Delhi High Court
Full Ford Indian Ltd. & Anr. vs Union Of India & Anr. on 9 August, 2011
Author: Dipak Misra
Bench: Chief Justice, Sanjiv Khanna
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Order Reserved on: 27th July, 2011
% Order Pronounced on:9th August, 2011
+ WP(C) No. 1095/1985
FULL FORD INDIAN LTD. & ANR. ..... Appellants
Through: Mr.S. Ganesh, Sr.Advocate with
Mr.Pravin Bahadur, Ms.Kanika
Gomber, Ms.Mallika Joshi &
Mr.Rajan Narain, Advs.
Versus
UNION OF INDIA & ANR. ..... Respondents
Through: Mr.A.S. Chandhiok, ASG with
Mr.B.V. Niren, Mr.Sandeep Bajaj,
Mr.Udit Gupta & Ms.Neha Rastogi,
Advs.
WITH
+ WP(C) No. 1680/1988
FULL FORD INDIAN LTD. & ANR. ..... Appellants
Through: Mr.S. Ganesh, Sr.Advocate with
Mr.Pravin Bahadur, Ms.Kanika
Gomber, Ms.Mallika Joshi &
Mr.Rajan Narain, Advs.
Versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr.A.S. Chandhiok, ASG with
Mr.B.V. Niren, Mr.Sandeep Bajaj,
Mr.Udit Gupta & Ms.Neha Rastogi,
Advs.
WP(C) Nos.1095/1985 & 1680/1988 page 1 of 19
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SANJIV KHANNA
1 Whether reporters of the local papers be allowed to see the judgment? Yes
2 To be referred to the Reporter or not? No
3 Whether the judgment should be reported in the Digest? No
DIPAK MISRA, CJ
The two writ petitions, being inter-linked and inter-connected, were
heard together and are disposed of by a common order. WP (C) No.
1095/1985 was preferred with the prayer for declaring paragraph 7 of the
Drug (Prices Control) Order, 1979 (for short „DPCO, 1979‟) as ultra vires
Articles 14 and 300A of the Constitution of India and to issue a writ of
certiorari for quashing the impugned order dated 1st February, 1985 and
further to prohibit the respondents from initiating any action against the
petitioner in implementation of the said impugned order and to pass
appropriate orders as may be deemed fit and proper in the facts of the
case.
2. In the said petition, it has been stated that the petitioner No.1 is the
company and the petitioner No.2 is the Director and the company carries
on the business of manufacture, production and sale of drugs and
pharmaceuticals including the production, manufacture and sale of
WP(C) Nos.1095/1985 & 1680/1988 page 2 of 19
various formulations containing the bulk drug Gentamycin Sulphate. The
respondent No.2, the Director (Drugs), Government of India in the
Ministry of Chemicals and Fertilizers who has the authority to exercise the
power under the provisions of the Drugs and Cosmetics Act, 1940 as also
DPCO, 1979, on the basis of paragraph 7(2) of the DPCO, 1979, imposed
the demand for a sum of Rs.194.62 lakhs on the petitioners to be paid and
deposited in the drug prices equalization account. It was contended that
the said order has purportedly been based on account of alleged difference
between the price of Gentamycin Sulphate that has been allegedly allowed
to the petitioner-company in their retail prices fixed for the sale of the
formulations containing the said drug and the actual purchase prices of
imported/indigenously manufactured Gentamycin Sulphate paid by the
petitioner.
3. It was contended that prior to 1978, there was no notified/published
price for Gentamycin Sulphate and at that time, the petitioners were
marketing their various formulations containing the said Gentamycin
Sulphate at certain prices. The price chart is given below: -
WP(C) Nos.1095/1985 & 1680/1988 page 3 of 19
"Name of the formulations. M.R.Price including E.D.
Garamycin 80 Mg.
(2 ml vial 40 Mg. per ML.) Rs.28.89
Garamycin 60 Mg.
(1.5 ML - 40 Mg. per ML.) Rs.21.30
Garanmycin 20 Mg.
(2 ML. vial 10 kg. per ML.) Rs.8.52
Garanmycin Opthalmic Solution
(3 ML. vial) Rs.5.22
Garanmycin Opthalmic Ointment
(3 gm. tube) Rs.4.10
Quadriderm. (5 gm. tube) Rs.5.52"
4. In 1978, for the first time, the price of the said drug was fixed under
paragraph 5 of the DPCO. In the said order, the price of Gentamycin
Sulphate was fixed at Rs.61.21 p/gm. The formulation prices have been
reproduced in the petition, which is as follows: -
"Name of the formulation M.R.Price including C-D
Garamycin 80 mg. Rs.17.23
-do- 60 mg. Rs.12.63
-do- 20 mg. Rs.6.51
Garamycin Opthalmic Solution Rs.4.26
WP(C) Nos.1095/1985 & 1680/1988 page 4 of 19
-do- -do- Ointment Rs.3.08
Quadriderm. Rs.5.01"
5. It is urged by the petitioner that the price of Rs.61.21 p/gm was
fixed as the maximum selling price of imported Gentamycin Sulphate,
when imported and distributed into India by the State Chemical and
Pharmaceutical Corporation of India (for short „SPC‟) and the said price
was fixed having regard to all relevant factors including the data supplied
to the Ministry of Petroleum, Chemicals and Fertilizers by SPC itself.
Thereafter, by Circular dated 16th January, 1979, the price was revised from
Rs.61.21 p/gm. to Rs.35.67 p/gm. The said price was fixed keeping in
view the selling price of imported Gentamycin Sulphate, which was
imported by SPC. On 2nd April, 1997, the Drugs (Prices Control) Order,
1979 was brought into effect, which repealed the 1970 order in respect to
things done or omitted before the repeal of the DPCO, 1979. The said
paragraph 7 of the DPCO, 1979 empowers the Central Government to fix a
retention price as well as the pooled price for the sale of bulk drugs
specified in the first schedule and the second schedule. The said order was
applicable to bulk drugs, which were indigenously manufactured and
WP(C) Nos.1095/1985 & 1680/1988 page 5 of 19
imported. Placing reliance on sub-para (2) of paragraph 7, the respondent
No.2 imposed the demand. It is contended that paragraph 7(2) applied
only if the price of the bulk drug had been fixed under paragraph 7(1) or
paragraphs 3, 4, 5 or 6. DPCO, 1979, as pleaded, refers to the bulk drug
price but in the case at hand, during the relevant period, the price of the
bulk drug Gentamycin Sulphate had never been fixed under paragraph
7(1) of the DPCO, 1979. It is the stand in the petition that the power to
raise a demand under paragraph 7(2)(a) was in the alternative to the
power under paragraph 7(2)(b) to direct the manufacturer to sell the
formulations at prices which were fixed by the government but if the
power under paragraph 7(2)(b) was not exercised, then recourse to make a
demand under paragraph 7(2)(a) was not permissible. It was put forth
that raising a demand under paragraph 7(2)(a) was discretionary. It was
also urged that the object was to prevent unjust enrichment of the
manufacturer and such a demand does come into existence only if the
manufacturer had earned a return higher than that which was allowed to
him by the 5th Schedule to the DPCO, 1979. But in the case of the
petitioner-company, returns were significantly less than allowed and,
therefore, if the demand is raised, its return would be further reduced,
WP(C) Nos.1095/1985 & 1680/1988 page 6 of 19
which is impermissible. In essence, it is put forth by the petitioner that if
the demand raised under paragraph 7(2)(a) is sustained, he has to pay the
money which belongs to him inasmuch as he had never collected the said
amount. It was also asserted that paragraph 7(2)(a) had no application at
all to bulk drugs consumed in the manufacture and formulation for which
leader prices were fixed. In this kind of a situation, the formulation price
was fixed in generic terms in the entire industry and hence, there was
neither any formulation price fixed in respect of a particular
manufacturer‟s formulation nor was there any particular price of the bulk
drug allowed to him in the price of his formulation. The petitioner-
company was not a leader or a major manufacturer of the formulations
based on the bulk drug Gentamycin Sulphate and, therefore, the cost of
production was to be taken into consideration while fixing the leader price
of the formulation in question, which had not been done in the case at
hand. It was asseverated that when a leader price was fixed, a particular
manufacturer cannot be heard to complain about the higher cost and on
that basis, the price should be available to him and similarly, it was not
open to the respondent No.2 to make a claim on a manufacturer on the
footing that his production cost was less. Additionally, it is put forth that
WP(C) Nos.1095/1985 & 1680/1988 page 7 of 19
the demand has to be on consumption/utilization and not on cross-
purchases.
6. Be it noted, the order that was assailed before this Court in WP (C)
No. 1095/1985 reads as follows: -
"I am directed to refer to the correspondence resting with
your letters dated 16th July, 1984 and 6th August, 1984 and to
say that in terms of paragraph 7(2) of Drugs (Prices Control)
Order, 1979 Government is empowered to recover into the
Drugs Prices Equalisation Account the difference between the
price allowed for a bulk drug in the formulations and the
actual import/procurement price. In your case it has been
noticed that while the price of Gentamycin allowed to you in
the formulations is Rs.35.67 per gram, you have
imported/procured this drug at a price which is lower than
the price of Rs.35.67 per gram. The amount payable into the
Drugs Price Equalisation Account have been calculated based
on data submitted by you and as shown in the attached
Statement. The said amount is without prejudice to
Government‟s right to verify your records under para 25(3) of
Drugs (Prices Control) Order, 1979 and also further recoveries
on this drug that might be due from your Company.
2. Please deposit a sum of Rs.194.62 lakhs into the Drugs
Prices Equalisation Account by sending Draft in the name of
Pay & Accounts Officer, Ministry of Chemicals and Fertilizers
by or before 15th February 1985 and in case you have any
representation to submit against the recovery of the above
amount, kindly do so before the said date. Please also come
WP(C) Nos.1095/1985 & 1680/1988 page 8 of 19
for personal hearing on 15th February 1985 at 2.30 P.M. with
Dr. R.V.Vaidyanatha Ayyar and also bring along all the
relevant details and records in support of your representation
based on which you have relied in your representation, if
any."
7. During the pendency of the first writ petition, this Court passed an
order on 24th October, 1985 directing the appropriate authority to
determine the liability of the petitioner under paragraph 7(2) of the DPCO,
1979 after giving him reasonable opportunity of being heard. Thereafter,
the Development Commission (Drugs) issued a show-cause notice to the
petitioner dated 6th November, 1985 calling upon the petitioner to show-
cause why the amount of Rs.194.62 lakhs should not be recovered from the
petitioner for deposit in the Drug Prices Equalization Account under
paragraph 7(2) of the DPCO, 1979. On receipt of the said show-cause
notice, the petitioner requested to provide certain details. Communications
continued between the petitioner and the competent authorities of the
respondents and eventually, an order came to be passed on 3rd January,
1986. It is appropriate to reproduce the said order: -
"2. On the due date of hearing, i.e., 18.12.1985 Shri M.V.
Patwardhan, Director and Shri R.K. Rastogi appeared before
WP(C) Nos.1095/1985 & 1680/1988 page 9 of 19
me. They pleaded for adjournment of the hearing on the
pretext that their lawyers were not available. I made it clear to
them that in terms of the Hon‟ble High Court judgment, I had
given an opportunity of being heard. Had they sought for an
adjournment earlier, a convenient date could have been fixed,
such that final orders were passed before 6.1.1986, the date on
which the case stands posted in the Hon‟ble Delhi High Court.
Notwithstanding this, time was granted upto 26.12.1985 to
submit written submissions and arguments.
3. I have gone through all the details submitted by the
Company and find that for the period 1979-80 to 1st March,
1984 the amount of Rs.194.62 lakhs has been claimed, the price
of formulations was based on Gentamycin Sulphate price of
Rs.35.67 per gram which was fixed on 16th January, 1979. In
fact, on the excess amount calculated based on the details
submitted by the Company, the Company have also enjoyed
mark-up and, therefore, the total benefit that accrued to the
Company would be roundly Rs.375.00 lakhs i.e. Rs.194.62
lakhs on account of the difference between the price of the
bulk drug Gentamycin allowed in the formulations and the
actual procurement price of Gentamycin and Rs.180.00 lakhs
approximately as a mark-up on this excess amount. In view
of the limitations imposed under para 7(2) claim has been
raised for deposit into the Drug Prices Equalisation Account
for a sum of Rs.194.62 lakhs.
4. Far from giving any details for refuting the claim
pressed forward by Government, the Company in its
submissions of 24th December, 1985 have virtually challenged
the vires of para 7(2) arguing its inoperationability in respect
of formulations for which price has been fixed by the
Government. It may be mentioned that I am not an
appropriate authority to arbitrate upon the legality of the
DPCO 1979 in general and that of para 7(2) in particular.
Suffice it to say that the main object of para 7(2) of Drugs
(Prices Control) Order, 1979 is to protect the interest of the
consumers by recovering the difference between the price of
WP(C) Nos.1095/1985 & 1680/1988 page 10 of 19
bulk drugs allowed in the formulations and actual
procurement price from those formulators who do not come
forward for getting their formulation prices reduced even
when they are procuring the bulk drug at a price lower than
the price allowed in the formulations. The amount so
recovered are utilized to pay the difference to the
producers/importers in accordance with para 17(2)(a) of the
Drugs (Prices Control) Order, 1979. It, therefore, becomes
possible to make available medicines for treatment of diseases
like Leprosy, Malaria etc. at cheap prices.
5. I have also examined the contention raised by M/s.
Fulford (India) Ltd. that para 7(2) cannot apply from
retrospective effect and that since prices have been fixed by
the Government, para 7(2) does not apply at all. I do not find
any substance in both these arguments. In fact, para 7(2) only
comes into operation for recoveries of the amount which
become due after bulk drug has been converted into
formulations. Similarly, paragraph 7(2)(b) gives the option to
the Government to reduce the prices of formulations below
the normally fixed prices under Drugs (Prices Control) Order,
1979 in such a way that the excess amount that accrued to a
formulator in the past is passed on to the consumer through
such reduction in prices of formulations."
8. After the said order came to be passed, the petitioner has challenged
the same by preferring WP (C) No. 1680/1988.
9. Be it noted, the petitioners has challenged the constitutional validity
of paragraph 7(2)(a) of DPCO, 1979. When the matter was called on 27th
July, 2011, this Court, after hearing the learned counsel for the parties,
passed the following order: -
WP(C) Nos.1095/1985 & 1680/1988 page 11 of 19
"Heard Mr.S.Ganesh, learned senior counsel along with
Mr.Pravin Bahadur for the petitioners and Mr.A.S.Chandhiok,
learned ASG along with Mr.B.V.Niren, learned counsel for the
Union of India.
In the course of hearing Mr.S.Ganesh, learned senior
counsel for the petitioners, submitted that he does not intend to
press the constitutional validity of para 7(2)(a) of DPCO 1979
at present and, accordingly, the said issue be kept open.
Learned senior counsel would submit that in pursuance
of the order passed by this Court on 24.10.1985 in WP(C)
No.1095/1985 and CM No.3125/1985, the show cause notice
was issued and after receipt of the notice to show cause, the
petitioner filed his explanation/show cause raising many a
contention but without dealing with the matter has been
adjudicated as the demand has been confirmed. It is his
submission that the matter deserves to be remitted to the
competent authority for dealing with the said issues.
Mr.A.S.Chandhiok, learned ASG appearing for the
respondent would submit that as per the information sought by
the petitioner in the show cause every detail was supplied and
the order passed by the adjudicating authority cannot be treated
as laconic or cryptic. Learned ASG has also drawn our
attention to the order of remit passed by this court on earlier
occasion to highlight that there was an observation to determine
the price in para 7(2)(a). Learned ASG has produced the file as
directed on earlier occasion."
10. Mr.S. Ganesh, learned senior counsel for the petitioner, submitted
that the respondent No.2 has not applied paragraph 7(2)(a) in proper
perspective and hence, the demand has come into existence. It is urged
that the computations have not been done on the basis of difference in the
WP(C) Nos.1095/1985 & 1680/1988 page 12 of 19
prices of bulk drugs but on the difference between the prices of bulk drugs
and the prices of the formulations which the company had used in those
bulk drugs. It is also highlighted by him that it is the obligation of the
competent authority to follow the norms stipulated in the DPCO, 1979,
rather the same not being reflectible from the order, the matter deserves to
be remitted.
11. It is argued by Mr.S. Ganesh that the respondent No.2 has raised the
demand in a mechanical manner without specifically dealing with the
contentions of the petitioner which have been referred to in para 5 above.
In particular it is emphasized that para 7(2)(a) postulates two pre-
conditions (a) price of a particular formulation of a manufacturer should
be fixed on the basis of a particular bulk drug price fixed/modified; and
(b) the manufacturer should have obtained the bulk drug at the lower
price than the price allowed while fixing the price of the formulation.
Thus, complete cost sheet on the basis of which price of formulation is
fixed is relevant and material and not merely the price of the bulk drug. It
is submitted that in the present case the petitioner‟s return is significantly
less than the returns allowed by the Sixth Schedule; and there are patent
and arithmetical mistakes as the demand has been calculated on the basis
WP(C) Nos.1095/1985 & 1680/1988 page 13 of 19
of consumption and utilization and not gross purchases including losses
and wastages. The whole calculation has to be revisited.
12. Mr.A.S. Chandhiok, learned Additional Solicitor General, per contra,
would contend that the prices have been fixed on the basis of information
supplied by the petitioner and hence, no fault can be found with the
adjudicating authority. It is his further submission that the petitioner is
trying to procrastinate the proceeding and retain the money and, therefore,
there should not be a remand.
13. To appreciate the submissions raised at the Bar, it is appropriate to
reproduce paragraphs 3, 4, 5, 6 and 7 of the DPCO, 1979. They read as
follows: -
"3. Power to fix the maximum sale price of indigenously
manufactured bulk drugs specified in First Schedule
or Second Schedule-
(1) The Government may, with a view to regulating the
equitable distribution of an indigenously manufactured
bulk drug specified in the First Schedule or the Second
Schedule and making it available at a fair price and
subject to the provisions contained in sub-paragraph (2)
and after making such inquiry as it deems fit, fix from
time to time, by notification in the official Gazette, the
maximum price at which such bulk drug shall be sold.
(2) While fixing the price of a bulk drug under sub-
paragraph (1), the Government may take into account
WP(C) Nos.1095/1985 & 1680/1988 page 14 of 19
the average cost of production of such bulk drug
manufactured by an efficient manufacturer and allow a
reasonable return on net-worth.
4. Power to fix retention price and common sale price.-
Notwithstanding anything contained in para 3 of the
Government may, if it considers necessary or expedient
so to do for increasing the production of an
indigenously manufactured bulk drug specified in the
First Schedule or the Second Schedule, by order, fix-
(a) a retention price of such bulk drug;
(b) a common sale price for such bulk drug, taking into
account the weighted average of the retention price
fixed under Cl. (a).
5. Power to fix maximum sale price of new bulk drug.-
(1) Every manufacturer of new bulk drug shall, within
fourteen days of the commencement of production of
such new bulk drug, make an application to the
Government in Form 1, and the Government may, after
making such inquiry as it deems fit, decide to include
such new bulk drug in this Order and by order, fix a
provisional price at which such new bulk drug shall be
sold.
(2)(a) In every case where a provisional price has been fixed
for a new bulk drug, every manufacturer of such new
bulk drug shall on completion of six months of
production of such new bulk drug, make a further
application to the Government in Form 1.
(b) On receipt of an application under Cl. (c), the
Government may, after making such inquiry as it
deems fit, by notification in the official Gazette, fix the
price of such bulk drug.
(c) The price fixed under Cl. (b) shall be the maximum
selling price of such new bulk drug and no person
WP(C) Nos.1095/1985 & 1680/1988 page 15 of 19
(including a person manufacturing such bulk drug
thereafter) shall sell such new bulk drug at a price
exceeding the price so notified.
6. Power to fix the maximum sale price of imported bulk
drug specified in First or Second Schedule.-(1) Every
importer of a bulk drug specified in the First Schedule
or the Second Schedule shall, within fourteen days of
the import of such bulk drug, make an application to
the Government in Form 2.
(2)(a) The Government may, after taking into consideration
the information furnished in Form 2, by order, fix the
price of such drug.
(b) The price fixed under Cl. (a) shall be the maximum sale
price of such bulk drug and no person shall sell such
bulk drug and no person shall sell such bulk drug at a
price exceeding the price so fixed.
7. Power to fix retention price and pooled price for the
sale of bulk drugs specified in First Schedule or
Second Schedule indigenously manufactured as well
as imported.- (1) Where a bulk drug specified in the
First Schedule or the Second Schedule is manufactured
indigenously and is also imported, the Government
may, having regard to the sale price prevailing from
time to time in respect of indigenously manufactured
bulk drugs and those of imported bulk drugs, by order,
fix, with such adjustments as the Government may
consider necessary,-
(a) retention prices for individual manufacturers,
importers, or distributors of such bulk drug;
(b) a pooled price for the sale of such bulk drugs.
(2) Where a manufacturer of formulations utilizes in his
formulations and bulk drug, either from his own
production or procured by him from any other source,
the price of such bulk drug being lower than the price
WP(C) Nos.1095/1985 & 1680/1988 page 16 of 19
allowed to him in the price of his formulations, the
Government may require such manufacturer-
(a) to deposit into the Drug Prices Equalization Account
referred to in para 17 the excess amount to be
determined by the Government; or
(b) to sell the formulations at such prices as may be fixed
by the Government."
14. On a perusal of the order impugned and the aforequoted
paragraphs, we are of the considered opinion that the points urged by the
petitioners have really not been dealt with. The plea raised the concept of
bulk drug „price of formulations / drug prices equalization‟ which has not
been adverted to. What is submitted by Mr.A.S. Chandhiok, learned
Additional Solicitor General, is that the price was determined on the basis
of the rate reflected by the petitioner. What is canvassed by Mr.S. Ganesh,
learned senior counsel for the petitioner-company, is that the bifurcation
was not done by the petitioner at the time of submission of the data and if
paragraph 7(2) is appositely appreciated, bifurcation with regard to the
formulations and the essential bulk drug are to be taken into
consideration. We are disposed to think that these aspects are required to
be gone into by the authorities by giving adequate opportunity of hearing
to the petitioner indicating the basis on which it was done and also
WP(C) Nos.1095/1985 & 1680/1988 page 17 of 19
considering his plea. If some details are required by the petitioner to know
the foundation of the determination, the same is required to be shown.
15. At this juncture, we may note with profit that during the pendency
of the writ petition, initially there was an interim order of stay. Thereafter,
the order of stay of the demand was vacated, which was challenged before
the Apex Court in the Special Leave Petition wherein their Lordships have
directed the petitioner to pay Rs.50 lakhs in two installments and directed
stay of the realization of the rest of the amount. As we are remitting the
matter, we would like to strike the balance. Therefore, we would direct
the petitioner-company to deposit a further sum of Rs.50 lakhs within a
period of six weeks. Thereafter, the adjudicating authority shall fix a date
and proceed with the hearing of the matter and decide the same as
expeditiously as possible. The petitioners should cooperate in the fullest
manner with the authority and the authority must follow the mandate of
paragraph 7(2) of the DPCO, 1979 in a proper manner and adjudicate by
ascribing cogent and germane reasons. As we have not adverted to the
constitutional validity of paragraph 7 of the DPCO, 1979, the said issue is
kept open. At this juncture, we think it seemly to put on record that we
have been constrained to remand the matter as the concerned competent
WP(C) Nos.1095/1985 & 1680/1988 page 18 of 19
authority has not appositely addressed himself to the core issues that have
been raised by the petitioner. The old saying that over simplification of
law is neither an art nor craft comes to the mind. Ergo, the remit.
16. The writ petitions are, accordingly, disposed of without any order as
to costs.
CHIEF JUSTICE
AUGUST 9, 2011 SANJIV KHANNA, J.
kapil WP(C) Nos.1095/1985 & 1680/1988 page 19 of 19