1
hvn
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 9343 OF 2009
Bank of Baroda,
a body Corporate Constituted under the
Banking Companies (Acquisition and Transfer
of Undertakings) Act, 1970 having their head office
at Mandvi Baroda, Gujarat State
AND
Corporate Office at Baroda Corporate
Centre, C-26,m G Block, Bandra Kurla
Complex, Mumbai 400 051.
AND
One of the Regional Office at 11/1,
Sharda Centre, Khilare Path, Erandavana,
Pune 411 004.
AND
Branch Office at Laxmi Road,
181, Budhwar Peth, Nagar Vachan Mandir
::: Downloaded on - 09/06/2013 15:18:53 :::
2
Building, Pune 411 002 ... Petitioner
Versus
1. Pune Municipal Corporation,
A Corporation Constituted under the
provisions of Bombay Provincial
Municipal Corporation Act, 1949,
Having Office at Octroi Office,
Pune Municipal Corporation,
Shivaji Nagar, Pune 411 016
2. The State of Maharashtra ... Respondents
Mr. Anant B. Shinde for Petitioner.
Mr. Rajeep Khadapkar for R. No. 1.
CORAM : F.I. REBELLO &
J.H. BHATIA, JJ.
DATED : NOVEMBER 17, 2009
ORAL JUDGMENT (Per Ferdino I. Rebello,J.):
Rule. By consent heard forthwith.
::: Downloaded on – 09/06/2013 15:18:53 :::
3
Petitioner carries on banking business, including selling of gold coins as per
the provisions of section 6 of Banking Regulation Act, 1949. For that purpose the
Petitioner has entered into an agreement with a reputed supplier of bullion on
consignment sale basis from Volcambi, Switzerland. The IBB Mumbai branch of
Petitioner has been identified as a Controlling Branch, which is monitoring the
overall gold business of Petitioner Bank. There are various other branches which are
receiving the consignment from the overseas supplier of gold coins for further
distribution to Point of Sale (POS) branches. These branches are having
responsibility for sales Tax/VAT consolidation and payment of the same to the
respective State Government Authorities. As per the said procedure all gold coins are
imported at Mumbai office of Petitioner. Petitioner after paying all duties, taxes and
Octroi on the gold at Mumbai, distributes the same to the other branches such as
Pune, Nashik etc. The gold in form of coins is to be delivered to the said branches
and actual sale is to be done by the Corporate Office of Petitioner situated at
Mumbai. The sale proceeds is to be deposited by the said branch through e-payment
in the Corporate office at Mumbai.
2. The Petitioner through its office at Mumbai had already paid the Octroi in
Mumbai to Municipal Corporation of Greater Mumbai at 0.10% and then distributed
the same to the other branches of the Petitioner Bank. Respondent No1 by their
notice dated 11.09.2009 had asked the Petitioner to provide details for the gold
imported in the city of Pune during the period 01.04.2006 to 31.08.2009. Petitioner
accordingly has provided the details of the gold coins delivered at Pune Branch by
Corporate Office at Mumbai of the Petitioner by letter dated 23.09.2009.
::: Downloaded on – 09/06/2013 15:18:53 :::
4
3. Respondent No. 1 on the basis of information provided by the Petitioner
calculated the Octroi amount and sent a demand notice dated 06.10.2009 to the
Petitioner thereby demanding the Octroi amount and also penalty charges at ten times
of the Octroi amount on gold imported in Pune since year 2005 and demanded to
pay an octroi amount of Rs.9,42,200/- and ten times penalty of Rs.94,22,000/- total
amounting to Rs.1,03,64,200/- before 14.10.2009. Petitioner’s contention is that
Corporation had calculated the octroi amount as per the current prevailing market
rates of gold and not as per the rates of gold in the year 2005 and thereafter.
4. Petitioner immediately on 09.10.2009 had replied to the above said demand
notice dated 06.10.2009 and requested for waiver of the penalty charges. Various
contentions were raised as to why the Petitioner is not responsible. Second demand
notice was served on Petitioner on 14.10.2009 and Petitioner was asked to pay
Octroi within three days. Petitioner on 14.10.2009 sent a Pay Order bearing No.
573360 by registered post for Octroi amount of Rs.9,42,200/- demanded by
Respondent Pune Municipal Corporation. The respondent Corporation through their
notice dated 15.10.2009 demanded an amount of Rs.1,03,64,200/- on account of
Octroi and ten times penalty to be paid before 18.10.2009. The Respondent
Corporation refused to accept the Pay order and issued notice to that effect on
20.10.2009.
5. It is the case of the Petitioner that the rate of the penalty demanded by the
Respondent Pune Municipal Corporation is arbitrary and exorbitant. Even the rate of
::: Downloaded on – 09/06/2013 15:18:53 :::
5
Octroi is also on the higher side as compared to Octroi rates of other Municipal
Corporations. Petitioner had set out that they are ready to pay the Octroi charges
once again, even through they had paid the Octroi in Mumbai. Petitioner had shown
their bona fide intention, by sending a Pay Order to the Respondent Pune Municipal
Corporation, but Respondent Pune Municipal Corporation had returned the said Pay
Order and refused to accept the said amount of Octroi.
6. The demand notice is challenged on various grounds. It is principally pointed
out that the penalty charges demanded by Respondent Corporation are contrary to
Section 398 of Bombay Provincial Municipal Corporation. 1949. It is submitted that
considering the provisions, what the Petitioners are demanding is the compounding
amount of penalty. The Petitioners do not desire to compound. In the absence of
Petitioner agreeing to pay the compounding amount, it is not open to respondents to
demand the same from the Petitioners and consequently the present petition for
quashing the demand of penalty.
7. On behalf of the Respondents, it is submitted that they have not forced the
petitioner to pay the amount. It is also submitted that the Petitioner have an
alternative and efficacious remedy and consequently this court should not admit this
petition.
8. To understand the controversy, we may gainfully refer to section 398 of the
Bombay Provincial Municipal Corporation Act, 1949 (hereinafter referred to as
“Act”). Section 398 of the Act, reads as under :
::: Downloaded on – 09/06/2013 15:18:53 :::
6
“398. Penalty for evasion of octroi or toll : Where any
vehicle, animal or goods imported into the limits of the
city are liable to the payment of toll or octroi any
person who, with the intention of defrauding the
Corporation, causes or abets the introduction of or
himself introduces or attempts to introduce within the
limits of the City any such vehicle, animal or goods
upon which payment of the toll or octroi due on such
introduction has neither been made nor tendered, shall,
on conviction, be punished with fine which may extend
to ten times the amount of such toll or octroi or to two
hundred and fifty rupees, whichever may be greater.”
9. The Respondent Corporation has also framed rules for octroi, including for
offence, punishment and compounding. We are concerned with Rule 40, the
translated version of which reads as under :
“40. Offence, Punishment and Compounding of the
Offence: Municipal Commissioner or the Officer
authorised by him, in respect of any such offence
which is punishable, shall have power to recover
Octroi amount plus an amount to the extent of 10
times of the octroi amount, as a fine, from any person
::: Downloaded on – 09/06/2013 15:18:53 :::
7who is charged with such offence, before or after
filling the proceedings, towards the compounding of
the offence.”
10. The question before us is whether before any prosecution is launched against
the Petitioner or if launched they are not convicted for the same, can respondent
Corporation demand by way of compounding an amount equal to ten times of
octroi as a fine as demanded by Respondent Corporation.
11.
Under Section 398 any person with an intent to defraud the corporation
causes or abates the introduction of any goods on which octroi is due but not paid or
tendered on conviction can be punished with fine which may extend to ten times
the amount of such octroi or toll. Thus the power is on conviction, in the authority
deciding the case, to impose the fine. Ten times is the maximum fine which can be
imposed. Rules have been framed for compounding. A reading of Rule 40 would
show, in a case, where there be an offence, which is punishable, as and by way of
compounding of the
offence, the corporation can recover Octroi, plus an amount equal to the extent of
ten times of the Octroi amount, as a fine, from any person who is charged with such
offence if such person desires to compound the offence. In other words, it is only in
the event that the person is liable to pay octroi and has committed an offence in
respect of whom the respondent Corporation before or even after prosecution is
launched, can call on such person if such person is willing to compound the offence
and if it be so then, by way of compounding, to pay a fine equal to ten times the
::: Downloaded on – 09/06/2013 15:18:53 :::
8
octroi due and payable. A conjoint reading therefore, of the Act and Rules would
clearly indicate that there is no power in Respondent Corporation to demand fine
from the person who is not willing to compound the purported offence. Any other
construction will make the rule ultra vires Section 398 of the Act.
12. Our attention was invited to the Division Bench Judgment of this court in
M/s. Dhoot Agencies Pvt. Ltd. Vs. Aurangabad Municipal Corporation and Ors.
2000(1) ALL M.R. 421. In that case also, the demand was made for octroi and for
penalty to the extent of ten times of octroi duty so as to avoid prosecution. The
proposal was accepted and accordingly received an amount of Rs.28,590/- towards
octroi as well as penalty, the four cars were released. The question before the learned
Division Bench was whether the Municipal Corporation can impose fine without
prosecution resulting into conviction. The learned Bench held that it was not open to
the Corporation to impose penalty without conviction.
13. In our opinion, considering section 398 and the rule as referred to earlier, it is
only an enabling power in the Corporation to inform the party who is liable for
prosecution or is being prosecuted, that the offence can be compounded by paying
the fine as demanded. If such party refuses to compound the offence, the
Corporation cannot demand from such party the compounding fine. Any such action
would be clearly without jurisdiction. The power to impose fine is conferred by the
Act and in such event it is only on conviction that there is power to impose fine
which may extend to ten times the amount of octroi or Rs. 250/- whichever may be
greater. We are therefore, clearly of the opinion that the demand is without
::: Downloaded on – 09/06/2013 15:18:53 :::
9
jurisdiction.
14. The learned counsel for the Corporation has sought to place reliance on the
judgment of the Division Bench of this court in Maharashtra Chamber of
Commerce, Industries and Agriculture and Ors. Versus State of Maharashtra and Ors.
2003 (4) ALL MR 32 to contend that this court should not exercise its extra ordinary
jurisdiction. The rule of alternate remedy is a rule of procedure. It does not prohibit
this court from exercising its extra ordinary jurisdiction. In the instant case, demand
was clearly without jurisdiction and consequently a nullity at law. In these
circumstances, in our opinion, this is a fit case to exercise our extra ordinary
jurisdiction.
13. In the light of the above, we make rule absolute in terms of Prayer Clause
(a).
(J.H. BHATIA, J.) (F.I. REBELLO,J.)
::: Downloaded on - 09/06/2013 15:18:53 :::