exclusive sphere of the States.
9.8.5 Referring to the judgment of Sabyasachi Mukharji, J. ( as he then was) in Synthetics and Chemicals (7J), particularly paragraph 85, it was observed that the expression “both potable and” is an accidental error as the judgment in its earlier paragraphs had stated that so far as potable alcohol is concerned, they are governed by Entry 8 – List II and are within the exclusive domain of the States. The said judgment did not intend to convey that the industries engaged in the manufacture or production of potable liquors have been controlled by the Union by virtue of Item 26 of the First Schedule to the IDRA. So far as potable liquors are concerned, their manufacture, production, possession, transport, purchase and sale are within Civil Appeal No.151 of 2007 Etc. Page 80 of 241 the exclusive domain of the States and the Union of India has no say in the matter.
9.8.6 In this case, the Court further noted the contentions urged on behalf of the State to the effect that rectified spirit is “intoxicating liquors” within the meaning of Entry 8 - List II and hence outside the purview of Entry 24 - List II, which would in turn mean that the Union cannot take over its control by making a declaration in terms of Entry 52 - List I. Further Item 26 of the Schedule to the IDRA is ineffective and invalid insofar as it seeks to regulate the production and manufacture, etc. of rectified spirit. The State submitted that the decision to the contrary in Synthetics and Chemicals (7J) is not correct and requires reconsideration.
9.8.7. The State next contended that Entry 51 - List II and Entry 84 - List I speak of “alcoholic liquors for human consumption” and not “alcoholic liquors “fit” for human consumption”. That the judgment in Synthetics and Chemicals (7J), read the word “fit” in the Entries and thus curtailed the legislative power of the States. It was further contended that rectified spirit is really and Civil Appeal No.151 of 2007 Etc. Page 81 of 241 essentially “intoxicating liquors” and by the process of “reduction of liquor” by adding water and spices (optional) does not cease it to be “intoxicating liquors”. In the State of U.P., bulk of the rectified spirit is used for the purpose of obtaining country liquor or IMFLs and a small quantity is used for industrial purposes.

Therefore, the expression “intoxicating liquors” must include rectified spirit. It was further submitted that during the course of manufacture of rectified spirit, potable liquor comes into existence and the main raw material for rectified spirit is molasses.

9.8.8 However, on behalf of the distilleries, it was contended that there is no good reason for doubting the correctness of the decision in Synthetics and Chemicals (7J) or for referring the issue to a larger Constitution Bench of nine or more Judges. This was because if the States' submission were to be accepted, then Item 26 in the Schedule to the IDRA would become superfluous and meaningless. Therefore, this Court in Synthetics and Chemicals (7J) speaking through Sabyasachi Mukharji, J., drew a line between the respective spheres of the Union and the States. It was also contended that despite the insertion of Item Civil Appeal No.151 of 2007 Etc. Page 82 of 241 26 in the IDRA, the State was not totally denuded of any power to make a law with respect to rectified spirit or for that matter “industrial alcohol”. In this regard, Entry 33 - List III and Section 18G read with other provisions of the IDRA were considered and by placing reliance on Tika Ramji, it was observed that “the possibility of an order under Section 18G being issued by the Central Government would not be enough. The existence of such an order would be the essential prerequisite before any repugnancy could ever arise”.

9.8.9 On a conspectus consideration, this Court held that the decision in Synthetics and Chemicals (7J), did not deal with the aspects which arose for consideration in this case and that it was mainly concerned with “industrial alcohol”, i.e., denatured rectified spirit. While holding that rectified spirit is “industrial alcohol”, it recognised at the same time that it can be utilised for obtaining country liquor (by diluting it) or for manufacturing Indian Made Foreign Liquor (“IMFL”). When the decision says that rectified spirit with 95% alcohol content v/v is “toxic”, what it meant was that if taken as it is, it is harmful and injurious to health. By saying “toxic”, it did not mean that it cannot be Civil Appeal No.151 of 2007 Etc. Page 83 of 241 utilised for potable purposes either by diluting it or by blending it with other items. The Court in Bihar Distillery noted that the undeniable fact is, that rectified spirit is both “industrial alcohol” as well as a liquor which can be converted into country liquor just by adding water. It is also the basic substance from which IMFL are made. Denatured rectified spirit, of course, is wholly and exclusively “industrial alcohol”. It was observed that this basic factual premise which was not and could not be denied by any one raised certain aspects for consideration therein which were not raised or considered in Synthetics and Chemicals (7J).

9.8.10 It was noted that Synthetics and Chemicals (7J) did not deal with rectified spirit which could be converted into potable alcohol and was merely concerned with “industrial alcohol” which could not be so converted, i.e., denatured rectified spirit. A distinction was drawn between industries engaged in manufacturing rectified spirit meant exclusively for supply to industries (industries other than those engaged in obtaining or manufacturing of potable liquor), whether after denaturing it or without denaturing it, and industries engaged in manufacturing Civil Appeal No.151 of 2007 Etc. Page 84 of 241 rectified spirit exclusively for the purpose of obtaining or manufacturing potable liquor. In the first case, the industry was to be under “the total and exclusive control of the Union and be governed by the IDRA and the rules and regulations made thereunder”. As far as the second case is concerned, it was noted that “they shall be under the total and exclusive control of the States in all respects and at all stages including the establishment of the distillery”.

9.8.11 It was thus noted that Synthetics and Chemicals (7J) was mainly concerned with “industrial alcohol”, i.e., denatured rectified spirit. This Court raised several questions with regard to the supervision of the manufacture of country liquor or IMFL, which is not the concern of the Union but the bulk of the rectified spirit produced in many States is meant for and is utilised for obtaining or manufacturing potable liquors. The question was then at what stage, would the State intervene in the process of manufacture of potable liquor - whether until the stage of potable liquor is reached, or whether there has to be supervision even at a stage prior thereto by the States. This Court took into consideration the fact that under Entry 33(a) - Civil Appeal No.151 of 2007 Etc. Page 85 of 241 List III, the States do have the power to legislate on this field, provided the field is not occupied by any law made by the Union. Further, in the interests of law, public health, public revenue and also in the interests of proper delineation of the spheres of the Union and the States, it was noted that there has to be a clear line of demarcation drawn at the stage of clearance or removal of rectified spirit. In the matter of the levies, when the removal or clearance is for industrial purpose, the levy of duties of excise and all other control is with the Union but when the removal/clearance is for obtaining or manufacturing potable liquors, the levy of duties and all other control is with the States. It was observed that there is a need for joint control and supervision of the process of manufacture of rectified spirit and its use and disposal. Hence, certain observations were made by way of elaboration by taking into consideration the nature of the product and its use, namely supply for industries or “industrial alcohol” or use for potable purposes and the circumstances of misuse of rectified spirit (for industrial purposes) by diverting it for potable purposes, which are as under:

Civil Appeal No.151 of 2007 Etc. Page 86 of 241

(1) (a) So far as industries engaged in manufacturing rectified spirit meant exclusively for supply to industries (industries other than those engaged in obtaining or manufacture of potable liquors), whether after denaturing it or without denaturing it, are concerned, they shall be under the total and exclusive control of the Union and be governed by the IDR Act and the rules and regulations made thereunder. In other words, where the entire rectified spirit is supplied for such industrial purposes, or to the extent it is so supplied, as the case may be, the levy of excise duties and all other control including establishment of distillery shall be that of the Union.
(b) The power of the States in the case of such an industry is only to see and ensure that rectified spirit, whether in the course of its manufacture or after its manufacture, is not diverted or misused for potable purposes. They can make necessary regulations requiring the industry to submit periodical statements of raw material and the finished product (rectified spirit) and are entitled to verify their correctness. For this purpose, the States will also be entitled to post their staff in the distilleries and levy reasonable regulatory fees to defray the cost of such staff.
(2) So far as industries engaged in the manufacture of rectified spirit exclusively for the purpose of obtaining or manufacturing potable liquors — or supplying the same to the State Government or its nominees for the said purpose — are concerned, they shall be under the total and exclusive control of the States in all respects and at all stages including the establishment of the distillery. In other words, where the entire rectified spirit produced is supplied for potable purposes — or to the extent it is so supplied, as the case may be — the levy of Civil Appeal No.151 of 2007 Etc. Page 87 of 241 excise duties and all other control shall be that of the States.
(3) So far as industries engaged in the manufacture of rectified spirit, both for the purpose of (a) supplying it to industries (other than industries engaged in obtaining or manufacturing potable liquors/ intoxicating liquors) and (b) for obtaining or manufacturing or supplying it to Governments/ persons for obtaining or manufacturing potable liquors are concerned, the following is the position:
(a) The power to permit the establishment and regulation of the functioning of the distillery is concerned, it shall be the exclusive domain of the Union. But so far as the levy of excise duties is concerned, the duties on rectified spirit removed/ cleared for supply to industries (other than industries engaged in obtaining or manufacturing potable liquors), shall be levied by the Union;
b) the duties of excise on rectified spirit cleared/removed for the purposes of obtaining or manufacturing potable liquors shall be levied by the State Government concerned. The disposal, i.e., clearance and removal of rectified spirit in the case of such an industry shall be under the joint control of the Union and the State concerned to ensure evasion of excise duties on rectified spirit removed/cleared from the distillery.
c) It is obvious that in respect of these industries too, the power of the States to take necessary steps to ensure against the misuse or diversion of rectified spirit meant for industrial purposes (supply to industries other than those engaged in obtaining or manufacturing potable liquors) to potable purposes, both during and after the manufacture of rectified spirit, continues unaffected.
Civil Appeal No.151 of 2007 Etc. Page 88 of 241
d) Any rectified spirit supplied, diverted or utilised for potable purposes, i.e., for obtaining or manufacturing potable liquors shall be supplied to and/or utilised, as the case may be, in accordance with the State excise enactment concerned and the rules and regulations made thereunder. If the State is so advised, it is equally competent to prohibit the use, diversion or supply of rectified spirit for potable purposes.
(4) It is advisable and necessary that the Union Government makes necessary rules/regulations under the IDR Act directing that no rectified spirit shall be supplied to industries except after denaturing it save those few industries (other than those industries which are engaged in obtaining or manufacturing potable liquors) where denatured spirit cannot be used for manufacturing purposes. (5) So far as rectified spirit meant for being supplied to or utilised for potable purposes is concerned, it shall be under the exclusive control of the States from the moment it is cleared/removed for that purpose from the distillery — apart from other powers referred to above.
(6) The power to permit the establishment of any industry engaged in the manufacture of potable liquors including IMFLs, beer, country liquor and other intoxicating drinks is exclusively vested in the States. The power to prohibit and/or regulate the manufacture, production, sale, transport or consumption of such intoxicating liquors is equally that of the States.

9.8.12 The aforesaid decision in Bihar Distillery was doubted in Deccan Sugar and Abkari Co. Ltd. vs. Commissioner of Excise, (1998) 3 SCC 272 (“Deccan Sugar Civil Appeal No.151 of 2007 Etc. Page 89 of 241 and Abkari Co. Ltd.”), and the appeals were referred to a larger Bench which followed Synthetics and Chemicals (7J) and Modi Distillery without expressly overruling the decision in Bihar Distillery. Opining that Synthetics and Chemicals (7J) continued to hold the field, it was noted that the State’s power was limited to regulation of non-potable alcohol for the limited purpose of preventing its use as alcoholic liquors. Ultimately, the appeal filed by the state was dismissed as the levies could not be treated as a regulatory measure.

McDowell:

9.9 In McDowell, the State of Andhra Pradesh had prohibited the manufacture of liquor by an amendment in the Andhra Pradesh Prohibition Act, 1995. The appellants therein who were manufactures of “intoxicating liquors” challenged the constitutional validity of the Act by which the Prohibition Act was amended to include Section 7-A by which the manufacture of liquor came to be prohibited. This was owing to the lack of legislative competence in view of Item 26 in the First Schedule of the IDRA, which according to the writ petitioners therein, vested the control of alcohol industries exclusively in the Union and Civil Appeal No.151 of 2007 Etc. Page 90 of 241 denuded the State Legislature of its power to licence or regulate the manufacture of liquor. This argument was further based on the fact that “Fermentation Industries” were included in the Schedule of the IDRA and hence the State was denuded of its power to licence and regulate manufacture of liquor which industry and its product were within the exclusive province of the Union and hence the State lost its competence to grant, refuse or renew the licences The position of law was reiterated as under: -
"It follows from the above discussion that the power to make a law with respect to manufacture and production and its prohibition (among other matters mentioned in Entry 8 in List-II) belongs exclusively to the State Legislatures. Item 26 in the First Schedule to the IDR Act must be read subject to Entry 8 and for that matter, Entry 6 in List II. So read, the said item does not and cannot, deal with manufacture, production of intoxicating liquors. All the petitioners before us are engaged in the manufacture of intoxicating liquors. The State Legislature is, therefore, perfectly competent to make a law prohibiting their manufacture and production in addition to their sale, consumption, possession and transport with reference to Entries 8 and 6 in List-II of the Seventh Schedule to the Constitution read with Article 47 thereof."

The Civil Appeals were dismissed by this Court. Civil Appeal No.151 of 2007 Etc. Page 91 of 241 Vam Organic I:

9.10 In Vam Organic I, the Notification dated 18.05.1990 issued by the Excise Commissioner, Uttar Pradesh, was assailed before the High Court and the writ petition was dismissed. By the said Notification, certain amendments were made to the Rules published vide Notification dated 26.09.1910. Section 41 of the UP Excise Act, 1910 gave power to the Excise Commissioner to make Rules, inter alia, for regulating the manufacture, supply, storage or sale of any intoxicant. The earlier Rule 2 was substituted by a new Rule 2 titled “Denaturation of Spirit”. The amended Rule provided for a new licence for denaturation of spirit in a prescribed form to be issued by the Collector to all distilleries situated within his district holding licence PD-1 or PD-2 and persons holding licences FL-

16, FL-39, FL-40 and FL-41 to denature the spirit. A licence fee for denaturation of spirit at the rate of 7 paise per litre was levied in advance. The appellants in this case who were manufacturers of vinyl acetate monomer (a basic organic chemical for which “industrial alcohol” was the main feed stock being produced in the distillery) contended that the entire “industrial alcohol” Civil Appeal No.151 of 2007 Etc. Page 92 of 241 produced was denatured as per the method approved by the State Excise Authorities and was being used in their factory for manufacturing vinyl acetate monomer. The appellants held licences in the form of FL-39 to enable them to use the “industrial alcohol” as the main raw material for their product. The notification was challenged on two grounds: firstly, that the State of Uttar Pradesh has no power to legislate in respect of “industrial alcohol” or to levy taxes in respect thereof. Secondly, that the levy being not based on quid pro quo was otherwise bad. 9.10.1 In this case, before considering the legal contentions, this Court highlighted the difference between “industrial alcohol”, denatured spirit and potable liquor. Ethyl alcohol was noted to be rectified spirit of 95% v/v in strength. Rectified spirit was highly toxic and unfit for human consumption. However, rectified spirit diluted with water was noted to be country liquor. Rectified spirit, as it was, can be used for manufacture of various other products like chemicals, etc. Rectified spirit, produced for industrial use was required by a Notification issued under the Act to be denatured in order to prevent the spirit from being directed to human consumption. Rectified spirit was denatured Civil Appeal No.151 of 2007 Etc. Page 93 of 241 by adding denaturants which made the spirit unpalatable and nauseating. As such rectified spirit could be converted to potable liquor but once denatured it could be used only as “industrial alcohol”.

9.10.2 It was observed that in Synthetics and Chemicals (7J) the question of legislative competence of the State to impose tax or levy on “industrial alcohol” was ruled in the negative, so far as ethyl alcohol/rectified spirit is concerned. Further, even if the State had the regulatory power to prevent misuse of “industrial alcohol” for potable purposes, such power did not include power to levy any impost. It was further observed that denaturation is a statutory duty imposed by a notification under the U.P. Excise Act and as no service by the State was being provided for the same, no fee could be charged and even if the State had to incur any expenses for enforcement of the requirement of denaturation, there is no quid pro quo between the expenses incurred and the fees charged. This Court noted that the term “industrial alcohol” is not used in any of the Lists and whether alcoholic liquors other than “alcoholic liquors for human consumption” or “intoxicating liquors” was a State Civil Appeal No.151 of 2007 Etc. Page 94 of 241 subject or a Union subject should be the real controversy. It was with a view to describing that particular kind of liquor the term “industrial alcohol” is used. It was observed that after an analysis of all the provisions of law giving the Union Parliament and the State Legislature jurisdiction to legislate on alcohol, this Court in Synthetics and Chemicals (7J) held that the impugned notifications therein, imposing certain fees as vend fee or transport fee, etc. were within the legislative competence of the State. That this Court was fully aware of the fact that rectified spirit was the ingredient for “intoxicating liquors” or alcoholic liquors for human consumption although rectified spirit/ethyl alcohol as well as denatured spirit are referred to as “industrial alcohol” in that judgment. This Court did not hold that the State will have no power whatsoever in relation to “industrial alcohol”. In fact, in the judgment in Synthetics and Chemicals (7J), the Court has enumerated the various areas relating to “industrial alcohol” in which the State could still legislate or make rules. In that regard paragraph 86 of the judgment in Synthetics and Chemicals (7J) was quoted. Of course, the same has been explained in Synthetics and Chemicals (2J), discussed above. Civil Appeal No.151 of 2007 Etc. Page 95 of 241 This Court observed in this case that denaturation of spirit meant for industrial use is meant to prevent misuse of non- potable alcohol for human consumption and as such was specifically mentioned by the Court to be within the legislative competence of the State. This Court observed in para 14 as under:

“14. It is to be noticed that the States under Entries 8 and 51 of List II read with Entry 84 of List I have exclusive privilege to legislate on intoxicating liquor or alcoholic liquor for human consumption. Hence, so long as any alcoholic preparation can be diverted to human consumption, the States shall have the power to legislate as also to impose taxes etc. In this view, denaturation of spirit is not only an obligation on the States but also within the competence of the States to enforce.” Haryana Brewery Ltd.:
9.11 In Government of Haryana vs. Haryana Brewery Ltd., (2002) 4 SCC 547 (“Haryana Brewery Ltd.”), the controversy related to levy of excise duty on beer brewed by the respondent therein. Rule 35 of the Punjab Brewery Rules, 1956 and Section 32 of the Punjab Excise Act, 1914 were considered. It was observed by this Court that the said Rule was only an enabling provision which would help the Excise Authorities in calculating Civil Appeal No.151 of 2007 Etc. Page 96 of 241 what would be the quantity of beer manufactured and fit for human consumption on which excise duty could be imposed.

The said Rule was declared valid and it did not require any reading down as had been done by the High Court. It was observed that the tax was on the end product and not on the raw material. Rule 35 indicated that in order to determine what was the quantity of beer manufactured which was fit for human consumption, after all the processes were completed, one had to see what was the quantity of raw materials which were utilised for the manufacture of beer and then allowance for wastage of seven per cent had to be made and thereafter the quantity of beer manufactured was determined. That the figure taken for the purpose of calculating the excise duty was only on the end product, namely the beer produced, and not the quantity of the raw material used in manufacture of beer, during which loss of some quantity as wastage would have occurred and there could not be a deduction of any sum or proportion as wastage from the quantity of end product in order to arrive at that quantity. In such a case, the question of determining any allowance of seven per cent for wastage did not arise. Therefore, the Excise Civil Appeal No.151 of 2007 Etc. Page 97 of 241 Authorities could levy excise duty only on the beer after it had been manufactured and the levy was on the quantity manufactured. How this quantity had to be arrived was to be determined according to Section 32 read with Rule 35 of the aforementioned Act and Rules. Hence, Rule 35 was sustained as valid and it did not require any reading down.

Industrial Corporation (P) Ltd.:

9.12 In the State of Bihar vs. Industrial Corporation (P) Ltd., (2003) 11 SCC 465 (“Industrial Corporation (P) Ltd.”), the respondent companies were engaged in the manufacture of rectified spirit from molasses allotted to them by the Controller of Molasses in terms of the Bihar Molasses (Control) Act, 1947 and they had been granted licences under various provisions of the Bihar and Orissa Excise Act, 1915. It was found that certain quantity of rectified spirit had to be produced but instead there was a shortfall and therefore, notice was issued and penalty was imposed on the premise that the respondents therein had diverted the molasses towards manufacturing either country liquor or liquor which was fit for human consumption. Assailing the same, writ petitions were filed before the High Court which Civil Appeal No.151 of 2007 Etc. Page 98 of 241 had allowed the said writ petitions. Therefore, the State had appealed before this Court.
9.13 This Court noted that molasses is a by-product of sugar and mainly used as raw material for manufacture of spirit, including alcohol for human consumption. The respondents in the said case were engaged in the manufacture of rectified spirit from molasses and penalty was imposed owing to a loss of revenue by reason of loss of wastage of molasses while carrying on manufacture of such rectified spirit. One of the contentions raised was that the State has power to impose duty only on the spirit which is for human consumption and the respondents therein had not carried out any activities in relation to manufacture of potable liquor from the molasses. It was observed that the judgment in Modi Distillery applied to the said case and therefore, no penal duty could be imposed on rectified spirit.

Reliance placed on Bihar Distillery was not gone into inasmuch as it was observed that it was unnecessary to go into the question of the correctness of the observations made in Bihar Distillery. However, the observations of the High Court therein were that in view of the judgment of this Court in Synthetics and Chemicals Civil Appeal No.151 of 2007 Etc. Page 99 of 241 (7J), the State had no legislative competence even in relation to potable liquor, (which is fit for human consumption), was not correct.

Vam Organic II:

9.14 In Vam Organic II, a notification dated 13.01.1990 whereby licence fee of 15 paise per litre was sought to be imposed on the quantity of specially denatured spirit (STS) obtained from distilleries in the State of Uttar Pradesh under Rule 3(a) of the UP Licences for the Possession of Denatured Spirit and Specially Denatured Spirit Rules, 1976 was assailed before the Allahabad High Court. The writ petitions were allowed, and the State had filed appeals before this Court. Section 3 (13) of the UP Excise Act, 1910 (for short, “1910 Act”) had defined the word “intoxicant” as meaning “any liquor or intoxicating drug”. The word “liquor” in turn was defined in Section 3(11) as meaning “intoxicating liquors and includes spirits of wine, spirit, wine, tari, pachwai, beer and all liquid consisting of or containing alcohol, also any substance which the State Government may by notification declare to be liquor for the purposes of the Act.” In paragraph 6 of the judgment, it was observed that “industrial Civil Appeal No.151 of 2007 Etc. Page 100 of 241 alcohol” is not liquor nor is it potable as such. However, it may be utilized to produce a kind of liquor if it is denatured.

“Denatured” in Section 3(9) of the Act was defined to mean “rendered unfit for human consumption in such manner as may be prescribed by the State Government by notification in this behalf”. Thus, the State Act equated “industrial alcohol” to non- potable alcohol and not fit for human consumption. To ensure the denaturation of “industrial alcohol” under Section 41 of the 1910 Act, Rules were made in the year 1976. It was contended by the appellant State that the word “industry” has been construed by the Constitution Bench of this Court in ITC Ltd. vs. Agricultural Produce Market Committee, (2002) 9 SCC 232 (“ITC Ltd.”) to mean only manufacture and production. Therefore, the State was competent under Entry 33 - List III to regulate the products of an industry which was declared to be a controlled industry under Entry 52 - List I. Since there was no Central legislation occupying the field, the State law must be held to be valid.

9.14.1 Referring to Synthetics and Chemicals (7J), it was observed that since the coming into force of the IDRA on Civil Appeal No.151 of 2007 Etc. Page 101 of 241 08.05.1952, the State Legislatures are constitutionally incompetent to levy tax on “industrial alcohol”. This principle was reiterated in Modi Distillery wherein it was held that the State’s power to levy excise duty was limited to alcoholic liquors for human consumption which means, that liquor which, as it is, is consumable in the sense that it is capable of being taken by human beings as such as a beverage or drink. Therefore, even if ethyl alcohol (95 per cent) could be used as a raw material or input, after processing and substantial dilution, in the production of whisky, gin, country liquor etc. nevertheless, it was not “intoxicating liquors” which expression meant only that liquor which was consumable by human beings as it was. Therefore, the State could not legislate on “industrial alcohol” despite the fact that such “industrial alcohol” has the potential to be used to manufacture alcoholic liquors for human consumption.

9.14.2 Ultimately, in paragraph 43 of the judgment, it was pithily observed as under:

“43. Considering the various authorities cited, we are of the view that the State Government is competent to levy fee for the purpose of ensuring that industrial alcohol is Civil Appeal No.151 of 2007 Etc. Page 102 of 241 not surreptitiously converted into potable alcohol so that the State is deprived of revenue on the sale of such potable alcohol and the public is protected from consuming such illicit liquor. But this power stops with the denaturation of the industrial alcohol. Denatured spirit has been held in Vam Organics I to be outside the seisin of the State Legislature. Assuming that denatured spirit may by whatever process be renatured (a proposition which is seriously disputed by the respondents) and then converted into potable liquor, this would not give the State the power to regulate it. Even according to the demarcation of the fields of legislative competence as envisaged in Bihar Distillery industrial alcohol for industrial purposes falls within the exclusive control of the Union and according to Bihar Distillery “denatured rectified spirit, of course, is wholly and exclusively industrial alcohol” (SCC p. 742, para
23).” Analysis of Judicial Dicta:

10. I shall now analyse the judgments of this Court on the points in controversy.

10.1 In Indian Mica, the question which came up was whether the fee levied under Rule 111 of the Bihar and Orissa Excise Rules framed under Section 90 of the Bihar and Orissa Excise Act, 1915 on denatured spirit used and possessed by the appellants therein had sufficient quid pro quo for the levy. This Court struck down the levy as being unjustified and excessive as Civil Appeal No.151 of 2007 Etc. Page 103 of 241 there was no co-relationship between the levy and the services rendered.


10.2     In Southern Pharmaceuticals and Chemicals vs.

State      of     Kerala,            AIR   1981   SC   1863   (“Southern

Pharmaceuticals”), being aggrieved by the dismissal of their writ petitions and upholding the constitutional validity of Section 12-A and other sections of the Kerala Abkari Act, and Rules 13 and 16 of the Kerala Rectified Spirit Rules, 1972, the manufacturers of medicinal and toilet preparations containing alcohol had filed the appeal before this Court questioning the legislative competence of State to enact a law relating to medicinal and toilet preparations containing alcohol under Entry 8 - List II. Repelling the said contention in light of the scheme of legislation and its history, it was observed that impugned Act was relatable to Entry 8 - List II. Reference was also made to the judgment of this Court in FN Balsara and it was held that the main purpose of the impugned Act was to consolidate the law relating to manufacture, sale and possession of “intoxicating liquors” which squarely fell under Entry 8 - List II, while the main object of the Central Act was to provide for the levy and collection Civil Appeal No.151 of 2007 Etc. Page 104 of 241 of duties of excise on medicinal and toilet preparations containing alcohol falling under Entry 84 - List I. According to this Court when the framework of the two enactments was examined, it was apparent that the Central and the State legislations operated in two different and distinct fields. It was held that in the matter of making rules or detailed provisions to achieve the object and purpose of a legislation, there may be some provisions seemingly overlapping or encroaching upon the forbidden field, but that does not warrant the striking down of the impugned Act as ultra vires the State Legislature. 10.3 In Synthetics and Chemicals (7J), the question for consideration was whether different legislations and rules in respect of “industrial alcohol” enacted by the States were valid. In my view, this Court was clear about the concept of “industrial alcohol” and “intoxicating liquors” and therefore, the State Legislatures’ competence to levy excise duty on “industrial alcohol” was considered as the seminal issue. In that context, the scope and ambit of Entry 8 - List II was also considered. It is in the context of the taxing power of the States, i.e., to levy excise Civil Appeal No.151 of 2007 Etc. Page 105 of 241 duty on “industrial alcohol” and/or impost(s) such as vend fees which was the point of controversy.

In the above backdrop, the question was crystallised to whether the expression “intoxicating liquors” in Entry 8 - List II is confined to potable liquor or includes all liquors. It was observed that the expression “alcoholic liquors for human consumption” used by the framers of the Constitution in Entry 51 – List II and Entry 84 – List I meant that liquor which is consumed by human beings directly as a beverage or as a drink. It was observed that alcoholic liquor or “intoxicating liquors” must be understood as common people would understand it and not what certain alcoholic products are capable of being transformed or converted into. That when excise duty was being levied under Entry 84 - List I, it did not include alcoholic liquors for human consumption but included denatured spirit which is “industrial alcohol”. It was observed that merely because the denatured spirit could be treated with water and transformed into alcoholic liquors into human consumption which did not involve a process of manufacture, the States would not have the Civil Appeal No.151 of 2007 Etc. Page 106 of 241 legislative competence to levy excise duty under Entry 51 - List II.

10.4 Subsequently, in Synthetics and Chemicals (2J), it was clarified that the question which arose for consideration before the seven-Judge Bench was with regard to the validity of “vend fee and other fees” charged by the States. The two-Judge Bench clarified that the seven-Judge Bench had answered the question whether, “intoxicating liquors” in Entry 8 - List II was confined to only potable liquor or other liquors also and it was held that it included only potable liquor and not “industrial alcohol”. However, it was clarified that the State has the power to levy taxes on sale or purchase of goods under Entry 54 - List II and therefore paragraph 86 of the seven-Judge Bench in Synthetics and Chemicals (7J) was clarified in those terms. It was observed that in paragraph 86 by an accident (due to an inadvertence) the prohibition of sales tax being levied by the States on the “industrial alcohol” was adverted to without there being a discussion on that aspect of the matter and, therefore, to that extent the dictum of the seven-Judge Bench in Synthetics and Chemicals (7J) was per incuriam. It was further clarified that the Civil Appeal No.151 of 2007 Etc. Page 107 of 241 seven-Judge Bench was only concerned with the question whether the State Legislature could levy vend fee or excise duty on “industrial alcohol” and that the said question was answered in the negative by holding that “industrial alcohol” being unfit for human consumption, the State Legislature was incompetent to levy any duty of excise under Entry 51 - List II. 10.5 In the above context, it was also observed that alcohol can be divided into two categories, namely, potable and non-potable alcohol. That alcohol which is potable is “intoxicating liquors” for human consumption directly as a beverage and comes within the scope and ambit of Entry 8 - List II and the State Legislature has the power to regulate such “intoxicating liquors” by making relevant laws. However, non-potable liquor or “industrial alcohol” as it is popularly called, can be diluted and consumed as a beverage, and the State has an obligation and powers to regulate and ensure that there is no such abuse having regard to Article 47 of the Constitution being a Directive Principle of State Policy. Hence, under Entry 8 - List II, the State can make laws for prevention of production, possession, sale etc. of non-potable alcohol as “intoxicating liquors”. Such regulation would be intra Civil Appeal No.151 of 2007 Etc. Page 108 of 241 vires Entry 8 - List II and would not be in conflict with any other Entry in List I, II or List III. This would also be in line with Article 47 of the Constitution.

10.6 The aforesaid view was affirmed in Bileshwar Khand Udyog by holding that clarity was brought about in respect of “industrial alcohol” in Synthetics and Chemicals (7J) and the competency of the State to frame any legislation to levy any tax or duty on “industrial alcohol” was excluded. However, under Entry 33 - List III, there was power vested in the State insofar as “industrial alcohol” was concerned as the said product was a product of a scheduled industry, namely, Item 26 of the First Schedule of the IDRA which was enacted pursuant to Entry 52 - List I. This is subject to the intention of the Parliament to occupy the field as per the provisions of the IDRA, in particular, under Section 18G of the said Act. Gujchem Distillers also followed the aforesaid judgment. Khoday Distilleries also emphasised the fact that the State has the power to completely prohibit the manufacture, sale, possession, distribution and consumption of potable liquor as a beverage but the State cannot prohibit trade and business in medicinal and toilet preparations containing Civil Appeal No.151 of 2007 Etc. Page 109 of 241 liquor or alcohol. In the same way, the State cannot prohibit trade or business in “industrial alcohol” which is not used as a beverage but used legitimately for industrial purposes. It was held that restrictions imposed by the States on trade or business in “industrial alcohol” or in medicinal and toilet preparations containing liquor or alcohol could be for the purpose of preventing their abuse or diversion for use as or in beverages. 10.7 In Shree Krishna Gyanoday Sugar Ltd. it was categorically observed that the excise authorities under the concerned State Act could supervise the working of the distilleries which had composite licences to manufacture not only denatured spirit and other spirits for industrial use but also potable spirit or country liquor in order to prevent alteration of denatured spirit and make it fit for human consumption. Therefore, at the distilleries of the licencees, supervision had to be provided as it was a regulatory measure. In this context also, it was clarified that the denatured spirit is a spirit which is not fit for human consumption and non-potable, and was also called as “other commercial spirits” under the rules in question, as they are used for industrial purposes or any other purpose other than human Civil Appeal No.151 of 2007 Etc. Page 110 of 241 consumption as a beverage. This was opposed to potable liquor which is fit for human consumption. It was finally observed that in respect of such distilleries having composite licencees, the State will have to provide the cost of supervisors and the same could not be foisted on such distilleries.

10.8 Jeevan Reddy, J., in Bihar Distillery, also held that insofar as “intoxicating liquors or potable liquors” are concerned, they fall in the exclusive province of the State. However, alcohol can be used for the industrial purposes even without denaturing it. Significantly, it was held that Entry 8 - List II uses the expression “intoxicating liquors” which signifies “liquor for human consumption”. The absence of the words “for human consumption” in Entry 8 – List II is irrelevant as the word “intoxicating” signifies human consumption, i.e., as a beverage and all aspects of its production, manufacture, possession, transport, sale and purchase of “intoxicating liquors” are covered under the said Entry. Also the accidental error in para 85 of the Synthetics and Chemicals (7J) was explained to say that all potable liquor shall be governed by Entry 8 - List II which is within the exclusive domain of the State. Further, Entry 8 - List Civil Appeal No.151 of 2007 Etc. Page 111 of 241 II is outside the purview of Entry 24 - List II and the Union cannot take control of “intoxicating liquors” by making a declaration in terms of Entry 52 - List I. It was further observed that Synthetics and Chemicals (7J) mainly dealt with “industrial alcohol”, i.e., denatured rectified spirit. 10.9 In Bihar Distillery, this Court further observed that the States have the power to legislate under Entry 33(a) – List III provided the field is not occupied by the Union. That there was a clear line of demarcation at the stage of removal or clearance of the product, i.e., if the clearance is for “industrial” purpose, the duties of excise and all other control is with the Union but if the removal or clearance is for obtaining or manufacturing “potable liquor”, the levy of duty and other control is with the State. It was observed that there was a need for joint control and supervision of the process of manufacture of rectified liquor and its use and disposal for ensuring that “industrial alcohol” was not misused by diverting it for potable purpose and consequently certain concrete observations were made in the said judgment which is of a binding nature.

Civil Appeal No.151 of 2007 Etc. Page 112 of 241 10.10 The challenge to the notification issued by the excise commissioner, Uttar Pradesh dated 18.05.1990 was a subject matter of controversy in Vam Organic I, in the context of legislative competence of the State of Uttar Pradesh to impose tax or levy on “industrial alcohol”, ethyl alcohol and rectified spirit. It was observed that the expression “industrial alcohol” is not used in any of the three Lists of the Seventh Schedule of the Constitution. Referring to Synthetics and Chemicals (7J), this Court observed that the judgment in the aforesaid case proceeded to consider that rectified spirit was the ingredient for “intoxicating liquors” or alcoholic liquors for human consumption. The same was referred to as “industrial alcohol” in respect of which the State has no power whatsoever under Entries 8 and 51 – List II, while the States have the exclusive competence to legislate on “intoxicating liquors” or “alcoholic liquors for human consumption” but if any alcoholic preparation is diverted for human consumption, the States would have the power to legislate under Entry 8 - List II.

Civil Appeal No.151 of 2007 Etc. Page 113 of 241 10.11 Again, Jeevan Reddy, J. speaking for the Court in Bihar Distillery noted that in Synthetics and Chemicals (7J) a distinction was drawn between rectified spirit meant exclusively for industries (“industrial alcohol”) and rectified spirit exclusively used for obtaining potable alcohol. The said judgment did not deal with rectified spirit which could be converted to potable alcohol as such. That insofar as the first category was concerned, it was under the exclusive control of the Union and the second category was under the control of the State at all stages including the establishment of the distillery.

10.12 In Vam Organic II, the history of the legislations on “intoxicating liquors” as well the earlier judgments of this Court were considered and it was observed that the State Legislatures are constitutionally not competent to levy tax on “industrial alcohol” since the coming into force of the IDRA on 08.05.1952. It was opined that Synthetics and Chemicals (7J) continued to hold the field and therefore, the States’ power was limited to regulation of non-potable alcohol for the limited purpose of preventing its use as alcoholic liquors.

Civil Appeal No.151 of 2007 Etc. Page 114 of 241 Further Analysis:

11. The survey of the aforesaid decisions of this Court and their analysis clearly indicate the golden thread of continuity in all of them, i.e., this Court has been clear on what is meant by the expression “industrial alcohol” as simplified to refer to all alcohol which is “not fit for human consumption as a beverage or non- potable alcohol”. By contrast, the use of the expression “potable alcohol” refers to “intoxicating liquors” used for human consumption as a beverage or as a drink. However, in paragraph 85 of Synthetics and Chemicals (7J) the expression “both potable and” is an inadvertent insertion inasmuch as there was no reason to state that licences to manufacture potable alcohol was vested in the Central Government. Therefore, to that extent the judgment in Synthetics and Chemicals (7J) calls for a clarification. Apart from that the following points would emerge from paragraph 85:

(i) That, on insertion of Item 26 of the First Schedule to IDRA, the control of “Fermentation Industries” has vested exclusively in the Union.
Civil Appeal No.151 of 2007 Etc. Page 115 of 241
(ii) Therefore, even the States cannot themselves manufacture “industrial alcohol” without the permission of the Central Government.
(iii) “Industrial alcohol” cannot be amenable to States’ claim to possession of exclusive privilege and the States can neither rely on Entry 8 – List II nor Entry 33 – List III as a basis for such claim.
(iv) The States cannot claim that under Entry 33 – List III, it can regulate “industrial alcohol” as a product of the scheduled industry as the Union under Section 18G of the IDRA has evinced a clear intention to occupy the whole field. The doctrine of occupied field under Article 254 has been applied in the said case which shall be adverted to later.
(v) Any exercise of power by the States under Entry 8 – List II is not an exercise of power under Entry 33 – List III.

11.1 The aforesaid judgments state that insofar as “intoxicating liquors” or potable liquors are concerned, Entry 8 - List II is the regulatory Entry while Entry 51 - List II is the taxation Entry which provides for imposition of excise duty on potable liquor also Civil Appeal No.151 of 2007 Etc. Page 116 of 241 called alcoholic liquors for human consumption. Conversely, insofar as “industrial alcohol” is concerned, the control of the said industry is vested with the Union owing to Section 2 of the IDRA read with the other provisions of the said Act, which enactment has been made by virtue of Entry 52 - List I. That the Union has taken under its control “Fermentation Industries” as per Item 26 of the First Schedule to the IDRA which has been enacted by the Parliament in relation to Entry 52 - List I excluding “intoxicating liquors”. “Fermentation Industries” relates to various products manufactured, processed, etc. as a result of fermentation process. Such products of fermentation are broadly classified as “industrial alcohol” (non-potable alcohol) and “intoxicating liquors” (potable alcohol). This classification is for the purpose of identifying the nature of the product, its use in the industry and consequently, dividing the subject of the legislation between the Parliament and the State Legislature.

11.2 The aforesaid decisions also indicate that merely because “industrial alcohol” or non-potable alcohol such as rectified spirit can be converted into “intoxicating liquors” or alcohol fit for human consumption as a beverage (potable alcohol), that would Civil Appeal No.151 of 2007 Etc. Page 117 of 241 not empower the State Legislature to tax or impose any levy on such “industrial alcohol”. However, since the expression “intoxicating liquors” in Entry 8 - List II deals specifically with alcohol used as a beverage and meant for human consumption, it would be within the scope and ambit of the said Entry for the State Legislature to regulate any abuse or conversion of “industrial alcohol” as a beverage, which is, in fact, harmful when consumed. Therefore, having regard to Article 47 of the Constitution, a State Legislature can even prohibit manufacture of “intoxicating liquors” in a State as one of the objects of which would be to negate the conversion or abuse of “industrial alcohol” as alcohol fit for human consumption.

11.3 The judgment of this Court in Synthetics and Chemicals (7J), was also clear about the controversy before it, namely, the competence of the Uttar Pradesh State Legislature to impose vend-fee on “industrial alcohol” when the same is a product of “Fermentation Industries” and, therefore, under the control of the Union.

Civil Appeal No.151 of 2007 Etc. Page 118 of 241 11.4 However, the sum and substance of the controversy has to be answered by this Court on the premise that, despite there being clarity in the minds of the authorities under the States as well as the Centre, repeated imposition of imposts in the form of tax or excise duties etc., have brought several cases before this Court for adjudication. Ultimately, those who are in the business of “industrial alcohol” or “intoxicating liquors”, namely, non- potable and potable liquor respectively are clear about the nature of their business and the products that they are dealing with. Hence, I feel that it is incumbent for this Court to enhance the clarity and not create a further legal regime which would cause confusion and legal uncertainty in the economy. Meaning of “intoxicating liquors”:

12. Before embarking on an enquiry in this Reference to understand the scope of the expression “intoxicating liquors” as it appears in Entry 8 – List II, it would be useful to highlight that this Court has relied on pre-constitutional legislations and the Constitution of India while interpreting the scope of the expression “intoxicating liquors”.

Civil Appeal No.151 of 2007 Etc. Page 119 of 241 12.1 At the outset, I may refer to Cooley’s “Constitutional Limitations” [2nd ed. Boston : Little, Brown & Company, p.58], wherein it is explained as follows:

“In interpreting clauses we must presume that words have been employed in their natural and ordinary meaning. Says Marshall, Ch. J.: “The framers of the Constitution, and the people who adopted it, must be understood to have employed words in their natural sense, and to have understood what they meant.” This is but saying that no forced or unnatural construction is to be put upon their language; and it seems so obvious a truism that one expects to see it universally accepted without question; but the attempt is so often made by interested subtlety and ingenious refinement to induce the courts to force from these instruments a meaning which their framers never held, that it frequently becomes necessary to re-declare this fundamental maxim.” (underlining by me) Therefore, one task before this Court is to ascertain to what extent “intoxicating liquors” had acquired a natural and ordinary meaning at the time of the Constitution coming into force. 12.2 I may note another cardinal rule of interpretation explained by Sir Maurice Gwyer C.J., of the Federal Court of India in In Re: the Central Provinces and Berar Act No. XIV Civil Appeal No.151 of 2007 Etc. Page 120 of 241 of 1938, 1939 1 FCR 80, while discussing the principles of interpretation of a constitutional provision as under:
"I conceive that a broad and liberal spirit should inspire those whose duty it is to interpret it; but I do not imply by this that they are free to stretch or pervert the language of the enactment in the interests of any legal or constitutional theory, or even for the purpose of supplying omissions or of correcting supposed errors. A Federal Court will not strengthen, but only derogate from, its position, if it seeks to do anything but declare the law; but it may rightly reflect that a Constitution of a Government is a living and organic thing, which of all instruments has the greatest claim to be construed ut res magis valeat quam pereat."

12.3 The learned Chief Justice Dr. Chandrachud, in his opinion has conducted an extensive inquiry into identification of legislative meaning of the phrase and its legislative history, but found that no conclusive answer can be reached on the legal import of “intoxicating liquors”. With due respect, I view that such an enquiry needs to give due primacy to the ordinary and natural meaning of words and also test their connotations in colloquial use by the Constitution makers so as to give it a constitutional flavour.

Civil Appeal No.151 of 2007 Etc. Page 121 of 241 A Historical Perspective:

12.4 A historical enquiry would show that “intoxicating liquors” was first used in Entry 31 – List II in the Government of India Act, 1935. This was a departure from the legislative head in Devolution Rules framed under the Government of India Act, 1919 insofar as the Entry therein was “alcoholic liquor”. The revisions in List II of Government of India Act, 1935 were partly the product of a Joint Select Committee chaired by Lord Linlithgow. Later, the word “liquors” was also qualified by the word “intoxicating”.
12.5 I may briefly refer to the following remarks of Brewer, J.

in South Carolina vs. United States, (1905) 199 US 437 (“South Carolina”):

"To determine the extent of the grants of power, we must, therefore, place ourselves in the position of the men who framed and adopted the Constitution, and inquire what they must have understood to be the meaning and scope of those grants."

12.6 In this backdrop, it is useful to draw sustenance from certain contemporaneous legislations and Hansard records that go to show that the phrase “intoxicating liquors” was used in the context of consumption. On 30.04.1889, the House of Commons Civil Appeal No.151 of 2007 Etc. Page 122 of 241 on a motion moved by Mr. S. Smith to discuss how the fiscal system of the Government of India led to the establishment of spirit distilleries, liquor and opium shops in a large number of places where till recently (from the date of question) they never existed had several references to “intoxicating liquors” exclusively in the context of consumption. On 29.06.1904, Mr. Herbert Roberts, a person interested in temperance asked the Secretary of State for India whether he was aware that the number of ‘shops open for the sale of “intoxicating liquors” and drugs in India rose from 97,910 in 1901–02 to 99,497 in 1902– 03’ and whether he was in a position to explain the reasons for this increase in the number of shops opened and the consequent increase in consumption. Most interestingly, on 13.07.1937, in a sitting of the House of Lords, Lord Clwyd (formerly Mr. Herbert Roberts) asked the Secretary of State for India the following question:

“To ask His Majesty's Government what was the amount in pounds sterling of the net Excise revenue of India for the years 1933–1934, 1934–1935 and 1935–1936 respectively; what was the recorded consumption of country spirits in 1935–1936 in Bengal, Madras, Bombay, Sind, Bihar and Orissa, the United Provinces, the Punjab, the North-West Frontier Province, the Civil Appeal No.151 of 2007 Etc. Page 123 of 241 Central Provinces and Berar, Assam and Burma respectively; what was the number of shops licensed for the sale of intoxicating liquor, the net amount of Excise revenue, and the cost of Excise administration in each Province in 1930–1931 and 1935–1936; and what was the percentage of Excise revenue compared with the total revenue accruing to the Provincial Governments in each case for the year 1935–1936.” 12.7 This enquiry reflects that “intoxicating liquors” has not only been a term of common parlance but was also used in administration for assessment and regulation of consumption of spirits in provinces in pre-independence India from the point of view of collection of revenue.

Constituent Assembly Debates:

12.8 I might also take persuasive strength from the use of the expression “intoxicating liquors” in Constituent Assembly Debates in the context of Article 47. Sri B.G. Kher speaking on the ruin caused by the consumption of alcohol noted the use of “intoxicating liquors” and drugs as a vice. 12.9 The aforesaid discussion points to the fact that there was a consumption-oriented meaning attached to “intoxicating liquors” that was used for legal and administrative purposes. To Civil Appeal No.151 of 2007 Etc. Page 124 of 241 ascertain the breadth of the phrase “intoxicating liquors” as it was used by the draftsmen of the Constitution and the Government of India Act, 1935 one cannot be bound by only the definitions provided in legislative enactments, or lack thereof. 12.10 The Constitution of India clearly employs three distinct expressions relevant to the present controversy:
(a) Entry 51 - List II refers to duties on ‘alcoholic liquors for human consumption’;
(b) Article 47 uses the words “consumption of ‘intoxicating drinks’”; and
(c) Entry 8 – List II uses the words in question – “intoxicating liquors” 12.11 I may observe that the expression “alcoholic liquors for human consumption” as it appears in Entry 51 – List II and intoxicating drinks as it appears in Article 47 have been categorically used in the context of human consumption as a beverage, as rightly observed by the learned Chief Justice in his opinion. Herein, I might note that appellants have sought to contend that the expression “intoxicating liquors” as it appears Civil Appeal No.151 of 2007 Etc. Page 125 of 241 in Entry 8 – List II has no explicit neighboring context which would indicate that it is restricted to mean only potable liquor.

12.12 The first interpretive question therefore is, whether the absence of the context of consumption expands “intoxicating liquors” to also include “industrial alcohol”. In my opinion, the words “intoxicating liquors” itself explains that Entry 8 – List II does not seek to travel beyond “intoxicating liquors” meant for human consumption i.e., potable alcohol. This was also the view of Jeevan Reddy, J. in Bihar Distillery.

12.13 Another distinguishing consideration is the use of “intoxicating” as an adjective to liquor i.e., as a qualifier whereas elsewhere in the Constitution the word “alcoholic” accompanies the word liquor. Learned Chief Justice has carefully found following three inferences which are summarized as under:

a) Ingredient vs. Effect: “Alcoholic liquor” defines the scope of the provision based on the ingredient, that is, alcohol whereas “intoxicating liquors” defines the scope based on effect i.e. intoxication. Therefore, liquor which is not Civil Appeal No.151 of 2007 Etc. Page 126 of 241 colloquially considered alcoholic liquor may be covered by the phrase “intoxicating liquors”.
b) Broader intent: ‘Intoxicate’ means either the ability of someone to lose control of their behavior or poison. Thus, the purpose of substituting the adjective which indicates the impact with the ingredient seems to have enhanced the scope of the Entry to cover all liquor which has an impact on health;

and

c) Public interest purpose: There is a discernible public interest in covering the entire stage from production to sale of “intoxicating liquors”. Additionally, Entry 31 – List II in the Government of India Act, 1935 also regulated narcotic drugs and opium along with “intoxicating liquors”. However, references to them were deleted to prevent overlapping with entries in the Concurrent List. In substance, the inference that is drawn is that all – alcohol, narcotic drugs and opium – are products which can be noxiously used because they are also used as raw materials in the production of other products.

Civil Appeal No.151 of 2007 Etc. Page 127 of 241 12.14 What prima facie appears is that the “intoxication” effect is a sine qua non for the legislative competence of States on any liquors potentially coming within the scope of Entry 8 – List II. In the absence of an “intoxicating” effect from liquors, a State Legislature cannot legislate on the subject. However, in my view, what is required to be seen is the nature of the product which leads to such an intoxicating effect upon human consumption of the same. Here, the expression consumption must be explained. It is not all kinds of human consumption, direct or indirect, which is the determining factor. It is only direct consumption i.e. as an ingestion by the act of drinking as a beverage or a drink. An indirect consumption by use of alcoholic liquors as a raw material for any other product, industrial, medicinal or a toilet item cannot be included as part of Entry 8 – List II. Secondly, merely because there can be a potential misuse of “industrial alcohol”, for example, by converting rectified spirit (“industrial alcohol”) as a beverage which has an intoxicating effect, Entry 8 – List II cannot be stretched to include such “industrial alcohol”. The prevention of abuse of “industrial alcohol” as a beverage is also covered under Entry 8 – List II. Thus, what is carved out of Civil Appeal No.151 of 2007 Etc. Page 128 of 241 “Fermentation Industries” in Entry 24 – List II is only “intoxicating liquors” used as beverage and thus, for direct human consumption the said subject is placed in Entry 8 – List II. This would imply that the rest of “Fermentation Industries” would be within the scope and ambit of Entry 24 – List II which is subject to Entry 52 – List I and is a scheduled industry as per Section 2 read with Item 26 of First Schedule of IDRA. 12.15 One must also be cognizant of the fact that Entry 8 – List II concerns itself with “intoxicating liquors” even from a historical perspective. Constitutional framers were not engaged in a theoretical task of demarcating legislative fields but in their utmost wisdom and pragmatism distributed legislate fields between Parliament and State Legislatures that would continue to determine the governance of the nation. One must note that a construction of Entry 8 – List II should not potentially give the States the legislative competence to legislate on “industrial alcohol” which is a scheduled industry under IDRA. That Entry 8 – List II which deals with “intoxicating liquors” cannot also subsume industries for manufacture of “industrial alcohol”, etc. Civil Appeal No.151 of 2007 Etc. Page 129 of 241 12.16 Therefore, in deciding on “intoxicating liquors”, the contours of interpretation must be concerned only with the very nature of the product of “intoxicating liquors” rather than the entire industry concerning alcohol. Entry 8 – List II provides the legislative competence to States to regulate production, manufacture, possession, transport, purchase and sale of only “intoxicating liquors”. It must follow from this that what is being produced or manufactured or possessed or transported or purchased or sold must actually be “intoxicating liquors” and not any other alcoholic product.

12.17 Halsbury’s Laws of England (Fourth Edition), Volume 26 defines the meaning of “intoxicating liquors” as discussed in the context of the distinction between wholesale and retail trade. It is stated that “Dealing wholesale” means “the sale at any one time to any one person of not less than two gallons or one case of spirits, wine or made-wine, or not less than four and a half gallons or two cases of beer”. “Selling by retail” means “the sale at any one time to any one person of not more than two gallons or one case of spirits, wine or made-wine or not more than four Civil Appeal No.151 of 2007 Etc. Page 130 of 241 and a half gallons or two cases of beer or cider”. The following definitions are apposite:

(i) “Spirits” is defined to mean spirits of any description and includes all liquors mixed with spirits and all mixtures, compounds and preparations made with spirits, but does not include methylated spirits : Customs and Excise Act, 1952.
(ii) “Wine” means liquor obtained from the alcoholic fermentation of fresh grapes or the must of fresh grapes, whether or not it is fortified with spirits or flavoured with aromatic extracts.
(iii) “Made-wine” means any liquor obtained from the alcoholic fermentation of any substance or by mixing a liquor so obtained or derived from a liquor so obtained with any other liquor or substance, but does not include wine, beer, black beer, spirits or cider. This definition replaced an earlier one in different terms of “British wine”.
(iv) The definition of “beer” includes ale, porter, stout and any other description of beer and any other liquor which is made or sold as a description of beer or as a substitute for beer Civil Appeal No.151 of 2007 Etc. Page 131 of 241 which on analysis of a sample at any time is found to be of a strength exceeding two degrees of proof, but does not include liquor made elsewhere than upon the licenced premises of a brewer for sale which on analysis of a sample at any time is found to be of an original gravity not exceeding 1,016 degrees and to be of a strength not exceeding two degrees of proof : Customs and Excise Act, 1952.
(v) “Intoxicating liquors” means spirits, wine, beer, cider and any fermented, distilled or spiritous liquor but (apart from cider) does not include any liquor for the sale of which by wholesale no excise licence is required : Licensing Act, 1964.
(vi) “Cider” means cider or perry of a strength less than 8.7 per cent of alcohol by volume at 20 degrees Centigrade obtained from the fermentation of apple or pear juice without the addition at any time of any alcoholic liquor or liquor or substance which communicates colour or flavour other than such as the Commissioner of Customs and Excise may allow as appearing to them to be necessary to make cider or perry : Customs and Excise Act, 1952.
Civil Appeal No.151 of 2007 Etc. Page 132 of 241
(vii) “Intoxicating liquors other than spirits” includes beer, wine, made-wine and cider.

12.18 It may also be useful to outline some undisputed elements of “industrial alcohol”. It is an undisputed position that “industrial alcohol” is not meant to be consumed as a human beverage. In other words, it is not produced or manufactured to be meant for direct human consumption as a beverage. However, only when misused, as an intoxicating substance after some treatment, howsoever limited, “industrial alcohol” certainly could cause the “intoxicating” effect on direct human consumption. 12.19 Two distinguished interpretations have been contended before us. In effect, the respondents contend that “intoxicating liquors” must be so constructed that it includes only “liquors which are meant to intoxicate” as is. Per contra, the appellants contend that it is a cardinal rule of interpretation that legislative Entries be given the widest possible construction and therefore Entry 8 – List II should be read as “liquors which can intoxicate even when mischievously used”. The effect of the appellants’ construction is that Entry 8 – List II will give States Civil Appeal No.151 of 2007 Etc. Page 133 of 241 the legislative field on “industrial alcohol”, which by design is not sought to be intoxicating but rather could intoxicate because of its misuse.

12.20 Before proceeding further, I may first note a notable feature of the phraseology of Entry 8 – List II of the Constitution of India and Entry 40 – List II, as Entry 8 appeared in the Draft Constitution. Neither in the Constitution nor in the Draft Constitution was there any other Entry in List II that used an adjective as a qualifier. Whether use of the word “intoxicating” enlarges or limits the scope of “liquors” is something that needs to be answered. Herein, “intoxicating” is an adjective that is adjoined to “liquors” and explains an effect that is caused. In this regard, learned Solicitor General contended that “intoxicating” has been used to expand beyond the limits of “alcoholic liquors” because States have an interest in regulating other “intoxicating liquors” such as bhang. It needs no labour that an “intoxicating” effect can be said to be caused only upon actual consumption by human beings. Unlike potable alcohol, “industrial alcohol” by its design, intent and purpose is neither sought to be consumed and cause an intoxicating effect nor is it produced keeping in mind Civil Appeal No.151 of 2007 Etc. Page 134 of 241 its intoxicating effect on human beings. If we were to read “industrial alcohol” as “intoxicating liquors” which even though by design is neither supposed to be consumed nor have an effect on health but has the constituents that could be “intoxicating” when misused, it would enable a cumbersome interpretational plane.

12.21 It is useful to allude to the sine qua non of Entry 8 – List II i.e. the intoxicating effect. In my view, the sine qua non of Entry 8 – List II i.e. the “intoxicating” effect of liquor has to be read as (i) an effect, and (ii) an intended effect of the industry and its products. One might argue that even “industrial alcohol” due to its very constituents could cause an intoxicating effect, when mischievously consumed, albeit with dire consequences. However, such an argument ignores that the fundamental nature of “industrial alcohol” is that it is non-potable i.e. when put to its actual use, neither is it intended to be consumed by human beings as a beverage nor, as a corollary, is sought to cause an “intoxicating” effect on human beings. “Industrial alcohol” can be said to cause an “intoxicating” effect only when it is mischievously directed away from its actual purpose and use and Civil Appeal No.151 of 2007 Etc. Page 135 of 241 towards human consumption. To accept such a rationale for interpreting Entry 8 – List II would lead to an anomalous situation wherein the marginal mischievous use of “industrial alcohol” would bring in the whole industry of “industrial alcohol” to Entry 8 – List II and take it out of Entry 24 – List II viz. “industrial alcohol” which is not always meant to intoxicate a human being but could only sometimes when used mischievously or abused would wholly become a legislative field for States to legislate. It is to avoid such an abuse that States have the powers to prevent by suitable legislative and administrative measures, as has been held in the aforesaid decisions of this Court.

12.22 Viewed from another perspective, the exception (mischievous use) cannot lead to governing of the norm (original intended use) through such construction of Entry 8 – List II. Put into practice, this would translate into legislative regulation of production, manufacture, possession, transport, purchase and sale of the entire industry and product of “industrial alcohol” only because of its possible misuse or mischievous use. This reading would be tantamount to attaching to the constitutional Civil Appeal No.151 of 2007 Etc. Page 136 of 241 intent an absurdity i.e. the part governing the whole or in other words, bringing within the ambit of Entry 8 – List II something which is an exception as a main aspect of the Entry. A careful revisit pertinent at this point would be to paragraph 86 of Synthetics and Chemicals (7J), wherein it was held that States continue to have legislative competence to ensure that non- potable alcohol is not misdirected to potable alcohol. That is different from saying that States have the right to regulate “industrial alcohol” or non-potable alcohol. A power to legislate as to the principal matter specifically mentioned in the Entry also includes within its expanse, legislation touching incidental and ancillary matters. However, ancillary matters by a backdoor cannot be included within the Entry, beyond what is covered as the principal. Herein, the ancillary matter being prevention of mischievous use of “industrial alcohol” would be within Entry 8 – List II but “industrial alcohol” as such would not be included. Hence, the analysis of the relevant Entries in the three Lists must be in the backdrop of the aforesaid discussion. Civil Appeal No.151 of 2007 Etc. Page 137 of 241 Analysis of relevant Entries in the three Lists:

13. While analysing Entry 52 – List I which deals with industries, the control of which by the Union is declared by Parliament by law to be expedient in public interest, it would be useful to refer to Entries 7 and 54 – List I. What is common in all these three Entries is that there is a declaration made by the Parliament. Entries 7, 52 and 54 – List I read as under:

“7. Industries declared by Parliament by law to be necessary for the purpose of defence or for the prosecution of war.
xxx
52. Industries, the control of which by the Union is declared by Parliament by law to be expedient in the public interest.

xxx

54. Regulation of mines and mineral development to the extent to which such regulation and development under the control of the Union is declared by Parliament by law to be expedient in the public interest.” 13.1 What is common between Entry 52 – List I and Entry 54 – List I is the fact that control of industries or regulation and development of mines and mineral development respectively is to the degree or extent under the control of the Union which is expressed by a declaration made by Parliament by law to be Civil Appeal No.151 of 2007 Etc. Page 138 of 241 expedient in the public interest. Thus, under Entry 52 – List I, the intent to control an industry: (i) by the Union; (ii) by a declaration by Parliament by law; and (iii) which law is expedient in the public interest are the key phrases to be taken note of. Thus, if there is a declaration by Parliament by law (such as IDRA) to control any of the industries by the Union, such as “Fermentation Industries” which is expedient in the public interest then, to the extent of such control, the industries would be covered under Entry 52 – List I. This is also evident on a reading of Entry 24 – List II which also deals with the field of legislation being “industries” subject to the provision of Entries 7 and 52 – List I. As already noted above, Entry 7 – List I pertains to industries declared by Parliament by law to be necessary for the purpose of defence or for the prosecution of war. Entry 52 – List I deals with “industries”, the control of which by the Union is declared by Parliament by law to be expedient in the public interest.

13.2 In Ishwari Khetan, the facts were that the Governor of Uttar Pradesh promulgated an Ordinance on 03.07.1972, styled as U.P. Sugar Undertaking (Acquisition) Ordinance, 1971, with a Civil Appeal No.151 of 2007 Etc. Page 139 of 241 view to transferring and vesting sugar undertakings set out in the Schedule to the Ordinance in the U.P. State Sugar Corporation Limited, a Government Company within the meaning of Section 617 of the Companies Act, 1956. Subsequently, the Ordinance was repealed and replaced by an Act. The Schedule to the Act enumerated twelve sugar undertakings which stood transferred to and vested in the Corporation w.e.f. 03.07.1971, the date on which the Ordinance was issued. Writ Petitions were filed before the Allahabad High Court challenging the constitutional validity of the Ordinance as well as the Act on various grounds. The Division Bench of the High Court had repelled the contentions advanced on behalf of the petitioners therein and upheld the constitutional validity of the Act. Before this Court, the main thrust of the attack was that the U.P. Legislature lacked legislative competence to enact the impugned Act. This was because under Entry 52 – List I the Parliament had made the requisite declaration in Section 2 of the IDRA and in view of Item 25 of the First Schedule to the Act i.e. sugar, being a declared industry therein, that industry was excluded from Entry 24 - List II. Hence U.P. State Legislature was Civil Appeal No.151 of 2007 Etc. Page 140 of 241 denuded of all legislative power to legislate in respect of sugar industry and the impugned legislation was void on account of legislative incompetence.

13.2.1 D.A. Desai, J. for himself and on behalf of V.R. Krishna Iyer and S. Murtaza Fazal Ali, JJ. wrote for the majority. This Court analysed the relevant Entries keeping in view the legislative perspective and historical background through which Entries 7 and 52 – List I, Entry 24 - List II and Entry 33 - List III, inter alia, had passed through. Considering Entry 52 – List I and Entry 24 - List II, it was observed that “industry” as a head of legislation is to be found in Entry 24 - List II with the limitation that it is subject to Entries 7 and 52 - List I. The difference in the language in which Entries 7 and 52 - List I is couched has a bearing on the interpretation of Entry 52 - List I. The subject “industry” being enumerated in List II, the State Legislature has power to legislate in respect to it and keeping aside the words “subject to the provision of Entries 7 and 52 of List I”, the State Legislature alone can legislate in respect of the legislative head “industry”. Ipso facto Parliament would have no power to legislate in respect of industry as a legislative head. Under Entry 52 - List Civil Appeal No.151 of 2007 Etc. Page 141 of 241 I, unless and until a declaration is made by Parliament by law to assume control over specified industries, the embargo on the power of Parliament to legislate in respect of industry would not be lifted. The declaration has to be made by Parliament by law to assume control over specified industry in public interest. Thus, the extent of control would be known by the declaration so made by law. This would necessarily depend upon the legislation enacted spelling out the degree of control assumed which is a pre-requisite for assuming control over a specified industry. As a result to that extent, the State Legislature would be denuded of its powers to legislate under Entry 24 - List II. It was contended that the industry in respect of which control is assumed for the purpose of their development and regulation have been set out in the First Schedule and in the manner provided in the statute i.e. IDRA which also provides the limit of control to the extent mentioned in the said Act. It was contended that Section 2 has to be read along with the Act and not read de hors the Act. This would mean the provision of the Act would make the control concrete and specific and the manner in which exercise has to be laid down and not some abstract control. Thus, the control Civil Appeal No.151 of 2007 Etc. Page 142 of 241 has to be concrete and the mode and method of its exercise must be regulated by law. That under the IDRA, Sections 3 to 30 set out various modes and methodology, power and procedure to effectuate the control which the Union acquired by virtue of the declaration contained in Section 2 of the IDRA. On these contentions, it was observed that absence of the words “to the extent herein provided” in Section 2 of the IDRA would not lead to the conclusion that the control assumed was to be something in abstract, total and unfettered and not as per the provisions of the IDRA. It was thus held that to the extent Union acquired control by virtue of declaration in Section 2 of the IDRA as amended from time to time, the power of the State Legislature under Entry 24 - List II to enact any legislation in respect of declared industry so as to encroach upon the field of control occupied by IDRA would be taken away.

13.2.2 In this regard, reliance was placed on Baijnath Kedia vs. State of Bihar, AIR 1970 SC 1436 (“Baijnath Kedia”). Thus to the extent the provision of the IDRA occupies the field, the State Legislature stands denuded of its power to legislate in respect of such declared industry. Examining the provision of the Civil Appeal No.151 of 2007 Etc. Page 143 of 241 IDRA, it was held that in pith and substance, the impugned Act was one for acquisition of scheduled undertakings to the corporation, which would in no way come in conflict with any of the provision of the IDRA or would not trench upon any control exercise by the Union under the various provisions of the IDRA. That the IDRA is not concerned with the ownership of industrial undertaking in declared industry except the control over the management of the undertaking by the owner. Thus the legislative power of the State under Entry 24 - List II is eroded only to the extent control is assumed by the Union pursuant to a declaration made by the Parliament in respect of a declared industry as spelt out by the legislative enactment and the field occupied by such enactment is the measure of erosion. Subject to such erosion, on the remainder the State Legislature will have power to legislate in respect of a declared industry without in any way trenching upon the occupied field. It was held that State Legislature which is otherwise competent to deal with industry under Entry 24 – List II can deal with that industry in exercise of other powers enabling it to legislate under different heads set out in Lists II and III and this power cannot be denied to a State. Civil Appeal No.151 of 2007 Etc. Page 144 of 241 The second limb of the submission therein is not related to the present controversy and need not be adverted to. It was finally observed that the impugned Act was not intended to take over management or control of any industrial undertaking by the State Government as in pith and substance, it was enacted to acquire the scheduled undertakings in terms of Entry 42 – List III.

13.2.3 In Ishwari Khetan, Pathak, J. (as he then was) for himself and for Koshal, J. (minority view) observed that while they broadly agreed with the final conclusion, on several points, reached by Desai, J. in his judgment, they preferred to refrain from expressing any opinion on the question whether the declaration made by Parliament in Section 2 of the IDRA in respect of the industries specified in the First Schedule to that Act can be regarded as limited to removing from the scope of Entry 24 - List II only so much of the legislative field as is covered by the subject matter and content of that Act or it can be regarded as effecting the removal from that Entry of the entire legislative field embracing all matters pertaining to the industries specified in the declaration. It was further opined that the Civil Appeal No.151 of 2007 Etc. Page 145 of 241 observations made by this Court in Hingir-Rampur Coal Co., Ltd. vs. The State of Orissa, AIR 1961 SC 459 (“Hingir- Rampur”); State of Orissa vs. M.A. Tulloch and Co., AIR 1964 SC 1284 (“M.A. Tulloch”); Baijnath Kedia vs. State of Bihar, AIR 1970 SC 1436 (“Baijnath Kedia”); and State of Haryana. vs. Chanan Mal, AIR 1976 SC 1654 (“Chanan Mal”), would not be of assistance in this behalf. In each of those cases, the declaration made by Parliament in the concerned enactment limited the control of the regulation of the mines and the development of minerals to the extent provided in the enactment. Whether the terms in which the declaration has been made in Section 2 of the IDRA, a declaration not expressly limiting control of the specific industries to the extent provided by the Act, can be construed as being so limited was a matter which, they thought, should be dealt with in some more appropriate case. That the range of considerations encompassed within the field of enquiry to which the point was amenable had not been sufficiently covered before the Court. “This was for the good reason and, hence, the provocation was limited.” Therefore, the controversy could be adequately answered on the ground that Civil Appeal No.151 of 2007 Etc. Page 146 of 241 the legislation impugned therein fell within Entry 42 - List III and would not be related to Entry 52 - List I or Entry 24 - List II. 13.2.4 Therefore, there was a reluctance to enter upon an examination of the mutually competing claims of Entry 52 - List I and Entry 24 - List II — Entries which deal with “industries”. Consequently, the appeals were dismissed.

13.3 When the expression “subject to” is used in an Entry in List II it would imply that the said Entry is subordinate to the respective Entries in List I and has to be read along with the relevant Entry in List I. Thus, on a conjoint reading of Entry 24 – List II with Entry 52 – List I, it is apparent that Entry 24 – List II is subject to Entry 52 – List I. The expression “subject to” in the Entries in List II has been a subject matter of interpretation in several decisions and is of legal import.

13.3.1 As per Black’s Law Dictionary, 5th Edition, Pg.1278, “subject to” means “liable, subordinate, subservient, inferior, obedient to, governed or affected by.” 13.3.2 The relevant judgments of this Court on the point are discussed as under:

Civil Appeal No.151 of 2007 Etc. Page 147 of 241

a) In Hingir Rampur Coal Company vs. State of Orissa, (1961) 2 SCR 537 (“Hingir Rampur”), while interpreting the import of the expression “subject to” in Entry 23 – List II and the interplay of that Entry with Entry 54 – List I, this Court observed as undisputed the position in law that, once a Central Act containing a declaration by Parliament covering the field is passed as required by Entry 54 – List I, the State Legislature had no legislative competence to enact a legislation on the subject that has already been occupied by a Central legislation – not for reason of repugnancy but rather competence at the very inception.
b) In Gujarat University vs. Shri Krishna Ranganath Mudholkar, AIR 1963 SC 703 (“Shri Krishna”), this Court was tasked with interpreting Entry 11 - List II, which, although stands omitted now, earlier read as ‘Education including universities, subject to the provisions of Entries 63, 64, 65 and 66 of List I and Entry 25 of List III’. Therein, it was held that use of the expression “subject to” in Entry 11
- List II clearly indicated that legislation in respect of excluded matters cannot be made by the State Legislature. Civil Appeal No.151 of 2007 Etc. Page 148 of 241

By the Constitution (Forty-Second Amendment), 1976, Entry 11 – List II was omitted, as noted above, and Entry 25 – List III was substituted as, ‘Education, including technical education, medical education and universities, subject to the provisions of Entries 63, 64, 65 and 66 of List I; vocational and technical training of labour.’ In this context, this Court in Baharul Islam vs. The Indian Medical Association, 2023 SCC OnLine SC 79 (“Baharul Islam”), while referring to Modern Dental College & Research Centre vs. State of Madhya Pradesh, (2016) 7 SCC 353 (“Modern Dental College”), explained that where one Entry is made ‘subject to’ another Entry, it means that out of the scope of the former Entry a field of legislation covered by the latter Entry has been reserved to be specially dealt with by the appropriate Legislature.

c) Similarly, while interpreting the significance of a constitutional provision being subject to another in The South India Corporation (P) Ltd. vs. The Secretary, Board of Revenue Trivandrum, AIR 1964 SC 207 (“South India Corporation”), this Court observed that the Civil Appeal No.151 of 2007 Etc. Page 149 of 241 expression “subject to” conveys the idea of a provision yielding place to another provision or other provisions to which it is made subject.

d) Helpful reference may also be made to the import of “subject to” in legislative uses. In Ashok Leyland Ltd. vs. State of Tamil Nadu, (2004) 3 SCC 1, (“Ashok Leyland Ltd.”) this Court held that “subject to” is an expression whereby a limitation is expressed.

13.4 Having noted as above, it is also crucial to examine the interplay between Entry 52 – List I, Entry 24 – List II and Entry 8 – List II. Entry 24 – List I is a regulatory Entry which provides State Legislatures with the competence to legislate on “industries” subject to Entry 7 – List I and Entry 52 – List I. In effect, Entry 52 – List I enables the Union to take an industry out of the legislative competence of States and bring it within Entry 52 – List I. In the instant cases, the primary question is whether there is any overlap between Entry 52 – List I and Entry 8 – List II. In other words, is there any conflict between the exclusive competence of State Legislatures under Entry 8 – List II and the Civil Appeal No.151 of 2007 Etc. Page 150 of 241 regulation of industries the control of which by the Union is declared by Parliament by law to be expedient in the public interest under Entry 52 – List I?

13.4.1 It is a settled law that the meaning of “industries” in Entry 52 – List I and Entry 24 – List II is coextensive. Therefore, what is out of Entry 24 – List II will also not be within Entry 52 – List I. In that context, it has been contended before us that Entry 8 – List II is a unique Entry as it is not limited to only the product of “intoxicating liquors” but also takes within its sweep the “industry” of “intoxicating liquors”. It was also submitted that Entry 8 – List II unlike Entry 24 – List II is not subject to Entries in List – I and therefore the industry of “intoxicating liquors” is the exclusive domain of State Legislatures. The import of such a position is that if Entry 8 – List II is held to be both an industry- based and product-based Entry, the Entry would empower States to legislate on both the product of “intoxicating liquors” and production of the product as well. Furthermore, as Entry 8 – List II is not subject to Entry 52 – List I, the industry of “intoxicating liquors” will be out of Entry 24 – List II, and therefore, coextensively under Entry 52 – List I the Union would Civil Appeal No.151 of 2007 Etc. Page 151 of 241 not have the legislative competence to legislate on what lies exclusively within Entry 8 – List II.

13.4.2 Learned Chief Justice Dr. Chandrachud in his proposed judgment has observed that the Seventh Schedule differentiates between the industry and product of industry and, even further, Entry 8 – List II is special because such a distinction made in the general Entries is not adopted in Entry 8 – List II. As rightly pointed out, it is the potential overlap between Entry 52 – List I and Entry 8 – List II which must be resolved herein.

13.4.3 In this regard, reference to the dictum of this Court in Calcutta Gas Company is apposite, wherein the interpretation between Entries 24 and 25 – List II in relation to Entry 52 – List I was considered. It was observed that Entry 24 – List II in its widest amplitude takes in all industries, including that of “gas and gas-works”. So does Entry 25 – List II which comprehends gas industry. There is, therefore, an apparent conflict between the two Entries and they overlap with each other. It was observed that in such a contingency the doctrine of Civil Appeal No.151 of 2007 Etc. Page 152 of 241 harmonious construction must be invoked. While Entry 24 – List II covers a very wide field, that is, the field of entire industry being within the legislative competence of the State, Entry 25 – List II dealing with “gas and gas-works”, can be confined to a specific industry, that is, the “gas industry”. This was possibly because only one or two States are concerned with “gas industry” and it was not considered to be of an all-India importance and therefore, was carved out of Entry 24 – List II and given a separate Entry as Entry 25 – List II, as otherwise if a declaration by law was made by Parliament within the meaning of Entry 7 or Entry 52 - List I, gas and “gas industries” would be taken out of the legislative power of States. Therefore, by the doctrine of harmonious construction, “gas and gas works” were found to be within the exclusive field allotted to the States and outside the legislative field of Parliament. It was further observed that the expression "industry" in Entry 52 - List I bears the same meaning as that in Entry 24 - List II, with the result that the said expression in Entry 52 - List I also does not take in the industry of “gas and gas works”. If so, it followed that the IDRA, in so far Civil Appeal No.151 of 2007 Etc. Page 153 of 241 as it purported to deal with the “gas industry” is beyond the legislative competence of Parliament.

13.4.4 Keeping the aforesaid dictum in mind, it must be observed that Entry 8 – List II being a special Entry prevails over the general Entry 24 – List II. Therefore, while Entry 52 – List and Entry 8 – List II overlap on the aspect of “industry” of “intoxicating liquors”, Entry 52 – List I cannot takeover the “industry” of “intoxicating liquors”.

13.5 Therefore, the next question is whether Entry 8 – List II which deals with “intoxicating liquors”, that is to say, the production, manufacture, possession, transport, purchase and sale of “intoxicating liquors” is restricted to only alcoholic liquors for human consumption i.e., potable alcohol or it would also extend to non-potable alcohol or “industrial alcohol”. In other words, if “industrial alcohol” is read within the meaning of Entry 24 – List II then, whether, on account of the declaration made by the Parliament in Section 2 of the IDRA in terms of Entry 52 – List I it would be excluded from Entry 24 – List II and included under Entry 52 – List I as per the provisions of the IDRA. In other Civil Appeal No.151 of 2007 Etc. Page 154 of 241 words, the question is whether Entry 8 – List II which deals with “intoxicating liquors” would take within its scope and ambit “industrial alcohol”?

One of the ways of answering these questions would be to compare Entry 84 – List I as it stood prior to 16.09.2016 with Entry 51 – List II although both are taxation Entries. Entry 84 – List I dealt with duties of excise on tobacco and other goods manufactured or produced in India except – (a) alcoholic liquors for human consumption; (b) opium, Indian hemp and other narcotic drugs and narcotics, but including medicinal and toilet preparations containing alcohol or any substance included in sub-paragraph (b) of this Entry. Entry 51 – List II talks of duties of excise on the goods manufactured or produced in the State and countervailing duties at the same or lower rates on similar goods manufactured or produced elsewhere in India, namely, -

(a) alcoholic liquors for human consumption; (b) opium, Indian hemp and other narcotic drugs and narcotics, but not including medicinal and toilet preparations containing alcohol or any substance included in sub-paragraph (b) of this Entry. Both are taxation entries.

Civil Appeal No.151 of 2007 Etc. Page 155 of 241 13.6 On a comparative reading of the said two Entries, what is evident is that excise duty on goods manufactured as per Entry 84 – List I excludes duty of excise on alcoholic liquors for human consumption. This is subject to the further exception that, if, any medicinal and toilet preparations containing alcohol or any substance included in sub-paragraph (b) of the said Entry, namely, opium, Indian hemp and other narcotic drugs and narcotics, then, the excise duty is leviable as per Entry 84 – List I by the Union or Central Government. Conversely, under Entry 51 – List II, goods manufactured or produced in the State would be subject to excise duty such as on – a) alcoholic liquors for human consumption; b) opium, Indian hemp and other narcotic drugs and narcotics, but does not include medicinal and toilet preparations containing alcohol or any substance included in sub-paragraph (b) of the said Entry. In other words, alcoholic liquors not meant for human consumption and medicinal and toilet preparations containing alcohol or any substance such as opium, Indian hemp and other narcotic drugs and narcotics would be subject to excise duty leviable under Entry 84 – List I by the Central Government. Insofar as alcoholic liquors for Civil Appeal No.151 of 2007 Etc. Page 156 of 241 human consumption is concerned, the States have the power to levy excise duty.

13.7 Therefore, in my view, the framers of the Constitution bifurcated alcoholic liquors for human consumption as distinct from alcohol used for medicinal and toilet preparations or any other liquor including “industrial liquor” on which excise duty is leviable under Entry 84 – List I. What is the purpose of excluding levy of excise duty under Entry 84 – List I on alcoholic liquors for human consumption and including the same under Entry 51 – List II and thereby giving the powers to the State Legislature to levy excise duty on such alcoholic liquors? The intent of the framers of the Constitution was to categorize alcoholic liquors into following two categories and accordingly divide the legislative powers between Parliament and State Legislature:

(a) alcoholic liquors for human consumption (potable alcoholic liquors); and
(b) alcoholic liquors not for human consumption such as “industrial alcohol” (non-potable alcoholic liquors). Civil Appeal No.151 of 2007 Etc. Page 157 of 241

At this stage itself, it is made clear that if alcoholic liquor, which is manufactured for the purpose of using the same as a raw material in the manufacture or production of any other “industrial product” and is subject to a process, would not come within the scope and ambit of “alcoholic liquors for human consumption”. As noted, the said product is also known as “industrial alcohol”. Such “alcoholic liquors” or “industrial alcohol” are not used directly for human consumption as a beverage. On the other hand, it would be an abuse of such “industrial alcohol”, if consumed as a beverage. Merely because it can be subjected to a process and mischievous human consumption is possible, does that make “industrial alcohol” “alcoholic liquors for human consumption” within the meaning of Entry 84 – List I and Entry 51 – List II and also “intoxicating liquors” within the scope and ambit of Entry 8 – List II? 13.8 A person or an entity which is not engaged in the manufacture of alcoholic liquors for human consumption as a beverage is not authorised to manufacture “industrial alcohol” and subject it to a process and sell it as alcoholic liquors for human consumption. The same is prohibited and has to be dealt Civil Appeal No.151 of 2007 Etc. Page 158 of 241 with having regard to the scope and ambit of Entry 8 – List II. On the other hand, it is only “intoxicating liquors” which is directly for human consumption as a beverage and the production, manufacture, possession, transport, purchase and sale of such “intoxicating liquors”, as per Entry 8 – List II, which is within the competence of State Legislature i.e. for the purpose of regulation of such “intoxicating liquors” which would also entail levy of an excise duty on such “intoxicating liquors” as per Entry 51 – List II as alcoholic liquor for human consumption. Therefore, on “intoxicating liquors” which is alcoholic liquors directly for human consumption as a beverage, excise duty is levied by the State Legislature and regulated under Entry 8 – List II. Also, under Entry 84 – List I, the Parliament has no power to levy any such excise duty on such “intoxicating liquors” meant for human consumption as a beverage as it is an expressly excluded item. In other words, alcoholic liquors for human consumption is thus directly relatable to “intoxicating liquors” and the expression “intoxicating liquors” in Entry 8 – List II means alcoholic liquors directly for human consumption as a beverage. Thus, no other alcoholic liquors can be regulated as per Entry 8 – List II except Civil Appeal No.151 of 2007 Etc. Page 159 of 241 to ensure that there is no abuse/misuse of “industrial alcohol” being treated for human consumption by subjecting it to a particular process; nor can any excise duty be levied on such liquor by the State Legislature.

Hence, any “intoxicating liquors” would mean alcoholic liquors for human consumption which is produced, manufactured, possessed, transported, purchased or sold and can be regulated under Entry 8 – List II by the State Legislature but alcoholic liquors which are not for human consumption as a beverage would not come within the scope of the expression “intoxicating liquors”, such as “industrial alcohol” which would in turn be regulated by Entry 24 – List II which Entry is subject to Entry 52 – List I and can be controlled by the Union exclusively. Thus, “industrial alcohol” and medicinal and toilet preparations which contain alcohol can be taxed as per Entry 84 – List I by the Central Government in the form of central excise duty.

13.9 Merely because “industrial alcohol” by a process can be converted to alcohol for human consumption as a beverage does not entitle the State Legislature to tax or regulate “industrial Civil Appeal No.151 of 2007 Etc. Page 160 of 241 alcohol”. On the other hand, the States as per Entry 8 – List II have the power to regulate “intoxicating liquors” which is for human consumption as a beverage and in that regard have the power to prohibit “industrial alcohol” being converted to alcohol for human consumption as a beverage. This is in order to protect the health of citizens which is a Directive Principle of State Policy under Article 47 of the Constitution and in order to prohibit unauthorised use/misuse of “industrial alcohol” produced in the State from being converted and sold as “intoxicating liquors” meant for human consumption as a beverage.

13.10 This interpretation would become clearer on a reading of Entry 33(a) – List III which deals with, inter alia, trade and commerce in, and the production, supply and distribution of the products of any industry where the control of such industry by the Union is declared by Parliament by law to be expedient in the public interest, and also includes imported goods of the same kind as such products. Therefore, if products of any industry where the control of such industry by the Union has been declared by Parliament by law to be expedient in public interest are manufactured in India or imported into India, then as per Civil Appeal No.151 of 2007 Etc. Page 161 of 241 Entry 33(a) – List III, on the production, supply and distribution of and trade and commerce of such industrial products, the State Legislature would not have any exclusive power to pass a law under Entries 26 and 27 – List II as they are subject to Entry 33(a) – List III. In other words, in view of the passing of the IDRA, under Entry 52 – List I and the inclusion of, inter alia, products of “Fermentation Industries” such as “industrial alcohol” in Item 26 of the First Schedule of the IDRA, the State Legislatures would be subject to the powers of the Parliament to pass a law in the matter of production, supply, distribution, trade and commerce of such industrial product.

13.11 Therefore, if the control of any industry has been declared by Parliament by law to be expedient in the public interest, then in such a case, in the matter of production, supply and distribution of products of such industry, Entry 27 – List II would be subject to Entry 33(a) – List III. Thus, the subject production, supply and distribution of goods found in Entry 27 – List II as well as in Entry 33(a) – List III regarding any product of an industry has a nexus with Entry 52 – List I. Civil Appeal No.151 of 2007 Etc. Page 162 of 241 13.12 Further, Entry 24 – List II which deals with industries, is itself subject to Entry 52 – List I. Therefore, if any industry is mentioned in the First Schedule of the IDRA which is a legislation passed by the Parliament by virtue of Entry 52 – List I, a reading of the same conjointly with Entry 33(a) – List III would mean that particular industry which has been mentioned in the First Schedule of IDRA would be under the control of the Union. However, as far as the products of such industry are concerned, Entry 33(a) – List III deals with the aspect of production and supply and distribution as well as trade and commerce. Thus, if any particular industry is not mentioned or is deleted from the First Schedule of IDRA, then automatically Entry 33(a) – List III would not apply to such industrial products and the subject would squarely fall within the scope and ambit of Entry 24 – List II and Entry 27 – List II.

14. There is another way of looking at the Entries under consideration. As already noted, Entry 24 - List II which deals with the subject “industries”, enables legislative competence to the State Legislature to enact laws on the said subject. Therefore, at a first glance the subject “industries” is a State subject. Civil Appeal No.151 of 2007 Etc. Page 163 of 241 However, Entry 24 - List II is subject to Entries 7 and 52 - List I which have been discussed above. In particular, Entry 52 - List I deals with “industries”, the control of which is taken over by the Union by a declaration made by the Parliament by law as it is expedient in public interest. In respect of “such industries”, as covered within the scope and ambit of Entry 52 - List I, it would imply that under Entry 33(a) - List III, insofar as the products of any such industry are concerned where the control of such industry by the Union is declared by the Parliament by law to be expedient in public interest and import of goods of the same kind as such products have to be read in consonance with the scheme of the Entries. It would mean that if any legislation has been made by the Parliament, such as the IDRA and an industry is named in the First Schedule thereof such as “Fermentation Industries” in the instant cases, the State Legislation would be subject to the Parliamentary legislation. The said Entry is in the Concurrent List and the Parliament as well as the State Legislature have the competence to pass such laws. Then, the question that would arise, is whether, there would be Civil Appeal No.151 of 2007 Etc. Page 164 of 241 repugnancy between the laws made by Parliament and laws made by a State Legislature and if so, how could it be resolved. 14.1 In this regard, Section 18G which is a part of Chapter IIIB of the IDRA could be considered. The said Section states that the Central Government, so far as it appears to be necessary or expedient for securing the equitable distribution and availability at fair prices of any article or class of articles relatable to any scheduled industry, i.e. any of the industries specified in the First Schedule of IDRA may, notwithstanding anything contained in any other provision of the IDRA by notified order, provide for regulating the supply and distribution thereof and trade and commerce therein. This provision deals particularly with regard to regulation of supply and distribution, trade and commerce of any article relatable to scheduled industry. Sub-section (2) of Section 18G states that without prejudice to the generality of the powers conferred by sub-section (1) of Section 18G, a notified order made may provide for various aspects. Sub-section (4) of Section 18G states that no order made in exercise of any power conferred by this section shall be called in question in any court. Civil Appeal No.151 of 2007 Etc. Page 165 of 241 14.2 One of the contentions raised in this batch of cases is with regard to whether the Central Government has to, in fact, issue a notified order with regard to regulating the supply and distribution and trade and commerce of any article or class of articles relatable to any scheduled industry so as to indicate that the State Legislature cannot pass any legislation under Entry 33(a) - List III. In my considered view, the fact that an industry is a scheduled industry under the IDRA would imply that at any time the Central Government is empowered to issue a notified order providing for regulating the supply and distribution and trade and commerce of the products of such a scheduled industry. But in the absence of there being an issuance of a notified order as such can the State Legislature be denuded of their powers to pass any law under Entry 33(a) - List III? 14.3 Having regard to the emerging situation in the economy in the matter of supply and distribution and trade and commerce of any article or class of articles relatable to any scheduled industry, the Central Government may issue a notified order for the purpose of regulating the same so as to secure its equitable Civil Appeal No.151 of 2007 Etc. Page 166 of 241 distribution and availability at fair prices of the products of such industry.

14.4 A situation may suddenly arise making it necessary or expedient to issue a notified order under Section 18G of the IDRA. One cannot envisage the emerging circumstances in an economy such as the Indian economy where the need for issuance of such a notified order would arise. It could be for instance to curb hoarding and black marketeering of a particular article of a scheduled industry in order to stifle price rise. It could be for ensuring a minimum or maximum price for any article related to a scheduled industry which is a raw material or ancillary input for a product/article of another scheduled or non- scheduled industry. Sudden rise in prices of commodities/articles relatable to any scheduled industry due to natural disasters, floods, famines, financial emergency or other such reasons could necessitate issuance of a notified order under Section 18G of the IDRA. Of recent occurrence is the Covid-19 pandemic which would have necessitated issuance of notified orders on certain articles related to scheduled industries. The field of legislation must therefore be left open for the Central Civil Appeal No.151 of 2007 Etc. Page 167 of 241 Government to act by issuance of a notified order as and when thought necessary or expedient to secure and achieve the objects stated in the said provision.

14.5 But, can it be held that in the absence of any such notified order issued by the Central Government, the States could pass laws under Entry 33(a) - List III? Would it lead to a legal confusion and an overlapping and contradiction? This is because if it is held that in the absence of there being a notified order actually issued by the Central Government under Section 18G of the IDRA, the States are empowered to pass laws under Entry 33(a) - List III and such laws are in fact made under the aforesaid Entries by the States and the Central Government subsequently decides to issue a notified order under Section 18G of the IDRA, the question would be, what would be the fate of the laws made by the States if they overlap with the notified order issued under Section 18G of the IDRA? Obviously, the control of any industry being taken over by the Union under the provisions of the IDRA would imply that the Central Government is empowered to issue a notified order in terms of Section 18G of the said Act as and when it is necessary or expedient to secure the equitable Civil Appeal No.151 of 2007 Etc. Page 168 of 241 distribution and availability at a fair price of any article related to any scheduled industry. In such a case, the notified order being issued under Section 18G of the IDRA, would have an overriding effect on the States’ laws if any made under Entry 33(a) – List III in regard to trade and commerce, supply and distribution of such articles or products of the scheduled industry which are covered under the notified order and the same would no longer be applicable wherever there is a conflict in the laws.

14.6 A law made by the State Legislature under any Entry of List III or Concurrent List is no doubt subject to Article 254 of the Constitution. However, Entry 33(a) - List III is in a way unique inasmuch as the said Entry would have to be read in the context of Entry 52 - List I which relates to the IDRA which is enacted by Parliament under the said Entry and therefore, inter alia, to Section 18G of the IDRA. When Entry 52 - List I and any law such as IDRA empowers the Union or Central Government to take certain steps under the provisions of the said Act, it would imply that the State Legislature is, per se, denuded of its powers to make any law under Entry 33(a) - List III. Applying the above Civil Appeal No.151 of 2007 Etc. Page 169 of 241 interpretation, when once the Central Government has the powers under Section 18G of the IDRA in the matter of regulating supply and distribution and trade and commerce of any article of a scheduled industry so as to secure the equitable distribution and availability at fair price, the field/contours as covered under Section 18 of IDRA is occupied by the Parliament and, consequently by the Central Government to issue a notified order as and when the necessity arises.

14.7 The reason for holding so is because List III which is the Concurrent List is governed by Article 254 of the Constitution which deals with inconsistency between laws made by Parliament and laws made by the Legislatures of the States. The same is expressed as the doctrine of repugnancy. Clause (1) of Article 254 states that –

(i) if any provision of a law made by the Legislature of a State is repugnant to any provision of a law made by Parliament which Parliament is competent to enact, or

(ii) to any provision of an existing law with respect to one of the matters enumerated in the Concurrent List, Civil Appeal No.151 of 2007 Etc. Page 170 of 241 then, subject to clause (2) thereof, the law made by Parliament, whether passed before or after the law made by the Legislature of such State, or, as the case may be, the existing law, shall prevail and the law made by the Legislature of the State shall, to the extent of the repugnancy, be void.

Under Article 13(3)(a), law includes any ordinance, order, bye-law, rule, regulation, notification, custom or usage having in the territory of India the force of law.

14.8 Clause (2) of Article 254 is an exception to clause (1). It states that where a law made by the Legislature of a State with respect to one of the matters enumerated in the Concurrent List contains any provision repugnant to the provisions of an earlier law made by Parliament or an existing law with respect to that matter, then, the law so made by the Legislature of such State shall, if it has been reserved for the consideration of the President and has received his assent, prevail in that State. The proviso states that nothing in clause (2) of Article 254 would prevent Parliament from enacting at any time any law with respect to the Civil Appeal No.151 of 2007 Etc. Page 171 of 241 same matter including a law adding to, amending, varying or repealing the law so made by the Legislature of the State. 14.9 What is of significance under the second portion of Article 254(1) is that the law has to be passed by the Parliament either before or after the law made by the Legislature of such a State, secondly, such a law must be with respect to one of the matters enumerated in the Concurrent List. The above is a case of actual repugnancy. There can also be a case of what can be called potential repugnancy, which is also expressed as the doctrine of occupied field which shall be discussed at this stage in the context of the observations made in Synthetics and Chemicals (7J).

Entry 33(a) – List III vs. Entry 52 - List I: Observations in Synthetics and Chemicals (7J):

15. Article 246 of the Constitution deals with the division of legislatives subjects between the Parliament and the Legislatures of the States. Both sub-clauses (1) and (2) begin with a non- obstante clause while sub-clause (3) begins with a “subject to” clause. On a holistic reading of Article 246, it emerges that the Parliament has exclusive power to make laws with respect to any Civil Appeal No.151 of 2007 Etc. Page 172 of 241 of the matters enumerated in List I and it also has the power to make laws with respect to any of the matters enumerated in List III or the Concurrent List (vide clause (2) of Article 246). The non- obstante clauses in clauses (1) and (2) of Article 246 in my view, are significant inasmuch as they envisage parliamentary supremacy over laws made by the State Legislature even in respect of a subject enumerated in List II as clause (3) of Article 246 is subject to clauses (1) and (2) of Article 246. This is despite the State Legislatures having exclusive competence over the subjects mentioned in List II. However, the said position would apply only when there is a conflict between a State Law and a Union Law which is irreconcilable or cannot be interpreted harmoniously.

15.1 The Parliament as well as the Legislature of any State have also concurrent powers to make laws in respect of any of the matters enumerated in List III. This is notwithstanding anything in clause (3) of Article 246 but is subject to clause (1) thereof. This would imply that any law made by the Legislature of a State in List III or the Concurrent List is subject to a law made by Parliament in List I. This also has a bearing on first part of the Civil Appeal No.151 of 2007 Etc. Page 173 of 241 clause (1) of Article 254. Therefore, in my view, the doctrine of parliamentary supremacy is writ large in Articles 246 and 254 both in the manner of arrangement of the subjects in the three Lists as well as the extent to which the State Legislatures have competence with regard to the subjects assigned to them particularly in List III or the Concurrent List. 15.2 In this case, we have to consider Entry 33(a) – List III in light of Entry 52 - List I and the observations made by this Court in Synthetics and Chemicals (7J). Entry 33(a) – List III is in the Concurrent List and it speaks of trade and commerce in, and production, supply and distribution of the products of any industry where the control of such industry by the Union is declared by Parliament by law to be expedient in the public interest, and imported goods of the same kind as such products. A dissection of this Entry would indicate that insofar as products of any industry which is a scheduled industry in terms of a law made by Parliament by virtue of Entry 52 – List I viz. where the control of such scheduled industry has been assumed by the Union (insofar as trade and commerce in, and production, supply and distribution of the products of such industry), both the Civil Appeal No.151 of 2007 Etc. Page 174 of 241 Union as well as the States have concurrent powers to enact laws. It must be remembered that Entry 33(a) – List III is a field of legislation and therefore, deals with the concurrent legislative competence of both the Union as well as the State Legislature. An enactment under such an Entry by the State is subject to the application of the principle of repugnancy as envisaged in Article 254 of the Constitution discussed above.

15.3 One cannot lose sight of the fact that the IDRA has been enacted by Parliament taking control of certain industries such as the “Fermentation Industries”, which is the subject matter of controversy in the present cases, on the strength of Entry 52 – List I. The degree of control envisaged under the various provisions of the IDRA have been detailed in the various provisions of the said Act. Section 18G was inserted to IDRA w.e.f. 01.10.1953. The said Section in the IDRA is also a provision which has been inserted pursuant to Entry 52 - List I. The said Section empowers the Central Government to issue a notified order for securing the equitable distribution and availability at fair prices of any article or class of articles relatable to any scheduled industry. The expression “notified order” is Civil Appeal No.151 of 2007 Etc. Page 175 of 241 defined in Section 3(e) of the IDRA to mean the issuance of a notification in the official gazette.

15.4 It is necessary to note that Entry 33(a) – List III will apply only when a law such as IDRA has been enacted pursuant to Entry 52 – List I, which has enabled the Union to take control of certain industries such as “Fermentation Industries”. While Entry 33(a) – List III is a field of legislation which deals with trade and commerce in, and the production, supply and distribution of, inter alia, the products of the scheduled industry under IDRA, Section 18G thereof deals with securing equitable distribution and availability at fair prices of any article or class of articles relatable to any scheduled industry. The Explanation to Section 18G states that the expression “article or class of articles” relatable to any scheduled industry includes any article or class of articles imported into India which is of the same nature or description as the article or class of articles manufactured or produced in the scheduled industry. An article manufactured or produced in the scheduled industry is nothing but a product of a scheduled industry. Therefore, the expression “the products of any scheduled industry” comes within the scope and ambit of the Civil Appeal No.151 of 2007 Etc. Page 176 of 241 expression “article or class of articles” relatable to any scheduled industry. Thus, Section 18G which pertains to a scheduled industry is also relatable to Entry 33(a) – List III though it is a part of IDRA which is a Parliamentary law enacted on the basis of Entry 52 – List I. 15.5 The question that would then arise is, whether, by the mere insertion of Section 18G to the IDRA with effect from 01.10.1953, the State Legislatures have been denuded of their legislative competence in the matter of regulation of supply and distribution and trade and commerce of products of any scheduled industry. The conundrum which has arisen in this case is on account of the observation in paragraph 85 of Synthetics and Chemicals (7J), which, inter alia, reads as under:

“85. … The State cannot claim that under Entry 33 of List III, it can regulate industrial alcohol as a product of the scheduled industry, because the Union, under Section 18-G of the IDR Act, has evinced clear intention to occupy the whole field.…” The aforesaid observations mean that by the very insertion of Section 18G to the IDRA, there is a denudation of the State’s Civil Appeal No.151 of 2007 Etc. Page 177 of 241 legislative competence vis-à-vis Entry 33(a) – List III with respect to a product of a scheduled industry which in the instant cases is the “Fermentation Industries”.
15.6 The aforesaid observation which has led to a reference to this nine-Judge Bench has to be considered in light of Entry 52 – List I, Entry 33(a) – List III and Section 18G of the IDRA. As already stated, it is pursuant to Entry 52 – List I that the IDRA has been enacted by the Parliament declaring the taking of control of industries mentioned in the First Schedule to the said Act called a scheduled industry. Entry 33(a) – List III deals with trade and commerce in, and production, supply and distribution of the products of any industry where the control of such industry by the Union is declared by Parliament by law to be expedient in the public interest and imported goods of the same kind as such products i.e. with reference to a scheduled industry. The nexus between Entry 33(a) – List III and Entry 52 – List I is with regard to the Union taking control of certain industries such as “Fermentation Industries” in the instant cases by a declaration made by Parliament by law. Section 2 of the IDRA has made such a declaration and hence, it is in respect of Civil Appeal No.151 of 2007 Etc. Page 178 of 241 the products of any industry whose control has been taken by the law i.e. IDRA, pursuant to Entry 52 – List I that Entry 33(a) – List III gives the legislative competence to both the Parliament as well as the State Legislatures.
15.7 As already noted, the IDRA is enacted by Parliament under Entry 52 – List I taking control of, inter alia, “Fermentation Industries” as noted in Item 26 of the First Schedule to the said Act. Section 18G deals with any article or class of articles relatable to any scheduled industry i.e. “Fermentation Industries” in the instant cases. The Explanation to Section 18G states that the expression “article or class of articles” relatable to any scheduled industry i.e. “Fermentation Industries” herein includes any article or class of articles imported into India which is of the same nature or description as the article or class of articles, manufactured or produced in the scheduled industry. The explanation is inclusive and not an exhaustive one. For immediate reference Item 26 of the First Schedule of the IDRA pursuant to the 2016 amendment is extracted as under: Civil Appeal No.151 of 2007 Etc. Page 179 of 241
“26. The fermentation industries (other than potable alcohol):
(i) Alcohol
(ii) other products of fermentation industries.” The said Item 26 was added w.e.f. 08.05.1952 even prior to the insertion of Section 18G to the IDRA which is w.e.f.

01.10.1953. However, w.e.f. 14.05.2016, Item 26 has been amended to clarify that “Fermentation Industries” refers to industries others than potable alcohol. This is for the reason that “intoxicating liquors” in Entry 8 – List II is equated to only potable alcohol and rest of the industry of the “Fermentation Industries” other than potable alcohol is a scheduled industry. 15.8 Once an industry is a scheduled industry under the provisions of IDRA, in the context of Section 18G the Central Government may notwithstanding anything contained in any other provision of IDRA by a notified order provide for regulating the supply and distribution thereof and trade and commerce therein of a product of scheduled industry. A notified order may also provide -

Civil Appeal No.151 of 2007 Etc. Page 180 of 241

(a) for the purpose of controlling the prices at which any such article or class of articles may be bought or sold for;

(b) for regulating the licences, permits or otherwise the distribution, transport, disposal, acquisition, possession, use or consumption of any such article or class thereof;

(c) for prohibiting the withholding from sale of any such article or class thereof ordinarily kept for sale;

(d) for requiring any person manufacturing, producing or holding in stock any such article or class thereof to sell the whole or part of the articles so manufactured or produced during a specified period or to sell the whole or a part of the articles so held in stock to such person or class of persons in such circumstances as may be specified in the order;

(e) for regulating or prohibiting any class of commercial or financial transactions relating to such article or class thereof which in the opinion of the authority making the Civil Appeal No.151 of 2007 Etc. Page 181 of 241 order are, or if unregulated are likely to be, detrimental to public interest;

(f) for requiring persons engaged in the distribution and trade and commerce in any such article or class thereof to mark the articles exposed or intended for sale with the sale price or to exhibit at some easily accessible place on the premises the price-lists of articles held for sale and also to similarly exhibit on the first day of every month, or at such other time as may be prescribed, a statement of the total quantities of any such articles in stock;

(g) for collecting any information or statistics with a view to regulating or prohibiting any of the aforesaid matters; and

(h) for any incidental or supplementary matters, including, in particular, the grant or issue of licences, permits or other documents and the charging of fees therefor. 15.9 Sub-section (4) of Section 18G provides that no order made in exercise of any power conferred under Section 18G shall be called in question in any court. Thus, a notified order may be issued by the Central Government bearing in mind the situations Civil Appeal No.151 of 2007 Etc. Page 182 of 241 and conditions which may arise in the Indian economy pertaining to a particular scheduled industry. Article 254, Repugnancy and Doctrine of Occupied Field:

16. There is also a further angle to the matter in the context of concurrent powers of Parliament and State Legislatures vis-à-vis Entry 33(a) – List III and Article 254 of the Constitution. Nicholas in his Australian Constitution, 2nd Edition, page 303, refers to three tests of inconsistency or repugnancy:

(i) There may inconsistency in the actual terms of the competing statutes;
(ii) Though there may be no direct conflict, a State law may be inoperative because the commonwealth law; or commonwealth court is intended to be a complete exhaustive Code; and
(iii) Even in the absence of intention, a conflict may arise when both State and commonwealth seek to exercise their powers over the same subject matter.” 16.1 In Tika Ramji, this Court accepted the above three rules evolved by Nicholas, among others, as a useful guide to test the Civil Appeal No.151 of 2007 Etc. Page 183 of 241 question of repugnancy. The same was also quoted by this Court in M/s. Hoechst Pharmaceuticals Ltd. vs. State of Bihar, AIR 1983 SC 1019 (“Hoechst Pharmaceuticals Ltd.”). In the said case, it was observed that the question of repugnancy between a law made by Parliament and a law made by the State Legislature arises only in case both the legislations occupy the same field with respect to one of the matters enumerated in the Concurrent List and there is direct conflict between the two laws. It is only when both these requirements are fulfilled that the State law will, to the extent of repugnancy, become void. Article 254(1) has no application to cases of repugnancy due to overlapping found between List II on the one hand and Lists I and III on the other.

If such overlapping exists in any particular case, the State law would be ultra vires because of non-obstante clause in Article 246(1) read with the opening words “subject” in Article 246(3). In such a case, the State law will fail not because of repugnance to the Union law but due to want of legislative competence. Thus, the question of repugnancy arises only when both the Legislatures are competent to legislate in the same field, that is, with respect to one of the matters mentioned in the Concurrent Civil Appeal No.151 of 2007 Etc. Page 184 of 241 List. Hence, Article 254(1) cannot apply unless both the Union and the State laws relate to a subject specified in the Concurrent List and they occupy the same field.

16.2 Thus, Article 254 of the Constitution applies the doctrine of repugnancy in the context of the legislative subjects which are enumerated in List III or the Concurrent List. While applying the principles of repugnancy under Article 254, a sine qua non is to identify the conflict between the laws made by the Parliament and the laws made by the State Legislature. The conflict between the said laws is the basis for the application of Article 254. The conflict could be direct when both the laws cannot operate together or it could be indirect when the State law entrenches upon a Parliamentary or Central law. But when laws made by the Parliament or the State Legislature can be implemented without there being any conflict, the principle of repugnancy would not apply inasmuch as there would be no contrary results owing to the applicability of both sets of laws. In other words, there cannot be a situation where obeying the State laws would result in disobeying the Parliamentary laws. Thus, when laws are made under an Entry in List III or the Concurrent List by both Civil Appeal No.151 of 2007 Etc. Page 185 of 241 the Parliament as well as by the State Legislature, the Court must first ascertain whether the two sets of laws can operate harmoniously, if not, whether harmonious interpretation could be given to the said laws so as to avoid a conflict between the two. It is only when there is a conflict between the two sets of laws inasmuch as the State laws would be abridging the Parliamentary law, in such a case, the doctrine of Parliamentary supremacy would apply i.e. when a harmonious interpretation is not possible. Even if the two laws overlap, if they are complimentary to each other, in such a case, there would be no application of the principle of Parliamentary supremacy. Thus, when there is absolute inconsistency between the two sets of laws, and they are not reconcilable then, the principle of Parliamentary supremacy would apply in the context of repugnancy.

16.3 The next question that would arise is, whether, the principle of repugnancy in Article 254 of the Constitution could have a wider ramification inasmuch as even in the absence of there being two sets of laws which have been made by the Parliament and by the State Legislature but owing to the nature Civil Appeal No.151 of 2007 Etc. Page 186 of 241 of the law that the Parliament has made, the State Legislature is incompetent in making a law on the same subject. In other words, whether a law enacted by the Parliament can prevent a law being made by the State Legislature on the same subject on the premise that the field has been occupied by the Parliamentary law. This is expressed in what is known as the doctrine of occupied field. By this, it would mean that the law enacted by the Parliament has occupied the field in its entirety and consequently, the States have no legislative competence to make a law on the very same aspect. In other words, if a law is made by the Parliament, does it occupy the entire field so as to reduce or negate the legislative competence of the State Legislature to make a similar law? How does one determine whether the legislative field has been occupied? Firstly, there must be a Parliamentary law in place with an intention to occupy the field. Secondly, the contours of the field must be determined. Consequently, the State Legislature would be prevented from making the law in terms of what has been determined by the Parliament to occupy the field. Thus, the intention to occupy the field must be explicit and clear and discernible with the result Civil Appeal No.151 of 2007 Etc. Page 187 of 241 that the State Legislature would have a reduced field or the legislative competence would be one of total prohibition to make a similar law. For instance, whether the Parliamentary law intends to put in place a complete and exhaustive regulatory scheme, as a result of which the State Legislature is denuded of its powers to make any State regulation in the field as a whole. This intention would have to be discerned on a reading of the statute as a whole and the particular provisions which should emanate such an intention. Thus, there must be a clear intention to occupy the field by a Parliamentary legislation. Further, the extent of the field sought to be occupied must be clearly demarcated. In other words, whether the Parliament has evinced to exclude the State Legislature from making a law on a similar subject by virtue of an Entry in List III?

16.4 In order to answer this question, the provisions of the Act made by the Parliament have to be examined threadbare in order to ascertain a clear intention of the Parliament to occupy the field so as to negate the Legislature of the States to have the competence to make a similar law. Thus, while a direct conflict of a Parliamentary law and a State law could be resolved on the Civil Appeal No.151 of 2007 Etc. Page 188 of 241 touchstone of a harmonious interpretation of the two laws (vide second part of article 254(1)), a potential conflict between a Parliamentary law which has been enacted and a potential or future law by a State Legislature is avoided on the touchstone of the doctrine of occupied field.

16.5 While applying the occupied field doctrine, Courts must delicately balance the legislative competence of the Parliament and the State Legislatures in making laws on a particular subject under the Concurrent List and apply the doctrine of occupied field only having regard to the intention of the Parliament to occupy the field and the Parliament defining the contours of the field sought to be occupied by a comparative and coherent reading of the other Entries in List I and List II, having bearing on the concerned Entry in List III of the Constitution. Such balancing need to be done by Courts in order to ascertain whether despite legislative competence being provided to the State Legislatures under a particular Entry in the Concurrent List but owing to what has been stated in any law made under Entry in List I (Union List) having a bearing on an Entry in the Concurrent List being made subject to any Entry in the Union Civil Appeal No.151 of 2007 Etc. Page 189 of 241 List, would result in the State Legislatures being denuded of legislative competence to make laws on a similar subject under an Entry in List III such as Entry 33(a) – List III which is under consideration.

16.6 The application of the doctrine of occupied field is a technique adopted by the constitutional courts in order to ensure that there is no potential conflict that could arise between the State laws and the existing Parliamentary law having regard to the nature of the legislative powers, their importance in the socio-economic sphere of governance in the country and such other considerations.

16.7 Applying the aforesaid principles to the cases at hand, the question is whether by virtue of insertion of Section 18G to the IDRA, the legislative competence of the State Legislatures under Entry 33(a) – List III vis-à-vis products of the scheduled industry namely, “Fermentation Industries” would be governed within the scope and ambit of Section 18G of the IDRA and consequently, the State Legislatures would have no competence to make a law in regard to the products of a scheduled industry in respect of Civil Appeal No.151 of 2007 Etc. Page 190 of 241 which Section 18G applies. This is by bearing in mind the twin tests referred to above namely, the intention of the Parliament to occupy the field and the demarcation of the areas in which the field is sought to be occupied. In other words, in the instant case, whether Item 26 which speaks of “Fermentation Industries” to include “industrial alcohol” or non-potable alcohol as a product of such industry which has been taken control of by the Union under the provisions of IDRA (and which is excluded from the scope and ambit of Entry 8 – List II), falls within the scope and ambit of a scheduled industry, and thereby Section 18G would apply the aspects referred to above.

16.8 The answer is in the affirmative for the following reasons:

firstly, insofar as the potable or “intoxicating liquors” is concerned, the legislative field is exclusively with the State Legislature. However, in respect of the scheduled industry which is “Fermentation Industries” (which does not take within its scope and ambit potable alcohol) vide Item 26 of the First Schedule, all other types of alcohol including “industrial alcohol” can be regulated only by the Parliamentary law and the Central Government. Any other interpretation would imply that even in Civil Appeal No.151 of 2007 Etc. Page 191 of 241 the face of Section 18G being incorporated into the IDRA and in the absence of any notified order being issued, the States Legislatures and the State Governments would have the legislative competence to make laws on what is the subject matter of Section 18G of IDRA under Entry 33(a) – List III. Then, each State could make its own law on the said subject matter covered under Section 18G of IDRA pertaining to a scheduled industry. If in respect of the products of a scheduled industry, the States make laws and there are a variety of laws made by the individual States which are in force in respect of the subject under Section 18G of IDRA then when a notified order is issued, the Central Government’s notified order would apply if there is a direct conflict between the State laws or legal regime in place and the notified order that is issued. This would result in a legal quagmire vis-à-vis a scheduled industry. It cannot then be said that it is necessary to ascertain whether there is a direct conflict between the State law and the notified order made by the Central Government at every instance such an order is issued and if there is such a direct conflict then, the Parliamentary law would apply on the strength of Article 254 of the Constitution. Such a Civil Appeal No.151 of 2007 Etc. Page 192 of 241 legal confusion and conundrum would not be conducive to a scheduled industry such as “Fermentation Industries” dealing with “industrial alcohol” which is a commodity of critical and significant importance in the Indian economy. 16.9 Sub-section (4) of Section 18G also states that no order in exercise of power conferred by the Section shall be called in question in any court. Thus, the question of repugnancy between an existing State law and the notified order of the Central Government cannot be raised before a court of law. Then, whether both the State law as well as the notified order can be simultaneously obeyed. If not, what would be the remedy. Sub-

section (4) of Section 18G also indicates that the Parliament has intended to occupy the field as demarcated under Section 18G. Such an interpretation has to be given in order to avoid a legal uncertainty and quandary in the economy in the context of Section 18G of the IDRA.

16.10 Thus, the question, whether, under Entry 33(a) – List III, the States have been denuded of their powers by virtue of insertion of Section 18G to the IDRA, i.e., Section 18G having Civil Appeal No.151 of 2007 Etc. Page 193 of 241 occupied the field to the extent of control as above mentioned and the States would not have the competence to pass any law relating to Entry 33(a) – List III, in my view, has to be answered in the affirmative. This is because Section 18G has been inserted by Parliament to the IDRA which is an enactment made pursuant to Entry 52 – List I. Entry 52 – List I speaks of the Union by declaration made by Parliament by law taking control of such scheduled industry (Section 2 of the IDRA) such as the “Fermentation Industries” herein. The industries which are controlled of by the Union are specified in the First Schedule to the IDRA. “Fermentation Industries” is a scheduled industry. Therefore, the Union has taken control of “Fermentation Industries”. For the sake of clarification, in the year 2016 an amendment was made to expressly exclude potable alcohol from “Fermentation Industries” and it includes only non-potable alcohol such as “industrial alcohol”. The detailed discussion made above is in regard to only “industrial alcohol” being non- potable alcohol. “Intoxicating liquors” being potable alcohol is not within the scheduled industry. Therefore, the said products of “Fermentation Industries” which have been taken control of by Civil Appeal No.151 of 2007 Etc. Page 194 of 241 the Union by virtue of insertion of the Section 18G of the IDRA would come within the scope and ambit of the said Section. 16.11 In this context, by way of analogy, it would be of relevance to refer to my dissenting opinion dated 25.07.2024 in Mineral Area Development Authority Etc. vs. M/s. Steel Authority of India & Others (Civil Appeal Nos.4056-4064 of 1999) (“Mineral Area Development Authority”) wherein the interpretation of Entry 50 – List II vis-à-vis Entry 54 – List I came up for consideration and it was observed by me that even a taxation Entry i.e. Entry 50 – List II was subject to the limitation imposed by Parliament by law relating to mineral development in terms of the Entry 54 – List I. Thus, the doctrine of parliamentary supremacy in the context of an Entry in List II (State List) with an Entry in List I (Union List) was considered. For immediate reference the following passage from said opinion could be extracted:

“8.6 However, what is pertinent to be considered in this case is, Entry 50 - List II in juxtaposition with Entry 54 - List I. As already noted, Entry 50 - List II is a taxation Entry which empowers a State Legislature to impose tax on mineral rights. However, this power of the State Government is not an absolute power inasmuch as Entry 50 - List II itself states that the power of the State Civil Appeal No.151 of 2007 Etc. Page 195 of 241 Legislature to impose tax on mineral right is “subject to any limitations imposed by Parliament by law relating to mineral development”. In other words, if there is any limitation imposed by the Parliament by law relating to mineral development then that would have an impact on the legislative competence of the State Legislature to impose a tax on mineral rights. The key expressions of Entry 50 - List II are “taxes on mineral rights” and “subject to any limitations imposed by the Parliament by any law on mineral development”. Thus, the Parliament can impose any limitation on the State’s right to impose a tax on mineral rights by way of a law relating to mineral development. Thus, while Entry 50 - List II speaks of taxes on mineral rights and is a taxation Entry empowering States to impose taxes on mineral rights, the same is not unbridled or absolute but is subject to any limitation to be imposed by Parliament by law relating to mineral development. In other words, if Parliament intends to regulate mineral development in the country, it can do so by a law made as per Entry 54
- List I and to that extent the taxation Entry in Entry 50
- List II could be limited and the State’s right to impose a tax on mineral rights by a law would be affected. Thus, a taxation Entry in Entry 50 - List II can be affected by Entry 54 - List I in the interest of mineral development by Parliament imposing a limitation on the State’s right to tax mineral rights. In other words, if the Union has by a law taken control of, inter alia, mineral development with the Parliament passing a law, then the State’s power to impose any tax on mineral rights would, to that extent, be denuded, if the Parliamentary or Central law creates a limitation to impose such a tax, if it relates to mineral development. It is in the above backdrop that the controversy must be considered.
8.7 Exercise of mineral rights have to be consistent with mineral development in the country, which would embrace, inter alia, uniformity in mineral development throughout the country having regard to several factors which would otherwise come in the way of such Civil Appeal No.151 of 2007 Etc. Page 196 of 241 development. Hence, the framers of the Constitution introduced Entry 50 - List I enabling a limitation being imposed on Entry 50 - List II although that is a taxation Entry giving powers to the States to impose taxes on mineral rights. It is subject to any limitation imposed by Parliament under Entry 54 - List I. 8.8 The golden thread which runs through Entry 54
- List I and Entry 23 - List II is that the Entries deal with regulation of mines and mineral development. Thus, any aspect of regulation of mines and mineral development taken under the control of the Union by a declaration made by the Parliament by a law, denudes the State Legislature of its legislative competence to pass any law to that extent. If a Parliamentary law such as MMDR Act, 1957 is enacted and deals with certain aspects of mineral development, to that extent the State Legislature would be denuded of its competence to pass any law on the said aspect. The legislative competence vested with the State Legislature is, therefore, not an absolute one but is subject to a Parliamentary law enacted as per Entry 54 - List I dealing with mineral development.

In the circumstance, the aforesaid observations made in Synthetics and Chemicals (7J) are in consonance with the constitutional framework of Article 246 read with the Entries in Lists I and III and the doctrine of occupied field applies in the context of Section 18G of IDRA enacted under Entry 52 – List I and Entry 33(a) – List III.

17. One of the contentions raised was that so long as the notified order has not been issued by the Central Government Civil Appeal No.151 of 2007 Etc. Page 197 of 241 which triggers the exercise of powers under Section 18G of the IDRA, the States would have the legislative competence to pass laws under Entry 33(a) – List III. In my view, the issuance of a notified order under Section 18G is only a ministerial act to be performed and to be complied with by the Central Government by a publication in the official gazette. The object of publication of a notified order in the official gazette is to inform the world at large about the contents of the said order. This could happen at any point of time having regard to the situations and conditions which emerge in the Indian economy with regard to a product of a scheduled industry which is also described as an article or class of articles relatable to any scheduled industry under Section 18G of IDRA. Thus, when the field is occupied by Section 18G of the IDRA which is an enactment made pursuant to Entry 52 – List I and the State Legislatures are denuded of legislative competence for passing any law under Entry 33(a) – List III in respect of a product of a scheduled industry which is read within the definition of article or class of articles relatable to any scheduled industry as per the Explanation to Section 18G, the issuance of a notified order pales into insignificance in the Civil Appeal No.151 of 2007 Etc. Page 198 of 241 context of repugnancy. The issuance of a notified order has relevance only for the purpose of intimation of action being taken on any particular article or class of article of a scheduled industry by the Central Government in an occupied field. 17.1 As far as the controversy whether “Fermentation Industries” being under the control of the Union could enable the State Legislature to pass a law by virtue of Entry 33 (a) - List III of the Constitution, in the context of a product of “Fermentation Industries” and in the context of Section 18G of the IDRA, there has been a cleavage of opinion of this Court in the aforesaid judgments. While in Synthetics and Chemicals (7J), it was held that mere insertion of Section 18G into the statute of the IDRA, would imply that the field has been occupied by the Union and, therefore, the State has no jurisdiction to exercise its powers under the said Entry and therefore, has been denuded of all its powers, the subsequent decisions in Bihar Distillery etc., have opined that the said position may not be correct. In other words, unless action is taken under Section 18G of the IDRA by the actual issuance of a notified order and if such a notified order is repugnant to an existing State legislation or action being initiated Civil Appeal No.151 of 2007 Etc. Page 199 of 241 thereto, the question of repugnancy would arise. The judgment of this Court in Tika Ramji has been referred to and how far the said judgment would have an application in the present controversy is a matter to be analysed.

17.2 In Tika Ramji, the vires of the Uttar Pradesh Sugarcane (Regulation of Supply and Purchase) Act, 1953 (hereinafter referred to as “UP Act”) was assailed by the petitioners therein. It was contented that the State of Uttar Pradesh had no power to enact the said Act as the same was with respect to the subject of industries, the control of which by the Union was declared by Parliament by law to be expedient in the public interest within the meaning of Entry 52 – List I and was, therefore, within the exclusive province of Parliament. It was further contended that the Act was ultra vires the powers of the State Legislature and was a colorable exercise of legislative power by the State. It was further contended that it was repugnant to the IDRA and the Essential Commodities Act, 1955 (Act 10 of 1955) also a Central Act. That in the event of this Court were to hold that the impugned Act was within the legislative competence of the State Legislature, it was void by reason of such repugnancy. It was also Civil Appeal No.151 of 2007 Etc. Page 200 of 241 contended that the impugned Act stood repealed to the extent that it had been repealed by Section 16 of Act 10 of 1955 and by clause (7) of the Sugarcane (Control) Order, 1955, made in exercise of the powers conferred by Section 3 of Act 10 of 1955 (a Central Act).

17.3 It was observed that even if it was assumed that sugarcane was an article or class of articles relatable to the sugar industry within the meaning of Section 18G of the IDRA, since no order was issued by the Central Government in exercise of the powers vested in it under that section, no question of repugnancy could ever arise because repugnancy must exist in fact and not depend merely on a possibility. The possibility of an order under Section 18G being issued by the Central Government would not be enough. The existence of such an order would be an essential prerequisite before any repugnancy could ever arise. 17.4 Without going into the other aspects of the case, in my view, this Court was not right in holding that since no order was issued by the Central Government under Section 18G of the IDRA, the legislative field was open to both the Central as well as Civil Appeal No.151 of 2007 Etc. Page 201 of 241 the State Governments to take action. That portion of the judgment in Tika Ramji in my view is not correct. 17.5 The judgments of this Court including that of the Constitution Bench in Tika Ramji; Indian Aluminium company Limited vs. Karnataka Electricity Board, (1992) 3 SCC 580 (“Indian Aluminium company”); Shree Krishna Gyanoday Sugar Ltd.; Belsund Sugar Co. Ltd. vs. State of Bihar, (1999) 9 SCC 620 (“Belsund Sugar Co. Ltd.”) and SIEL Ltd. vs. Union of India, (1998) 7 SCC 26 (“SIEL Ltd.”) have lost sight of the fact that when a notified order is issued under Section 18G of the IDRA it is pursuant to a Central enactment made by virtue of Entry 52 – List I and it is not an exercise of power under Entry 33(a) – List III. When once Section 18G has been inserted to the IDRA in respect of a scheduled industry, the control being taken over by the Union in respect of the very same scheduled industry, legislative competence cannot remain with the State Legislature also under Entry 33(a) – List III in respect of the aspects or field covered under Section 18G of IDRA which is a Parliamentary enactment.

Civil Appeal No.151 of 2007 Etc. Page 202 of 241

18. There is another angle to the matter. Article 254 in the normal course would apply when there is a direct conflict between the laws made by the Parliament and the State Legislature under an Entry in the Concurrent List. But in the instant case, it can also be held that the conflict is not between a law or an action taken by the Parliament or the Central Government under Entry 33(a) – List III versus a State law that could be made or action taken under the very same Entry. Here, the conflict arises between action that could be taken by the Central Government under Section 18G of IDRA made by virtue of Entry 52 – List I as opposed to a State law or action which could be made under Entry 33(a) – List III. In such case, the doctrine of repugnancy would arise as per the first part of Article 254(1) between Entry 52 – List I and Entry 33(a) – List III and not in respect of the second part of Article 254(1). Thus, when the Central Government seeks to exercise power in respect of a scheduled industry under Section 18G of the IDRA it is pursuant to the said Act being made under Entry 52 – List I. Hence, any action to be taken by the Central Government under Section 18G Civil Appeal No.151 of 2007 Etc. Page 203 of 241 is not really an action that would be taken under Entry 33(a) – List III.

18.1 On this aspect, reference must be made to judgment of this Court in State of Kerala vs. Mar Appraem Kuri Company Limited, (2012) 7 SCC 106 (“Mar Appraem Kuri Company”). The Constitution Bench of this Court speaking through Kapadia, C.J., considered the question - when does repugnancy arise in the context of whether Kerala Chitties Act 23 of 1975 becoming repugnant to the (Central) Chit Funds Act 40 of 1982 under Article 254(1) upon making of the Central Act (i.e. 19.08.1982 when the President gave his assent) or whether the Kerala Chitties Act 23 of 1975 would become repugnant to the Central Act as and when the notification under Section 1(3) of the Central Act bringing the Central Act into force in the State of Kerala is issued. In other words, the question raised was whether making of the law or its commencement brings about repugnancy or inconsistency as envisaged in Article 254(1) of the Constitution. In this context, reference was made to Deep Chand vs. State of UP, AIR 1959 SC 648 (“Deep Chand”) and it was observed as under:

Civil Appeal No.151 of 2007 Etc. Page 204 of 241

“30. That, in Deep Chand v. State of U.P., three principles were laid down as indicative of repugnancy between a State law and a Central law, which have to be borne in mind by the State Legislature whenever it seeks to enact a law under any entry in the Concurrent List. Thus, where there is a Central law which intends to override a State law or where there is a Central law intending to occupy the field hitherto occupied by the State law or where the Central law collides with the State law in actual terms, then the State Legislature would have to take into account the possibility of repugnancy within the meaning of Article 254 of the Constitution. In this connection, it was submitted that Tests 1 and 2 enumerated in Deep Chand do not require the Central law to be actually brought into force for repugnancy between two competing legislations to arise in the context of Article 254 of the Constitution.” 18.2 In paragraph 40, it was observed that the expression “subject to” in clauses (2) and (3) of Article 246 denotes supremacy of Parliament and the same is extracted as under:
“40. However, the principle of federal supremacy in Article 246(1) cannot be resorted to unless there is an “irreconcilable” conflict between the entries in the Union and State Lists. The said conflict has to be a “real” conflict. The non obstante clause in Article 246(1) operates only if reconciliation is impossible. As stated, the parliamentary legislation has supremacy as provided in Articles 246(1) and (2). This is of relevance when the field of legislation is in the Concurrent List. The Union and the State Legislatures have concurrent power with respect to the subjects enumerated in List III. [See Article 246(2).] Hence, the State Legislature has full power to Civil Appeal No.151 of 2007 Etc. Page 205 of 241 legislate regarding subjects in the Concurrent List, subject to Article 254(2) i.e. provided the provisions of the State Act do not come in conflict with those of the Central Act on the subject. [See Amalgamated Electricity Co. (Belgaum) Ltd. v. Municipal Committee, Ajmer [AIR 1969 SC 227 : (1969) 1 SCR 430] .] Thus, the expression “subject to” in clauses (2) and (3) of Article 246 denotes supremacy of Parliament.” 18.3 In paragraph 43, it was observed as under:
“43. Our Constitution gives supremacy to Parliament in the matter of making of the laws or legislating with respect to matters delineated in the three Lists. The principle of supremacy of Parliament, the distribution of legislative powers, the principle of exhaustive enumeration of matters in the three Lists are all to be seen in the context of making of laws and not in the context of commencement of the laws.” 18.4 Dealing with the question of repugnancy and the ways in which it would arise between Parliamentary legislation and States’ legislation, it was observed in paragraph 47 as under:
“47. The question of repugnancy between parliamentary legislation and State legislation arises in two ways. First, where the legislations, though enacted with respect to matters in their allotted spheres, overlap and conflict. Second, where the two legislations are with respect to matters in the Concurrent List and there is a conflict. In both the situations, the parliamentary legislation will predominate, in the first, by virtue of non obstante clause in Article 246(1); in the second, by reason of Article 254(1).” Civil Appeal No.151 of 2007 Etc. Page 206 of 241 18.5 Ultimately, in paragraph 61, it was stated as under:
“61. The entire above discussion on Articles 245, 246, 250, 251 is only to indicate that the word “made” has to be read in the context of the law-making process and, if so read, it is clear that to test repugnancy one has to go by the making of law and not by its commencement.” 18.6 On the facts of the said case, this Court held that on the enactment of the (Central) Chit Funds Act, 1982 on 19.08.1982, intending to occupy the entire field of chits under Entry 7 - List III, the State Legislature was denuded of its power to enact the Kerala Finance Act 7 of 2002.
18.7 Thus, when the State of Kerala intended to amend the State Act in 2002, it was bound to keep in mind the fact that there is already a Central law on the same subject made by Parliament in 1982, though not in force in Kerala, whereunder there is a pro tanto repeal of the State Act. Therefore, the State Legislature ought to have followed the procedure in Article 254(2) and ought to have obtained the assent of the President. 18.8 Ultimately, in paragraph 78, issue was summed up as under:
“78. To sum up, Articles 246(1), (2) and 254(1) provide that to the extent to which a State law is in conflict with Civil Appeal No.151 of 2007 Etc. Page 207 of 241 or repugnant to the Central law, which Parliament is competent to make, the Central law shall prevail and the State law shall be void to the extent of its repugnancy. This general rule of repugnancy is subject to Article 254(2) which inter alia provides that if a law made by a State Legislature in respect of matters in the Concurrent List is reserved for consideration by the President and receives his/her assent, then the State law shall prevail in that State over an existing law or a law made by Parliament, notwithstanding its repugnancy.”

19. Further reference could also be made to the Food Safety and Standards Act, 2006 (“FSSA, 2006”) which has been enacted pursuant to Entry 52 – List I where the Parliament by a declaration made under Section 2 of the said Act has declared that it is expedient in the public interest that the Union should take under its control the food industry. Consequently, clause

(b) of Entry 33 – List III which speaks of food stuffs, including edible oils seeds, and oils would be impacted on account of the FSSA, 2006 and the declaration made therein pursuant to Entry 52 – List I to the extent of the control under the said Act.

20. The reason for the aforesaid view would have to be also considered from the point of view of the fact that when an “industry” is taken control of by the Union by specifying it in the Civil Appeal No.151 of 2007 Etc. Page 208 of 241 First Schedule of the IDRA, it becomes a scheduled industry and to the extent of control envisaged as per the Schedule and as per the provisions of IDRA. It is only those industries which are critical and of vital significance to the Indian economy which are taken control of by the Union and one such industry is “Fermentation Industries”, which inter alia comprises of “industrial alcohol” both as a product and as a raw material for other industries.

21. Conversely, if any industry is not a scheduled industry and does not come within the scope and ambit of First Schedule of the IDRA, in such an event, not only Entry 24 - List II but also Entries 26 and 27 - List II would fully operate. Then, Entries 26 and 27 - List II would not be subject to the restriction under Entry 33(a) - List III nor to Entry 52 - List I. The States would have the liberty to pass laws with regard to trade and commerce, production supply and distribution of goods of any industry under Entries 26 and/or 27 - List II without there being any restriction in terms of Entry 33(a) - List III. In other words, insofar as a non-scheduled industry is concerned, Entry 33(a) - List III would not at all apply and Entries 26 and/or 27 - List II Civil Appeal No.151 of 2007 Etc. Page 209 of 241 would apply in the matter of production, supply and distribution of goods or trade and commerce of the products of any industry or any other specific Entry in List II, as the case may be.

22. In the above context, the intention of the Constitution makers in the matter of division of legislative subjects between the Parliament and the States have to be clearly understood. In order to achieve consistency of dividing the subjects of legislation not only within the particular Lists, namely, the Union List, State List and Concurrent List but also, inter se, between the three Lists so as to have a clarity in the matter of the Parliament or the State Legislature having competence to make laws, the prescription under Article 246 and the mandate thereof would give a clue regarding interpretation of the Entries in the three Lists. To reiterate, Articles 246 (1) and (2) of the Constitution begins with a non-obstante clause and Article 24(3) begins with a “subject to” clause. On a conspectus reading of aforesaid clauses of Article 246, it is evident that the Legislature of a State has the power to make laws with respect to any matter enumerated in List III, i.e., Concurrent List, subject to List I which deals with Parliament’s exclusive powers to make laws in Civil Appeal No.151 of 2007 Etc. Page 210 of 241 respect of any matter enumerated in List I. Therefore, a subject placed in List III, i.e., the Concurrent List can also be subject to the exclusive power of Parliament to make laws with respect to any matter enumerated in List I (vide first part of Article 254(1)). Thus, the intention of the Constitution makers was to preserve parliamentary supremacy while at the same time maintaining a federal balance in the matter of distribution of the fields of legislation vis-à-vis various Entries in the three Lists. This is also evident on a reading of Article 246(3) which deals with the exclusive powers to make laws by State Legislatures in respect of matters enumerated in List II being subject to clauses (1) and (2) of Article 246, i.e., subject to the Union List and the Concurrent List is in a case of conflict of laws which is irreconcilable.

23. Any other view would result in a situation wherein the State Legislatures on the strength of Entry 33(a) – List III would have their own legislations on the premise that there is no notified order issued by the Central Government in respect of the scheduled industry under Section 18G of the IDRA, and if subsequently in respect of a product of a scheduled industry, the Central Government is to issue a notification under Section 18G Civil Appeal No.151 of 2007 Etc. Page 211 of 241 of the IDRA, the laws that are in operation in the various States would become repugnant if there is a direct conflict between the said State laws with the notified order issued by the Central Government under Section 18G of the IDRA. This would result in a legal quagmire and uncertainty leading to confusion. Therefore, for this reason also States cannot have legislative competence to pass laws or take any action in respect of any product of a scheduled industry from the moment Section 18G has been inserted to the IDRA which has been enacted pursuant to Entry 52 – List I. As a result, time of insertion of Section 18G to the IDRA, the intention of the Union is to occupy the field insofar as an article or articles of scheduled industry is concerned which will also include a product of a scheduled industry. Consequently, the States are denuded of their powers to pass any law insofar as the said subject-matter is concerned.

24. In State of W.B. vs. Union of India, AIR 1963 SC 1241 (“State of W.B.”), this Court on a comparative analysis of List I in Seventh Schedule to the Constitution with the Seventh Schedule to the 1935 Act noted that the powers of the Union have been enlarged particularly in the field of economic unity and that Civil Appeal No.151 of 2007 Etc. Page 212 of 241 this was done as it was felt that there should be centralised control and administration in certain fields of common interest if rapid economic and industrial progress had to be achieved by the nation. Reference in this regard was also made, inter alia, to the transfer of new Entry 33 – List III in the Constitution from List II of the 1935 Act. It was observed that the result of ensuring such economic unity was a departure from any traditional pattern of federation and a conscious decision for the common good. Furthermore, in identifying deviations from traditional features of federations, this Court noted a notable feature that is true of the Indian constitutional framework:

“26. … (c) Distribution of powers between the Union and the regional units each in its sphere coordinate and independent of the other. The basis of such distribution of power is that in matters of national importance in which a uniform policy is desirable in the interest of the units, authority is entrusted to the Union, and matters of local concern remain with the States. …” Importance of “Industrial Alcohol” to the Indian Economy:

25. It is necessary to note the importance of “industrial alcohol” in the Indian economy. “Industrial alcohol” is important to the Indian economy for it is used in at least two sectors: i) as Civil Appeal No.151 of 2007 Etc. Page 213 of 241 a key feedstock for production of various chemicals in the chemicals industry; and ii) as liquid fuel to be blended with petrol.

25.1 As regards the chemical industry, the XIIth five-year plan (2012-2017) of the Planning Commission (“PC Report”) notes that “alcohol-based chemical industry occupies an important place in the Indian chemical industry and is a key contributor to the growth of the sector”. It also notes that several alcohol-based chemicals are made using “industrial alcohol” and are used as building blocks for various downstream industries such as “synthetic fibres and synthetic yarn, drugs and pharmaceuticals, agrochemicals, personal care products, dyestuffs, pigments, flavours & fragrances etc.” Further, the PC Report notes that alcohol based chemical industry “contributes to green chemistry” as chemicals are manufactured using ethanol instead of being manufactured through the petro-chemical route. It also notes that they contribute to foreign exchange reserves. 25.2 As regards blending of ethanol with petrol, the contribution of Ethanol Blended with Petrol (EBP) programme of Civil Appeal No.151 of 2007 Etc. Page 214 of 241 the Government of India appears significant. In this programme, fuel-grade ethanol is blended with petrol and is sold by Oil Marketing Companies (OMCs) for use as a fuel in automobiles. In response to an Unstarred Question No.2764 answered on 20th December, 2023, the Minister of State for Ministry of Consumer Affairs, Food & Public Distribution had answered that:

i) The Government of India has been implementing EBP programme and has fixed the target of 20% blending of ethanol with petrol by 2025;
ii) The supply of ethanol to OMCs has increased by more than 13 times from 38 crore litres in ESY 2013-13 to 502 crore litres in ESY 2022-23;

iii) To achieve the target of 20% blending by 2025, about 1016 crore litres of ethanol would be required and for this, about 1700 crore litres of ethanol producing capacity is required. 25.3 Further, a report of the Ministry of Petroleum and Natural Gas, Government of India titled “Ethanol Growth Story” suggests that the EBP programme has at least three benefits:

first, it raises income of farmers which is evident from the observation that OMCs have paid sugar mills nearly Rs.81,796 Civil Appeal No.151 of 2007 Etc. Page 215 of 241 crore for ethanol supplies up to 2022. Second, it reduces import bills and improves India’s energy security. The report suggests that the cumulative foreign exchange impact is estimated to be over Rs.53,894 crore between 2014 and 2022. Third, it lowers CO2 emissions and promotes a cleaner environment. The report estimates that Greenhouse gas emissions were reduced by 318.2 lac tonnes due to the EBP programme between 2014 and 2022.

26. Thus, insofar as “Fermentation Industries” (other than potable alcohol) is concerned, both alcohol and other products of “Fermentation Industries” being a scheduled industry under the IDRA passed under Entry 52 – List I it would clearly be within the scope of Union legislation. It is clarified that as far as the concept of “intoxicating liquors” versus “industrial alcohol” is concerned, it is clear that Entry 33(a) – List III does not deal with “intoxicating liquors” which is a State subject under Entry 8 – List II. “Fermentation Industries” is a controlled industry and is a scheduled industry under the IDRA. It has been clarified by the 2016 Amendment that Item 26 dealing with “Fermentation Industries” does not include potable alcohol. Therefore, insofar as “intoxicating liquors” which is “potable liquors” is concerned, Civil Appeal No.151 of 2007 Etc. Page 216 of 241 only the State Legislatures have the legal competence to enact laws concerning the said subject. Therefore, other types of liquor (i.e. excluding “intoxicating liquors”) comes within the nomenclature of “Fermentation Industries” which is a scheduled industry under IDRA.

27. Since qua State Legislatures, Article 246(2) is also subject to Article 246(1), the legislation which could have been made under List III (Concurrent List) can also be subject to legislation made under Entry 52 – List I. This is expressly so having regard to Entry 33(a) – List III as any law regarding trade and commerce in, and the production, supply and distribution of the products of any industry where the control of such industry by the Union is declared by Parliament by law to be expedient in the public interest, and imported goods of the same kind as such products, would be subject to a law made as per Entry 52 – List I i.e., IDRA. This is because a Parliamentary law which is made by virtue of an Entry under List I has supremacy over any other law in List II or List III when they are irreconcilable or when the doctrine of occupied field applies respectively.

Civil Appeal No.151 of 2007 Etc. Page 217 of 241

28. In Mineral Area Development Authority, I have voiced similar concerns as in the present case in the following words:

“36.3 The Government of India Act, 1935 was the first comprehensive blueprint for legislative division of power in India between federal, provincial and concurrent spheres which resolved residuary powers to rest with the Federal Government. Though there are apparent similarities between the Government of India Act, 1935 and the Indian Constitution, yet factors, such as, regulation of economic competition and the development of twentieth century welfare States guided the constitutional blueprint for a model of federalism in which provincial initiative should not preclude national coordination, particularly, in the fields of socio-economic spheres.
36.4 According to Tillin, “in the case of India, political economy considerations intersect with the accommodation of diversity in shaping the resulting forms of federalism”. The question of a desirable balance between Central and the State Governments has to be viewed in the context of the country continuing to confront the need to promote economic growth while upholding and expanding social rights.

Sarkaria Commission Report on Centre-State Relations:

37. Resolved to study and reform the existing arrangements between the Union and the States in an evolving socio-economic scenario, the Ministry of Home Affairs vide Order dated 09.06.1983 constituted a Commission under the Chairmanship of Justice R.S. Sarkaria with Shri B. Sivaraman and Dr. S.R. Sen having due regard to the framework of the Constitution.

At this stage, reference to Section 5, Chapter II – Legislative Relations of the Report of the Sarkaria Commission (“Sarkaria Commission Report”) may be of assistance:

Civil Appeal No.151 of 2007 Etc. Page 218 of 241

“2.5.21 In every Constitutional system having two levels of government with demarcated jurisdiction, contents respecting power are inevitable. A law passed by a State legislature on a matter assigned to it under the Constitution though otherwise valid, may impinge upon the competence of the Union or vice versa.
Simultaneous operation side-by-side of two inconsistent laws, each of equal validity, will be an absurdity. The rule of Federal Supremacy is a technique to avoid such absurdity, resolve conflicts and ensure harmony between the Union and State laws. This principle, therefore, is indispensable for the successful functioning of any federal or quasi-federal Constitution. It is indeed the kingpin of the federal; system. “Draw it out, the entire system falls to pieces” 2.5.22 If the principles of Union Supremacy are excluded from Articles 246 and 254, it is not difficult to imagine its deleterious results. There will be every possibility of our two-tier political system being stultified by internecine strife, legal chaos and confusion caused by a host of conflicting laws, much to the bewilderment of the common citizen. Integrated legislative policy and uniformity on basic issues of common Union-

State concern will be stymied. The federal principle of unity in diversity will be very much a casualty. The extreme proposal that the power of Parliament to legislate on a Concurrent topic should be subject to the prior concurrence of the States, would, in effect, invert the principle of Union Supremacy and convert it into one of State Supremacy in the Concurrent sphere. The very object of putting certain matters in the Concurrent List is to enable the Union Legislature to ensure uniformity in laws on their main aspects throughout the country. The proposal in question will, in effect, frustrate that object. The State Civil Appeal No.151 of 2007 Etc. Page 219 of 241 Legislatures because of their territorially limited jurisdictions, are inherently incapable of ensuring such uniformity. It is only the Union, whose legislative jurisdiction extends throughout the territory of India, which can perform this pre- eminent role. The argument that the States should have legislative paramountcy over the Union is basically unsound. It involves a negation of the elementary truth that the 'whole' is greater than the 'part'.” (emphasis supplied) As the paragraphs extracted above elucidate, the Commission was of the firm view that the principles of Union Supremacy cannot be undermined from Articles 246 and 254. While the immediate paragraph is concerned with legislative actions taken under the List III - Concurrent List, they provide us a beneficial lens to both the importance of Union supremacy in matters that demand national uniformity and the Commission’s following discussion on “Mines and Minerals” in Chapter XIII.”

29. Constitutional law is mainly concerned with the basic features or the framework of distribution of powers between the different organs of the State; between the Union and its units and between the State and the citizens. But there is something in a Constitution that is even more primordial than the structure and the features. These are the ideals on which the founding parents, in their wisdom and sagacity, built the entire edifice of the Constitution itself. It is all important that this edifice is not Civil Appeal No.151 of 2007 Etc. Page 220 of 241 dislodged while attempting to dynamically interpret the Constitution. These Constitutional ideals are irreducible and underpin the survival and success of constitutional order and a concordial society. Federalism is one such ideal where the Constitution defines a federal structure with a unitary spirit in Article 246 read with the three Lists of the Seventh Schedule of the Constitution.

Conclusions on interplay of legislative Entries:

30. In view of the aforesaid discussion, my conclusions on the interplay of the legislative Entries under consideration are as under:

I. The field of legislation comprised in Entry 8 – List II is carved out of Entry 24 – List II.
Thus, the subject relating to “intoxicating liquors”, that is to say, the production, manufacture, possession, transport, purchase and sale of “intoxicating liquors” being a specific subject is taken out of the general subject of “industries” under Entry 24 – List II.
II. As a result, Entry 52 – List I or any law made under that Entry by the Parliament cannot intrude or trench upon Civil Appeal No.151 of 2007 Etc. Page 221 of 241 any law made by the State Legislatures under Entry 8 – List II.
Thus, the Parliament cannot take under its control the subject pertaining to “intoxicating liquors” under any law, such as, IDRA made under Entry 52 – List I. Therefore, the subject “intoxicating liquors” falls exclusively within the domain of the State Legislatures which also have the obligation to prevent “industrial alcohol” being converted into “intoxicating liquors” as an abuse and, therefore, pass legislations or take State action in that regard having regard to Article 47 of the Constitution of India.
III. Entry 33(a) – List III (Concurrent List) and any law made or to be made by the State Legislatures under the said Entry is subject to Parliamentary law made either under Entry 52 – List I or under Entry 33(a) – List III in terms of the first part and second part of Article 254(1) respectively.
Thus, if any law has been made by the Parliament by virtue of Entry 52 – List I, such as, the IDRA and there is Civil Appeal No.151 of 2007 Etc. Page 222 of 241 an intention to occupy the field, the State law would be subject to the doctrine of occupied field. Thus, Section 18G of the IDRA which has been made by virtue of Entry 52 – List I thereof would prevail on the basis of the aforesaid doctrine. Consequently, it is held that issuance of a notified order under Section 18G of the IDRA is neither a sine qua non nor is it a condition precedent for the State Legislatures to restrain exercise of powers under Entry 33(a) – List III. In other words, the mere insertion of Section 18G to the IDRA implies that the Parliament has intended to occupy the field demarcated under the aforesaid provision. Also, a notified order when issued by the Central Government under Section 18G of the IDRA cannot be questioned in any Court of law. This also indicates that the doctrine of occupied field applies to the said Section vis-à-vis a scheduled industry under the IDRA.

IV. If the Parliament has made a law under Entry 52 – List I and intends to occupy the whole field then the State Legislatures are denuded of their powers and therefore, Civil Appeal No.151 of 2007 Etc. Page 223 of 241 they would lack legislative competence to enact a law under Entry 33(a) – List III.

In the context of “industrial alcohol” and in terms of Item 26 of the First Schedule of the IDRA i.e. “Fermentation Industries”, it is only the Central Government which has the powers to act under Section 18G of the said Act. So long as an industry is a scheduled industry under the IDRA and Section 18G of the said Act remains on the statute book, the State Legislatures are denuded of their powers to pass a legislation or to take any action in respect of the products of a scheduled industry under Entry 33(a) – List III.

Effect of overruling Synthetics and Chemicals (7J):

31. The judgment of this Court in Synthetics and Chemicals (7J) has held the field since 1989 for three and a half decades.

The doubts which have arisen regarding the said judgment subsequently have led to the reference to a larger Bench. On re- considering the judgment in Synthetics and Chemicals (7J) in light of the arguments advanced before this nine-Judge bench and in the backdrop of the constitutional Entries in the three Civil Appeal No.151 of 2007 Etc. Page 224 of 241 Lists, I find that except for a clarification and deletion of the words “both potable and” in paragraph 84 of AIR version of the Report, the said judgment would not call for any intervention. The reasons for saying so can be stated as under:

Firstly, the judgment has held the field for three and a half decades on certain concrete ideas pertaining to liquors as part of “Fermentation Industries”, which is a scheduled industry, and that part which is excluded from the aforesaid scheduled industry. This is based on the interplay of Entries in Lists I and II.
The judgment in Synthetics and Chemicals (7J) has crystallised the concepts of “intoxicating liquors” and “industrial alcohol” which are clearly distinguished in legislations of the State and in administration or governance for several decades on the basis of constitutional demarcation of legislative entries. Consequently, it held that “Fermentation Industries” is a controlled industry and I have now clarified that it does Civil Appeal No.151 of 2007 Etc. Page 225 of 241 not take within its ambit “intoxicating liquors” or potable alcohol.
The judgment in Synthetics and Chemicals (7J) correctly held on a conspectus reading of Entry 8 – List II, Entry 6 - List II and Article 47 that State Legislatures have the competence to ensure that “industrial alcohol” or non-potable alcohol is not diverted and misused as a substitute for potable alcohol.
Secondly, the judgment has correctly considered the significance of insertion of Section 18G to the IDRA which is a Parliamentary Law made under Entry 52 – List I and the consequences that follow in light of the doctrine of occupied field in the context of “Fermentation Industries”, a scheduled industry, by bearing in mind the first part of Article 254(1) of the Constitution.
Thirdly, the reasons assigned in Synthetics and Chemicals (7J) for invoking the doctrine of occupied field in the context of “Fermentation Industries” and in the context of Section 18G of the IDRA would equally Civil Appeal No.151 of 2007 Etc. Page 226 of 241 apply to all other scheduled industries under the said Act. Any interference with the said legal position would have a cascading effect on other scheduled industries thereby giving legislative competence in respect of all scheduled industries to the States under Entry 33(a) – List III. This would result in multiple States as well as the Union having powers to make laws which would lead to the scheduled industries under IDRA pale into insignificance. This would defeat the purpose of Entry 52 – List I and the laws made thereunder; such as IDRA.

Fourthly, the critical importance of scheduled industries in the Indian economy must not be lost sight of. The object and purpose of Entry 52 – List I and passing of laws on the strength of the said Entry by the Parliament taking over control of certain industries by a declaration made by law as expedient in the public interest, is a factor which cannot be lost sight of while answering the reference made to this Bench in the form of various questions raised. This aspect has been borne Civil Appeal No.151 of 2007 Etc. Page 227 of 241 in mind in Synthetics and Chemicals (7J) while deciding the issues raised therein.

Fifthly, if the judgment in Synthetics and Chemicals (7J) is overruled then all State legislatures can also make laws under Entry 33(a) – List III in respect of scheduled industries. This would result in IDRA made under Entry 52 – List I and Entry 52 – List I itself losing significance as the object and purpose of taking control of certain industries by insertion of the said industries as scheduled industries under the said Act would be defeated.

Sixthly, if industries of critical importance to the Indian economy which are scheduled industries under the IDRA which are under the control of the Union by a declaration made by Parliament by law are allowed to be legislated upon by the State legislatures, the whole object of taking control of such industries by the Union for ensuring uniformity in their development and for ensuring the object and purpose of the IDRA would be Civil Appeal No.151 of 2007 Etc. Page 228 of 241 defeated. This would result in a haphazard development of such scheduled industries in the country. For instance, if “industrial alcohol” is read as coming within the scope and ambit of Entry 8 – List II then it would be excluded from the scheduled industry. Such a state of affairs would not be conducive to the economy as the scheduled industries such as “Fermentation Industries”, minus potable alcohol play a significant role in the Indian economy.

Seventhly, the interpretation of the constitutional Entries and the provisions of the Constitution must be so made bearing in mind the intentions of the framers of the Constitution and the nature and structure of the Indian economy and the need for a uniform development throughout the country of certain industries which have been taken control of by the Union. This approach has been adopted in Synthetics and Chemicals (7J).

Eighthly, the principle of federal balance must yield to the doctrine of Parliamentary supremacy in certain Civil Appeal No.151 of 2007 Etc. Page 229 of 241 areas such as when laws are made under Entry 52 or Entry 54 or Entry 7 – List I such as in the present cases. This is because of the unique manner in which Article 246 of the Constitution is worded and the division of legislative subjects between the Parliament and the State legislatures, having regard to the unique federal structure in India with the balance tipping in favour of the Union in certain niche areas of legislation and governance.

Ninthly, the Amendment Act, 2016 has brought much needed clarity on the issue and is the correct position of law compatible with the scheme of legislative competence as under our Constitution. I have already held that merely because “industrial alcohol” can be easily manufactured into or misused to become “intoxicating liquors” would not grant States the competence to wholly regulate “industrial alcohol”. State legislatures only have legislative competence over what is “intoxicating liquors” as a beverage. Therefore, the judgment in Synthetics and Chemicals (7J) is good law Civil Appeal No.151 of 2007 Etc. Page 230 of 241 and was most correct in postulating that State legislatures will only have the competence to prevent misuse in interest of public health.

For the aforesaid reasons, I am of the view that although the judgment in Synthetics and Chemicals (7J) calls for only a clarification, it does not require any overruling. My answers to the questions formulated:

32. Consequently, the questions formulated are accordingly answered as under:
Ques.1. Does Section 2 of the Industries (Development and Regulation) Act, 1951, have any impact on the field covered by Section 18G of the said Act or Entry 33(a) of List III of the Seventh Schedule of the Constitution?
Ans.: Entry 33(a) – List III has to be read in the context of Entry 52 – List I. IDRA is relatable to Entry 52 – List I. Section 2 of the IDRA has a nexus and is connected with Section 18G of the said Act. Therefore, Entry 33(a) – List III is impacted by Section 2 read with Section 18G of the IDRA.
Civil Appeal No.151 of 2007 Etc. Page 231 of 241

Ques. 2. Does Section 18G of the aforesaid Act fall under Entry 52 of List I of the Seventh Schedule of the Constitution, or is it covered by Entry 33(a) of List III thereof? Ans.: Section 18G of the IDRA is directly relatable to Entry 52 – List I which has to be read in the context of Section 2 of IDRA. The doctrine of occupied field applies and the legislative field under Entry 33(a) – List III is covered by the said provision on the basis of doctrine of occupied field under first part of Article 254 of the Constitution. Ques.3. In the absence of any notified order by the Central Government under Section 18G of the above Act, is the power of the State to legislate in respect of matters enumerated in Entry 33 of List III ousted?

Ans.: Yes, even in the absence of any notified order by the Central Government under Section 18G of the IDRA, the power of the States to legislate in respect of matters enumerated in Entry 33(a) – List III is ousted on the basis of the doctrine of occupied field as aforestated. Civil Appeal No.151 of 2007 Etc. Page 232 of 241 On this aspect, the judgment of this Court in Synthetics and Chemicals (7J) is correct.

Ques.4. Does the mere enactment of Section 18G of the above Act, give rise to a presumption that it was the intention of the Central Government to cover the entire field in respect of Entry 33(a) - List III so as to oust the States' competence to legislate in respect of matters relating thereto?

Ans.: Yes, the mere enactment of section 18G of the IDRA gives rise to a presumption that it was the intention of the Parliament and Central Government to cover the entire field in respect of Entry 33(a) - List III so as to oust the States' competence to legislate in respect of matters relating thereto.

Answer given to question (3) above is reiterated here. Ques.5. Does the mere presence of Section 18G of the above Act, oust the State's power to legislate in regard to matters falling under Entry 33(a) of List III?

Civil Appeal No.151 of 2007 Etc. Page 233 of 241 Ans.: Yes, the mere presence of Section 18G of the IDRA would oust the State's power to legislate in regard to matters falling under Entry 33(a) - List III. The doctrine of occupied field applies.

Ques.6. Does the interpretation given in Synthetics and Chemicals case, (1990) 1 SCC 109 in respect of Section 18G of the Industries (Development and Regulation) Act, 1951, correctly state the law regarding the States' power to regulate “industrial alcohol” as a product of the scheduled industry under Entry 33(a) of List III of the Seventh Schedule of the Constitution in view of Clause

(a) thereof?

Ans. : Yes, the interpretation given in Synthetics and Chemicals case, (1990) 1 SCC 109 in respect of Section 18G of the IDRA correctly states the law. Even with regard to “industrial alcohol” as a product which falls within “Fermentation Industries” in respect of which the Union has assumed control, in the absence of a notified order, the competence of the State to act under Entry 33

- List III is denuded.

Civil Appeal No.151 of 2007 Etc. Page 234 of 241 My answers to the conclusions of learned Chief Justice:

33. His Lordship, the Chief Justice of India has overruled the judgment in Synthetics and Chemicals (7J) and has come to the following conclusions and my answers to the same are in a tabular form as under:
Point(s) Conclusions arrived at by My Conclusions Hon’ble the CJI a. Entry 8 of List II of the In my view, Entry 8 – Seventh Schedule to the List II deals with Constitution is both an “intoxicating liquors”. industry-based entry and The misuse, diversion or a product-based entry. abuse of “industrial The words that follow the alcohol” as “intoxicating expression “that is to say” liquors” can also be in the Entry are not controlled and exhaustive of its contents. prevented under Entry 8 It includes the regulation – List II by the State of everything from the raw Legislatures having materials to the regard to Article 47 of consumption of the Constitution. It is ‘intoxicating liquor’; also made clear that the IDRA which has been enacted by the Parliament by virtue of Entry 52 – List I has taken control of “Fermentation Industries” as a scheduled industry.
                                           Such       “Fermentation
                                           Industries”           would
                                           exclude      “intoxicating
                                           liquors”.




  Civil Appeal No.151 of 2007 Etc.                      Page 235 of 241
 b.       Parliament cannot occupy       Parliament can occupy
          the field of the entire        the field of the entire
          industry      merely    by     industry      by    merely
          issuing     a  declaration     issuing a declaration
          under Entry 52 of List I.      under Entry 52 – List I
          The State Legislature’s        and        the       State
          competence under Entry         Legislature’s
          24 of List II is denuded       competence under Entry
          only to the extent of the      24 – List II is denuded to
          field covered by the law of    the field of the entire
          Parliament under Entry         industry and specifically
          52 of List I;                  to the extent of the field
                                         covered by the law of
                                         Parliament under Entry
                                         52 – List I.
 c.       Parliament does not have
          the legislative competence     I agree.
          to enact a law taking
          control of the industry of
          intoxicating liquor covered
          by Entry 8 of List II in
          exercise of the power
          under Article 246 read
          with Entry 52 of List I;
 d.       The judgments of the           The context of the
          Bombay High Court in FN        controversy must be
          Balsara v. State of            borne in mind in the said
          Bombay       (supra),   this   cases.    The aforesaid
          Court in FN Balsara            decisions in substance
          (supra) and Southern           limited the meaning of
          Pharmaceuticals (supra)        the            expression
          did not limit the meaning      “intoxicating liquors” to
          of      the      expression    its popular meaning i.e.
          ‘intoxicating liquor’ to its   “alcoholic     beverages”
          popular meaning, that is,      that             produce
          alcoholic beverages that       intoxication. Therefore,
          produce intoxication. All      in   the    context     of
          the     three    judgments     prohibition             of
          interpreted the expression     “intoxicating liquor” as a


Civil Appeal No.151 of 2007 Etc.                     Page 236 of 241
to cover alcohol that could beverage, there could be noxiously used to the not have been detriment of health; prohibition of production of alcohol used for medicinal and toilet preparation as well as “industrial alcohol” or non-potable alcohol.
e. The expression The expression ‘intoxicating liquor’ in “intoxicating liquor” in Entry 8 has not acquired Entry 8 has acquired a a legislative meaning on legislative and judicial an application of the test meaning over the laid down in Ganon decades as per the Dunkerley (supra); discussion above. f. The study of the evolution The members of the of the legislative entries on Constituent Assembly alcohol indicates that the were clear in what they use of the expressions envisaged within the “intoxicating liquor” and scope and ambit of the “alcoholic liquor for expression “intoxicating human consumption” in liquors” in Entry 8 – List the Seventh Schedule was II. This is also evident a matter well-thought of. from Item 26 of the First It also indicates that the Schedule of the IDRA.
          members           of      the “Intoxicating liquors” is
          Constituent         Assembly only a segment of the
          were aware of use of the “Fermentation
          variants of alcohol as a Industries”,            namely,
          raw material in the potable alcohol. There
production of multiple was no intention on the products; part of the members of the Constituent Assembly to read within the expression “intoxicating liquors” non-potable or “industrial alcohol”.
                                         Further, in order to have


Civil Appeal No.151 of 2007 Etc.                    Page 237 of 241
                                         a consistency between
                                         what    was      envisaged
                                         under Entry 84 – List I
                                         and Entry 51 – List II in
                                         the context of alcoholic
                                         liquors     for      human
                                         consumption, the taxing
                                         Entry in List II which is
                                         within the legislative
                                         competence        of    the
                                         States     follows      the
                                         regulatory     Entry      in
                                         Entry 8 – List II.
                                         Therefore, the use of the
                                         expression      “industrial
                                         alcohol” or non-potable
                                         alcohol in Synthetics
                                         and Chemicals (7J) was
                                         only to crystallise all
                                         variants of alcohol which
                                         were non-potable and to
                                         distinguish the same
                                         from potable alcohol
                                         meant only for human
                                         consumption        as      a
                                         beverage.
 g.       Entry 8 of List II is based    The entire controversy
on public interest. It seeks cannot be viewed from to enhance the scope of the point of view of the entry beyond potable alcohol being used as a alcohol. This is inferable raw material and final from the use of the phrase product such as hand ‘intoxicating’ and other sanitizer containing accompanying words in alcohol. The potential the Entry. Alcohol is misuse of alcohol cannot inherently a noxious be the basis for substance that is prone to interpreting an Entry misuse affecting public such as Entry 8 – List II.
          health at large. Entry 8       Ultimately,             the


Civil Appeal No.151 of 2007 Etc.                      Page 238 of 241
          covers alcohol that could       “Fermentation
          be used noxiously to the        Industries” have to be
          detriment      of     public    borne in mind which
          health.     This    includes    takes within its canvas
          alcohol such as rectified       only            non-potable
          spirit, ENA and denatured       /“industrial       alcohol”.
          spirit which are used as        The aspect of public
          raw materials in the            health        having        a
          production      of   potable    corelation to Entry 8 –
          alcohol      and       other    List II dealing with
          products. However, it does      “intoxicating liquor” and
          not include the final           the misuse of alcohol
          product (such as a hand         cannot be a guide while
          sanitiser) that contains        interpreting the content
          alcohol since such an           of the said Entry and
          interpretation           will   therefore, its scope and
          substantially diminish the      ambit being amplified
          scope of multiple other         beyond what it really
          legislative entries;            envisages as a field of
                                          legislation for the States
                                          to legislate upon.
 h.       The      judgment       in      The        judgment       in
          Synthetics (7J) (supra) is      Synthetics              and
          overruled in terms of this      Chemicals (7J) need not
          judgment;                       be overruled in relation
                                          to Section 18G of the
                                          IDRA and it continues to
                                          be good law in the
                                          context      of    what    is
                                          comprised         in     the
                                          expression       “industrial
                                          alcohol”                and
                                          “intoxicating       liquors”
                                          except what has been
                                          clarified above in Entry 8
                                          – List II.
 i.       Item 26 of the First            Item 26 of the First
          Schedule to the IDRA            Schedule of the IDRA
          must be read as excluding       must be read excluding


Civil Appeal No.151 of 2007 Etc.                       Page 239 of 241
the industry “intoxicating only what is contained in liquor”, as interpreted in the expression this judgement; “intoxicating liquors” as interpreted above in Entry 8 – List II.
      j.      The correctness of the In my opinion, Tika
              judgment in Tika Ramji Ramji is held to be not
              (supra)       on          the good law insofar as the
interpretation of word requirement of issuance ‘industry’ as it occurs in of a notified order as a the Legislative entries condition precedent for does not fall for the field to be occupied, determination in this has been mandated reference; and therein.
k. The issue of whether Denatured alcohol Section 18G of the IDRA belongs to the family of covers the field under “industrial alcohol” and Entry 33(a) of List III does therefore, Section 18G not arise for adjudication of the IDRA has a bearing in view of the finding that on the said product.
denatured alcohol is Section 18G occupies covered by Entry 8 of List the field under Entry II.” 33(a) – List III and, thereby, only Parliament is competent to legislate on all articles or class of articles related to a scheduled industry i.e. “Fermentation Industries”.
34. Reference is answered in the above terms.
35. The Registry to place the matters before Hon’ble the Chief Justice of India for seeking orders for being listed before the appropriate Bench.
Civil Appeal No.151 of 2007 Etc. Page 240 of 241
36. I must place on record my sincere appreciation to the learned Attorney General, learned Solicitor General and their teams, learned senior counsel appearing for the respective parties, learned instructing counsel and learned counsel for the respective parties for their valuable assistance to this Bench.

………………………………J. (B.V. NAGARATHNA) New Delhi;

October 23, 2024.

Civil Appeal No.151 of 2007 Etc. Page 241 of 241