Chattisgarh High Court High Court

Panchu Ram Deshmukh vs State Of Chhattisgarh on 3 February, 2004

Chattisgarh High Court
Panchu Ram Deshmukh vs State Of Chhattisgarh on 3 February, 2004
       

  

  

 
 
  HIGH COURT OF JUDICATURE, CHHATTISGARH AT BILASPUR             

 Writ Petition No. 45 of 2004

 Panchu Ram Deshmukh, aged about 30 years,    
  S/o Late Shri Som Nath Deshmukh,  
  Occupation - Business, R/o village-
  Titurdih, Tehsiland District - Durg (C.G.).
                                ...Petitioners

                            Versus

 1. State of Chhattisgarh,
     Through Secretary Department of
     Excise, Mantralaya, D.K.S.
     Building, Raipur (C.G.)
  2. The District Excise Officer, Durg, Tehsil and District-Durg
     (C.G.).
  3. The Commissioner (Excise) Raipur, Tehsil and District-
     Raipur (C.G.).
  4. The Additional District Excise Officer, Durg, Tehsil and
     District-Durg (C.G.).
  5. Ajit Singh, Contractor, FL 1, Dandi Lohara, District -
     Durg.
  6. Gulbir Singh Bhatia, Contractor FL 3, Hotel G.S. Dalli
     Rajharra, District - Durg.
  7. Shri Faghu Ram Jarri, Contractor FL 3, Hotel Mid Town,
     Dalli Rajharra, District - Durg.
                                ...Respondents


! Petitioner by Shri Ravindra Shrivastava, Senior Advocate
  with Shri Awadh Tripathi, Advocate.

^ Respondents No. 1 to 4 by Dr. N. K. Shukla, Additional
  Advocate General with Shri Ranbir Singh, Govt. Advocate.
  Respondents No. 5 to 7 by Shri Anand Kumar Tiwari,
  Advocate.

 Hon'ble Shri L.C. Bhadoo, J.
Press any key to continue ...

 Dated : 03/02/2004

: Order

                            O R D E R

(Passed on 3rd February, 2004)

1. The petitioner has preferred this writ petition under

Article 226/227 of the Constitution of India whereby the

petitioner has challenged the order dated 27.12.2003 passed by

the Deputy Excise Commissioner, Raipur whereby the Deputy Excise

Commissioner clarified and modified the order dated 17.7.2003

Annexure P/3 passed by the Collector (Excise) District- Durg

mentioning therein that in view of the clause (a) of sub-rule

(6) of the Rule- 8 of the Chhattisgarh Foreign Liquor Rules,

1996 (hereinafter referred as `Rules 1996′), the F.L. 3 licence

holders are entitled to take liquor from any of the three shops

of FL-1 mentioned at Item No. 20 and 21 of the Collector’s order

Annexure P/3.

2. The brief facts giving rise to filing of this petition are

that the petitioner herein is a licence holder of FL -1 at

Jharandalli of Dalli Rajhara Group for the year 2003-2004 up to

31st March, 2004, whereas the Respondent No.5 is also a holder

of FL-1 licence of Dodilohara shop District-Durg and Respondents

No. 6 and 7 are FL-3 licence holders of Dallirajhara. As per the

Excise Rules FL-1 licence holders are those licence holders in

which the licence in Form F.L. 1 shall be disposed of by

auction/tender or under the `Fee – per-bottle-system’ or a

combination of both the systems or in such other manner as the

State Government may from time to time, by general or special

order direct. The licensee, holding a licence in Form F.L. 1,

shall sell foreign liquor in sealed bottles to consumers and to

F.L. 2, F.L. 3 and F.L. 5 licensees. F.L. 3 licence holders are

entitled to sell foreign liquor for consumption on the licensed

premises to residents of such hotels for their own use or that

of their guests and other casual visitors, with meals and

snacks. This licence may be granted to hotels having both

lodging and boarding facilities of such scale and standard as

may be determined by the State Government. Therefore, the

Respondents No. 6 and 7 who are F.L. 3 licence holders are

hoteliers, as per the licence condition, they are supposed to

purchase the foreign liquor as per their requirement from the

F.L. 1 licence holders after obtaining permit from the Officers

of Excise Department Respondents No. 2 & 4. The petitioner and

Respondent No.5 who are F.L. 1 licence holders are entitled to

sell foreign liquor in sealed bottles to the consumers and F.L.

3 licence holders.

3. The petitioner and Respondent No.5 got the F.L. 1 licence

for the period 2003 – 2004 i.e. up to 31st March, 2004. The

petitioner’s shop is at Jharandalli whereas the Respondent

No.5’s shop is at Dallirajhara. As per the case of the

petitioner the Respondents No. 2 and 4 used to issue transport

permit in favour of the petitioner’s shop for lifting the liquor

by Respondents No. 6 and 7 for consumption and use in their

hotel. As per the order Annexure P/3 the Respondents no. 2 and 4

are required to issue permit to the Respondents No. 6 and 7 to

lift the foreign liquor from his shop in the first instance and

in case a particular variety of liquor is not available with the

petitioner then the Respondent No. 2 and 4 are required to issue

a permit to the Respondents No. 6 and 7 to lift that particular

liquor from Balod shop which is at serial No.2 in Annexure P/3

and further if that particular liquor is also not available at

the shop situated at Balod then the Respondents No. 2 and 4 are

required to issue permit to the Respondents No. 6 and 7 to lift

the liquor from Dodilohara shop i.e. the shop of the Respondent

No.5. It has been specifically mentioned in the order Annexure

P/3 passed by the Collector and this practice was continued in

the year 2002-2003 and thereafter till 12.12.2003. However, the

Respondents No. 6 and 7 are interested to lift the liquor from

the shop of the Respondent No.5 because the owner of the shop of

Respondent No.5 is close relative of the Respondent No. 7

therefore from December, 2003 the Respondents No. 2 and 4

started issuing permit in favour of Respondent No.5 which is

evident from Annexure P/5. The shop of the Respondent No.5 is

situated in other group i.e. Balod and not in Dallirajhara group

and as per the grouping scheme the Respondents No. 6 and 7 are

required to lift the liquor from the petitioner’s shop which

falls in Dallirajhara group and this act of the respondents has

started affecting the business of the petitioner as the

petitioner is paying monthly fee to the tune of Rs. 6,34,789/-.

In order to achieve their object the Respondent No. 7 filed a

civil suit before the Additional District Judge, Balod seeking

order that the Excise Department be directed to allow him to

lift the liquor from the shop of Respondent No.5. When the

Respondent No.7 could not succeed in that civil suit he made a

representation to the Excise Commissioner and the Excise

Commissioner without giving any opportunity of hearing and

giving notice to the petitioner allowed the representation of

the Respondent No.7 and modified the order passed by the

Collector Annexure P/3 vide impugned order dt. 27th December,

2003. Therefore, the order impugned dt. 27.12.2003 (Annexure

P/5) be quashed and the Respondents No. 2 and 4 be directed to

issue permit in favour of the petitioner as per Annexure P/3.

4. Return has been filed on behalf of the respondents and all

the respondents have mentioned that as per clause (a) of sub-

rule (6) of Rule 8 of the Rules 1996 the Respondents No. 6 and 7

are entitled to lift the foreign liquor as per their requirement

from any one of the three shops i.e. the shop of the petitioner

situated at Jharandalli, shop at Balod or shop at Dodilohara;

that being the sprit of the above provision of clause (a) of sub-

rule (6) of Rule 8, the Deputy Excise Commissioner issued the

impugned order Annexure P/5 dt. 27.12.2003 and even prior to

that on 13/15-5-2002 the Additional Excise Commissioner issued a

similar order and the Collector was under an obligation as per

clasue (a) of sub-rule (6) of Rule 8 to issue directions for

issuance of permit under the order passed by the Excise

Commissioner for lifting of the foreign liquor from anyone of

the three shops mentioned above and the petitioner’s petition is

devoid of any merit and the same be dismissed.

5. I have heard Shri Ravindra Shrivastava, learned Senior

counsel for the petitioner, Dr. N. K. Shukla, learned Additional

Advocate General for the Respondents No. 1 to 4 and Shri Anand

Kumar Tiwari, learned counsel for the Respondents No. 5 to 7.

6. Learned Senior counsel for the petitioner argued two folds,

that as per the sprit of clause (a) of sub-rule (6) of Rule 8 of

Rules 1996 the order of the Collector Annexure P/3 is correct

and it is in consonance of the sprit of the rule, whereas the

order of the Deputy Excise Commissioner Annexure R-7/5 dated

27.12.2003 and the Additional Excise Commissioner dt. 13/15-

5.2002 are not in consonance with the sprit of the rule. The

second argument of learned counsel for the petitioner is that

the Deputy Excise Commissioner passed the order dt. 27.12.2003

on the representation made by the Respondent No.7 without giving

any opportunity of hearing and issuance of show cause notice to

the petitioner which is violative of the principles of the

natural justice.

7. On the other hand learned counsel for the respondents

argued that the impugned order of the Deputy Excise Commissioner

dt. 27.12.2003 and 13/15-5-2002 of Additional Commissioner are

in consonance with the above Rule and the order Annexure P/3

passed by the Collector is not in consonance with the sprit of

the Rule.

8. In order to appreciate the arguments advanced by learned

counsel for the parties, it is useful to reproduce the Relevant

Rules. Clause (a) and (b) of sub-rule (6) of Rule-8 which are

as follows:-

(6) Attachment of certain licences with the nearest F.L. 1,
F.L. 1A, F.L.1AA, F.L.1AAA, F.L. 10 or F.L.10A licences –

(a) F.L. 2, L.L.3, F.L.4, F.L.4A or F.L. 5 licensee shall
purchase foreign liquor from such F.L. 1, F.L. 1A, L.F. 1AA
or F.L. 1AAA licensee of the district as may be specified
by the Collector in accordance with the general directions
of the Excise Commissioner or State Government. Purchase of
such brands or labels, that are not available with any F.L.
1, F.L. 1A, F.L. 1AA or F.L. 1AAA licensee of the district,
from any similar licensee of any other neighbouring
district of the State, may be authorized by the Excise
Commissioner in special circumstances.

(b) Similarly, Every F.L. 1, L.L. 1A, F.L. 1AA or F.L. 1AAA
licensee shall, after paying duty and bottle fee in his
district, procure his supplies of liquor from any F.L.10,
F.L.10-A licensee functioning in the division in which the
district is situated. In case a brand or label of foreign
liquor is not available with any F.L. 10, F.L. 10A licensee
of the division, or if certain special circumstances
warrant so, such F.L. 1, F.L. 1A, F.L. 1AA or F.L. 1AAA
licensee may be permitted by the Excise Commissioner to
purchase such brand or label from any F.L. 10, F.L. 10A
licensee operating in any other neighbouring division.

9. The heading of the clause (a) of sub-rule (6) of Rule 8

starts with the wordings `attachment of certain licences with

the nearest F.L. 1,’ and it has been mentioned in this Rule

that the licensee shall purchase foreign liquor from such F.L.1

licensee as may be specified by the Collector of the district in

accordance with the general directions of the Excise

Commissioner or the State Govt. So this Rule lays down that the

F.L.-3 licensee is required to lift the liquor from the nearest

F.L.1 shop attached with the F.L.3 shop and the language of the

Rule is in singular form not in plural form and it is not

disputed that the nearest shop F.L. 1 is of the petitioner’s

shop which is said to be existing between the premises of the

Respondents No. 6 and 7, whereas the shop of Balod and

Dodilohara are situated at a distance of more than 5 to 6 k.m.

and looking to the sprit of this Rule the Collector Excise while

issuing the licence to the Respondents No. 6 and 7 issued the

order Annexure P/3 in which the Respondent No.7 has been shown

at Sr. No. 21 who is F.L. 3 licence holder and against his name

three shops have been shown at No.1 Jharandalli, No.2 Balod, and

No.3 Dodilohara. In this order at Sr. No. 20 name of Respondent

No.6 is shown who is also F.L. 3 licence holder and against his

name also three shops are shown i.e. at No.1 Jharandalli, No.2

Balod, and No.3 Dodilohara. The petitioner’s shop being nearest

shop of the Respondents No. 6 and 7, the Collector issued this

order that in the first instance the F.L. 3 licensee will lift

the liquor from shop No.1 and in case the required liquor is not

available at that shop then they will lift the liquor from the

No.2 shop and in case if with him also that liquor is not

available then they are entitled to lift the wine from the shop

No.3 after obtaining permit from the Respondents No. 2 and 4 and

this order is not only in respect of the petitioner and

Respondents No. 6 and 7; this order is in respect of 32 licence

holders and against each F.L. 3 and F.L. 4 licence holders three

shops have been shown from where those licensee are to lift the

liquor in order of serial No. 1 to 3, as mentioned above. In

clause (a) of sub-rule (6) of Rule 8 the words has been used

that `licensee shall purchase foreign liquor from such F.L. 1′;

it has not been mentioned in this sub-clause that the F.L. 3

licensee is entitled to lift the liquor from anyone F.L. 1

licensee, and in second part of clause (a) it has further been

made clear that in case that particular liquor is not available

in that attached shop then F.L. 3 licensee can take liquor from

any other F.L. 1 licensee of other district and that is what has

been done by the Collector in his order Annexure P/3. In this

connection if we look into clause (b) it makes more clear in

which it has been specifically mentioned that `F.L. 1 licensee

shall, after paying duty and bottle fee in his district, procure

his supplies of liquor from any F.L. 10. F.L. 10 licensee

functioning in the division in which the district is situated. `

Therefore, in clause (a) the word `such licensee’ has been used

which specifies that F.L. 3 licensee has to lift the liquor from

the attached F.L. 1 shop whereas in clause (b) the word `any

such shop in the division’ has been used, which shows that from

any shop of F.L. 10 the F.L. 1 licensee can lift the liquor.

Therefore, the legislature with specific purpose and has

deliberately used the word `such’ and `any’ in clause (a) and

(b) that is why as per the petitioner’s case in the year 2002-

2003 the practice which has been ordered in Annexure P/3 was

being followed and same practice was adopted for 2003-2004 as

per Annexure P/3 and even till December, 2003 from April 2003

this practice was going on but all of a sudden abruptly the

Deputy Excise Commissioner on the representation of the

Respondents No. 6 & 7 changed the scheme without hearing and

without giving notice to the petitioner and that too ignoring a

stand taken by the department before the Additional District

Judge in civil Court where the Respondent No.7 had filed a civil

suit challenging the order of the Collector (Excise) Annexure

P/3. In the circumstances merely on the representation of the

Respondent No.7 during the pendency of the civil litigation

regarding same issue and that to contrary to the stand taken by

the department in the written statement, learned Deputy Excise

Commissioner ought to have refrain himself from passing such an

order that too without giving opportunity to the petitioner and

particularly when the order of the Collector (Excise) Annexure

P/3 was in consonance with the existing practice and that was in

consonance with the sprit of the sub-rule also.

10. A perusal of the written statement filed by the

respondent/State before the Additional District Judge shows that

the Department had taken the stand in para-9 of the written

statement that the plaintiff i.e. Respondent No.7 herein, is not

entitled for the relief sought that he may be allowed to lift

the liquor from any of the three shops and in this written

statement it has also been mentioned that Jharandalli shop is

nearest shop to the Respondents No. 6 and 7 and thereafter the

shop of Balod and then the shop of Dodilohara are situated, and

it has come on record that the Respondent No.5 is relative of

Respondent No.7 that is why he wants to lift the liquor from his

shop even though it is at some distance.

11. In view of the above, the order/clarification issued by the

Deputy Excise Commissioner Annexure R-7/5 dated 27th December,

2003 and the circular dt. 13/15-5-2003 issued by the Additional

Commissioner (Excise) are contrary to the provisions of clause

(a) of sub-rule (6) of Rule-8. Therefore, the impugned order of

the Deputy Excise Commissioner is liable to be set-aside on this

ground.

12. It is an admitted position that the Deputy Excise

Commissioner without giving show cause notice to the petitioner

or opportunity of hearing, only on the the representation made

by the Respondent No.7, issued the impugned order modifying the

existing order Annexure P/3 which has resulted in affecting the

business of the petitioner and as has been held by the Apex

Court in the matter of Mahabir Auto Stores & others Vs. Indian

Oil Corporation & others, reported in A.I.R. 1990 S.C. 1031

that the `State acts in its executive power under Article 298 of

the Constitution in entering or not entering in contracts with

individual parties. Article 14 of the Constitution will be

applicable to those exercise of power. The exercise of powers

must be governed by the rule of law and must be informed by

reasons. So whatever be the activity of the public authority it

should meet the test of Article 14 of the Constitution. In that

case a firm was carrying on the business of sale and

distribution of all types of lubricants for a period of 18

years, supply of lubricants by the Indian Oil Corporation was

stopped without any notice or intimation given to the firm, the

action of the Corporation was held arbitrary.

13. Similarly the Hon’ble Apex Court in the matter of Canara

Bank and others Vs. Shri Debasis Das and others reported in JT

2003 (3) SC 183 has held that the adherence to the principles of

natural justice as recognized by all civilized States is of

supreme importance when a quasi judicial body embarks on

determining disputes between the parties or any administrative

action involving civil consequences is in issue. These

principles are well settled. The first and foremost principle is

what is commonly known as audi alteram partem rule. The

principle is that no one should be condemn unheard. Notice is

the first limb of this principle. It must be precise and

unambiguous. It should appraise the party determinatively the

case he has to meet. Time given for the purpose should be

adequate so as to enable him to make his representation. In the

absence of a notice of the kind and such reasonable opportunity,

the order passed becomes wholly vitiated. Thus, it is but

essential that a party should be put on notice of the case

before any adverse order is passed against him. This is one of

the most important principles of natural justice. It is after

all an approved rule of fair play.

14. It is an admitted position that as per the order Annexure

P/3 passed by the Collector, since April, 2003 the Respondents

No. 6 and 7 were continuously lifting the liquor in the first

instance from the shop of the petitioner and so was the case in

the previous year also but learned Deputy Excise Commissioner

abruptly on the representation made by the Respondents No. 6 and

7 changed the order Annexure P/3 without giving opportunity and

notice to the petitioner and which has affected the business of

the petitioner and has resulted into affecting the business of

the petitioner therefore the same being violative of Article 14

and 19 (1) (g) of the Constitution of India. Therefore, on this

ground the impugned order is liable to be quashed.

15. The Respondents No. 5 to 7 have raised the objection that

instead of filing this petition the petitioner ought to have

approached the appellate authority i.e. Excise Commissioner

which has not been done. This plea raised by the Respondents No.

5 to 7 is without any force for the reason that in the first

instance even though the order impugned dt. 27.12.2003 has been

issued by the Deputy Excise Commissioner but the same has been

passed on behalf of the Excise Commissioner therefore there was

no reason for the petitioner to file appeal before the Excise

Commissioner. Therefore, there was no reason for the petitioner

to file an appeal before the Excise Commissioner even otherwise

it is a rule of discretion and not a rule of law and where the

principle of natural justice is violated the petitioner is

entitled to file writ petition directly. In the matter of

Harbanslal Sahnia & another Vs. Indian Oil Corporation Ltd. &

others reported in (2003) 2 SCC 107 it has been held by the

Hon’ble Apex Court that the High Court may exercise it writ

jurisdiction in at least three contingencies; (i) where the writ

petition seeks enforcement of any of the fundamental rights;

(ii) where there is failure of principles of natural justice; or

(iii) where the orders or proceedings are wholly without

jurisdiction or the vires of an Act is challenged. In the

present case as has been held above, principles of natural

justice has been violated, therefore the plea raised by the

Respondents No. 5 to 7 is without force.

16. In the result the petition succeeds and the petition of the

petitioner is allowed, order Annexure R-7/5 dt. 27.12.2003

passed by the Deputy Excise Commissioner in supersession of

order passed by the Collector (Excise) Annexure P/3 is quashed

and set-aside.

Sd/-

L.C.Bhadoo
JUDGE
Thakur