PETITIONER: DAKSHINA KANNADA DISTRICT Vs. RESPONDENT: RUDOLPH FERNANDES DATE OF JUDGMENT: 29/02/2000 BENCH: M.B.Shah, B.N.Kirpal JUDGMENT:
Shah, J.
 C.A.No.3214 of 1989 In this appeal, a Matador (Mini
Lorry) carrying 44 bags of cement was intercepted and seized
by the Bajpe	Police, Dakshina Kannada on 22.8.1983.
Proceedings under Section 6A of the	Act were initiated
before	the Deputy Commissioner. During the pendency of the
proceedings, the respondent applied for interim release of
vehicle	and the same was granted by order dated 1.9.1983 on
his furnishing	a bank guarantee of Rs. one	lakh.	That
order was challenged by the respondent before the High Court
of Karnataka at Bangalore in W.P. No.16668 of 1983 on	the
ground	that imposition of such condition was	illegal	and
onerous. The learned Single Judge after considering second
proviso	to Section 6A(1) held that the words market price
occurring in the section relate only	to the essential
commodity sought to be carried. According to the learned
Judge the proviso gives a concession to the owner to avert
confiscation by paying fine not exceeding the market price
prevalent on the date of its seizure of the essential
commodity. According to the learned Judge if option is to
pay a	fine equivalent to the market price of	the vehicle
then there is	no necessity to give such option. Owner
instead	of paying a fine equivalent to the market price can
as well think of purchasing a new or fresh vehicle.	He,
therefore, directed release of the vehicle accepting	the
Bank Guarantee	to the extent of Rs.500/- only. Being
aggrieved the State preferred an appeal before the Division
Bench of the High Court in WA No.2248 of 1983 which was also
dismissed by the impugned order dated 22.3.1988.
C.A. Nos. 5074-75 of 1989
 In these appeals, two transport vehicles belonging to
the respondents carrying paddy were seized by the Police for
the alleged	contravention of Food Control Orders.
Applications were filed before the Deputy Commissioner	for
release	of said vehicles. By order dated 16.2.1989	the
Deputy Commissioner passed an order directing the release of
the vehicles in question on their furnishing Bank Guarantee
in a sum of	Rupees three lakhs each. That order	was
challenged before the High Court of Karnataka by filing writ
petition Nos.	3563 and 3579 of 1989. The	High Court
following its	earlier	decision in Rudolph Fernandes	vs.
Deputy	Commissioner, D.K. [1984 (1) Kar.	L.J.	200]
(C.A.No.3214/89	before	us) allowed the writ petitions	and
reduced	the fine amount to rupees 10,000/- each. Both	the
orders are challenged before us in these appeals. The short
question involved in these appeals is whether fine in lieu
of confiscation contemplated under the second	proviso to
Section 6A(1) of the Essential Commodities Act, 1955 (herein
after referred to as The Act) provides for levy of fine on
the basis of market value of the confiscated vehicle or
on the basis of the market price of the essential commodity
sought	under:	– to be carried by such vehicle. Section 6A
of The Act is as 6A. Confiscation of essential commodity
(1) Where any essential commodity is seized in pursuance of
an order made under section 3 in relation thereto, a report
of such seizure shall, without unreasonable delay, be	made
to the collector of the district or the Presidency town in
which such essential commodity is seized and whether or not
a prosecution	is instituted for the contravention of	such
order,	the Collector may, if he thinks it expedient so to
do, direct the essential commodity so seized to be produced
for inspection before him, and if he is satisfied that there
has been a contravention of the order may order confiscation
of
(a) the essential commodity so seized;
 (b) any package, covering or receptacle in which such
essential commodity is found; and
 (c) any	animal, vehicle, vessel or other conveyance
used in carrying such essential commodity:
PROVIDED
 PROVIDED	FURTHER	that in the case of	any animal,
vehicle, vessel or other conveyance used for the carriage of
goods or passengers for hire, the owners of such animal,
vehicle, vessel, or other conveyance shall be given an
option	to pay, in lieu of its confiscation,	a fine	not
exceeding the	market price at the date of seizure of	the
essential commodity sought to be carried by such animal,
vehicle, vessel or other conveyance. (emphasis supplied)
 At the outset it is to be stated that the object of
The Act is to deter a person from illegally dealing in an
essential commodity and consequently, impose	a deterrent
penalty	against a person dealing in them illegally. While
doing so, the law takes care to prevent the owner of	any
vehicle	from aiding or assisting such an illegal activity.
As per	the preamble of the Act, the Act is to provide, in
the interest of the general public, for the control of	the
production, supply and distribution	of, and trade	and
commerce, in certain commodities. For this purpose, Section
3 empowers Central Government to provide for regulating or
prohibiting the production, supply and distribution of
essential commodity and trade and commerce therein if	the
same is considered necessary or expedient inter alia	for
maintaining or increasing supply of any essential commodity
or for securing their equitable	distribution	and
availability at fair prices by passing an appropriate order.
Section	6A as	quoted	above	provides for	seizure	and
confiscation of essential commodity for contravention of any
order issued under Section 3.	Further Section 6B provides
for issuance of show cause notice and the procedure	for
confiscation of the seized essential commodity as well as
any package, covering	or receptacle	in which essential
commodity is found or any animal, vehicle, vessel or other
conveyance used in carrying	such essential commodity.
Section	6C provides for appeal against the	confiscation
order and the procedure for return of confiscated article in
case where appeal filed against the confiscation order or
the order passed under Section 7 forfeiting the essential
commodity is set aside. Thereafter, Section	6D provides
that the order of any confiscation under The Act shall	not
prevent the infliction of any punishment to which the person
affected thereby is liable under The Act. Therefore,	even
if the	essential commodity or the vehicle is	confiscated,
the person can be prosecuted and the penalty provided under
Section	7 can	be imposed. Section 7(1)(a) provides	for
punishment to	any person who contravenes any	order	made
under Section 3. Section 7(1)(b) and (c) empowers the Court
to forfeit to	the government any property in	respect of
which the order has been contravened or to	forfeit	any
package, covering or receptacle in which the	property is
found and also animal, vehicle, vessel or other conveyance
used in carrying the property.
 In the light of aforesaid provisions, second proviso
to Section 6A is required to be considered. First it is to
be stated that the proviso limits the power of the competent
authority to recover	fine up-to the market price	for
releasing the	animal, vehicle, vessel or other conveyance
sought	to be	confiscated. So maximum fine that can be
levied	in lieu of confiscation should not exceed the market
price.	For our purpose, relevant part of proviso would be
in the case of vehiclethe owner of suchvehicle shall be
given an option to pay, in lieu of its confiscation, a fine
not exceeding the market price at the date of seizure of the
essential commodity sought to be carried by suchvehicle.
Question is	whether fine should not exceed	the market
price of the seized essential commodity or whether it should
not exceed the market price of the	vehicle. For	this
purpose, it appears that there is some ambiguity in	the
Section. It is not specifically provided that in lieu of
confiscation of vehicle a fine not exceeding	the market
price of the vehicle or of the seized essential commodity is
to be taken as measure. Still however, it is difficult to
say that measure of fine is related to the market price of
the essential	commodity at the date of its seizure.	It
nowhere provides that fine should not exceed market price of
the essential	commodity at the date of seizure of	the
vehicle. The	proviso requires the competent authority to
give an option to the owner of such vehicle to pay in	lieu
of confiscation a fine not exceeding the market price.	What
is to be confiscated is the vehicle and, therefore, measure
of fine would	be relatable to the market price of	the
vehicle	at the date of seizure of the essential commodity
sought	to be carried by such vehicle.	This would also be
consistent with the scheme of section 7 which provides	for
levy of penalty. It empowers the Court trying the criminal
case to pass	an order forfeiting to	the Government	any
property in respect of which the order under Section 3	has
been contravened It	also empowers	forfeiture to	the
Government any package, covering or receptacle in which the
property is found and in addition any animal, vehicle,
vessel	or other conveyance used in carrying the commodity.
Therefore, not only the essential commodity which is seized
is to be forfeited, but the vehicle also could be forfeited
to the Government. Hence, measure of fine which is required
to be levied in lieu of confiscation under second proviso to
Section	6A(1) would be relatable to the market price of the
vehicle and not of the seized essential commodity. And, the
fine amount in lieu of confiscation is not to	exceed	the
market	price of the	vehicle on the date of	seizure of
essential commodity.	That is to say, limit of such	fine
would be up-to the market price of the vehicle on	the
relevant date	and it	is within the	discretion of	the
competent authority	to fix	such	reasonable amount
considering the facts and circumstances of each case.
 In Shambhu Dayal Agarwala v. State of West Bengal and
another1 after considering the scheme of Sections 6A and 7
and dealing with the proviso (ii) to sub-section (2) of
Section 6A, this Court observed: –
 Section 6-A, therefore,	merely	confers power	of
confiscation and not	the power of	release, disposal,
distribution, etc., except to the limited extent permitted
by sub-section (2) thereof. Of course, the second proviso
to sub-section	(1) of Section 6A permits the grant of an
option to pay, in lieu of confiscation of	any animal,
vehicle, vessel or other conveyance, seizure. a fine equal
to its market price at the date of (emphasis added)
 Lastly we would mention that in the impugned order
dated 22nd March 1998, the High Court in support of	its
reasoning referred to	a similar provision under Section
115(2)	of the	Customs Act,	1962,	which provides	for
confiscation inter alia of vehicle	used as means of
transport in smuggling of any goods or carriage of	any
smuggled goods	which is as under:- 115. Confiscation	of
conveyance. (1)
 (2) Any	conveyance or	animal used as	a means of
transport in the smuggling of any goods or in the carriage
of any	smuggled goods shall be liable to confiscation,
unless	the owner of the conveyance or animal proves that it
was so used without the knowledge or connivance of the owner
himself, his agent, if any, and the person in charge of the
conveyance or animal 1[***]:
 Provided	that where any such conveyance is used	for
the carriage of goods or passengers for hire, the owner of
any conveyance	shall be given an option to pay in lieu of
the confiscation of the conveyance a fine not exceeding the
market price of the goods which are sought to be smuggled or
the smuggled goods, as the case may be.
 Explanation.In this section, market price means
market price at the date when the goods are seized.
 The Court observed that though the language of	the
aforesaid proviso is clear, the idea sought to be conveyed
under the proviso to Section 6A(1) of the Act appear to be
the same. In our view, the analogy drawn by the High Court
is erroneous because the proviso specifically mentions that
where any such conveyance is used as a means of transport in
the smuggling of goods, the owner of any conveyance is to be
given an option to pay in lieu of the confiscation of	the
conveyance, a	fine not exceeding the market price of	the
goods which are sought to be smuggled.	Explanation provides
that market price means market price at the date when	the
goods are seized. As against this,	Section 6A second
proviso	does not refer to payment of fine not exceeding
market	price of the	essential commodity but apparent
reference is a fine not exceeding the market price of	the
vehicle	sought	to be	confiscated. This appears to be
obvious	because in case where market price of	the seized
essential commodity is more than the price of the conveyance
then owner of the conveyance would not come forward to take
it back if he is asked to pay something more than its market
price.	Similarly, when the market price of	the seized
vehicle	is much more than of the essential commodity, it
cannot	be said that instead of confiscation it should be
released at a price which is less than its market price.
Further	it is required to be noted that under Section 6B(2)
no order confiscating vehicle or other conveyance can be
passed	if the	owner	proves to the satisfaction of	the
competent authority that it	was used in carrying	the
essential commodity without his knowledge or connivance.
 In the result,	the appeals are allowed and	the
impugned orders holding that measure of imposing fine in
lieu of confiscation under second proviso to Section 6A of
the Essential Commodities Act would be the market price of
the essential	commodity seized are set aside. However,
considering the fact that since vehicles are already
released, no	further directions	are required	to
confiscation.	be given with regard to the fine amount in
lieu of Ordered accordingly. No costs.