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 12, Cited by 12]

Supreme Court of India

Government Of Andhra Pradesh vs Anabeshahi Wine And Distilleries Pvt. ... on 16 February, 1988

Equivalent citations: AIR1988SC771, 1988(16)ECC176, JT1988(1)SC358, 1988(1)SCALE337, (1988)2SCC25, AIR 1988 SUPREME COURT 771, 1988 (2) SCC 25 (1988) 1 JT 358 (SC), (1988) 1 JT 358 (SC)

Author: N.D. Ojha

Bench: M.P. Thakkar, N.D. Ojha

JUDGMENT
  

N.D. Ojha, J.
 

1. This appeal on the basis of a certificate granted under Article 133(1)(c) of the Constitution of India has been filed by the Government of Andhra Pradesh against the judgment dated 14th March, 1972 of the Andhra Pradesh High Court allowing writ petition No. 4312/71 filed by the respondent. The respondent obtained a Distillery licence under the Andhra Pradesh Distillery Rules, 1970 (hereinafter referred to as the Rules) framed under the Andhra Pradesh Excise Act, 1968 (hereinafter referred to as the Act) and has been carrying on the business of manufacture and sale of wine and other allied products. The excise authorities posted one Inspector, one Sub-Inspector and four Constables at the respondent's factory premises and required the respondent to pay their salaries and allowances etc. in pursuance of Section 28(2) of the Act. The respondent made representations to the excise authorities against the said demand and having failed to get any redress, filed the aforesaid writ petition challenging the demand on two grounds :

1. By virtue of Entry 51 in List 2 of the Seventh Schedule to the Constitution of India, no duty other than excise duty could be levied or collected under the Andhra Pradesh Excise Act. And since the impugned demand which was in the nature of establishment charges did not constitute excise duty, the respondent was not liable to pay the same.
2. The said demand could not be justified even on the ground that it was a fee, as no services were rendered and there was no quid-pro-quo.

2. These contentions raised on behalf of the respondent found favour with the High Court which by the judgment appealed against allowed the respondent's writ petition and directed the issue of a writ restraining the Excise Department from either demanding or collecting the aforesaid establishment charges of the supervisory staff posted at the factory premises of the respondent.

3. It has been urged by the learned Counsel for the appellant that the High Court committed an error in appreciating the true nature of the demand. According to learned Counsel for the appellant, the demand was in the nature of price for parting with the privilege to manufacture and sell wine and other allied products which privilege exclusively vested with the Government. Learned counsel for the respondent on the other hand supported the reasoning which commended to the High Court in allowing the writ petition.

4. Having considered the respective submissions made by learned Counsel for the parties, we find substance in the submission made by learned Counsel for the appellant. It has not been disputed, and in our opinion rightly, by learned Counsel for the respondent that the business which the respondent has been carrying on could not have been carried on by it unless licence had been granted to it under the Act and the Rules. Section 17 of the Act as it stood at the relevant time contemplated grant for a fixed period at any place a lease jointly or severally for the supply, manufacture or sale of any intoxicant subject to such conditions as the Government may deem fit to impose. Section 28 of the Act which deals with the forms and conditions of licence etc. reads as under :

28. Form and conditions of licence etc.: (1) Every permit issued or licence granted under this Act shall be issued or granted on payment of such fees, for such period, subject to such restrictions and conditions, and shall be in such form and shall contain such particulars, as may be prescribed.

(2) The conditions prescribed under Sub-section (1) may include provisions of accommodation by the licensee to excise officers at the licenced premises on the payment of rent or other charges for such accommodation at or near the licensed premises and the payment of the costs, charges and expenses (including the salaries and allowances of the excise officers) which the Government may incur in connection with the supervision to ensure compliance with the provisions of this Act, the rules made thereunder and the licence.

Similar is the provision contained in Rule 15 of the Rules which for the sake of convenience is reproduced herein below :

15. (a) The licensee shall, if required by the Commissioner provide within the premises of the distillery or ch site as may be approved by the Commissioner buildings for the office and residence of the staff posted under Rule 14.

(b) The licensee shall, if required by the Commissioner, deposit into the Government Treasury such amount as may be demanded towards the salaries and allowances of the Government establishment posted at the distillery, but he shall not make any direct payment to any member of such establishment.

5. The perusal of the aforesaid provisions of the Act and the Rules leaves no manner of doubt that it was open to the appellant to grant the exclusive privilege of manufacturing and selling wine etc. to the respondent only provided it was, apart from making any other payment, also willing to pay the salaries and allowances referred to in the aforesaid revisions which for the sake of convenience have been described as establishment charges, and which were sought to be recovered as such under the impugned notice of demand. The respondent Company was not under any obligation to take the licence. It was open to it to have refrained from taking any licence under the Act and the Rules if it was not willing to pay the price as required by the Government for the grant of privilege to manufacture and sell intoxicants. The nature of the payment which a licensee such as the respondent is required to make to the State by reason of the State parting with the privilege in regard to manufacture sale etc. of intoxicants came up for consideration before a Constitution Bench of this Court in Harshankar and Ors. v. The Deputy Excise and Taxation Commissioner and Ors. . It was held that the amounts charged to the licensees are neither in the nature of tax nor excise duty, but constituted the price or consideration which the Government charges to the licensees for parting with its privileges and granting them to the licensees. In this connection, it was pointed out :

In our opinion, the true position governing dealings in intoxicants is as stated and reflected in the Constitution Bench decisions of this Court in Balsara's case, Cooverjee's case, Kidwai's case, Nagendra Nath's case, Amar Chakraborty's case and the R.M.D.C. case, as interpreted in Harinarayan Jaiswal's case and Nashirwar's case. There is no fundamental right to do 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, sale and possession. In all their manifestations, these rights are vested in the State and indeed without such vesting there can be no effective regulation of various forms of activities in relation to intoxicants. In "American Jurisprudence", Volume 30 it is stated that while engaging in liquor traffic is not inherently lawful, nevertheless it is a privilege and not a right, subject to governmental control. This power of control is an incident of the society's right to self-protection and it rests upon the right of the State to care for the health, morals and welfare of the people. Liquor traffic is a source of pauperism and crime.
... ... ... ...
Since rights in regard to intoxicants belong to the State, it is open to the Government to part with those rights for a consideration. By Article 298 of the Constitution, the executive power of the State extends to the carrying on of any trade or business and to the making of contracts for any purpose. As observed in Harinarayan Jaiswal's case, "if the Government" is the exclusive owner of those privileges, reliance on Article 19(1)(g) or Article 14 becomes irrelevant. Citizens cannot have any fundamental right to trade or carry on business in the properties or rights belonging to the Government, nor can there be any infringement of Article 14, if the Government tries to get the best available price for its valuable rights. Section 27 of the Act recognises the right of the : Government to grant a lease of its right to manufacture, supply or sell intoxicants. Section 34 of the Act read with Section 59 (d) empowers the Financial Commissioner to direct that a licence, permit or pass be granted under the Act on payment of such fees and subject to such restrictions and on such conditions as he may prescribe. In such a scheme, it is not of the essence whether the amount charged to the licensees is pre-determined as in the appeals of Northern India Caterers and of Green Hotel or whether it is left to be determined by bids offered in auctions held for granting those rights to licensees. The power of the Government to charge a price for parting which its rights and the mode of fixing that price is what constitute the essence of the matter. Nor indeed does the label affixed to the price determine either the true nature of the charge levied by the Government or its right to levy the same.
The principle of law enunciated in the case of Harshankar (supra) was reiterated in State of Haryana v. Jage Ram . wherein Chandrachud, C.J. speaking for the Court said :
The amount which the respondents agreed to pay to the State Government under the terms of the auction is neither a fee properly so called which would require the existence of a quid-pro-quo, nor indeed is the amount in the nature of excise duty, which by reason of the constitutional constraints has to be primarily a duty oh the production or manufacture of goods produced or manufactured within the country. The respondents cannot therefore complain that they are being asked to pay "excise duty" or still head duty" on quota of liquor not taken lifted or purchased by them. The respondents agreed to pay a certain sum under the terms of the auction and the Rules only prescribe a convenient mode where by their liability was spread over the entire year by splitting it up into fortnightly instalments. The Rules might as well have provided for payment of a lump sum and the very issuance of the licence could have been made to depend on the payment of such sum. If it could not be argued in that event that the lump sum payment represented excise duty, it cannot be so argued in the present event merely because the quota for which the respondents gave their bid is required to be multiplied by a certain figure per proof litre and further because the respondents were given the facility of paying the amount by instalments while lifting the quota from time to time. What the respondents agreed to pay was the price of a privilege which the State parted with in their favour. They cannot therefore avoid their liability by contending that the payment which they were called upon to make is truly in the nature of excise duty and that no such duty can be imposed on liquor not lifted or purchased by them.

6. The principles laid down in the aforementioned cases will, in our opinion, apply to the instant case also. The fact of the demand being with regard to establishment charges will make no difference. A predetermined amount equivalent to or even higher than the amount which is sought to be recovered by the appellant from the respondent calculated for the entire period of the licence could have been demanded in a lump sum as price for parting the privilege and it could not have been challenged by the respondent in view of the principle enunciated by this Court in the aforesaid cases. Simply because the demand was spread over with a view to making it just and reasonable so as to represent the actual expenditure incurred by the Government to maintain the requisite excise staff at the factory premises of the respondent as contemplated by the relevant provisions of the Act and the Rules, it would not become illegal and vulnerable.

7. In view of the foregoing discussion, we are of the opinion that the judgment appealed against rendered by the High Court cannot be sustained and deserves to be set aside. In the result, this appeal succeeds and is allowed. The judgment appealed against is set aside and the writ petition filed by the respondent is dismissed with costs throughout.