Supreme Court of India

Contonment Board, Meerut & Anr vs K.P. Singh & Ors on 1 February, 2010

Supreme Court of India
Contonment Board, Meerut & Anr vs K.P. Singh & Ors on 1 February, 2010
Author: V Sirpurkar
Bench: V.S. Sirpurkar, Surinder Singh Nijjar
                                               1




                                                         "REPORTABLE"

                  IN THE SUPREME COURT OF INDIA

                    CIVIL APPELLATE JURISDICTION

                  CIVIL APPEAL NO._1091__OF 2010
               (Arising out of SLP (C) No. 11462 of 2007)




Cantonment Board, Meerut & Anr.                   .... Appellants


                                 Versus


K.P. Singh & Ors.                                 .... Respondents


                            JUDGMENT

V.S. SIRPURKAR, J.

1. Leave granted.

2. Correct scope and applicability of the maxim actus curiae neminem

gravabit falls for consideration in this appeal. This appeal has been filed

challenging the judgment in Civil Miscellaneous Writ Petition No.60135 of

2006 passed by the High Court of Judicature at Allahabad. The High

Court, by the impugned order, has held that the respondents herein,
2

namely, Shri K.P. Singh and Gaurav Traders would be entitled to the

refund of the amount deposited by them over and above the bid given by

them. Cantonment Board, the appellant herein has been directed to

dispose of the application made by respondent Nos. 1 and 2 for refund

expeditiously. Needless to say, in the light of the observation made by the

High Court favouring the refund of amount, few facts would be necessary.

3. Under Section 60 of the Cantonment Act, the Cantonment Board

was empowered to impose toll tax. Accordingly, on 08.01.2005, a Gazette

Notification was issued for the imposition of the toll tax on such commercial

motor vehicles passing through the Meerut Cantonment.

4. In pursuance of this, a tender was floated and bids were invited

relating to 2005-2006 for levying toll tax upon the entry of the commercial

motor vehicles within the territorial limits of Meerut Cantonment in the

sense that the bidders were expected to pay the agreed amount to the

Cantonment Board and the successful bidder was entitled to levy and

collect toll tax upon the entry of the commercial motor vehicles in the

territorial limits of Meerut. Twenty persons submitted their tenders in

response to the notice inviting tenders whereupon the tender submitted by

respondent Nos.1 and 2 herein jointly came to be accepted. The highest

offer by respondent Nos. 1 and 2 for the collection between 01.10.2005 to

04.10.2006 was for 3,57,30,000/-. This was challenged by one Gajraj
3

Singh. Earlier, validity of the imposition of tax on the commercial vehicles

by the Cantonment Board was challenged by the Civil Writ Petition Tax

No.1601 of 2005. That Writ Petition was allowed and the High Court

quashed the Notification dated 08.01.2005. The Cantonment Board filed a

Special Leave Petition against the impugned order of the Allahabad High

Court dated 23.03.2006 and leave was granted resulting in the main

Notification authorizing the appellant to collect toll tax remaining intact.

5. The appellant, therefore, issued a fresh Notification inviting tenders,

on 14.09.2006. By this, the contract for collection of tolls for the period of

one year w.e.f 05.10.2006 to 04.10.2007 was advertised. Again,

respondent Nos.1 and 2 herein stood as the highest bidders in the auction

dated 27.09.2006 and offered the highest bid of Rs.3,61,57,727/-

(Rs.1,02,000/- per day) for the said period of one year. This was approved

by the appellant vide its resolution No.229 dated 29.09.2006. After the

finalization of the tender, respondent No.5 Umesh Kumar submitted an

application offering to pay 1,05,000/- per day with the advance deposit of 5

days at the said rate in the account of the Cantonment Board. A Writ

Petition was filed by respondent No.5 being Writ Petition No.60135 of 2006

claiming therein a Writ of Mandamus commanding the appellant herein to

start the process of holding fresh auction or tenders for letting out the

rights to collect toll tax from the commercial motor vehicles passing
4

through the territorial limits of Meerut Cantonment by issuing

advertisement within the stipulated time. It was further prayed that till the

finalization of fresh auction, respondent No.5 should be allowed to pay at

the rate of 1,25,000/- per day for the collection of toll tax.

6. Ordinarily, this Writ Petition should never have been entertained.

However, it was actually entertained and the High Court at the time of

passing the orders on the application for stay found that though

respondent No.5 was willing to pay Rs.1,25,000/- per day for the right to

collect toll tax, yet respondent Nos.1 and 2 herein had suo motu made an

offer to pay Rs.1,31,000/- per day for the right to collect toll tax. The High

Court as an interim order directed respondent Nos.1 and 2 to deposit

Rs.1,31,000/- per day to levy and collect the toll tax during the

interregnum. Some other orders were also passed with certain directions.

This order was passed on 08.11.2006.

7. The Writ Petition was opposed by the appellant on the ground that

the claim made by respondent No.5 was contrary to the terms of the tender

and that in fact, there was collusion between the respondents who had

colluded and quoted lesser price and that was to result into losses to the

appellant-Cantonment Board.

5

8. It so happened thereafter that the said auction not having been

approved by the senior officers, a fresh auction was ordered for letting out

the rights to collect the toll. In that view, the Writ Petition was not pressed

by respondent No.5, and as a result, the petition was dismissed as not

pressed. However, the High Court did not stop at that and noted that the

original bid by respondent Nos.1 and 2 was only for Rs.1,02,000/- w.e.f.

09.11.2006 for which they had been given the right of collection of toll tax.

The High Court, therefore, took the view that since the petition was

dismissed, the interim order, if any, more particularly dated 08.11.2006

would merge with the final order and if the petition was dismissed, it would

mean as if the petition had not been filed and if any of the parties had

gained something under the interim order that effect of the interim order

should be neutralized. Since the petition had been dismissed as not

pressed, the interim order dated 08.11.2006 accepting the bid of the

respondent Nos. 5 and 6 of Rs.1,31,000/- would merge with the final order

and respondent No.1 and 2 would be entitled to get refund of the excess

amount of Rs. 29,000/- per day since their final offer which was accepted

by the Cantonment Board was only of Rs.1,02,000/-. The Court took the

view that in view of the maxim actus curiae neminem gravabit, no party

could be allowed to take benefit of its own wrongs by getting the interim

orders and thereafter blaming the Court. In that view, the High Court

directed refund in favour of respondent Nos. 1 and 2 of the excess amount
6

i.e. Rs. 29,000/- per day w.e.f. 09.11.2006 till the end of the contract

period. It is this order which has fallen for our consideration at the instance

of the Cantonment Board.

9. It was argued by the learned Additional Solicitor General of India,

Shri G. Banerjee that the High Court was completely in error firstly, in

relying upon the maxim actus curiae neminem gravabit and on that basis

ordering the refund of the amount. According to Shri Banerjee, there was

no question of any prejudice being caused to respondent Nos.1 and 2 on

account of any order passed by the High Court much less the order dated

08.11.2006. He pointed out that in fact, the High Court was only guarding

the interests of the Cantonment Board inasmuch as the petitioner before

the High Court (respondent No.5) had offered to pay at the rate of

Rs.1,25,000/- as against the accepted bid of Rs.1,02,000/- by respondent

Nos.1 and 2 herein. It was the voluntary offer of respondent Nos.1 and 2

who matched the offer by Shri Umesh Kumar and accepted it for the

amount of Rs. 1,31,000/- per day. In lieu thereof, respondent Nos.1 and 2

acquired the rights to collect the toll tax. This offer was given by these

respondents with open eyes and there was no question of prejudice being

caused because of the interim arrangement ordered by the High Court by

the interim order dated 08.11.2006 and, therefore, the High Court was
7

completely unjustified in ordering the refund merely because the Writ

Petition was dismissed as not pressed.

10. As against this, Dr. Dhawan, learned Senior Counsel supported the

order, contending that but for the order, the petitioners would have been

required to pay at the rate of Rs. 1,02,000/- per day and ultimately the Writ

Petition in which the said order was passed as the interim arrangement

thereby was dismissed. The respondent Nos.1 and 2 would have a right to

refund of the amount paid by them in excess of their original offer because

that would be the natural result of the dismissal of the Writ Petition.

11. In our view, the High Court has completely misunderstood the

maxim actus curiae neminem gravabit and has committed an error in

applying it to the facts of the present case. For applying the maxim, it has

to be shown that any party has been prejudiced on account of any order

passed by the Court. We do not find any prejudice having been caused to

the respondents herein. If the High Court had decided to entertain the Writ

Petition filed by the 5th respondent, ordinarily, it could have stayed the

whole process thereby depriving the first and the second respondents of

their rights to collect the toll tax on the basis of their bid in the tender.

However, the High Court did not want to stop the process of tax collection.

The tax had to be collected since the Notification imposing the tax was

intact (thanks to the orders passed by this Court in SLP No.7682/2006).
8

Then it was a question as to at what rates should the rights to collect the

toll tax be leased out and to whom. The respondent No.5-petitioner had

made an offer of Rs.1,25,000/- per day. This offer was matched by

respondent Nos.1 and 2 by raising the bid to Rs.1,31,000/- per day. We

are sure that respondent Nos.1 and 2 thus got into this arrangement with

the open eyes. Nobody could even think that the respondents would

unnecessarily suffer losses for matching and exceeding the offer made by

respondent No.5, after all they were doing business and they would

certainly not be interested in suffering the losses by matching the offer

made by the 5th respondent and exceeding the same by Rs.6,000/- per

day. They entered into this arrangement with absolutely open eyes. Even

ultimately, the petition was not dismissed as being a merit less petition.

The respondent No.5 chose not to press the petition in view of the fact that

a fresh auction was ordered by the appellant herein perhaps because the

higher authorities did not choose to give sanction for all this exercise by

the appellant. Therefore, there was no question of respondent Nos.1 and

2 suffering any prejudice because of the interim order passed by the High

Court. They were welcome not to make any offers. All that would have

happened was that respondent No.5 would have then acquired the rights

to collect the toll tax and not the respondent Nos.1 and 2. But they did not

want to lose their right to collect the toll tax and it is with this idea that they

matched the offer of respondent No.5 and exceeded it by Rs.6,000/- per
9

day. There is, thus, no question of any prejudice having been suffered by

respondent Nos.1 and 2. The High Court, in our opinion, has completely

misread the law laid down in Karnataka Rare Earth & Anr. v. Senior

Geologist Department of Mines & Geology & Anr. [2004 (2) SCC 783].

The concerned paragraph which has also been quoted by the High Court

is as under:

“The doctrine of actus curiae neminem gravabit is not
confined in its application only to such acts of the Court
which are erroneous; the doctrine is applicable to all
such acts as to which it can be held that the Court
would not have so acted had it been correctly apprised
of the facts and the law. It is the principle of restitution
which is attracted. When on account of an act of the
party, persuading the Court to pass an order, which at
the end is held as not sustainable, has resulted in only
gaining an advantage which it would not have otherwise
earned, or the other party has suffered an
impoverishment which it would not have suffered but for
the order of the Court and the act of such party, then the
successful party finally held entitled to a relief,
assessable in terms of money at the end of the
litigation, is entitled to be compensated in the same
manner in which the parties would have been if the
interim order of the Court would not have been passed.
The successful party can demand;(a) the delivery of
benefit earned by the opposite party under the interim
order of the Court, or (b) to make restitution for what it
has lost.”

12. Applying the principles in the above paragraph, it was not on

account of respondent No.5 that the Court was persuaded to pass an

order. In fact the 5th respondent had given its offer. However, the first and

second respondents not only matched that offer but they exceeded the
10

same. This was the voluntary action on the part of respondent Nos.1 and

2 and they were not directed by the order to match the order of respondent

No.5. It was their voluntary act which was well calculated to earn profits by

winning the rights to collect the toll tax. Secondly, the Writ Petition was not

held to be untenable nor was it held that respondent No.5 was not entitled

to file the Writ Petition, in fact, respondent No.5 did not press the Writ

Petition at all.

13. There was no question of respondent Nos.1 and 2 having suffered

any impoverishment which they would not have suffered but for the order

of the Court and the act of respondent No.5. In fact, it was on account of

the voluntary act of respondent Nos.1 and 2 that the Court was persuaded

to pass the order dated 08.11.2006 allowing respondent Nos.1 and 2 to

collect the toll tax. There was no question of any benefit having been

earned by respondent No.5 under the interim order nor was there any

question of making restitution of anything that was lost by respondent

Nos.1 and 2 since they had lost nothing.

14. In the above reported decision, the leases in favour of the appellants

were challenged by way of the public interest litigation and grants in their

favour were quashed. They filed Writ Appeals and approached this Court.

When they approached this Court, there was an interim order by which this

Court had directed that the renewals of the exceeding grants in favour of
11

the appellants would continue till the next date of hearing. This order was

also modified and the lease hold rights were directed to continue till further

orders of the Court. The Karnataka Government, after the dismissal of

appeals, issued orders calling upon the appellants to pay the price

calculated at the minimum rates. The order was challenged by way of a

Writ Petition which was dismissed and that is how the matter reached this

Court. It was argued that the act of the appellants quarrying the granite

stones and exporting the same was accompanied by payment of royalty

and issuance of transport permits by the authorities of the State and

though done under the interim orders of this Court was nevertheless a

lawful and bona fide act. According to the appellant, the mining lease in

favour of the appellants were bound to be held to be valid in view of the

interim orders passed by this Court that they could not be held liable for

the payment of price of granite blocks. The Court held that the demand of

the State of Karnataka of the price of mineral could not be said to be a levy

of penalty or penal action. It was further observed that though the

appellants were allowed the mining by way of an interim order during the

pendency of the earlier appeals, the factual transport permits were

obtained by the appellants only after the dismissal of their appeals.

The court recorded a final order that the appellants’ plea that they were

ignorant of the dismissal of the appeals could not be accepted and

entertained. The Court then referred to the decision in South Easter
12

Coalfields Ltd. v. State of M.P. & Ors. [2003 (8) SCC 648] where the

doctrine of actus curiae neminem gravabit was considered and elaborated,

holding this doctrine to be the principle of restitution. Considering the facts

of the case in paragraph 11, this Court observed that:

” but for the interim orders passed by this Court there
was no difference between the appellants and any other
person raising, without any lawful authority, any mineral
from any land, attracting applicability of sub-Section(5)
of Section 21. As the appellants have lost from the
Court, they cannot be allowed to retain the benefit
earned by them under the interim orders of the
Court. The Court affirmed the High Court’s finding that
the appellants were liable to be placed in the same
position in which they would have been if this Court
would not have protected them by issuing interim
orders.”

15. We have already explained the observations of this Court in

paragraph 10 in the light of the facts of this case and it is clear that the

appellants cannot take advantage and claim refund because of the fact

that this was their voluntary offer and they were not directed to pay the

amount that they did. In view of this, we find that the High Court’s order is

quite unsustainable. We therefore, set aside that order and hold that the

Cantonment Board would not be liable to refund anything in favour of

respondent Nos.1 and 2 who have enjoyed the rights of collection of toll on

the basis of their own voluntary offer made before the High Court which the

High Court has merely accepted by its order dated 08.11.2006. With this
13

observation, the appeal is allowed. It shall not now be necessary for the

respondent to consider the representation made by respondent Nos.1 and

2. The direction to that effect by the High Court is also set aside. Costs

are estimated at Rs.50,000/-.

……………………………………J.

[V.S. SIRPURKAR]

…………………………………….J.

[DR. MUKUNDAKAM SHARMA]

New Delhi;

February 1, 2010.

                                        14


                               Digital Performa


Case No.               :   Civil Appeal No....... of 2010
                           (Arising out of SLP (Civil) No. 11462 of 2007)

Date of Decision   :       1.2.2010


Cause Title        :       Cantonment Board, Meerut & Anr.
                                        Vs.
                           K.P. Singh & Ors.


Coram              :       Hon'ble Mr. Justice V.S. Sirpurkar
                           Hon'ble Dr. Justice Mukundakam Sharma


Judgment delivered by : Hon’ble Mr. Justice V.S. Sirpurkar

Nature of Judgment : Reportable