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 10, Cited by 0]

Bombay High Court

M/S. Chinteshwar Steel Pvt. Ltd., ... vs State Of Maha., Thr. Sect. Industries, ... on 7 April, 2017

Author: B.P. Dharmadhikari

Bench: B.P. Dharmadhikari, Swapna Joshi

Judgment                                                                    wp1010.16

                                      1




             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       NAGPUR BENCH, NAGPUR.



                      WRIT PETITION  No. 1010  OF   2016.



  1. M/s. Chinteshwar Steel Private Limited,
     a company registered under the
     Companies Act, having its registered
     office at 226, Central Avenue Road,
     Lakadganj, Nagpur - 440008.
     Through its Director Mr. Digganth N. Soni.

  2. Mr. Digganth s/o Naresh Soni,
     Director and Share Holder of 
     Petitioner no.1 Company, aged about 30
     Years, resident of Wardhaman Nagar,
     Nagpur.                                               ....PETITIONERS.



                                   VERSUS


  1. State of Maharashtra,
     through Secretary, Industries, Engery
     and Labour Department,
     Mantralaya, Mumbai - 400 032.

  2. The State of Maharashtra,
     through Secretary, Geology and 
     Mining Department,
     Mantralaya, Mumbai - 400 032.

  3. Directorate of Industries,
     New Administrative Building, Second
     Floor, Opposite Mantralaya,
     Madam Cama Road, Mumbai - 400 032




 ::: Uploaded on - 12/04/2017                 ::: Downloaded on - 13/04/2017 00:27:35 :::
 Judgment                                                                           wp1010.16

                                           2


          through Additional Director 
          of Industries.

    4. The Joint Director of Industries,
       Office of the Joint Director of Industries,
       Udyog Bhavan, Civil Lines,
       Nagpur 440001.

    5. The Senior Deputy Director, Regional
       Office, Geology and Mining
       Directorate, 27, Khanij Bhavan, 4th Floor
       Cement Road, Shivaji Nagar,
       Nagpur.                                                    ....RESPONDENTS
                                                                                 . 



                              ----------------------------------- 
                     Mr. R.M. Bhangde, Advocate for Petitioners.
                   Ms. T. Khan, Asstt. Govt. Pleader for Respondents.
                              ------------------------------------




                                   CORAM :  B.P. DHARMADHIKARI &
                                                 MRS. SWAPNA JOSHI, JJ.
Date of Reserving the Judgment                 :         22.03.2017.

Date of Pronouncement                          :         07.04.2017.




JUDGMENT.   (Per B.P. Dharmadhikari, J)


1. Petitioner no. 1 is a Company while petitioner no. 2 is its Director. ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 3 They seek a direction to respondents to consider their claim for refund of royalty for year 2011-2012 under Package Scheme of Incentives, 2007 by ignoring the condition prescribing the limitation for raising it. There is prayer also to set aside the orders of rejection dated 24.12.2013 passed by Respondent no. 4 Joint Director of Industries (Western region), dated 18.01.2014 by the Respondent no. 5 Senior Deputy Director, and final rejection on 20.11.2015 by the Respondent no. 3 Additional Director of Industries. Limitation has been provided for the first time vide the government circular date 17.06.2011 and the Writ Petition contains a prayer to quash it or to declare that it can not apply in the case of petitioners as their eligibility certificate is dated 22.04.2009.

2. Government Resolution dated 30.3.2007 is that Package Scheme of Incentives, 2007. It is referred to as "scheme" hereafter. The fact that petitioner no. 1 Unit is governed by this scheme or its entitlement to claim royalty refund in terms thereof is also not in dispute. It is eligible for period of 60 months from the certificate dated 22.04.2009. Respondent nos. 1, 3 and 4 plead in their reply that Implementing Agency sanctioned the refund claim of petitioner for years 2009-2010 and 2010-2011 on 28.04.2014. Claim of the petitioners for year 2011-2012 was filed by them on 07.12.2013 and is rejected, as it is beyond the time limit for seeking refund mentioned ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 4 in Government Circular issued on 17.06.2011.

3. We have heard learned Shri R.M. Bhangde, learned counsel for the petitioners and Ms. T. Khan, learned Assistant Government Pleader for the respondent State and its officers. Considering the issue and order of this Court dated 07.03.2017, matter has been argued finally by both the sides. Accordingly, We issue Rule and make it returnable forthwith by the consent of the parties.

4. Submission in short is, introducing in the scheme, the concept of limitation by the circular dated 17.06.2011 defeats the vested right of the petitioner as it operates retrospectively. Other contention is, period of limitation is introduced by the subordinate authority and since it militates with the substantive provision for refund in the scheme, it is excessive. Lastly, it is urged that in absence of any clause for condoning the delay in genuine cases, in present matter, the entire clause prescribing limitation is rendered oppressive and arbitrary. To buttress these submissions, Shri R.M. Bhangde, learned counsel draws support from (1971) 2 SCC 860 -- (Bharat Barrel and Drum Mfg. Co. Ltd. v. ESI Corpn). and (2007) 8 SCC 189- (State of Orissa & Others vs. Tata Sponge Iron Ltd.) ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 5

5. Respondents do not deny the facts. They urge that petition as presented suffers from the vice of delay and latches. On merits, they point out that the scheme only contains an outline or a framework. Niceties or details are to be worked out by the Committee as stipulated in clause 7 of the Government Resolution dated 30.3.2007. The procedure worked out by said Committee enjoys same status as that of 2007 Scheme. No inconsistency can therefore exist between 2007 Scheme and procedure stipulated in government circular dated 17.06.2011. Ms. T. Khan, learned A.G.P. also relies on Bharat Barrel and Drum Mfg. Co. Ltd. v. ESI Corpn. (supra).

6. Both sides have relied upon the law laid down by the Hon'ble Apex Court in Bharat Barrel and Drum Mfg. Co. Ltd. v. ESI Corpn., (supra). Discussion therein shows absence of delegation. Hon'ble Apex Court notes that in the latest case the Andhra Pradesh High Court also following the earlier decision of Madhya Pradesh, Madras and Punjab held that the State Government had exceeded its powers to frame Rule 17 as no such power to prescribe limitation under the provisions of Section 96(1)(a) or under Section 78(2) of ESI Act,1948 can be said to have been delegated to the State Government. However, Hon'ble Apex Court found that Section 78(2) does not delegate any power to the Government, to make rules which only requires the Insurance Court to follow such procedure as may be prescribed ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 6 by rules made by the State Government, which rules can only be made under Section 96 of the Act. In the view taken, it was unnecessary to examine the question whether legislative practice lead to the same conclusion though in the Madras and the Punjab decisions that was also one of the grounds given in support of their respective conclusions. The contrary view expressed by a Bench of the Allahabad High Court was held not good law. Hon'ble Apex Court points out that the Legislature has since chosen to specifically prescribe three years as limitation period by addition of sub-section (1-A) to Section 77 while deleting Section 80. Section 77(1-A) provides that every such application shall be made within a period of three years from the date on which the cause of action arose. By this amendment the claim under clause (d), as well as the one under clause (f) of sub-section (2) of Section 75, which provides for the adjudication of a claim by the Insurance Court for the recovery of any benefit admissible under the Act for which a separate limitation was fixed under Section 80, is to be made within three years from the date of the accrual of the cause of action. This amendment is also held to confirm the view taken by Hon'ble Apex Court that the power under Section 96(1)(b) does not empower the Government to prescribe by rules, a period of limitation for claims under Section 75. Thus, the correct interpretation of the statutory provisions and design therein which is determinative. ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 :::

Judgment wp1010.16 7

7. State of Orissa v. Tata Sponge Iron Ltd., (supra) upholds the view of the Orissa High Court. High Court has held that the operational guidelines being in the nature of a subordinate sub-delegated legislation, the same must be in consonance with the IPR and by reason thereof no other or further condition could have been stipulated so as to prevail over the policy decision itself holding. The operational guidelines provided a limitation or time period for sales tax incentives, High Court found that by sub-delegated legislation, a delegatee can not effectively amend or supplant legislation. Operational guidelines and the terms thereof clearly indicated that the stipulations regarding time period find mention in Clause 5 of the operational guidelines. Said stipulation relate only to industries covered under Paras 7.3 and 7.4 of IPR, 1992 and apply to those industries only for which time periods have been stipulated in IPR itself and not to the industries/activities covered under Paras 7.2 and 7.5. Since the petitioner's industry was covered in the EMD category under Para 7.5 of IPR, 1992 read with Entry 44 of SRO No. 1091 of 1992, Clause 5 of the operational guidelines did not apply to it. High Court was of the view that Clause 5 of the operational guidelines and stipulation in the eligibility form (the eligibility certificate), to the extent it provided for a period of time were not in consonance with IPR, 1992, and without jurisdiction/without sanction of ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 8 law and ultra vires IPR, 1992. High Court also held that the operational guidelines and/or instructions were made for administration of incentive contained in the policy and not for the purpose of imposing any new stipulation and/or conditions alien to and/or not in consonance with the passing of the 1992 Policy. It cannot in law be read into and allowed to operate since it would frustrate the very objective sought to be achieved by the 1992 Policy Declaration. This view of the High Court is affirmed in paragraphs 19 to 21 of the reported judgment.

8. In present matter, the petitioner no. 1 industry is eligible for royalty refund for period of five years from the date of commencement of commercial production as per clause 5.5 of the government resolution dated 30.03.2007. This Government resolution is further execution of policy in force since 1964 known as Package Scheme of Incentives. Clause 3.12 thereof explains Procedural Rules to mean and include rules as laid down under GR Industries,Energy and Labour Department dated 11.08.1980 as amended from time to time. If there be any conflict, the provisions in GR dated 30.03.2007 are to prevail. Neither petitioners nor the Respondents have drawn our attention to the GR dated 11.08.1980 and no arguments on inconsistency are advanced in that backdrop. As noted supra, Petitioner tries to urge inconsistency between Scheme and government circular dated ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 9 17.06.2011. In view of clause 3.12 dealing with the procedural rules and taking care of inconsistency, the effort of the petitioner must fail.

9. Clause 7 of the GR dated 30.03.2007 i.e. Scheme reads as under :-

"7. Committee.
A Committee as constituted comprising of the following members shall be authorities to interpret and decide all the issues involving the PSI 2007 and earlier Scheme.
1.Secretary, Industries Department Chairman.
2.Secretary (Finance) Member.
3.Commissioner of Sales Tax. Member.
                   4.Development Commissioner 
                   (Industries)                                       Member.
                   5.Joint Director of Industries (PSI)               Member 
                                                                      Secretary.
                                  The  Committee  may   if  it  so  desires  seek   the  
                   advise   of   expert   from   relevant     field   before   taking  
                   decision on the subject matter.
                                  The decisions taken by the Committee will be  
implemented only after the approval of the Government at appropriate level."

Thus, the Committee is empowered to interpret and decide all issues involving the scheme. It is competent to seek expert's assistance also. ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 :::

Judgment wp1010.16 10 Power of interpretation is obviously with a view to practically implement the scheme. As disclosed expressly in the preamble of the scheme, it outlines the eligibility criteria, quantum of incentives and monitoring mechanism for administering the incentives. When this outline in preamble is juxtaposed with the clause 7 supra, it follows that the niceties are to be worked out by the Committee only. Object of making a wide provision in the shape of clause 7 in scheme is to iron out the creases and resolve the difficulties in actual implementation. Therefore only, the decision of the Committee needs to be implemented after approval of the Government at appropriate level. This arrangement in clause 7 envisages a possibility of conflict in such a decision taken by the Committee and the scheme itself. The decision of the Committee may be case specific or then issue based and therefore having wider ramifications. It may be a policy decision warranting a uniform adherence.

10. Government Circular dated 17.06.2011 incorporates the decision of this Committee. This circular deals with various facets of royalty refund and therefore appears to be a more comprehensive decision on that subject. Because of its this nature, it has been issued by order of in the name of the Governor of Maharashtra. We, therefore, find that this decision dated 17.06.2011 styled as Government Circular is in no way subordinate to the ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 11 Government Resolution dated 30.03.2007. On the contrary, it is complimentary to it and mandates adherence similarly. In view of this arrangement and object inherent in 2007 Scheme, the exercise of the committee dated 17.06.2011, though styles as circular, can contain both procedural and substantive provisions. The Committee functioning under Clause 7 has to understand and meet the problems faced while translating the 2007 Scheme into practical. It can take all necessary decisions in the public interest subject only to rider that such decisions must be ratified by the competent authority. There is no challenge to this arrangement and it needs to be honoured as it is neither unconstitutional nor arbitrary.

11. Eligibility certificate of the petitioner dated 22.04.1989, vide its condition 17(iv) obliges it to comply with all terms, conditions and provisions of 2007 Scheme, all stipulations as may be made from time to time as also the procedure prescribed thereunder and in force from time to time. Thus, petitioners have already subjected themselves to such stipulations and procedure or change therein. We have already found that whether exercise in government circular dated 17.06.2011 is procedural or substantive can not form the bone of contention in as much as the scheme and later circular stand at same pedestal as far as the petitioners are concerned. The circular does not extinguish the right to claim refund but ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 12 regulates it in larger public interest by prohibiting the stale claims. When the refund has to be out of public revenue, verification of the records and documents at various levels is must. Similarly, the Government must know the liabilities to be discharged within reasonable time so as to rule out any manipulations and other mischief. When the arrangement and appropriation of the funds is always a problem and transparency is desired, time bound processing of such cases is the only solution. Petitioners do not even state why period of one year or outer limit of one year for filing refund claim is arbitrary. At the end of production year, raw material consumed is matter of record. Hence, choice of this period of one year as period of limitation after expiry of financial year does not seem to be either arbitrary or unreasonable. Petitioners have not taken any pains to demonstrate how or why this period is insufficient. In fact, there are no arguments on these lines. Legally, we do not see any prejudice caused to any industry by prescribing this limitation. Contention that benefit of refund of royalty is being taken away by the government circular dated 17.06.2011 therefore, is, wholly erroneous and misconceived. We find that said benefit is to be availed by the petitioners as per 30.03. 2007 Scheme read with government circular dated 17.06.2011.

12. Claim for benefit of royalty refund for year 2011-2012 ought to ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 13 have been filed by them by 31.12.2013 but, it came to be filed on 07.12.2013. In the meanwhile, petitioners did not challenge the government circular dated 17.06.2011 for about 2 years. The challenge is therefore belated. We find substance in the contention of Ms. Khan, learned A.G.P. that this delay has not been explained.

13. The refusal to refund due to expiry of period of limitation is not questioned by pointing out that some dispute about availability of the benefit or about eligibility of raw material consumed by the petitioners, was then pending and hence, no refund was claimed. The respondents in reply point out that refund for years 2009-2010 and 2010-2011 got delayed due to lack of some documents as quantity of coal shown as consumed was found excessive. This assertion by the respondents of alleged non- compliance by the petitioners is not dealt with and not in dispute before us. Late clearance of refund proposal by itself can not be a ground for non- submission of the further claims within time. Justification therefor pleaded in paragraph 8 of the writ petition does not advance the case and cause of the petitioners. Petitioners having submitted the claims earlier can not raise any challenge to the prescription of time limit on 17.06.2011. Claim for year 2011-2012 was to be submitted within one year from 31.03.2012 i.e., by 31.03.2013. Though their claim has been declined by the reasoned orders, ::: Uploaded on - 12/04/2017 ::: Downloaded on - 13/04/2017 00:27:35 ::: Judgment wp1010.16 14 petitioners do not plead or point out any difficulty or inability for their failure to submit it within time. They do not care to explain why it could not be filed before 31.03.2013 or before 07.12.2013.

14. As a result of this discussion, We find that the petitioners have failed to substantiate the challenge. No case is made out warranting the intervention by this Court. Writ Petition is therefore dismissed. Rule is discharged. No costs.

                            JUDGE                                      JUDGE


Rgd.




    ::: Uploaded on - 12/04/2017                            ::: Downloaded on - 13/04/2017 00:27:35 :::