High Court Punjab-Haryana High Court

Dr. Bishambar Nath vs The State Of Punjab And Anr. on 31 October, 1952

Punjab-Haryana High Court
Dr. Bishambar Nath vs The State Of Punjab And Anr. on 31 October, 1952
Equivalent citations: AIR 1953 P H 77
Author: Soni
Bench: Falshaw, Soni


JUDGMENT

Soni, J.

1. This is an application for a writ of mandamus to issue to the State Government and the Excise and Taxation
Commissioner, Jullundur, requiring them to forbear from enforcing in this State the provisions of the Punjab Intoxicating
Spirituous Preparations, Import, Export, Transport, Possession and Sale Rules, 1952, contained in certain
notifications. This application also contains a prayer that while declaring the rules and notifications as illegal, void and
unenforceable the State and the Excise and Taxation Commissioner be ordered to allow the petitioner to exercise
his right to possess, consume or use, import, export, transport and manufacture the articles mentioned in the
application which are the subject-matter of the said rules and notifications.

2. The matter arose in this way. The petitioner, Dr. Bashambar Nath, is a chemist registered under the
Drugs Act, 1942 and has a business concern in Amritsar and carries on the trade of dispensing prescriptions and
manufacture of medicines. He was arrested on 19th May 1952 and put up for trial before a Magistrate’s Court in
Amritsar for offences in contravention of the provisions of the Punjab Intoxicating Spirituous Preparations, Import,
Export, Transport, Possession and Sale Rules, 1952. It is alleged that the said notifications issued by the Excise and
Taxation Commissioner did not allow the sale by the chemist of Tincture Zingiberis and Tincture Cardamomi to a certain
extent in a calendar month except by a permit previously obtained in that behalf. It was alleged by the State that the
petitioner had violated the rules of 1952 and had therefore come within Rule 22 (ii) which provided that any
infringement of the provisions of these rules would be an offence under Section 61, Punjab Excise Act, 1914. The
proper course for a person who is being prosecuted for the violation of some section or rule of an Act is to raise
objection before trying Court for its decision on that point and to move this Court on revision if the decision goes against
the petitioner or in the alternative to move this Court under Article 228 of the Constitution and to satisfy this Court
that a case pending in a subordinate Court involves a substantial question of law as to the interpretation of the
Constitution the determination of which is necessary for the disposal of the case and to request this Court to withdraw
the case to itself and either to dispose of the case or to determine the question of law involved. The petitioner did neither
of the two things. What he did do was that he put in an application for a writ under Article 226 of the Constitution to
have the rules and the notifications declared ‘ultra vires’. We could have rejected the petition on the ground that the
proper procedure had not been followed, but we thought it better to hear the petitioner and to treat the petition as if this
Court had been moved under Article 228 of the Constitution.

3. Mr. R. P. Khosla counsel for the petitioner urged that these rules were ‘ultra vires’ of the Constitution,
that the Act itself was ‘ultra vires’, that it denned liquor in a manner repugnant to the Constitution and that the
prohibition of sale of Tincture Zingiberis and Tincture Cardamomi was made by an authority which could not be
delegated under the Constitution and that in any case the prohibition of the sale was against Clauses (f) and (g) of
Article 19 (1) of the Constitution. The discussion on Clause (g) was dropped and the argument proceeded on
three questions viz.-

(1) Whether the definition of liquor in the Punjab Excise Act of 1914 was ‘ultra vires’ of the
Constitution;

(2) Whether the rules made were not the rules which could properly be made, the objection being that this
was a case of delegated legislation; and

(3) Whether the restriction regarding the sale of the articles mentioned was contrary to the provisions of
Clause (f) of Article 19(1) of the Constitution.

In support of his argument Mr. Khosla cited the judgment of their Lordships of the Supreme Court in —

State of Bombay v. F. N. Balsara’,. 1951 S. C. R. 682. This case, however, so far as the first two points are
concerned, clearly goes against the petitioner. Fazi Ali, J. who delivered the judgment of their Lordships of the
Supreme Court had to consider the definition of the word ‘liquor’ as occurring in the Bombay Act which was the
subject-matter of discussion in that case. In considering the definition of liquor his Lordship referred to not only
the definition of the word ‘liquor’ as given in Section 24 of the Bombay Act but also referred to the definition of liquor
given in various statutes amongst which was the Punjab Excise Act, 1914, which was taken into consideration.

After discussing this matter at pages 702 to 706 of the report his Lordship came to the conclusion that
the definition given in the Bombay Act which ran thus –

” ‘Liquor’ includes –

(a) spirits of wine, methylated spirits, wine, beer, toddy and all liquids consisting of or
containing alcohol; and

(b) any other intoxicating substance which the Provincial Government may, by notification in the
Official Gazette, declare to be liquor for the purposes of this Act”.

did not contravene Art 13 of the Constitution. The definition of liquor as given in Clause 14 of Section 3,
Punjab Excise Act, 1914, is as follows:- ” ‘Liquor’ means intoxicating liquor and includes all liquid
consisting of or containing alcohol; also any substance which the Local Government may by notification
declare to be liquor for the purpose of this Act”.

In my opinion, the discussion given in the judgment of the Supreme Court covers the definition of the word ‘liquor’
as given in the Punjabi Excise Act and following that judgment I hold that the definition does not contravene the
provisions of Article 13 of the Constitution.

4. The next objection that was taken was that the rules had been made in a manner which offended the
Constitution. A similar question was involved in the Bombay case before the Supreme Court, the discussion of which
is to be found at pp. 713 and 714 of the report. The Bombay High Court had declared Sections 52, 53 and
139 (c) of the Bombay Act to be invalid on the ground that they constituted ‘delegation of legislative power’. Fazl
All J., on this point said at page 714:

“This Court had to consider quite recently the question as to how far ‘delegated legislation’ is
permissible, and a reference to its final conclusion will show that delegation of the character which these sections
involve cannot on any view be held to be invalid. See ‘In re Constitution of India & Delhi Laws Act, (1912) Etc’,
1951 S. C. R. 747. A legislature while legislating cannot foresee and provide for all future contingencies and
Section 52 does no more than enable the duly authorised officer to meet contingencies and deal with various
situations as they arise. The same consideration will apply to Sections 53 and 139 (c). The matter) howevers
need not be pursued further, as it has already been dealt with elaborately in the case referred to”.

5. In the Punjab Excise Act the rules which are said to be an example of delegated legislation are issued under
the provisions of Sections 5, 6, 16, 17, 18, 24 and 58, Punjab Excise Act. These sections enable the State
Government to issue the rules and these rules have been issued by the State Government. Tincture Cardamomi and
Tincture Zingiberis are mentioned in Clauses 5 and 17 of notification No. 769 E&T-52/1273 issued by
the Government under Section 3 (14), Punjab Excise Act on 22nd March 1952. I do not see how the question
of delegated legislation arises in this case. After the trial had started the Government by a notification of 29th July
1952 No. 5208-E&T-52/2868 declared Tincture Zingiberis Mitis and Tincture Cardamom! Co. as
coming within the definition of liquor. By a notification of 30th July 1952 No. 5208-E&T-52/2870 Go-

vernment relaxed the earlier notification of 22nd March 1952 in so far as it increased the quantity which could be
kept by a registered practitioner from four ounces to one pound.

6. The third objection which was raised by Mr. R. P. Khosla was that these rules regarding sale
of these medicinal preparations contravened Article 19(l)(f) and the principles underlying Article 47
of the Constitution. In support of that Mr. Khosla relied on the ruling of the Supreme Court given in the
Bombay case already cited. In that case, however, their Lordships had to consider Sections 12, 13 and
339 of the Bombay Act amongst other sections. They are given at pages 686 and 687 of the report.

Sections 12 and 13 ran as follows:–“12. No person shall — (a) manufacture liquor; (b) construct or
work any distillery or brewery; (c) import, export, transport or possess liquor; or (d) sell or buy liquor. 13.

No person shall, — (a) bottle any liquor for sale; (b) consume or use liquor; or (c) use, keep or have in
his possession any material, still) utensils, implements or apparatus whatsoever for the manufacture of any
liquor.”

7. Section 139 stated that the State Government may by general or special order exempt any person or
class of persons from the observance of all or any of the provisions of the Act or any rule, regulation or order
made thereunder. ‘Fazl Ali. J., at pages 714 and 722 dealt with the question whether portions of Sections 12 and
13 read with rules issued under Section 139 were valid or whether they contravened Articles 19(1)(f) and 47 of
the Constitution. His Lordship considered that the effect of the two section’s was that no person shall ‘inter alia’
possess, sell or buy or consume or use spirits of wine, methylated spirit, wine, beer, toddy and all liquids
consisting of or containing alcohol. It will be seen that the prohibition regarding possession, sale, con-

sumption or use in the Bombay Act was absolute. His Lordship came to the conclusion which is given at
page 719–“I do not consider that it is reasonable that the possession, sale, purchase, consumption or use of
medicinal and toilet preparations-should be prohibited merely because there is a mere possibility of
their being misused by some perverted addicts.”

His Lordship then dealt with the question whether because of the notifications there was any
meaning left in declaring the provisions relating to purchase, sale, possession, use and consumption of medicinal
and toilet preparations containing alcohol to be invalid. His Lordship referred to notifications which had been
issued under Section 139 of the Bombay Act. After giving portions of these notifications his Lordship said as
follows. “In view of the restrictions imposed on the sale of these preparations, it is pertinent to enquire whether
those restrictions will ‘not also affect their purchase, possession, use and consumption, and whether the so
called exemptions contained in the notification of the 1st April really go as far as they purport to go:- (vide in this
connection conditions-in col. 7 of Notification No. 10484/45 (a) of the first April, 1950). Again,
in the Notification No. 10484/45 of the 1st April, only 8 medicinal preparations are totally exe-

mpted as regards their purchase, possession, and use, and so far as medicinal preparations for internal
consumption are concerned, only those containing not more than 10 per cent alcohol or 17.5 per cent
proof spirit are exempted. This notification has to be read along with another notification No. 10484/45

(a) of the same date, which was to remain in force till 31st March, 1951, only. In the latter notification, for
the purpose of possession, purchase, consumption and use, the quantity of medicinal preparations
containing not more than 10 per cent of alcohol, etc., is restricted to such quantity as may be prescribed
by a registered medical practitioner.

Even these notifications may be withdrawn, superseded or amended at any moment by the Provincial
Government, as was done in the case of the notifications issued on 16th June 1949, which have been referred to.

An ordinary citizen may find it a perplexing task to attempt to extract information out of the long series of com-

plicated regulations, as to the true nature and extent of the right which the law confers upon him. Indeed it was
only with the help of the learned counsel appearing for the parties that we were able to know what the position was
up to 31st March 1950, and what changes were made on 1st April 1950. But in the bundle of notifications
which have been placed before us, there is no notification stating what step has been taken after 31st March
1951, and none was brought to our notice in the course of the arguments. Having given my careful consideration
to the matter, I am of the opinion that the restrictions imposed by the Act even when read with the above
notifications are not reasonable, and I would affirm the conclusion arrived at by the High Court.”

8. The Bombay case, however, is different from the Punjab case. I have already given the definition of liquor as given
in Clause 14 of Section “3, Punjab Excise Act 1914. Clause 6 of that section defines excisable article. It
says: ” ‘Excisable article* means and includes any liquor or intoxicating drug as denned by or under this
Act.”

Section 24 deals with the possession of excisable articles. Clause (1) of this section says: “No person shall have in his possession any quantity of any excisable article in excess of such quantity as the State Government has, under Section 5, declared to be the limit of retail sale, except under the authority, and in accordance with the terms and conditions of-

(a) a license for the manufacture, sale or supply of such article; or

(b) * * * * .

(c) a permit granted by the Collector in that behalf.” Clause (3) says:

“A licensed vendor shall not have .in his possession at any place, other than that authorised by his license, any quantity of any excisable article in excess of such quantity as the State Government has under Section 5 declared to be the limit of sale by retail, except under a permit granted by the Collector in that behalf.” Clause (4) says:

“Notwithstanding anything contained in the foregoing sub-sections, the State Government may by notification prohibit the possession of any excisable article, or restrict such possession by such condition as it may prescribe.”

Section 26 deals with sale. It says:

“No liquor shall be bottled for sale and no excisable article shall be sold, except under the authority and subject to the terms and conditions of a license granted in that behalf * * *.”

Section 34 deals with licenses. Section 56 deals with exemptions. It says:

“The State Government may, by notification, either wholly or partially and subject to such conditions as it may think fit to prescribe, exempt any excisable article from all or any of the provisions of this Act.” Section 53 deals with the rule-making power by Government. It will be noticed that there is wide difference between the provisions of Sections 12 and 13 of the Bombay Act and the provisions of Sections 24 and 26 of the Punjab Act. In the Bombay Act the prohibition is absolute. In the Punjab Act there is no absolute prohibition. There is regulation for possession and sale. The judgment of the Supreme Court cited by Mr. Khosla, therefore, does not apply to the facts of this case. Clause (1) (f) of Article 19 is governed bv Clause (5) of that Article of the Constitution. Clause (5) says: “Nothing in Sub-clauses (d), (e) and (f) of the said clause shall affect the operation of any existing law in so far as it imposes, or prevent the State from making any law imposing reasonable restrictions on the exercise of any of the rights conferred by the said sub-clauses either in the interests of the general public or for the protection of the interests of any Scheduled Tribe.” Mr. Khosla’s argument was that the restrictions imposed by the rules really were restrictions forbidding the possession, sale, use and consumption of medicinal drinks or drugs. There is, however, a vast distinction between the actual prohibition and regulation, as their Lordships of the Privy Council said in the case of –‘Toronto Municipal Corporation v. Virgo’, (1896) AC 88. At page 93 it is said: “But their Lordships think there’ is marked distinction to be drawn between the -prohibition or prevention of a’ trade and the regulation or governance of it, and indeed a power to regulate and govern seems to imply the continued existence of that which is to be regulated or governed.” Their Lordships stated as a general principle at page 94:

“that a municipal power of regulation or of making by-laws for good Government, with out express words of prohibition, does not authorise the making it unlawful to carry on a lawful trade in a lawful manner.”

In the present case the Government is not prohibiting the possession and sale of medicinal drugs which fall within the definition of liquor under the Punjab Excise Act. It is merely regulating their possession and sale in the general public interest and allows possession and sale, to take place under conditions which are easily understandable and are not oppres sive by means of licenses and permits issued.

In my opinion, therefore, the ruling of the Supreme Court in the Bombay case does not apply to the facts of this case. Reference may be made to a decision of their Lordships of the Privy Council in the case of a– ‘Slattery v. Naylor’, (1888) 13 A C 446. ‘There their Lordships had to consider the validity of a bye-law for regulating the interment of the dead and their Lordships held that the bye-law was not ‘ultra vires’ by reason of its prohibi ting interment altogether in a particular ceme tery and thereby destroying the private property of the owners of burial places therein.

At pages 449 and 450, their Lordships, say(sic)
“It is difficult to see how the Council can make efficient bye-laws for such objects as preventing, fires, preventing and regulating places of amusement, regulating the killing of cattle and sale of butcher’s meat, preventing bathing, providing for the general health, not to mention others, unless they have substantial powers of restraining people, both in their freedom of action and in their enjoyment of property.”

It may well be argued by counsel in that case that regulation includes prohibition where the circumstances justify it, that is where prohibition was necessary or incidental to regulation. I would, therefore, hold that the impugned rules issued under notification No. 769-E&T-52/1275 issued on 22nd March 1952, called the Punjab Intoxicating Spirituous Preparations Import, Export, Transport, Possession and Sale Rules, 1952, and the impugned notification No. 7 69-E&T-52/127 3 of 22nd March 1952, declaring amongst ‘other spirituous preparations Tincture Zingiberis and Tincture Cardamomi Co. to be liquor, are not ‘ultra vires’ of the Constitution.

9. The result is that this petition , is dismissed. The case in the Magistrate’s Court will proceed and will be decided on its merits.

10. I agree.