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 66, Cited by 4]

Allahabad High Court

Union Of India (Uoi) Through The ... vs Balrampur Chini Mills Ltd. And Cegat on 23 May, 2003

Equivalent citations: 2003(88)ECC466, 2004(177)ELT71(ALL)

Author: R.B. Misra

Bench: R.B. Misra

JUDGMENT
 

 R.B. Misra, J.  
 

1. This Writ petition has been preferred under Article 226 of the Constitution of India against the judgment and order dated 5.12.2001 passed by respondent No. 2 The Customs, Excise & Cold (Control) Appellant Tribunal, New Delhi under Section 35(c)(1) of the Central Excise Act 1945 (in short called 'Act') allowing the appeal directing both the divisions for a common central registration or transfer of the credit from distillery division to the Sugar Division by setting aside the order passed by the Commissioner Central Excise.

Heard Sri Subodh Kumar, learned counsel for the petitioner as well as Sri Bharat Ji Agrawal, learned Senior Advocate alongwith Sri Piyush Agrawal, learned counsel for the respondents.

2. The facts necessary for adjudication of the present writ petition are that the appellant company has two manufacturing Divisions, one of them manufacturing Sugar and Molasses and the other manufacturing Industrial and potable Alcohol. The Sugar Division and the Chemical (Distillery) Division are located across a public road. They have separate Central Excise registration and are maintaining separate statutory records. The respondent wanted to have a common registration for the two divisions and, accordingly, applied to the jurisdictional commissioner of Central Excise. The Commissioner, after enquiries conducted through his subordinate officers, rejected the application. The decision of the Commissioner was ultimately communicated to the respondent company by the jurisdictional Assistant Commissioner by letter dated 24.8.2001 which was accompanied by a copy of letter dated 22.8.2001 of the Additional Commissioner (Tech). of Central Excise addressed to the Assistant Commissioner. The two letters, read together, communicated to the respondent comp. That their application for common registration had been rejected by the commissioner on the ground that the appellants' two divisions could not be considered to be situated in the same place of business and, therefore, a common registration would not be granted in view of the decision of the Bombay High Court in the case of Jenson & Nicholson (India) Ltd. v. Union of India (1981) ELT 128 (Bom).

3. The appeal before the Tribunal was preferred against the above order dated 24.8.2001.

4. In the appeal of memorandum, the respondent Company have stated that the Sugar Division and the Chemical (Distillery) division are two parts of the same factory situate in the same place. The two are separated only by a road. The by-products of the Sugar Division, which are inputs for the Chemicals Division, are supplied from the former division to the latter directly through overhead conveyor belts. Common balance sheet and other accounting records are maintained for the two divisions. The Income Tax assessment and the sales tax assessment are also common for the divisions. It was for avoiding the inconvenience of maintaining voluminous separate records and of filing separate returns for Central Excise purposes that the appellants applied for a single registration for the two Divisions. The respondent company have further stated that the Assistant Commissioner forwarded their application to the Commissioner suggesting in his covering letter that the request of the party was liable to be rejected in view of an earlier order passed in a similar case of M/s K.M. Sugar Mills, Moti Nagar, The respondent has further pointed out that the said order of the Commissioner rejecting the request of M/s K.M. Sugar Mills for single registration has been set aside by the Tribunal as per order dated 3.9.2001. The respondent company also relied on Notification No. 35/2001-CE (NT) dated 26.6.2001 issued by the CBEC under Rule 9(2) of the Central Excise (No. 2) Rules 2001, where under the Board has provided that if two or more premises of the same factory are separated by public road, railway line or canal, the commissioner of Central Excise may, subject to proper accountal of the movement of goods from one premises to the other and such other conditions and limitations, allow single registration. They have also contended that they are entitled to single registration for their two Divisions in terms of Trade Notice No. 98-CE/94 dated 28.9.94. On these grounds, the appellants may for setting aside the Commissioner's order and directing him to grant single registration for their two divisions.

5. By order dated 5.12.2001, learned Tribunal has set aside the proceedings and has allowed the appeal and have directed the Commissioner Central Excise to issue central registration to the respondent company in respect of the Sugar Division and Distillery division under reference.

6. In the order dated 5.12.2001 the learned Tribunal had noted that in case of M/s Jenson and Nicholson (India) Ltd. (Supra) the factories were situated at different and distant places one at Panvel (near Bombay) and other at Calcutta. The company in that case had claimed SS exemption benefits by showing the clearances of the two factories separately and the department proposed to club the clearances and deny exemption benefits. That dispute ultimately arose before the High Court. The court held that the exemption benefit had to be computed on the consolidated clearances of both the factories belonging to the same manufacturer. While dealing with the issue, the High Court referred to Rule 175 and observed, inter alia, if the same person wanted licences for carrying on business in more than one capacity, he had to submit separate applications and that, under Sub-rule 3, where the applicant had more than one place of business, he should obtain a separate licence in respect of each place of business. The court held that if the same manufacturer had to carry on business at more than one place he must have separate licences. Learned Tribunal has also noted the submissions of the learned counsel for the respondent that it was the part of the judgment of the High Court that the Commissioner has relied on for holding that even if the same manufacturer has two factories situate in the same area enclosed by a single compound wall with common exit gate as also common profit and loss account, it cannot be said that the factories are at the same place of business and therefore, a person who desires to have registration in more than one capacity or at more than one place of business will be granted separate registration for each place of business.

7. Learned Tribunal has observed in the order dated 5.12.2001 as below:

"It is not disputed that the Sugar Division and Distillery Division of the appellant-company are situate in the same area, separated only by a road. There is also no dispute of the fact that the two divisions are maintaining common records for purposes of Income Tax and Sales Tax assessments. Obviously, the two Divisions are administered by a common Board of Directors, if at all there is anything separate, that is only the Central Excise registration coupled with maintenance of Central Excise records. I find that the application of the company for single Central Excise registration has been rejected by the Commissioner in a manner which is glaringly erroneous in law. He has no at all adverted to the provisions of the relevant Trade Notice. On the other hand, be recorded a finding to the effect that even if the same manufacturer had two factories situate in the same premises enclosed by a single compound wall with common exit gate, it might not be said that the factories were at the same place of business and therefore, the two factories would be granted only separate registration for Central Excise purposes. I observe that this finding of the Commissioner fell into gross error by applying the ratio of the High Court's decision to the case on hand. As rightly pointed out by learned senior Advocate, the High Court was seized of a case in which the same manufacturer had two different factories situate at far flung places. In the instant case, the two Divisions of the same manufacture are situate in the same premises, separated only by a road. There is no comparison between the two cases. The High Court's decision is not applicable to this case. The Trade Notice which has been ignored by the lower authority, clearly lays down that two Sections or Departments of the same manufacturer. In the same premises separated only by a road, are entitled to single Central excise registration, The term 'Division' is only synonymous with either of the terms 'section' and 'department'. Therefore, the provisions of the Trade Notice are clearly applicable to the appellants' case and their application for single registration ought to have been allowed.

8. The respondents had raised the preliminary objection of alternative remedy for filing reference under Section 35H of the Central Excise Act as such according to the respondents, the present writ petition is not maintainable.

9. The following submissions have been made on behalf of respondents:

(a) During the pendency of the present writ petition, the petitioner has also filed a Central Excise Reference Application No. 13 of 2002 on 16.5.2002 Under Section 35H of the Central Excise Act, Since the petitioner is already pursuing an alternative remedy in respect of the same subject matter for which the present writ petition has been filed, hence the petitioner cannot pursue two parallel remedies in respect of the same matter at the same time and the writ petition is liable to be dismissed.
"Section 35H(1) provides as follows:
"Section 35H. Application to High Court (1) The Commissioner of Central Excise or the other party may, within one hundred and eighty days of the date upon which he is served with notice of an order under Section 35C passed on or after 1st day of July, 1999 (Not being an order relating, among other things, to the determination of any question having a relation to the rate of duty excise or to the value of goods for purposes of assessment), by application in the prescribed form, accompanied, where the application is made by the other party, by a fee of two hundred rupees, apply to the High Court to direct the Appellate Tribunal to refer to the High Court any question of law arising from such order of the Tribunal."

Thus admittedly, against the order dated 5.12.2001 of the Appellate Tribunal, the petitioner has an alternative remedy of reference Under Section 35H which the petitioner has also availed of as an alternative remedy by filing a reference application on 16.5.2002.

(b) Section 256 of the Income Tax Act, 1961 also provides for filing of a reference Application Under Section 256 against the order of the Income Tax Appellate Tribunal Section 256(1) of the Income Tax Act provides as follows:

"256(1) The assessee or the Commissioner may, within sixty days of the date upon which he is served with notice of an order (passed before the 1st day of October, 1998), under Section 254, by application in the prescribed form, accompanied where the application is made by the assessee by a fee of two hundred rupees, require the Appellate Tribunal to refer to the High Court any question of law arising out of such order, and subject to the other provisions contained in this section, the appellate Tribunal shall, within one hundred and twenty days of the receipt of such application, draw up a statement of the case and refer it to the High Court. Provided that the Appellate Tribunal may, if it is satisfied that the applicant was prevented by sufficient cause from presenting the application within the period hereinbefore specified, allow it to be presented within a further period not exceeding thirty days."

10. Learned Standing Counsel for the petitioners has submitted that plea of alternative remedy could not be persuaded for the following reasons:

(i) The High Court cannot quash the order of the Tribunal.
(ii) The High Court cannot grant stay order.
(iii) The High Court cannot go into the factual aspects of the matter.
(iv) The merits and demerits of the case cannot be gone into in reference Under Section 35H.

11. (A) The High Court cannot quash the order of the Tribunal:

In this respect as submitted by the respondent that in a reference Under Section 35H the High Court cannot quash the order of the Tribunal is wholly misconceived. Section 35H(4) provides that the High Court will direct the Appellate tribunal to refer the question (s) of law which shall be heard by a Bench by not less than two judges Under Section 35J. Section 35H(4) and 35J(1) are reproduced below:-
"35H (4): If, on an application made under Sub-section (1), the High Court directs the Appellate Tribunal to refer the question of law raised in the application, the Appellate Tribunal shall, within one hundred and twenty days of the receipt of such direction, draw up a statement of the case and refer it to the High Court."
"35J(1): When any case has been referred by the High Court under Section 35G or Section 35H, it shall be heard by a Bench of not less than two judges of the High Court and shall be decided in accordance with the opinion of such judges or of the majority, if any, of such judges."

Under Section 35K the High Court shall decide the question of law and shall deliver its judgment and decision which shall be sent to the Tribunal who will pass the consequential order to dispose of the appeal in conformity with such judgment. Section 35(K) is reproduced below:

35K(1): The High Court or the Supreme Court hearing any such case shall decide the question of law raised therein and shall deliver its judgment thereon containing the grounds on which such decision is founded and a copy of the judgment shall be sent under the seal of the Court and the signature of the Registrar to the Appellate Tribunal which shall pass such order as are necessary to dispose of the case in conformity with such judgment."
In view of the fact that the appeal has to be decided by the Appellate Tribunal in accordance with the judgment of the High Court and the consequential order has to be passed by CEGAT in accordance with the decision of the High Court, hence the order of the Tribunal will either be confirmed in accordance with the judgment of the High Court or shall be modified or quashed as per the decision of the High Court in view of the clear and categorical language of Section 35K(1) quoted above.
Section 35H of the Central Excise Act is analogous to Section 256 of the Income Tax Act Section 35-I of the Central Excise Act is analogous to Section 260(1) of the Income Tax Act, which specifically provides that the consequential order has to be passed by the Tribunal in accordance with the decision and judgment of the High Court given under Section 35H of the Central Excise Act or under Section 256 of the Income Tax Act.
Hence, in view of the judgment of the Division Bench of this Hon'ble Court in the case of Chemicals & Allied Products v. Income Tax Appellate Tribunal, 1988 U.P.TC. Page 212, in view of the alternative remedy of reference (which in this case has been availed by the petitioners by filing a reference under Section 35H(1) of the Central Excise Act), the writ petition of the petitioner is no longer maintainable.
11(B). High Court cannot grant stay order in a reference: but the stay order can be granted only in a writ petition under Article 226 of the Constitution of India. It was argued on behalf of the respondent that even though a Constitution Bench of the Supreme Court of India in the case of State of Orissa v. Madan Gopal Rungta, AIR 1952 SC 12 has held that no writ petition is maintainable only for the purpose of stay order when the writ petition which was entertained by the High Court under Article 226 for the purpose of interim relief, as the suit could not have been filed in view of section 80 C.P.C. and unavoidable delay might result in irreparable loss to the petitioner, was found to be not justiable by the Supreme Court.
Even though the High Court had granted a stay order in a writ petition, since no stay order could have been obtained immediately in a suit unless the statutory period Under Section 80 C.P.C. expired, but the Constitution Bench of the Court has held, at page 14, as follows:
" In our opinion, Article 226 cannot be used for the purpose of giving interim relief as the only and final relief on the application as the High Court has purported to do. The directions have been given here only to circumvent the provisions of Section 80 C.P.C. and in our opinion that is not within the scope of Article 226".

The counsel for the petitioner has relied upon the judgment of the Supreme Court in the case of Commissioner of Income Tax v. Banshidar, 1986 (1) SCC Page 526 at page 527, for the proposition that the High Court has no power to grant stay in a reference.

In para 15 at page 530, the Supreme Court of India has held as follows:

"15. After the High Court and in cases of appeals to the Supreme Court, the courts answer the question in any manner or give certain opinion. The appellate tribunals would dispose of the appeals in accordance with the opinions expressed or answers given by the High Court or the Supreme Court. Therefore, under the Scheme, the appeal is kept pending before the Tribunal and the Appellate jurisdiction is retained by the Tribunal, but the High Court exercises an advisory or consultative jurisdiction."

However, in the same judgment, it has been held at page 539 in paragraph 39 by the Supreme Court as follows:

"In an appropriate case, if the assessee feels that a stay of recovery pending disposal of the reference is necessary or is in the interest of justice, then the assessee is entitled to apply before the appellate authority to grant a stay until disposal of reference by the High Court or until such time as the appellate authority though fit......."

Even though the High Court does not have the power to grant stay in a reference proceedings, but in view of the 'aforesaid clear and categorical observation of the Supreme Court in paragraph 15 and 39, quoted above, the petitioners can apply for stay before the Tribunal and writ petition cannot be entertained for the purpose of grant of stay when the reference is pending before the High Court Under Section 35H.

A Division Bench of this Hon'ble Court in the case of Madho Saran v. Inspecting Assistant Commissioner Income Tax, Bareilly, 1986 U.P.T.C., page 959, has dismissed the writ petition under Article 226 of the Constitution of India on the ground that the petitioner can approach the Appellate Tribunal for the purpose of stay during the pendency of the reference proceedings in the High Court, and the writ petition under Article 226 is not an appropriate forum or remedy.

11(C). High Court cannot go into the factual aspects of the matter. According to the respondents this contention of the petitioners is also not tenable, as even in a writ petition under Article 226 of the constitution, the High Court cannot go into the questions of facts and the findings of fact recorded by the Tribunal. In the case of P.G. I. of Medical Education and Research, Chandigarh v. Raj Kumar, 2001, Vol. 2 SCC, Page 54 at page 57, paragraph 9, the Supreme Court has held as follows:

" It is not for the High Court to go into the factual aspect of the matter and there is an existing limitation to that effect....The law is well settled to the effect that finding of the Labour Court cannot be challenged in a proceeding in a writ of certiorari on the ground that the relevant and material evidence adduced before the labour Court was insufficient or inadequate through, however, perversity of the order would warrant intervention of the High Court. The observation, as above, stands well settled since the decision of this Court in Syed Yakoob v. K.S. Radhakrishanan."

In the case of Ashok Kumar and Ors. v. Site Ram, 2001 (4) SCC page 478, paragraph 10, the Supreme Court has took the similar view.

In a reference proceeding even the mixed questions of fact and law can be gone into and the factual aspects can be gone into in a reference by the High Court, as held by the Supreme Court of India in the case of C. Vasant Lal & Company v. Commissioner of Income Tax Bombay, (1962) (45) ITR page 206, at page 210, in which the High Court has held as follows:

" It is true that a finding of fact which is not supported by any evidence or is unreasonable and perverse may be open to challenge on the ground that it is not supported by any material on record, but, as we have already observed, there was material on which the Income Tax Appellate Tribunal could reasonably arrive at the conclusion which it did."

In 1994 Vol. 210 ITR Page 543, Commissioner of Wealth Tax v. Indira Bai, while dealing with the scope of reference under Section 256 of the Income Tax Act, it was held as follows:

"Whether there is any legally admissible material in reaching a finding can be regarded as a question of law. The Tribunal was in a serious error in refusing to state a case for consideration of the Hon'ble High Court."

In these circumstances, in a reference proceeding factual aspects can be gone into under Section 35H but not in a writ petition under Article 226 of the Constitution, hence, even the third contention of the petitioners is also not correct.

11(D). Merits and demerits of the case cannot be gone into in reference:

This argument of the counsel for the petitioner is also not legally sustainable in view of the decision of this Court (D.B.) in Rain Natli Mehrotra v. Commissioner of Income Tax, 117 ITR, Page 714 at Pages 716 & 717, where the High Court has directed in a reference proceeding to the Tribunal to rehear the appeal, it was held, at page 217, as follows:
"We, therefore, return the reference unanswered with a direction that the Tribunal will re-hear the appeal and decide it in the light of above observation and in accordance with law."

Thus the High Court has the power to remand the case also in reference proceedings.

The Supreme Court in the case of Satlaj Cotton Mills Ltd. v. Commissioner of Income Tax, Volume 116 I.T.R. page-1, and page 14 after considering the merits and demerits of the case and the factual aspects of the matter, has observed as follows:

"The question whether the loss suffered by the assessee was a trading loss or capital loss cannot, therefore, be answered unless it is first determined whether these two amounts were held by the assessee on capital account or on revenue account or, to put it differently, as part of fixed capital or of circulating capital. We would have ordinarily, in these circumstances, called for a supplementary statement of case from the Tribunal giving its finding on this question, but both the parties agreed before us that their attention was not directed to this aspect of the matter when the case was heard before the revenue authorities and the Tribunal and hence it would be desirable that the matter should go back to the Tribunal with a direction to the Tribunal either to take additional evidence itself or to direct the ITO to take additional evidence and make a report to it, on the question whether the sums of Rs. 25 lakhs and Rs. 12,50,000 were held in West Pakistan as capital asset or as trading asset or, in other words, as part of fixed capital or part of circulating capital in the business. The Tribunal, will, on the basis of this additional evidence and in the light of the law laid down by us in this judgment, determine whether the loss suffered by the assessee on remittance of the two sums of Rs. 25 lakhs and Rs. 12,50,000 was a trading loss or a capital loss."

Thus, the High Court in a reference proceeding Under Section 35H of the Central Excise Act or Under Section 256 of the Income Tax Act has powers to go into the merits and demerits of the case and can direct the Tribunal to rehear the appeal.

11(E). The reference is not an alternative remedy.:

The petitioners have relied upon the decision in the case of F. Auto Gas Industries v. Union of India, 1998 (9) SCC, page 710, in support of this proposition. In this case, the validity of the Notification No. 174 of 1989 dated 1st September, 1989 was challenged. Since the validity of the notification cannot be challenged before an authority constituted under the 'Act,' hence the alternative remedy is not a bar. In the present case, neither the validity of any provision of the 'Act' not the validity of any notification has been challenged, hence, this case has no application for the contention that reference is not an alternative remedy.

12. The Supreme Court in the case of Chanan Singh & Sons v. Collector Central Excise and Ors., 1999 (65) ECC 8 (SC) : 1999 (9) SCC 17 para 2, has held that instead of challenging the order of the Tribunal by filing the statutory alternative remedy of reference the writ petition was filed and the Apex Court has held as follows:

"The High Court simply said that the appellant had a statutory alternative remedy and the appellant had to avail that statutory remedy instead of filing writ petition, Accordingly, the High Court dismissed the writ petition. The appellant instead of challenging the order of the tribunal by availing the statutory alternative remedy has filed this appeal by special leave challenging the order of the High Court. We are of the view that the High Court (was) right in dismissing the writ petition directing the appellant to avail the statutory alternative remedy.

13. In the case of Titagarh Paper Mills v. State of Orissa, AIR 1983 (SC) Page 603 the Supreme Court has held in para 11 at page 607 as follows:

"If the petitioners are dissatisfied with the decision in appeal they can prefer a further appeal to the Tribunal under Sub-section (3) of Section 23 of the Act and then ask for a case to be stated upon a question of law for the opinion of the High Court Under Section 24 of the Act....." Act provides for a complete measure to challenge an order of assessment............by mode prescribed by the Act and not by a petition under Article 226 of the Constitution."

14. The said decision has been followed in Assistant Collector of Central Excise v. Dunlop India Limited and Ors., 1985 (4) ECC 103 (SC) : AIR 1985 SC 330, at page 332 para 3 as follows:

"In Titagarh Paper Mills Co. Ltd. v. State of Orissa, AIR 1983 SC 603, A.P. Sen, E.S. Venkataramiah and R.B. Misra JJ held that where the state itself provided the petitioner with an efficacious alternative remedy by way of an appeal to the Prescribed Authority, a second appeal to the Tribunal and thereafter to have the case stated to the High Court, it was not for the High Court to exercise its extra, ordinary jurisdiction under Article 226 of the Constitution ignoring as it were..........become necessary, even now, for us to repeat admonition is indeed a matter of tragic concern to us. Article 220 is not meant to short circuit or circumvent statutory procedures................We can also take judicial notice of the fact that the vast majority of the petitioners under Article 226 of the Constitution are filed solely for the purpose of obtaining interim orders and thereafter prolong the proceedings by one device or the other. The practice certainly needs to be strongly discouraged."

As mentioned earlier, (reference Under Section 256 of the Income Tax Act is maintainable against the order of the Income Tax Appellate Tribunal, like a Reference against the order of the CEGAT Under Section 35H of the Act.)

15. The Supreme Court has depicted the practice of filing a writ petition under Article 226 of the Constitution instead of filing a reference Under Section 256 of the Income Tax Act in the case of Commissioner Income Tax, Lucknow v. U.P. Forest Corporation, 1998 (3) Supreme Court Cases, page 530 at page 533 para 5, which is reproduced below:

"5. Instead of following the procedure prescribed by the Act by way of a reference under Section 256 of the Income Tax Act, the respondent chose to file three writ petitions in the Allahabad High Court challenging the orders of the Tribunal in respect to the Assessment Year 1984-85 which had been made by it. These writ petitions were entertained by the High Court which allowed the same by coming to the conclusion that the respondent was a local authority and therefore, its income was exempt from tax."

Taking note of the aforesaid fact in para 5 quoted above, the Supreme Court has observed as follows in para 14 at page 539 and 540:

"Before concluding, we would like to observe that the High Court ought not to have entertained the writ petitions when adequate alternative remedy was available to the respondent........ We, however, emphasise that the petitioners should not normally short-circuit the procedure provided by the taking statute and seek redress by filing a petition under Article 226 of the Constitution of India"

16. Admittedly the petitioner have filed recently Excise Reference Application No. 13 of 2002 on 16.5.2002 Under Section 35H of the Act, hence he is suing a parallel proceedings in respect of the same subject-matter arising out of the same order of the Tribunal in view of the judgment of the Supreme Court in the case of Jai Singh v. Union of India and Ors., AIR 1977 SC 898, para 4 in which the Supreme Court has held as follows:

".......the appellant has filed a writ, in which he has agiated (sic) the same question which is the subject matter of the writ petition. In our opinion the appellant cannot pursue two parallel remedies in respect of the same matter at the same time.

17. In the case of CL Jain Woollen Mills 1996 (84) ELT 17, the Supreme Court has observed as follows:

"While we agree with Mr. A Subba Rao, the learned counsel for the petitioner that when the appeal before the Tribunal, preferred by the assessee himself, was pending, the High Court ought not to have interfered in the matter by way of a writ petition, in the facts and circumstances of the case, we are not inclined to interfere in the matter."

18. A Division Bench of the Andhra Pradesh High Court in the case of P. Vasu Babu v. Central Excise & Gold (Control) Appellate Tribunal, 2002 (142) ELT 316, has dismissed the writ petition under Article 226 of the Constitution only on the question that the petitioner has remedy of Reference Under Section 35G and 35-11 of the Act.

19. A constitution Bench of the Supreme Court, in G. Veerappa Pillai V. Raman & Raman Ltd., AIR 1952 SC 192, held that as the Motor Vehicles Act is a self contained code and itself provides for appealable/revisable forum, the writ jurisdiction should not be involved in matters relating to its provisions.

20. Similar view has been reiterated in Assistant Collector of Central Excise v. Dunlop India Ltd., 1985 (4) ECC 103 (SC) : AIR 1985 SC 330 : R. Kishore Biswa v. State of Tripura, (1999) 1 SCC 472; and Shivgovinda Anna Patil v. State of Maharashtra, (1999) 3 SCC 5.

21. In C.A. Ibraham v. ITO, AIR 1961 and H.B. Gandhi v. Gopinath & Sons, 1992 (Suppl).2 SCC 312, the Supreme Court held that where hierarchy of appeals is provided by the statute, party must exhaust the statutory remedies before resorting to writ jurisdiction.

22. The Constitution Bench of the Supreme Court in K.S. Venkataraman & Co. v. State of Madras, AIR 1966 SC 1089, considered the Privy Council, AIR 1947 PC: 78 and held that the writ court can entertain the petition provided the order is alleged to be without jurisdiction or has been passed in flagrant violation of the principles of natural justice, or the provisions of the Act/Rules is under challenge.

23. In Titagarh Paper Mills Co. Ltd. v. State of Orissa and Anr., AIR 1983 SC 603, the Supreme Court refused to extend the ratio of its earlier judgment in State of U.P. v. Mohammed Noor, AIR 1958 SC 86t wherein the Court had held that prerogative writ can be issued to correct the error of the Court or Tribunal below even if an appeal is provided under the statute under certain circumstances, i.e. the order is without jurisdiction, or principles of natural justice have not been followed, and held that in case of assessment under the Taxing Statute, the principle laid down by the Privy Council in Raleigh Investment Co. Ltd. (supra) would be applicable for the reason that "the use of the machinery provided by the Act, not the result of that us, is the test."

24. While deciding the said case, the Supreme Court placed reliance on large number of judgments, particularly New Water Works Co. v. Nawkes Ford, (1859) 6 CBNS 336; Neville v. London Express Newspapers, Ltd. 1919 AC 368, the Attorney General of Trinidad Tobago v. Corodon Craft & Co., 1935 Appeal Cases 532; and Secretary of State v. Mask & Co. AIR 1949 PC 105, wherein it had consistently been emphasised that the remedy provided by the statute must be followed and writ should not generally be entertained unless the statutory remedies are exhausted.

25. In Whirlpool Corporation v. Registrate of Trade Marks, AIR 1999 SC 22; and Tin Plate Co. of India Ltd. v. State of Bihar, AIR 1999 SC 74 the Supreme Court came to the conclusion that writ should not generally be entertained if statute provide for remedy of appeal and even if it has been admitted, parties should be relegated to the appellate forum.

26. In Sheela Devi v. Jaspal Singh, 1999 (1) SCC 209, the Hon'ble Supreme Court has held that if the statute itself provides for a remedy of revision, writ jurisdiction cannot be invoked.

27. In Punjab National Bank v. O.C. Krishnan and Ors., AIR 2001 SCW 2993, the Supreme Court while considering the issue of alternative remedy observed as under:

"The Act has been enacted with a view to provide a special procedure for recovery of debts due to the banks and the financial institutions. There is hierarchy of appeal provided in the Act, namely, filing of an appeal under Section 20 and this fast tract procedure cannot be allowed to be derailed either by taking recourse to proceedings under Articles 226 and 227 of the Constitution or by filing a civil suit, which is expressly barred. Even though a provisions under an Act cannot expressly oust the jurisdiction of the Court under Articles 226 and 227 of the Constitution, nevertheless when there is an alternative remedy available judicial prudence demands that the Court refrains from exercising its jurisdiction under the said constitutional provisions. This was a case where the High Court should not have entertained the petition under Article 227 of the Constitution and should have directed the respondent to take recourse to the appeal mechanism provided by the Act."

28. A Constitution Bench of the Supreme Court, in KS. Rashid & Sons v. Income Tax Investigation Commission and Ors, AIR 1954 SC 207, held that Article 226 of the Constitution confers on all the High Court a very wide power in the matter of issuing writs. The said power is limited. However, the remedy of writ is an absolutely discretionary remedy and the High Court has always the discretion to refuse to grant any writ if it is satisfied that the aggrieved party can have an adequate or suitable relief elsewhere. Similar view has been reiterated by the Supreme Court in Sangram Singh v. Election Tribunal, Koto, AIR 1955 SC 425, holding that the power of issuing writs are purely discretionary and no limit can be placed upon that discretion. However, the power can be exercised a lone with recognised line and not arbitrarily and the Court must keep in mind that the power shall not be exercised unless substantial injustice has ensued or is likely to ensue and in other cases the parties must be relegated to the courts of appeal or revision to set right mere errors of law which do not occasion injustice in a broad and general sense.

29. Again a Constitution Bench of the Supreme Court, in Union of India and Ors. v. T.R. Verma, AIR 1957 SC 882, held that it is well settled that when an alternative and equally efficacious remedy is open to a litigant, he should be required to pursue that remedy and not invoke the special jurisdiction of the High Court to issue a prerogative writ. The Supreme Court held that existence of an another remedy does not affect the jurisdiction of the Court to issue a writ; but the existence of an adequate legal remedy is a thing to be taken into consideration in the matter of granting writs and where such remedy is exhausted, it will be a sound exercise of discretion to refuse to interfere in a petition under Article 226 of the Constitution unless there are good grounds therefor.

30. Yet another Constitution Bench of the Supreme Court in State of U.P. and Ors. v. Mohammad Nooh, AIR 1958 SC 86, considered the scope of exercise of writ jurisdiction when remedy of appeal was there and held that writ would like provided there is no other equally effective remedy. The Court, in extraordinary circumstances, may exercise the power if it comes to the conclusion that there has been a breach of fundamental principles of justice. Therefore, in a proper case, powers of writ can be exercised, but should not be exercised generally where other adequate legal remedy is available though it may not be, per so, a bar to issue a writ of prerogative. The Supreme Court held that the remedy, being discretionary, cannot be asked as a matter of right, even if the order is a nullity, on the ground that it was passed by disregarding the rules of natural justice. The Court held as under:

"......save in exceptional cases, the courts will not interfere under Article 226 until all normal remedies available to a petitioners have been exhausted. The normal remedies in a case of this kind are appeal or revision. It is true that on a matter of jurisdiction or on a question that goes to the root of the case, the High Courts can entertain a petition at an early stage but they are not bound to do so and a petition would not be thrown but because the petitioner had done that which the Courts usually ask him to do, namely, to exhaust his normal remedies before invoking an extraordinary jurisdiction..........The petitioner would have been expected to pursue the remedies of appeal or revision and could not have come to the High Court in the ordinary way until he had exhausted them."

31. In NT. Veluswami Thevar v. G. Taja Nainar and Ors. AIR 1959 SC 442, the Supreme Court held that the jurisdiction of the High Court to issue writs against the Orders of the Tribunal is undoubted; but then, it is well settled that where there is another remedy provided, the Court must properly exercise its discretion in declining to interfere under Article 226 of the Constitution.

32. Another Constitution Bench of the Supreme Court, in State of Madhya Pradesh and Anr. v. Bhailal Bhai etc. etc., AIR 1964 SC 1006, held that the remedy provided in a writ jurisdiction is not intended to supersede completely the mode of obtaining relief by an action in a civil court or to a deny defence legitimately open in such actions. The power to give relief under Article 226 of the Constitution is a discreionary power. Similar view has been reiterated in Municipal Board, Khurai and Anr. v. Kamal Kumar and Anr., AIR 1965 SC 1321.

33. In Siliguri Municipality v. Amalendu Das and Ors., AIR 1984 SC 653, the Supreme Court held that the High Court must exercise its power under Article 226 with circumspection and while considering the matter of recovery of tax etc., it should not interfere save under very exceptional circumstances.

34. In S.T. Mathuswami v. K. Natarajan and Ors., AIR 1988 SC 616, the Supreme Court held that the High Court cannot be justified to exercise the power in writ jurisdiction if an effective alternative remedy is available to the party.

35. In Kerala State Electricity Board and Anr. v. Kurien E. Kolathi and Ors. 2000 (b) SCC 293, while dealing with a similar issue, the Supreme Court held that the writ petition should not be entertained unless the party exhausted the alternative/statutory efficacious remedy.

36. In A. Venkateshwarah Naidu v. S. Challappa Ors. 2000 (7) SCC 695, the Supreme Court deprecated the practice of exercising the writ jurisdiction when efficacious alternative remedy is available. The Court observed as under:

"Though no hurdle can be put against the exercise of Constitutional powers of the High Court, it is a well recognised principle which gives judicial recognition that the High Court should direct the party to avail himself of such remedy, one or other, before he reasons to a Constitutional remedy."

37. Similar view has been reiterated in UPSRTC and Anr. v. Krishna Kaul and Ors., 1995 (5) SCC 75; LL Sudhakar Reddy and Ors. v. State of Andhra Pradesh and Ors. 2001 (6) SCC 634; Shri Sant Sadguru Janardan Swami (Moingiri Maharaj) Sahakari Dugdha Utpadak Sanstha and Anr. v. State of Maharashtra and Ors., 2001 (8) SCC 509; G.K.N. Driveshafts (India) Ltd. v. Income Tax Officer and Ors., 2003 (1) SCC 72; and Pratap Singh and Anr. v. State of Haryana, 2002 (7) SCC 481.

38. In the State of Himachal Pradesh and Ors. v. Raja Mahendra Pal and Ors., AIR 1999 SC 1786 while dealing witha similar issue the Supreme Court has held as under:-"It is true that the powers conferred upon the High Court under Article 226 of the Constitution are discretionary in nature and can be invoked for the enforcement of any fundamenal right or legal right. The constitutional Court should insist upon the party (to avail of the efficacious alternative remedy) instead of invoking the extraordinary writ jurisdiction of the Court. This does not however debar the court from granting the appropriate relief to a citizen in peculiar and special facts notwithstanding the existence of alternative efficacious remedy. The existence of special circumstances are required to be noticed before issuance of the direction by the High Court while invoking the jurisdiction under the said Article."

39. In Govt., of A.P. and Ors. v. Sridevi and Ors. 2002 (5) SCC 37 the Supreme Court held that where an authority is competent to determine the issue," the High Court in a writ jurisdiction should have directed the authority only to take an appropriate decision. When the statutory authority is vested with the power to determine the question as to the applicability of the provisions of the Act, it is ordinarily desirable to leave the question to be decided by such authority. The aggrieved party can file appeal against the decision within the frame work provided under the statute and the ultimate decision also could be challanged under judicial review, if permitted in law.

40. In the State of Bihar and Ors. v. Jain Plastics & Chemicals Ltd., 2002 (1) SCC 216 the Supreme Court held that existence of alternative remedy does not affect the jurisdiction of the writ court but it could be a good ground for not entertaining the petition.

41. In Harbans Lal Sahnia v. Indian Oil Corporation Ltd., (2003) 2 SCC 107, the Supreme Court held that the rule of exclusion of writ jurisdiction by availability of alterative remedy is a rule of discretion and not one of compulsion and the court must consider the pros and cons of the case and then may interfere if it comes to the conclusion that the writ seeks enforcement of any of the fundamental rights; where there is failure of principle of natural justice or where the orders or proceedings are wholly without jurisdiction or the virus of an Act is challenged. While deciding the said case, the Supreme Court placed reliance upon its earlier judgment in Whirlpool Corporation v. Registrar of Trade Marks, Mumbai and Ors., AIR 1999 SC 22.

42. This Court in 2002(1) UPLBEC 705 (Hon'ble S.K. Sen, C.J. and Hon'ble R.K. Agarwal, J) Pradeep Kumar Singh v. U.P. State Sugar Corporation and Anr. has referred in its judgment, the following cases (1991) 2 UPLBEC 898 (Chandrama Singh v. Managing Director, U.P. Cooperative Union), AIR 1971 SC 33 (Hridya Narain v. Income Tax Officer, Bareilly, 1995 All, LJ 454 (Dr. Bal Krishna Agrawal v. State of U.P. and Ors.), (1990) 1 UPLBEC 699 (Ambika Singh v. State Sugar Corportition Ltd. and Ors.), (1998) 8 Supreme Court Cases (Whirlpool Corporation v. Registrar of Trade Markets, Mumbai and Ors.), 2000(1) ESC 504 (All) (Satya Ram Yadav v. Deputy Managing Director, U.P. State Warehousing Corporation Lucknow, 2001 (2) ESC 619 (All.) (State of U.P. and Ors. v. Ali Abbas Abdi), AIR 1987 SC 2186 (Dr. Suit.) Kanta Gupta v. Management of Hindu Kanya Mahavidyalaya Sitapur (U.P.) and Ors.), 2000 (89) FLR 1112 (Sunil Kumar Pathak v. Chairman, Indian Oil Corporation, New Delhi and Ors.), 1997 (76) FLR 372 (J.K. Cotton Spinning and Weaving Mills Co. Ltd., Kanpur v. State of U.P. and Ors.) 1997 (58) ECC 77 (SC): AIR 1972 SC 1031 (Delhi Cloth and General Mills Co. v. Ludh Budh Singh), AIR 1975 SC 1990 Cooperative Engineering Works Limited v. P.P. Munder) 2000 (7) SCC 529 (Aligarh Muslim University and Ors. v. Mansoor Ali Khan), AIR 1995 SC 1715 (Rajasthan State Transport Corporation v. Krishna Kant) and has arrived at the conclusion as below:

"Thus, from the various decisions referred to above the following principles emerge regarding maintainability of a petition under Article 226 of the Constitution of India:
(1) While exercising its writ jurisdiction under Article 226 of the Constitution of India, the High Court may decline to grant relief unit (sic) (until) such statutory remedy is exhausted. However, this rule is a rule of policy, convenience and discretion and not a rule of law nor it bars the jurisdiction of the High Court under Article 226 of the Constitution in granting relief in appropriate case and exceptional circumstances;
(ii) Alternative remedy is not a bar where a writ petition has been filed for enforcement of any fundamental rights; or where there is violation of principles of natural justice; or where the order of the proceedings are wholly without jurisdiction or the vires of an Act is challenged.

43. In my respectful consideration since in Pradeep Kumar Singh (supra) the question of violation of principal of natural justice was being tested in writ petition and therefore, in reference to the maintainability of the writ petition without resorting to alternative remedy available in the Industrial Disputes Act, therefore, this court has taken above view. However the present petitioner Union of India cannot take protection of the decision of this Court (D.B.) in Pradeep Kumar Singh (supra) more so in view of the law laid down by the Supreme Court in reference to the alternative remedy.

44. Thus, the law can be summarised that rule of exclusion of the writ jurisdiction is not a law but discretion to be exercised by the Court considering the facts and circumstances of the case, and if the case requires any kind of evidence etc. the writ court may not exercise its extraordinary jurisdiction at all.

45. In view of the above observations it becomes clear that the contentions raised by the petitioner are not legal. The petitioner cannot be permitted to pursue the two remedies simultaneously, one under Article 226 of the Constitution of India and other under Section 35H of the Central Excise Act, filed on 16.5.2002 and after objection was taken by the respondent regarding the maintainability of the present writ petition.

In these circumstances, present writ petition is liable to be dismissed.

Therefore, the writ petition is dismissed accordingly.