Bombay High Court High Court

Karkhana Ltd. vs State Of Maharashtra on 6 May, 2011

Bombay High Court
Karkhana Ltd. vs State Of Maharashtra on 6 May, 2011
Bench: P. B. Majmudar, A.A. Sayed
dmt

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                             
                      CIVIL APPELLATE JURISDICTION

                      WRIT PETITION NO. 2922 OF 2001




                                                     
                         with 50 OTHER PETITIONS




                                                    
      (1)           WRIT PETITION NO. 2922 of 2001


            SAHAKAR MAHARSHI SHANKARRAO




                                       
            MOHITE PATIL SAHAKARI SAKHAR
                        
            KARKHANA LTD., Shankar Nagar,
                       
            Akluj, District: SOLAPUR.         ....    Petitioners.


                  Versus
        


      1.    STATE OF MAHARASHTRA
     



            through Secretary, Home


            (Transport), Maharashtra State,





            Mantralaya,


            MUMBAI.





      2.    THE COMMISSIONER OF STATE EXCISE,


            Maharashtra State, Old Custom House,


            MUMBAI.




                                                     ::: Downloaded on - 09/06/2013 17:15:40 :::
                              2                                  Wp no. 2922-01 &

                                                                   50 other wps.
    3.     THE COLLECTOR OF SOLAPUR.


           (State Excise Department)




                                                                             
           District : SOLAPUR.                ....    Respondents.




                                                     
                                     WITH




                                                    
    (2)             WRIT PETITION NO. 2928 OF 2001


    MESSRS VAM ORGANIC CHEMICALS LTD.,




                                          
    a company incorporated under
                        
    Companies Act, having its
                       
    registered office and distillelry at


    Bhartiyagram, Gajraula,
      


    District Jyotiba Phule Nagar, U.P. and
   



    also having a Distillery and Chemical





    Plant at Village Nira, Taluka Baramati,


    District PUNE                             ....    Petitioners.


                    Versus





    1.     STATE OF MAHARASHTRA


           through Secretary, Home




                                                     ::: Downloaded on - 09/06/2013 17:15:40 :::
                            3                               Wp no. 2922-01 &

                                                              50 other wps.
           (Transport), Maharashtra State, Mantralaya,


          MUMBAI.




                                                                        
    2.    COMMISSIONER OF STATE EXCISE,




                                                
          Old Custom House,


          MUMBAI.




                                               
    3.    THE COLLECTOR OF PUNE.


          (State Excise Department)




                                     
          District PUNE.
                       ig                ....    Respondents.
                     
                                 WITH


    (3)          WRIT PETITION NO. 6114 OF 2001
      


                          WITH
   



                 CIVIL APPLICATION NO. 2542 OF 2007





     M/S. BRIHAN MAHARASHTRA


    SUGAR SYNDICATE LIMITED,





    Sheerpur, Taluka Malsiras,


    District : SOLAPUR,                          ....    Petitioners.




                                                ::: Downloaded on - 09/06/2013 17:15:40 :::
                           4                                   Wp no. 2922-01 &

                                                                 50 other wps.
                 Versus


    1.    STATE OF MAHARASHTRA




                                                                           
          through Secretary, Government of




                                                   
          Maharashtra, Home (Transport)


          Department, Mantralaya,




                                                  
          MUMBAI- 400 032.


    2.    THE COMMISSIONER OF STATE EXCISE,




                                       
          Old Custom House,
                      
          MUMBAI.
                     
    3.    THE COLLECTOR OF SOLAPUR


          (State Excise Department)
      


          District SOLAPUR.                 ....    Respondents.
   





                                     WITH


    (4)          WRIT PETITION NO. 6115 OF 2001


    M/S. BHOGAVATI SAHAKARI SAKHAR





    KARKHANA LIMITED, Shahunagar,


    (Parite), District : KOLHAPUR,                  ....    Petitioners.




                                                   ::: Downloaded on - 09/06/2013 17:15:40 :::
                          5                                   Wp no. 2922-01 &

                                                                50 other wps.
                Versus


    1.    STATE OF MAHARASHTRA




                                                                          
          through Secretary, Government of




                                                  
          Maharashtra, Home (Transport)


          Department, Mantralaya,




                                                 
          MUMBAI- 400 020.


    2.    THE COMMISSIONER OF STATE EXCISE,




                                     
          Old Custom House,
                     
          MUMBAI - 400 032.
                    
    3.    THE COLLECTOR OF KOLHAPUR.


          (State Excise Department)
      


          District KOLHAPUR.               ....    Respondents.
   





                                    WITH


    (5)         WRIT PETITION NO. 6116 OF 2001


                             WITH





                CIVIL APPLICATION NO. 23 OF 2008


    M/S. KRISHNA SAHAKARI SAKHAR




                                                  ::: Downloaded on - 09/06/2013 17:15:40 :::
                           6                                    Wp no. 2922-01 &

                                                                  50 other wps.
    KARKHANALIMITED, Rethare Bk.


    Post. Shivnagar, Taluka Karad,




                                                                            
    District : SATARA,                               ....    Petitioners.




                                                    
                 Versus


    1.    STATE OF MAHARASHTRA




                                                   
          through Secretary, Government of


          Maharashtra, Home (Transport)




                                     
          Department, Mantralaya,
                         
          MUMBAI- 400 032.
                        
    2.    THE COMMISSIONER OF STATE EXCISE,


          Old Custom House,
      


          MUMBAI.
   



    3.    THE COLLECTOR OF KOLHAPUR.





          (State Excise Department)


          District KOLHAPUR.                 ....    Respondents.





                                      WITH


    (6)                  WRIT PETITION NO. 6117 OF 2001




                                                    ::: Downloaded on - 09/06/2013 17:15:40 :::
                            7                            Wp no. 2922-01 &

                                                           50 other wps.
    SHRI TATYASAHEB KORE WARNA


    SAHAKARI SAKHAR KARKHANA LTD.,




                                                                     
    Warna Nagar, Taluka Panhala,




                                             
    District : KOLHAPUR,                      ....    Petitioners.


                Versus




                                            
    1.    STATE OF MAHARASHTRA


          through Secretary,




                                     
          Home (Transport), Maharashtra
                      
          State, Mantralaya,
                     
          Mumbai.


    2.    THE COMMISSIONER OF STATE EXCISE,
      


          Old Custom House,
   



          Mumbai.





    3.    THE COLLECTOR OF KOLHAPUR.


          (State Excise Department)


          District Kolhapur.                  ....





          Respondents.




                                      WITH




                                             ::: Downloaded on - 09/06/2013 17:15:40 :::
                           8                                 Wp no. 2922-01 &

                                                               50 other wps.
    (7)          WRIT PETITION NO. 6118 OF 2001


                                WITH




                                                                         
                   CIVIL APPLICATION NO. 877 OF 2008




                                                 
    VASANTDADA SHETKARI


    SAHAKARI SAKHAR KARKHANA LTD.,




                                                
    Sangli, District: SANGLI,             ....    Petitioners.


                 Versus




                                      
    1.    STATE OF MAHARASHTRA
                      
          through Secretary,
                     
          Home (Transport), Maharashtra


          State, Mantralaya,
      


          MUMBAI.
   



    2.    THE COMMISSIONER OF STATE EXCISE,





          Old Custom House,


          MUMBAI.


    3.    THE COLLECTOR OF SANGLI.





          (State Excise Department)


          District SANGLI.                ....    Respondents.




                                                 ::: Downloaded on - 09/06/2013 17:15:40 :::
                              9                               Wp no. 2922-01 &

                                                                50 other wps.
                                       WITH


    (8)                  WRIT PETITION NO. 7040 OF 2009




                                                                          
    M/S. VIRAJ ALCOHOLS & ALLIED




                                                  
    INDUSTRIES LTD., a Company incorporated


    under the Companies Act, 1956 having its




                                                 
    registered office & Distillery at & Post :


    Shirala, Taluka Shirala,




                                       
    District : SANGLI.    ig                       ....    Petitioner.


                  Versus
                        
    1.     THE GOVT. OF MAHARASHTRA


           through Principal Secretary, Home
      


           (State Excise),
   



           Department, Mantralaya,





           MUMBAI - 400 032.




    2.     COMMISSIONER OF STATE EXCISE,





           Maharashtra State, Old Custom House,


           MUMBAI - 400 023.




                                                  ::: Downloaded on - 09/06/2013 17:15:40 :::
                          10                                    Wp no. 2922-01 &

                                                                  50 other wps.
    3.    THE COLLECTOR OF SANGLI.


          (State Excise Department)




                                                                            
          District SANGLI.                   ....    Respondents.




                                                    
                                      WITH




                                                   
    (9)                 WRIT PETITION NO. 3401 OF 2004


    SHRI SHANKAR SAHAKARI




                                     
    SAKHAR KARKHANA LIMITED,
                        
    Sadashiv Nagar, Taluka Malshiras,
                       
    District SOLAPUR.                                ....    Petitioner.


                Versus
      


    1.    STATE OF MAHARASHTRA
   



          through Principal Secretary,


          Government of Maharashtra, Home





          (Transport) Department, Mantralaya,


          MUMBAI - 400 020.





    2.    COMMISSIONER OF STATE EXCISE,


          Maharashtra State, Old Custom House,


          MUMBAI - 400 032.




                                                    ::: Downloaded on - 09/06/2013 17:15:40 :::
                             11                                   Wp no. 2922-01 &

                                                                    50 other wps.
    3.     THE COLLECTOR OF SOLAPUR.


           (State Excise Department)




                                                                              
           District SOLAPUR.                   ....    Respondents.




                                                      
                                        WITH




                                                     
    (10)         WRIT PETITION NO. 3454 OF 2004


                                 WITH




                                       
                     CIVIL APPLICATION NO. 2779 OF 2008
                        
    M/s. JUBILANT ORGANOSYS LIMITED,
                       
    a firm incorporated under the provisions


    of Indian Companies Act, having its unit
      


    at Nira, Taluka Purandar,
   



    District PUNE.                                     ....    Petitioner.


                 Versus





    1.     STATE OF MAHARASHTRA


           through Principal Secretary,





           Government of Maharashtra, Home


           (Transport) Department, Mantralaya,


           MUMBAI - 400 020.




                                                      ::: Downloaded on - 09/06/2013 17:15:40 :::
                             12                                  Wp no. 2922-01 &

                                                                   50 other wps.
    2.     COMMISSIONER OF STATE EXCISE,


           Maharashtra State, Old Custom House,




                                                                             
           MUMBAI - 400 032.




                                                     
    3.     THE COLLECTOR OF PUNE.


           (State Excise Department)




                                                    
           District PUNE.                     ....    Respondents.




                                       
                                       WITH


    (11)
                      
                 WRIT PETITION NO. 3783 OF 2004 (Not on Board)
                     
    MAHARASHTRA MANUFACTURING


    CORPORATION, Proprietor -
      


    M/s. BHAGAT DISTILLERIES PVT. LTD.
   



    Plot No. C-31, Road No. 16, Wagle


    Industrial Estate, Thane,





    District THANE.                           ....    Petitioner.


                 Versus





    1.     STATE OF MAHARASHTRA


           through Principal Secretary, to the


           Government of Maharashtra, Home




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                              13                                 Wp no. 2922-01 &

                                                                   50 other wps.
           (Transport) Department, Mantralaya,


           MUMBAI - 400 020.




                                                                             
    2.     COMMISSIONER OF STATE EXCISE,




                                                     
           Maharashtra State, Old Custom House,


           MUMBAI - 400 032.




                                                    
    3.     THE COLLECTOR OF THANE.


           (State Excise Department)




                                      
           District THANE.
                       ig                     ....    Respondents.
                     
                                       WITH


    (12)                WRIT PETITION NO. 5530 OF 2004
      


    KOLHAPUR SUGAR MILLS LTD,
   



    (Distillery Division) a company incorporated


    under the Companies Act, having its





    manufactory at Kasbabauda,


    Kolhapur, District KOLHAPUR.                      ....    Petitioner.





                 Versus


    1.     THE GOVT. OF MAHARASHTRA


           through Principal Secretary,




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           14                                    Wp no. 2922-01 &

                                                                   50 other wps.
           Home (Transport) Department, Mantralaya,


           MUMBAI - 400 032.




                                                                             
    2.     COMMISSIONER OF STATE EXCISE,




                                                     
           Maharashtra State, Old Custom House,


           MUMBAI - 400 023.




                                                    
    3.     THE COLLECTOR OF KOLHAPUR.


           (State Excise Department)




                                      
           KOLHAPUR.   ig                     ....   Respondents.
                     
                                       WITH


    (13)               WRIT PETITION NO. 6111 OF 2001
      


    MESSRS. BELLOI DISTILLERIES.,
   



    a partnership firm carrying on business


    Village Vevoor, Taluka Palghar,





    District THANE.                                   ....    Petitioners.


                 Versus





    1.     STATE OF MAHARASHTRA


           through Secretary to the Government


           of Maharashtra, Home (Transport)




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           15                                    Wp no. 2922-01 &

                                                                   50 other wps.
           Maharashtra State, Mantralaya,


           MUMBAI - 400 032.




                                                                             
    2.     THE COMMISSIONER OF STATE




                                                     
           EXCISE, Maharashtra State,


           Old Custom House,\




                                                    
           MUMBAI - 400 001.


    3.     THE COLLECTOR OF THANE.




                                      
           (State Excise Department)
                      
           THANE.                             ....    Respondents.
                     
                                       WITH
      


    (14)               WRIT PETITION NO. 6112 OF 2001
   



    MESSRS. BHAV DISTILLERIES PVT.


    LIMITED, a Company incorporated





    under the Companies Act, 1956,


    Village Vevoor, Taluka Palghar,





    District THANE.                                   ....    Petitioners.


                 Versus


    1.     STATE OF MAHARASHTRA




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           16                                    Wp no. 2922-01 &

                                                                   50 other wps.
           through Secretary to the Government


           of Maharashtra, Home (Transport)




                                                                             
           Maharashtra State, Mantralaya,




                                                     
           MUMBAI - 400 032.


    2.     THE COMMISSIONER OF STATE




                                                    
           EXCISE, Maharashtra State,


           Old Custom House,\




                                      
           MUMBAI - 400 001.
                      
    3.     THE COLLECTOR OF THANE.
                     
           (State Excise Department)


           THANE.                             ....    Respondents.
      
   



                                       WITH


    (15)               WRIT PETITION NO. 6113 OF 2001





    MESSRS. JAY DISTILLERIES PVT.


    LIMITED, a Company incorporated





    under the Companies Act, 1956,


    Village Vevoor, Taluka Palghar,


    District THANE.                                   ....    Petitioners.




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           17                                      Wp no. 2922-01 &

                                                                     50 other wps.
                 Versus


    1.     STATE OF MAHARASHTRA




                                                                               
           through Secretary to the Government




                                                       
           of Maharashtra, Home (Transport)


           Maharashtra State, Mantralaya,




                                                      
           MUMBAI - 400 032.


    2.     THE COMMISSIONER OF STATE




                                        
           EXCISE, Maharashtra State,
                      
           Old Custom House,\
                     
           MUMBAI - 400 001.


    3.     THE COLLECTOR OF THANE.
      


           (State Excise Department)
   



           THANE.                               ....    Respondents.





                                         WITH


    (16)                WRIT PETITION NO. 402 OF 2002





    MESSRS. DEOKARS' DISTILLERY.


    a firm incorporated under the


    Indian Partnership Act, having its




                                                       ::: Downloaded on - 09/06/2013 17:15:41 :::
                            18                                   Wp no. 2922-01 &

                                                                   50 other wps.
    Unit and Office at MIDC Plot No.D-1,


    Kherdi, Taluka Chiplun,




                                                                             
    District Ratnagir.                                ....    Petitioners.




                                                     
                  Versus


    1.     STATE OF MAHARASHTRA




                                                    
           through Secretary to the Government


           of Maharashtra, Home (Transport)




                                      
           Maharashtra State, Mantralaya,
                         
           MUMBAI - 400 032.
                        
    2.     THE COMMISSIONER OF STATE


           EXCISE, Maharashtra State,
      


           Old Custom House,\
   



           MUMBAI - 400 001.





    3.     THE COLLECTOR OF RATNAGIRI.


           (State Excise Department)


           RATNAGIRI.                         ....    Respondents.





                                       WITH




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           19                                Wp no. 2922-01 &

                                                               50 other wps.
    (17)                WRIT PETITION NO. 1053 OF 2002


                                  WITH




                                                                         
                  CIVIL APPLICATION NO. 2540 OF 2007




                                                 
    LOKRANJAN BREWERIES PVT. LTD.




                                                
    a private limited company


    incorporated under the provisions




                                       
    of the CompaniesAct, having its
                      
    Unit at 58, Hadapsar Industrial
                     
    Estate, PUNE - 411 013.                       ....    Petitioners.


                 Versus
      


    1.     STATE OF MAHARASHTRA
   



           through Secretary to the Government





           of Maharashtra, Home (Transport)


           Maharashtra State, Mantralaya,


           MUMBAI - 400 032.





    2.     THE COMMISSIONER OF STATE


           EXCISE, Maharashtra State,




                                                 ::: Downloaded on - 09/06/2013 17:15:41 :::
                             20                                   Wp no. 2922-01 &

                                                                    50 other wps.
           Old Custom House,\


           MUMBAI - 400 001.




                                                                              
    3.     THE COLLECTOR OF PUNE.




                                                      
           (State Excise Department)


           PUNE.                               ....    Respondents.




                                                     
                                      
                                       WITH


    (18)
                       
                        WRIT PETITION NO. 1055 OF 2002
                      
    BHARAT D DISTILLERIES LIMITED,


    a limited company incorporated under the
      


    provisions of Companies Act, having its unit
   



    at Survey No. 285, Agra Bombay


    Road, Village Talegaon, Taluka Igatpuri,





    District NASIK..                                   ....    Petitioner.


                   Versus





    1.     STATE OF MAHARASHTRA


           through Secretary to the Government


           of Maharashtra, Home (Transport),




                                                      ::: Downloaded on - 09/06/2013 17:15:41 :::
                              21                                 Wp no. 2922-01 &

                                                                   50 other wps.
           Department, Mantralaya,


           MUMBAI - 400 032.




                                                                             
    2.     COMMISSIONER OF STATE EXCISE,




                                                     
           Maharashtra State, Old Custom House,


           MUMBAI - 400 001.




                                                    
    3.     THE COLLECTOR OF NASIK.




                                      
           (State Excise Department)
                       
           District NASIK.                    ....    Respondents.
                      
      


                                       WITH
   



    (19)                WRIT PETITION NO. 1257 OF 2002


                                  WITH





                  CIVIL APPLICATION NO. 2541 OF 2007


    MESSRS DEEJAY DISTILLERIES PVT. LTD.





    a firm incorporated under the Indian


    Partnership Act having its


    Unit at 36-A, Kolavali Bavada, Vangaon,




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           22                                    Wp no. 2922-01 &

                                                                  50 other wps.
    Taluka Dahanu, District THANE.                    ....    Petitioners.


                 Versus




                                                                             
    1.     STATE OF MAHARASHTRA




                                                     
           through Secretary to the Government


           of Maharashtra, Home (Transport)




                                                    
           Maharashtra State, Mantralaya,


           MUMBAI - 400 032.




                                      
    2.     THE COMMISSIONER OF STATE
                      
           EXCISE, Maharashtra State,
                     
           Old Custom House,\


           MUMBAI - 400 001.
      


    3.     THE COLLECTOR OF THANE.
   



           (State Excise Department)





           THANE.                             ....    Respondents.





                                       WITH


    (20)               WRIT PETITION NO. 1264 OF 2002


                                 WITH




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           23                               Wp no. 2922-01 &

                                                              50 other wps.
                   CIVIL APPLICATION NO. 35 OF 2008


    MESSRS BRIHAN MAHARASHTRA




                                                                        
    SUGAR SYNDICATE LIMITED.




                                                
    a private limited company incorporated


    under the provisions of the Companies




                                               
    Act and having itsUnit at Gonde,


    Taluka Igatpuri, District NASIK.             ....    Petitioners.




                                      
                 Versusig
    1.    STATE OF MAHARASHTRA
                     
          through Secretary to the Government


          of Maharashtra, Home (Transport)
      


          Maharashtra State, Mantralaya,
   



          MUMBAI - 400 032.





    2.    THE COMMISSIONER OF STATE


          EXCISE, Maharashtra State,


          Old Custom House,\





          MUMBAI - 400 001.


    3.    THE COLLECTOR OF NASIK.




                                                ::: Downloaded on - 09/06/2013 17:15:41 :::
                           24                                    Wp no. 2922-01 &

                                                                   50 other wps.
           (State Excise Department)


           NASIK.                             ....    Respondents.




                                                                             
                                                     
                                       WITH




                                                    
    (21)               WRIT PETITION NO. 2009 OF 2002




                                      
    MESSRS UDV INDIA LIMITED.
                      
    a firm incorporated under the Indian
                     
    Companies Act having itsUnit at Nira,


    Taluka Baramati, District PUNE.                   ....    Petitioners.
      


                 Versus
   



    1.     STATE OF MAHARASHTRA


           through Secretary to the Government





           of Maharashtra, Home (Transport)


           Maharashtra State, Mantralaya,





           MUMBAI - 400 032.


    2.     THE COMMISSIONER OF STATE


           EXCISE, Maharashtra State,




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                             25                                  Wp no. 2922-01 &

                                                                   50 other wps.
           Old Custom House,\


           MUMBAI - 400 001.




                                                                             
    3.     THE COLLECTOR OF PUNE.




                                                     
           (State Excise Department)


           PUNE.                              ....    Respondents.




                                                    
                                       WITH




                                      
    (22)                WRIT PETITION NO. 2014 OF 2002
                       
    MESSRS PALBO DISTILLERIES PVT. LTD.
                      
    a company incorporated under the Indian


    Companies Act having itsUnit at S.No. 17/1B
      


    Plot No. 15, Kothrud Industrial Estate,
   



    Kothrud, District PUNE.                   ....    Petitioners.


                   Versus





    1.     STATE OF MAHARASHTRA


           through Secretary to the Government





           of Maharashtra, Home (Transport)


           Maharashtra State, Mantralaya,


           MUMBAI - 400 032.




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                             26                                  Wp no. 2922-01 &

                                                                   50 other wps.
    2.     THE COMMISSIONER OF STATE


           EXCISE, Maharashtra State,




                                                                             
           Old Custom House,\




                                                     
           MUMBAI - 400 001.




                                                    
    3.     THE COLLECTOR OF PUNE.


           (State Excise Department)




                                      
           PUNE.        ig                    ....    Respondents.
                      
                                       WITH


    (23)                WRIT PETITION NO. 2454 OF 2002
      


    MESSRS G.M. BREWERIES LIMITED.
   



    a company incorporated under the provisions


    of Indian Companies Act having itsUnit at





     S. Veer Savarkar Marg, Virar (East)


     District THANE.                          ....    Petitioners.





                   Versus


    1.     STATE OF MAHARASHTRA


           through Secretary to the Government




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           27                                    Wp no. 2922-01 &

                                                                   50 other wps.
           of Maharashtra, Home (Transport)


           Maharashtra State, Mantralaya,




                                                                             
           MUMBAI - 400 032.




                                                     
    2.     THE COMMISSIONER OF STATE




                                                    
           EXCISE, Maharashtra State,


           Old Custom House,




                                      
           MUMBAI - 400 001.
                      
    3.     THE COLLECTOR OF THANE.
                     
           (State Excise Department)


           THANE.                             ....    Respondents.
      
   





                                       WITH


    (24)         WRIT PETITION NO. 2688 OF 2002





                                 WITH


                    CIVIL APPLICATION NO. 50 OF 2008


                                 WITH




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           28                                 Wp no. 2922-01 &

                                                                50 other wps.
                 CIVIL APPLICATION NO. 2881 OF 2009


    M/s. SUBHASH LIQUORS PVT. LTD.,




                                                                          
    A company incorporated under the provisions




                                                  
    of Indian Companies Act having itsUnit at


     15-A, Mumbai Pune Road,




                                                 
    PUNE - 411 003.                        ....    Petitioners.


                 Versus




                                     
    1.    STATE OF MAHARASHTRA
                      
          through Secretary to the Government
                     
          of Maharashtra, Home (Transport)


          Maharashtra State, Mantralaya,
      


          MUMBAI - 400 032.
   



    2.    THE COMMISSIONER OF STATE





          EXCISE, Maharashtra State,


          Old Custom House,\


          MUMBAI - 400 001.





    3.    THE COLLECTOR OF PUNE.


          (State Excise Department)




                                                  ::: Downloaded on - 09/06/2013 17:15:41 :::
                             29                                Wp no. 2922-01 &

                                                            50 other wps.
           PUNE.                            ....    Respondents.




                                                                           
                                    WITH




                                                   
    (25)                 WRIT PETITION NO. 1259 OF 2002


    MESSRS MASTER BLENDERS PVT. LTD.




                                                  
    a firm incorporated under the Indian


    Partnership Act having its




                                    
    Unit at 43/44, Khopoli Co-operative
                        
    Industrial Estate, Khopoli,
                       
     District Raigad.                       ....    Petitioners.


                   Versus
      


    1.     STATE OF MAHARASHTRA
   



           through Secretary to the Government


           of Maharashtra, Home (Transport)





           Maharashtra State, Mantralaya,


           MUMBAI - 400 032.





    2.     THE COMMISSIONER OF STATE


           EXCISE, Maharashtra State,


           Old Custom House,\




                                                   ::: Downloaded on - 09/06/2013 17:15:41 :::
                           30                                    Wp no. 2922-01 &

                                                                   50 other wps.
           MUMBAI - 400 001.


    3.     THE COLLECTOR OF RAIGAD.




                                                                             
           (State Excise Department)




                                                     
           RAIGAD.                            ....    Respondents.




                                                    
                                       WITH


    (26)                WRIT PETITION NO. 2800 OF 2007




                                      
    SEAGRAM INDIA (PVT.) LTD.,
                      
    a company incorporated under the
                     
    Companies Act, 1956 and having its


    registered office at 2130, "E" Ward,
      


    Vikram Nager, Pune-Bangalore Road,
   



    KOLHAPUR.                                 ....    Petitioners.


                 Versus





    1.     THE GOVERNMENT OF MAHARASHTRA


           through Principal Secretary,       Home





           (Transport) Department, Mantralaya,


           MUMBAI- 400 032.


    2.     COMMISSIONER OF STATE EXCISE,




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                            31                                   Wp no. 2922-01 &

                                                                   50 other wps.
           Maharashtra State, Old Custom House,


           MUMBAI - 400 023.




                                                                             
    3.     THE COLLECTOR OF KOLHAPUR.




                                                     
           (State Excise Department)


           KOLHAPUR.                          ....    Respondents.




                                                    
                                       WITH




                                      
    (27)         WRIT PETITION NO. 6752 OF 2002
                        
                          WITH
                       
                  CIVIL APPLICATION NO. 51 OF 2008


    MESSERS DAHISAR DISTILLERIES PVT. LTD.,
      


    A company incorporated under the
   



    Companies Act having itsUnit and Office at


    Sativali, Taluka Bassein,





    District : THANE.                         ....    Petitioners.


                 Versus





    1.     STATE OF MAHARASHTRA


           through Secretary , Home (Transport)


           Maharashtra State, Mantralaya,




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                           32                                    Wp no. 2922-01 &

                                                                   50 other wps.
           Mumbai.


    2.     THE COMMISSIONER OF STATE




                                                                             
           EXCISE, Maharashtra State,




                                                     
           Old Custom House,\


           MUMBAI - 400 001.




                                                    
    3.     THE COLLECTOR OF THANE.


           (State Excise Department)




                                      
           THANE.       ig                    ....    Respondents.
                      
                                       WITH


    (28)         WRIT PETITION NO. 1375 OF 2003
      


                        WITH
   



                 CIVIL APPLICATION NO. 290 OF 2010


    M/s. BDA LIMITED





    A company incorporated under the provisions


    of Indian Companies Act having its Office at





    12, Evergreen Industrial Estate,


    Shakti Mills Lane, Off. Haines Road,


    Mahalaxmi, MUMBAI 400 011, and




                                                     ::: Downloaded on - 09/06/2013 17:15:41 :::
                            33                                  Wp no. 2922-01 &

                                                                  50 other wps.
    its Unit at Chikalthana,


    AURANGABAD.                        ....   Petitioners.




                                                                            
                 Versus




                                                    
    1.     STATE OF MAHARASHTRA


           through Secretary to the Government




                                                   
           of Maharashtra, Home (Transport)


           Maharashtra State, Mantralaya,




                                       
           MUMBAI 400 032.
                       
    2.     THE COMMISSIONER OF STATE
                      
           EXCISE, Maharashtra State,


           Old Custom House,\
      


           MUMBAI - 400 001.
   



    3.     THE COLLECTOR OF MUMBAI.





           (State Excise Department)


           MUMBAI.                     ....   Respondents.





                                       WITH


    (29)         WRIT PETITION NO. 1377 OF 2003




                                                    ::: Downloaded on - 09/06/2013 17:15:42 :::
                           34                                 Wp no. 2922-01 &

                                                                50 other wps.
    SHIVDAS GAJANAN NAIK


    an Indian National carrying on business




                                                                          
    in the name and style of




                                                  
    M/s. SOUTH KOKAN DISTILLERIES


     having his unit at Insuli, Taluka Sawantwadi,




                                                 
    District SINDHUDURG                    ....    Petitioners.


                 Versus




                                     
    1.    STATE OF MAHARASHTRA
                      
          through Secretary to the Government
                     
          of Maharashtra, Home (Transport)


          Maharashtra State, Mantralaya,
      


          MUMBAI 400 032.
   



    2.    THE COMMISSIONER OF STATE





          EXCISE, Old Custom House,


          MUMBAI - 400 001.


    3.    THE COLLECTOR OF SINDHUDURG,





          (State Excise Department)


          Oras, District SINDHUDURG        ....    Respondents.




                                                  ::: Downloaded on - 09/06/2013 17:15:42 :::
                            35                                   Wp no. 2922-01 &

                                                                   50 other wps.
                                       WITH


    (30)          WRIT PETITION NO. 6727 OF 2003




                                                                             
    THE OAISIS ALCOHOL INDIA PVT. LTD.




                                                     
    A-47, M.I.D.C. Industrial area,


    Karad, Taluka Karad,




                                                    
    District SATARA..                         ....    Petitioner.


                  Versus




                                      
    1.     STATE OF MAHARASHTRA
                        
           through Principal Secretary,
                       
           Home (Transport),


           Department, Mantralaya,
      


           MUMBAI - 400 020.
   



    2.     COMMISSIONER OF STATE EXCISE,





           Maharashtra State, Old Custom House,


           MUMBAI - 400 032.


    3.     THE COLLECTOR OF SATARA.





           (State Excise Department)


           District SATARA.                   ....    Respondents.




                                                     ::: Downloaded on - 09/06/2013 17:15:42 :::
                            36                                  Wp no. 2922-01 &

                                                                  50 other wps.
                                       WITH


    (31)                 WRIT PETITION NO. 9137 OF 2003




                                                                            
    SEAGRAM DISTILLERIES PVT. LTD.




                                                    
    a private limited company incorporated under the


    provisions of Companies Act, having its registered




                                                   
    office at Unit No. 208/210, 2nd floor, Turf Estate,


    Opp. Shaki Mills. Off. Dr. E. Mosses Road,




                                       
    Mahalaxmi, MUMBAI - 400 011.
                        ig                           ....    Petitioner.


                  Versus
                      
    1.     STATE OF MAHARASHTRA


           through Secretary to the Government
      


           of Maharashtra, Home (Transport),
   



           Department, Mantralaya,





           MUMBAI - 400 032.


    2.     COMMISSIONER OF STATE EXCISE,


           Maharashtra State, Old Custom House,





           MUMBAI - 400 001.


    3.     THE COLLECTOR OF NASIK.




                                                    ::: Downloaded on - 09/06/2013 17:15:42 :::
                              37                               Wp no. 2922-01 &

                                                                 50 other wps.
           (State Excise Department)


           District NASIK.                            ....




                                                                           
           Respondents.




                                                   
                                       WITH




                                                  
    (32)                WRIT PETITION NO. 1036 OF 2004


    MESSRS. INDUSTRIAL CHEMICALS




                                      
    & ALLIED PRODUCTS, a partnership firm
                       
    under the provisions of Indian Partnership Act,


    and having its unit at Vasantdada Industrial
                      
     Estate, Sangli, District SANGLI- 416416.         ....   Petitioners.
      

                 Versus
   



    1.     STATE OF MAHARASHTRA


           through Secretary to the Government





           of Maharashtra, Home (Transport)


           Department, Mantralaya,





           MUMBAI - 400 032.


    2.     COMMISSIONER OF STATE EXCISE,


           Maharashtra State, Old Custom House,




                                                   ::: Downloaded on - 09/06/2013 17:15:42 :::
                           38                                    Wp no. 2922-01 &

                                                                   50 other wps.
           MUMBAI - 400 001.


    3.     THE COLLECTOR OF SANGLI.




                                                                             
           (State Excise Department)




                                                     
           SANGLI.                            ....    Respondents.




                                                    
                                       WITH


    (33)               WRIT PETITION NO. 3284 OF 2004




                                      
                                 WITH
                       
                  CIVIL APPLICATION NO. 1474 OF 2009
                      
                                 WITH


                  CIVIL APPLICATION NO. 1812 OF 2010
      


    MOHAN ROCKY SPRING WATER
   



    BREWERIES LIMITED having their


    factory at Mohan Wadi, Khopoli





    District Raigad.                          ....    Petitioner.


                 Versus





    1.     STATE OF MAHARASHTRA


           through Principal Secretary Home (Excise)


           Department, Mantralaya,




                                                     ::: Downloaded on - 09/06/2013 17:15:42 :::
                           39                                    Wp no. 2922-01 &

                                                                   50 other wps.
           MUMBAI - 400 032.


    2.     COMMISSIONER OF STATE EXCISE,




                                                                             
           Maharashtra State, Old Custom House,




                                                     
           MUMBAI - 400 023.


    3.     THE COLLECTOR OF RAIGAD.




                                                    
           (State Excise Department)


           Alibaug, District RAIGAD.                  ....




                                         
           Respondents.
                       
                                       WITH
                      
    (34)                WRIT PETITION NO. 3415 OF 2007
      

    DELTA DISTILLERIES PVT. LTD.,
   



    a company incorporated under the


    Companies Act, 1956 and having its





    registered office at Plot No. 27-B,


    Hadpsar Industrial Estate,Pune





    DISTRICT PUNE                             ....    Petitioners.


                 Versus


    1.     THE GOVERNMENT OF MAHARASHTRA




                                                     ::: Downloaded on - 09/06/2013 17:15:42 :::
                            40                                  Wp no. 2922-01 &

                                                                  50 other wps.
           through Principal Secretary,      Home


           (Transport) Department, Mantralaya,




                                                                            
           MUMBAI- 400 032.




                                                    
    2.     COMMISSIONER OF STATE EXCISE,


           Maharashtra State, Old Custom House,




                                                   
           MUMBAI - 400 023.


    3.     THE COLLECTOR OF PUNE.




                                      
           (State Excise Department)
                       
           PUNE.                             ....    Respondents.
                      
                                WITH


    (35)           WRIT PETITION NO. 3814 OF 2009 (Not on Board)
      


    VISHNU LAXMI CO-OP. GRAPE
   



    DISTILLERY LTD.,





    a Co-operative Society incorporated under


    The Maharashtra Co-operative Societies


    Act, 1960 having its registered office





    and factory at B-1, M.I.D.C.


    Akkalkot Road, SOLAPUR-413 006.          ....    Petitioners.




                                                    ::: Downloaded on - 09/06/2013 17:15:42 :::
                           41                                    Wp no. 2922-01 &

                                                                   50 other wps.
                 Versus


    1.     THE GOVERNMENT OF MAHARASHTRA




                                                                             
           through Principal Secretary,       Home




                                                     
           (Transport) Department, Mantralaya,


           MUMBAI- 400 032.




                                                    
    2.     COMMISSIONER OF STATE EXCISE,


           Maharashtra State, Old Custom House,




                                       
           MUMBAI - 400 023.
                      
    3.     THE COLLECTOR OF SOLAPUR.
                     
           (State Excise Department)


           SOLAPUR.                           ....    Respondents.
      


                               WITH
   



    (36)         WRIT PETITION NO. 10497 OF 2009 (Not on Board)





    SEAGRAM DISTILLERIES PVT. LTD.,


    a Private Limited Company incorporated under the


    provisions of Companies Act, having its





    registered office at Unit No. 104


    Ashoka Estate, Barakhamba Road,




                                                     ::: Downloaded on - 09/06/2013 17:15:42 :::
                           42                                    Wp no. 2922-01 &

                                                                 50 other wps.
    NEW DELHI - 110 001.                      ....    Petitioners.


                 Versus




                                                                             
    1.     THE GOVERNMENT OF MAHARASHTRA




                                                     
           through Principal Secretary,       Home


           (Transport) Department, Mantralaya,




                                                    
           MUMBAI- 400 032.


    2.     COMMISSIONER OF STATE EXCISE,




                                      
           Maharashtra State, Old Custom House,
                      
           MUMBAI - 400 023.
                     
    3.     THE COLLECTOR OF NASIK.


           (State Excise Department)
      


           NASIK.                             ....    Respondents.
   



                                       WITH





    (37)                WRIT PETITION NO. 6149 OF 2003


    MESSERS STERLING CHEMICALS &


    ALCOHOLS PRIVATE LIMITED,





    a Company incorporated under the


    provisions of the Companies Act,




                                                     ::: Downloaded on - 09/06/2013 17:15:42 :::
                            43                                   Wp no. 2922-01 &

                                                                   50 other wps.
    having its registered office at


    15-A,Bhale Estate, Mumbai Pune Road,




                                                                             
    Wakde Wadi, PUNE - 411 003.                       ....    Petitioner.




                                                     
                  Versus


    1.     STATE OF MAHARASHTRA




                                                    
           through Principal Secretary,


           Government of Maharashtra,




                                      
           Home (Transport),
                       
           Department, Mantralaya,
                      
           MUMBAI - 400 020.


    2.     COMMISSIONER OF STATE EXCISE,
      


           Maharashtra State, Old Custom House,
   



           MUMBAI - 400 032.





    3.     THE COLLECTOR OF PUNE.


           (State Excise Department)


           District PUNE- 411 001.            ....    Respondents.





                                       WITH


    (38)                 WRIT PETITION NO. 9354 OF 2009




                                                     ::: Downloaded on - 09/06/2013 17:15:42 :::
                          44                                 Wp no. 2922-01 &

                                                               50 other wps.
    M/S. ANAND DISTILLERIES PVT. LTD.,


    a Company incorporated under The




                                                                         
    Companies Act, 1956 having its registered




                                                 
    office at Bapat Chowk, Amravati,


    District AMRAVATI and Manufactory




                                                
    at Kekatpur, Davargaon to Mozari Road,


    District AMRAVATI.                            ....    Petitioner.




                                      
                Versusig
    1.    THE GOVT OF MAHARASHTRA
                    
          through Principal Secretary,


          Home (State Excise),
      


          Department, Mantralaya,
   



          MUMBAI - 400 032.





    2.    COMMISSIONER OF STATE EXCISE,


          Maharashtra State, Old Custom House,


          MUMBAI - 400 023.





    3.    THE COLLECTOR OF AMRAVATI.


          (State Excise Department)




                                                 ::: Downloaded on - 09/06/2013 17:15:42 :::
                               45                                Wp no. 2922-01 &

                                                              50 other wps.
           District AMRAVATI.                 ....    Respondents.




                                                                             
                                      WITH




                                                     
    (39)         WRIT PETITION NO. 6783 OF 2010 (Not on Board)


    United Spirits Limited,




                                                    
    Plot No. 37 to 41,


    Additional Industrial Area




                                      
    MIDC, Chikalthana, Aurangabad
                         
    Through its Dy. General Manager,
                        
    Sanjay S/o Rambilas Gupta


    Age : 39 years, Occ. : Service,
      


    R/o Plot No. 120/121, Sector A,
   



    N-1, CIDCO, Aurangabad.                   ....    Petitioner.


                 Versus





    1.     The State of Maharashtra


           Through the Principal Secretary,





           Department of State Excise and


           Transport, Maharashtra State,


           Mantralaya, Mumbai - 400 032.




                                                     ::: Downloaded on - 09/06/2013 17:15:42 :::
                            46                                Wp no. 2922-01 &

                                                                50 other wps.
    2.     The Commissioner, State Excise,


           Maharashtra State, Old Custom House,




                                                                          
           Mumbai - 400 001.




                                                  
    3.     The Superintendent of State


           Excuse and Prohibition,




                                                 
           Kashmira Building,


           Aurangabad.




                                        
    4.     Deputy Superintendent,
                         
           State Excise (Incharge),
                        
           United Spirits Ltd.,


           Additional Industrial Area
      


           Chikalthana, MIDC,
   



           Aurangabad - 431 210.          ....   Respondents.





                                  WITH


    (40)          WRIT PETITION NO. 6785 OF 2010 (Not on Board)





    The United Spirits Limited,


    Plot No. 36 to 41,


    Additional Industrial Area




                                                  ::: Downloaded on - 09/06/2013 17:15:42 :::
                             47                          Wp no. 2922-01 &

                                                           50 other wps.
    MIDC, Chikalthana, Aurangabad


    Through its General Manager,




                                                                     
    Sarbjitsing s/o Jagjitsingh




                                             
    Age : 39 years, Occ. : Service,


    R/o MDL Colony, N1




                                            
    CIDCO, Aurangabad.                ....    Petitioner.


                  Versus




                                     
    1.     The State of Maharashtra
                       
           (copy to be served on
                      
           Government Pleader,


           Bombay High Court,
      


           Bench at Aurangabad).
   



    2.     The Commissioner,





           State Excise,


           Maharashtra State,


           Mumbai.





    3.     The Inspector,


           State Excise, Incharge




                                             ::: Downloaded on - 09/06/2013 17:15:42 :::
                            48                                     Wp no. 2922-01 &

                                                                     50 other wps.
           Maharashtra Distilleries Ltd.,


           Aurangabad.                        ....   Respondents.




                                                                               
                                                      
                                WITH

    (41)         WRIT PETITION NO. 3691 OF 2003




                                                     
                                WITH


                  CIVIL APPLICATION NO. 2565 OF 2006




                                      
                                WITH
                       
                  CIVIL APPLICATION NO. 2602 OF 2007


                                    WITH
                      
                  CIVIL APPLICATION NO. 1933 OF 2010
      

    Baramati Grape Industries Limited,
   



    a Company incorporated under the


    Companies Act, 1956 and having its





    registered office at Pimpali,


    Tal. Baramati, Dist. Pune - 413 102.





    2.     Y.D. Acidwalla of Bombay, Indian


    Inhabitant and having my office at Pimpli,


    Taluka Baramati, District Pune-413 102.          ....       Petitioners.




                                                       ::: Downloaded on - 09/06/2013 17:15:42 :::
                              49                                  Wp no. 2922-01 &

                                                                    50 other wps.
                   Versus


    1.     The State of Maharashtra through




                                                                              
           Secretary to the Government




                                                      
           of Maharashtra, Home (Transport),


           Department, Mantralaya,




                                                     
           Mumbai - 400 032.


    2.     The Commissioner, State Excise,




                                          
           Maharashtra State, Old Custom House,
                       
           Mumbai - 400 001.
                      
    3.     Collector of Pune.


           (State Excise Department)
      


           Pune.                          ....   Respondents.
   



                                   WITH





    (42)           WRIT PETITION NO. 3692 OF 2003


                            WITH





                   CIVIL APPLICATION NO. 30 OF 2008


                            WITH


                   CIVIL APPLICATION NO. 1819 OF 2010




                                                      ::: Downloaded on - 09/06/2013 17:15:42 :::
                               50                             Wp no. 2922-01 &

                                                                50 other wps.
    United Spirits Limited,


    a Company incorporated under the




                                                                          
    Companies Act, 1956 and having its




                                                  
    factory at Parmori Village, ,


    Taluka-Dindori,




                                                 
    District, Nasik.


    2.     Satyanarayan Ramarao Ainapur of Mumbai




                                    
    Indian Inhabitant, the Regional Manager of the
                       
    Petitioner No. 1 having my office at Sangam
                      
    Bhavan, Opp. Strand Cinema,


    Mumbai - 400 005.                      ....    Petitioners.
      


                  Versus
   



    1.     The State of Maharashtra through





           Secretary to the Government


           of Maharashtra, Home (Transport),


           Department, Mantralaya,





           Mumbai - 400 032.


    2.     The Commissioner, State Excise,




                                                  ::: Downloaded on - 09/06/2013 17:15:42 :::
                            51                                    Wp no. 2922-01 &

                                                                    50 other wps.
           Maharashtra State, Old Custom House,


           Mumbai - 400 001.




                                                                              
    3.     Collector of Nasik.




                                                      
           (State Excise Department)


           Nasik.                              ....    Respondents.




                                                     
                                        WITH




                                       
    (43)            WRIT PETITION NO. 3348 OF 2004
                         ig      WITH
                       
                    CIVIL APPLICATION NO. 1893 OF 2008


    1. Associated Blenders Pvt. Ltd.,
      


    a company incorporated under the
   



    Companies Act, 1956 and having its


    factory at 72, Ramtekdi Industrial Estate,





    Haddapsar, Pune - 411 028.


    2. Chandrashekhapuram Subramanian





    Balkrishnan of Pune, Indian Inhabitant,


    Director of the Petitioner No. 1, residing at


    406, Livstonia I, Palmgroves, B.T. Kawde




                                                      ::: Downloaded on - 09/06/2013 17:15:42 :::
                             52                                Wp no. 2922-01 &

                                                                50 other wps.
    Road, Pune - 411 036.                           ....    Petitioners.


                   Versus




                                                                           
    1.     State of Maharashtra,




                                                   
           through Secretary to the Government


           of Maharashtra, Home (Transport)0




                                                  
           Department, Mantralaya,


           Mumbai - 400 032.




                                       
    2.     Commissioner of State Excise,
                       
           Maharashtra State, Old Custom House,
                      
           MUMBAI - 400 001.


    3.     The Collector of Pune,.
      


           (State Excise Department)
   



           Pune.                       ....   Respondents.





                                       WITH


    (44)           WRIT PETITION NO. 5467 OF 2001





    Rajaram Bapu Patil Sahakari


    Sakhar Karkhana Ltd., Rajaram


    Nagar, Sakharale, Taluka Walwa,




                                                   ::: Downloaded on - 09/06/2013 17:15:43 :::
                             53                                    Wp no. 2922-01 &

                                                                   50 other wps.
    District : Sangli..                         ....    Petitioner.


                   Versus




                                                                               
    1.     The State of Maharashtra




                                                       
           (Copy to be served on the


           Governemnt Pleader, High




                                                      
           Court, Mumbai).


    2.     The Secretary,




                                        
           Home Department, (Transport)
                          
           Maharashtra State, Mumbai.
                         
    3.     Commissioienr of State Excise,


           Maharashtra State, Old Custom House,
      


           Mumbai.
   



    4.     The Superintendent of State





           Excise, Sangli, District : Sangli,


           M.S.


    5.     The Collector of Sangli.





           District : Sangli.                   ....    Respondents.




                                                       ::: Downloaded on - 09/06/2013 17:15:43 :::
                             54                               Wp no. 2922-01 &

                                                                50 other wps.
                                 WITH


    (45)          WRIT PETITION NO. 4401 OF 2003




                                                                          
                                 WITH




                                                  
                  CIVIL APPLICATION NO. 2842 OF 2007


    NEVITAD DISTILLERIES PRIVATE LIMITED




                                                 
    a limited Company incorporated under the


    provisions of Companies Act having its unit at Village-




                                       
    Borivali, Patalganga,ig
    District - Raigad                      ....    Petitioners.
                       
                  Versus


    1.     STATE OF MAHARASHTRA
      


           through Secretary to the Government
   



           of Maharashtra, Home (Transport)





           Department, Mantralaya,


           MUMBAI 400 032.


    2.     THE COMMISSIONER OF STATE





           EXCISE, having his office at Old Custom House,


           MUMBAI.




                                                  ::: Downloaded on - 09/06/2013 17:15:43 :::
                            55                                   Wp no. 2922-01 &

                                                                   50 other wps.
    3.     THE COLLECTOR OF RAIGAD,


           State Excise Department




                                                                             
           Raigad                             ....    Respondents.




                                                     
                                       WITH




                                                    
    (46)         WRIT PETITION NO. 6309 OF 2003


                                WITH




                                      
                    CIVIL APPLICATION NO. 2604 OF 2007
                       
                      
    SUNNYGOLD WINERIES PRIVATE LIMITED


    a limited Company incorporated under the
      


    provisions of Companies Act having its unit at
   



    Gat No. 851/2, Koregaon Bhima,


    Pune-Nagar Road, Taluka-Shirur,





    Dist. Pune                                ....    Petitioners.


                 Versus





    1.     STATE OF MAHARASHTRA


           through Secretary to the Government


           of Maharashtra, Home (Transport)




                                                     ::: Downloaded on - 09/06/2013 17:15:43 :::
                              56                               Wp no. 2922-01 &

                                                                 50 other wps.
           Department, Mantralaya,


           MUMBAI 400 032.




                                                                           
    2.     THE COMMISSIONER OF STATE




                                                   
           EXCISE, having his office at Old Custom House,


           MUMBAI.




                                                  
    3.     THE COLLECTOR OF PUNE


           State Excise Department




                                     
           Pune.         ig                 ....      Respondents.
                       
                                     WITH


    (47)            WRIT PETITION NO. 7082 OF 2003
      
   



    M/s. SHRIRAM SAHAKARI SAKHAR


    KARKHANA LTD.





    a limited Company incorporated under the


    provisions of Companies Act having its unit at





    Nira, Valley, Phaltan, Taluka- Phaltan-415 423,


    Dist. Satara.                           ....      Petitioners.


                    Versus




                                                   ::: Downloaded on - 09/06/2013 17:15:43 :::
                             57                                   Wp no. 2922-01 &

                                                                    50 other wps.
    1.     THE STATE OF MAHARASHTRA


           through the Secretary to the Government




                                                                              
           of Maharashtra, Home (Transport)




                                                      
           Department, Mantralaya,


           MUMBAI 400 032.




                                                     
    2.     THE COMMISSIONER OF STATE


           EXCISE, having his office at Old Custom House,




                                       
           MUMBAI.      
    3.     THE COLLECTOR OF SATARA
                       
           State Excise Department


           Satara.                             ....    Respondents.
      
   



                                        WITH


    (48)         WRIT PETITION NO. 3596 OF 2004 (Not on Board)





                                 WITH


                     CIVIL APPLICATION NO. 3066 OF 2007





    VEEKAY DISTILLERIES PRIVATE


    LIMITED a limited Company incorporated




                                                      ::: Downloaded on - 09/06/2013 17:15:43 :::
                              58                                 Wp no. 2922-01 &

                                                                   50 other wps.
    under the provisions of Companies Act


    having its Tilaknagar, Taluka-Shrirampur,




                                                                             
    Dist. Ahmednagar, Pin - 413 720,




                                                     
    Dist. Satara.                             ....    Petitioners.


                    Versus




                                                    
    1.     THE STATE OF MAHARASHTRA


           through the Secretary to the Government




                                      
           of Maharashtra, Home (Transport)
                        
           Department, Mantralaya,
                       
           MUMBAI 400 032.


    2.     THE COMMISSIONER OF STATE
      


           EXCISE, having his office at
   



           Old Custom House,





           MUMBAI.                            ....    Respondents.




                                       WITH





    (49)                 WRIT PETITION NO. 7181 OF 2009 (Not on

    Board)


    CHITALI DISTILLERIES LTD.,




                                                     ::: Downloaded on - 09/06/2013 17:15:43 :::
                            59                                    Wp no. 2922-01 &

                                                                    50 other wps.
    a limited Company incorporated


    under the provisions of Companies Act




                                                                              
    having its Office at 221,




                                                      
    2nd floor, Maker Chamber-V, Nariman Point,


    Mumbai - 400 021.                          ....    Petitioners.




                                                     
                 Versus


    1.     THE STATE OF MAHARASHTRA




                                       
           through the Secretary to the Government
                       
           of Maharashtra, Home (Transport)
                      
           Department, Mantralaya,


           MUMBAI 400 032.
      


    2.     THE COMMISSIONER OF STATE
   



           EXCISE, having his office at 2nd floor,





           Old Custom House, S.B. Marg,


           Fort, Mumbai-400 001.               ....    Respondents.





                                        WITH


    (50)         WRIT PETITION NO. 9104 OF 2009


    M/s. Vidarbha Distillers, Nagpur,




                                                      ::: Downloaded on - 09/06/2013 17:15:43 :::
                           60                                  Wp no. 2922-01 &

                                                                 50 other wps.
    a Partnership Firm duly registered under the


    provisions of Indian Partnership Act, 1932 and having its




                                                                           
    place of business at Kamptee Road, Nagpur through its




                                                   
    Partner Shri Sanjeev s/o Late Shri Vinodkumar Sahu, aged


    about 32years, R/o 'Saket', Cement Road, Dharampeth




                                                  
    Extension, Nagpur.                      ....    Petitioners.


                 Versus




                                      
    1.     The State of Maharashtra,
                      
           through the Secretary, Home
                     
           Department, Mantralaya,


           Bombay.
      


    2.     The Commissioner of State Excise,
   



           Maharashtra State, Old Custom House,





           Bombay.                          ....    Respondents.




                                     WITH





    (51)         WRIT PETITION NO. 9098 OF 2009 (Not on Board)




                                                   ::: Downloaded on - 09/06/2013 17:15:43 :::
                              61                                     Wp no. 2922-01 &

                                                                       50 other wps.
    M/s. Nagpur Distillers, Nagpur,


    a Partnership Firm duly registered under the




                                                                                 
    provisions of Indian Partnership Act, 1932




                                                         
     and having its place of business at


    Teka Naka,Kamptee Road, Nagpur through its




                                                        
    Partner Shri Jasbir s/o Jagat Singh Anand,


     aged about 47 years, resident of 108,




                                          
    Dharampeth Extension, Nagpur.
                          ig                      ....    Petitioners.


                   Versus
                        
    1.     The State of Maharashtra,


           through the Secretary, Home
      


            Department, Mantralaya,
   



            Bombay.





    2.     The Commissioner of State Excise,


           Maharashtra State, Old Custom House,


           Bombay.                                ....    Respondents.





    Mr. D.B. Sawant for Petitioners (in writ petitions at Sr. Nos. 1 to 43) and

    in some writ petitions i/by Bharat Shah & Co.




                                                         ::: Downloaded on - 09/06/2013 17:15:43 :::
                                     62                                     Wp no. 2922-01 &

                                                                     50 other wps.
           Mr. A.A. Kumbhakoni with A.M. Kulkarni for Petitioner (in writ

           petition no. at Sr. No. 44).




                                                                                         
           Mr. Vishal Thadani i/by Ms. V.B. Thadani for petitioners (in writ




                                                                
                  petitions at Sr. Nos. 45 to 49)


           Ms. Chandana Salgaonkar-Radia for petitioners (in writ petitions




                                                               
                  at Sr. Nos. 50 & 51)


           Ms. Neha Palshikar-Bhide "B" Panel Counsel with Mr. S.N. Patil




                                                   
                  for Respondent State and its authorities (in all the writ petitions).
                                
                               
                          CORAM : P.B.MAJMUDAR & A.A.SAYED, JJ.

JUDGMENT RESERVED ON 18TH MARCH, 2011

JUDGMENT PRONOUNCED ON 6TH MAY, 2011

ORAL JUDGMENT (PER A.A. SAYED, J.):-

1. At the request of Ld. Counsel for the parties, writ petition nos. 3814/09,

10497/09, 6783/10, 6785/10, 9098/09, 3783/04, 3596/04 and 7181/2009 are also

taken on Board. Rule in all the petitions, where rule has not been issued and by

::: Downloaded on – 09/06/2013 17:15:43 :::
63 Wp no. 2922-01 &

50 other wps.

consent heard finally along with the other petitions. The learned counsel for the

State waives notice on behalf of the respondents.

2. The above bunch of petitions filed under Article 226 of the Constitution of India

question the legality and validity of Rule 19 of the Bombay Molasses Rules,

1955/Rule 5 of the Bombay Rectified Spirit (Transport in Bond) Rules,

1959/Rule 50 of the Bombay Denatured Spirit Rules, 1957, to the extent they

levy/impose transport fee/administrative fee in relation to the transport of

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit. The

said Rules are framed in exercise of powers under The Bombay Prohibition Act,

1949.

3. The petitioners are producers/manufacturers/users/sellers/purchasers etc. of

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit and

hold various licences for production/manufacture/possession/

use /storage /sale/purchase etc. of the said articles/products under the different

Rules framed under the Bombay Prohibition Act, 1949 (hereinafter referred to as

‘the said Act). Some of the petitioners are owners of sugar factories/distilleries

and produce/manufacture molasses/rectified spirit/extra neutral alcohol/silent

spirit/denatured spirit. Majority of the petitioners purchase and use the said

products as basic raw material in their manufactory for the manufacture of

potable alcohol (country liquor and Indian made foreign liquor), while some

petitioners purchase and use the said products as basic raw material for

manufacturing chemicals in their chemical plant. There are also few petitioners

::: Downloaded on – 09/06/2013 17:15:43 :::
64 Wp no. 2922-01 &

50 other wps.

who produce/manufacture molasses/rectified spirit/extra neutral alcohol/silent

spirit/denatured spirit in their sugar factory/distillery as well as manufacture

chemical/potable alcohol in their chemical plant/manufactory located in the same

premises/complex and in case of shortage of the said products purchase the same

from outside and in case of excess, sell it. For the transportation of

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit

(hereinafter referred to as “industrial alcohol/spirit” for the sake of convenience),

the petitioners are required to pay transport fee to the excise authorities under the

State Government. It is the imposition/levy of this transport fee, which is

challenged in the above petitions. Inasmuch as the challenge in all the aforesaid

petitions is to either or all the aforementioned Rules imposing transport fee, and

as such raise common questions of law and facts, the petitions can be disposed of

by this common judgment.

4. To appreciate the controversy, a little needs to be mentioned about the

articles/products in question on which the transport fee is levied –

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit are in a

generic sense referred to as industrial alcohol, though rectified spirit is also used

in the manufacture of alcoholic liquors meant for human consumption. Molasses

is a thick dark coloured viscous liquid, which is a by-product essentially

produced while manufacturing sugar or jaggery (gur). Rectified spirit is

manufactured by process of fermentation/distillation of molasses as also from

grain-based products. By common standards ethyl alcohol (which has above 95%

::: Downloaded on – 09/06/2013 17:15:43 :::
65 Wp no. 2922-01 &

50 other wps.

purity) is rectified spirit. Rectified spirit is unfit for human consumption. It is

however the main feed stock for manufacture of potable liquor viz. whisky, rum,

gin, etc., by distillation, or by compounding or blending it with essence,

colouring and flavouring substances. Extra Neutral Alcohol (ENA) and Silent

Spirit are a kind of rectified spirit that have been further purified and mainly used

in the manufacture of quality brands of Indian Made Foreign Liquor (IMFL).

Rectified spirit is also used in manufacture of certain medicinal and toilet

preparations and certain other alcohol based products. Rectified spirit

manufactured in the distillery on being denatured as per the method approved by

the excise authority, is called denatured spirit. Denatured spirit is highly toxic

and is also unfit for human consumption. Denaturation has only one object – that

is to make the rectified spirit unfit for potable use by addition of substances

called denaturants which give a bad taste and/or odour to the rectified spirit to

make it unpalatable without altering the chemical composition of alcohol, so that

the denatured spirit is made available for non-potable use at a low-price by

relieving it of the burden of excise duty levied on rectified spirit (as denatured

spirit is exempt from excise duty), so as to develop the industries using alcohol

for non-potable purposes like manufacture of chemicals like acetic acid, acetic

anhydride, vinyl acetate, etc., domestic use by doctors, use in hospitals,

educational and scientific purposes, certain medicinal and toilet preparations

containing alcohol, etc. Until the commencement of the Constitution and for a

few years thereafter rectified spirit was mainly used for the purpose of

manufacturing country liquor, Indian made foreign liquor (IMFL). The rapid

::: Downloaded on – 09/06/2013 17:15:43 :::
66 Wp no. 2922-01 &

50 other wps.

space of industrialization brought into existence several industries which

required rectified spirit/denatured spirit as one of their raw-material with the

result that the demand for rectified spirit/denatured spirit for industrial purpose

went up substantially.

5. The excise duty on potable liquor is considerable, which makes potable liquor

quite dear. Molasses, rectified spirit, denatured spirit or denatured spirituous

preparations like French polish, varnish, thinner, etc., on the other hand are

available at low price because of less or no excise duty, and therefore there is

always a propensity of it’s misuse by diverting it surreptitiously and using it

illegally for making potable alcohol, commonly known as illicit liquor, which

many a times account for the unfortunate hooch tragedies that result in death or

blindness of the persons consuming the adulterated spirit. The State Government

therefore is faced with an unenviable task and required to keep a constant vigil

and supervise the manufacture, import, export, transport, storage, sale, purchase,

use, etc of the molasses, rectified spirit, denatured spirit or denatured spirituous

preparations through the Prohibition and Excise or Police staff so as to ensure

that the same are not diverted illegally and clandestinely for potable use and also

to ensure that excise duty is not evaded. It must however be also mentioned that

notwithstanding what is stated above, as well as article 47 of the Constitution,

though in the State of Maharashtra there is prohibition for all persons to

manufacture, possess, use, store, sale, purchase, transport, etc., of potable

liquors, the State Government parts with this privilege and permits the same by

issuing licences/permits/passes under various Rules framed under the Bombay

::: Downloaded on – 09/06/2013 17:15:43 :::
67 Wp no. 2922-01 &

50 other wps.

Prohibition Act, 1949, in view of the extensive revenues it earns on the excise

duty levied on potable liquors.

6. The petitioners in the above petitions, for the sake of convenience, can be

categorized under two categories viz: (i) captive users and (ii) non-captive users.

Insofar as petitioners who are captive users are concerned, the molasses and/or

industrial alcohol/spirit which is produced/manufactured by them in their

distillery is only transferred from their distillery through closed and sealed pipes

directly to their chemical plant and/or manufactory in the same premises/complex.

Insofar as the petitioners who are non-captive users are concerned, they purchase

the industrial alcohol/spirit from other distilleries and the same is transported to

their manufactory/chemical plant. Some of the captive users in case of shortage,

also purchase industrial alcohol/spirit from outside and therefore to the extent they

purchase the industrial alcohol/spirit from outside, they would be non-captive

users. At this juncture, it may be stated that the entire transactions/processes in

respect of the industrial alcohol/spirit including transport thereof are carried out

under strict excise supervision of the State Government.

7. It would be apposite at this stage, to reproduce the relevant Rules imposing

transport fee.

I. Rule 5 of the Bombay Rectified Spirit (Transport in Bond) Rules,

1951 reads as under:

::: Downloaded on – 09/06/2013 17:15:43 :::

                                     68                                      Wp no. 2922-01 &

                                                                               50 other wps.

“5(1) The Distillery or Warehouse Officer may then, if he is

satisfied after making such enquiries as he deems

necessary, that there is no objection to allow the purchase

and transport in bond of spirit indented for, issue a pass in

Form II. The spirits shall be issued in casks, drums or other

receptacles duly sealed with the seal of the Distillery or

Warehouse Officer. The officer shall keep Part I of the pass

on his record, shall also fill in the particulars to be filled in

by him on the reverse of Parts II and III of the pass and

shall hand over Part II of the pass to the purchaser duly

endorsed and forward Part III with an impression of the seal

placed on the drums, casks or other receptacles, to the

officer-in-charge.

(2)(a) No pass in Form II shall be issued under sub-rule (1)

unless transport fee at the following rates is paid.

(i) Extra Neutral Alcohol/Silent Spirit Rs. 3 per bulk litre.

issued for the manufacture of

Indian made Foreign Liquor.

(ii) Rectified spirit issued for manufacture of Rs. 2 per bulk litre.

Indian made Foreign Liquor.

(iii) Rectified spirit issued for the manufacture Rs. 1.25 per bulk litre.

::: Downloaded on – 09/06/2013 17:15:43 :::

                                      69                                    Wp no. 2922-01 &

                                                                              50 other wps.
           of Country Liquor.




                                                                                        

(b) No pass in Form II shall be issued under sub-rule (1)

unless administrative fee at the following rates is paid:-

(i) Rectified spirit, Extra Neutral Alcohol Rs. 1 per bulk litre.

issued to Medicinal and Toilet Preparation
Units.

(ii) Rectified spirit for industrial purpose. Re. 0-30 per bulk litre.

Provided that, no such fees shall be recovered where spirit to be

transported in bond is issued to any person.

(a) for use in the manufacture of Indian-made foreign

liquor in accordance with the conditions of a licence in

Form PLL granted under the Maharashtra Distillation of

Spirit and Manufacture of Potable Liquor Rules, 1966; or

(b) for use in the manufacture of country liquor in

accordance with the conditions of a licence in Form C.L.I.

Granted under the Maharashtra Country Liquor Rules,

1973.”

II. Rule 19 of the Bombay Molasses Rules, 1955 reads as under:

::: Downloaded on – 09/06/2013 17:15:43 :::

                          70                                     Wp no. 2922-01 &

                                                                   50 other wps.

“19(1) On receipt of an application under Rule 18, the

Collector or the authorised officer may make such

inquiries as he deems necessary and if he is satisfied that

there is no objection to grant the permit applied for, he

may grant a permit in Form M-VI on payment of a fee

at the rate of rupee one per metric ton of molasses to be

transported.

(2) The permit shall be in four parts and shall be dealt with

as under:-

Part I shall be kept on the record in the office of the

Collector or the officer granting the permit.

Part II shall be sent to the person supplying molasses.

Part III shall be handed over to the applicant for sending

with the consignment and for record thereafter with

his accounts.

Part IV shall be forwarded to the Prohibition and Excise

Officer of the place to which molasses are to be

transported.”

III. Rule 50 of the Bombay Denatured Spirit Rules, 1957 reads as

under :

::: Downloaded on – 09/06/2013 17:15:43 :::

                 71                                      Wp no. 2922-01 &

                                                           50 other wps.

“50. If the Collector or the officer authorised to grant such

passes, after making such inquiries as he deems necessary,

is satisfied that there is no objection to grant the pass

applied for, he may grant the applicant a pass in Form

D.S. IX. The pass shall be in 4 parts and shall be dealt

with as under :-

Part I shall be recorded in the office of the

Prohibition and Excise Officer granting the pass.

igPart II shall be forwarded to the licence-holder

from whom the denatured spirit is to be obtained.

Part III shall be handed over to the transporter to

accompany the consignment and shall be recorded

in the licenced premises of the purchaser.

Part IV shall be forwarded to the Prohibition and

Excise Officer of the place to which denatured

spirit is to be transported;

Provided that no such pass shall be granted for the

transport of denatured spirit manufactured or

stored in any distillery, bonded warehouse, bonded

laboratory or bonded manufactory in the State of

Maharashtra from such distillery, warehouse,

::: Downloaded on – 09/06/2013 17:15:43 :::
72 Wp no. 2922-01 &

50 other wps.

laboratory or manufactory for the transport of

denatured spirit from any Customs House, at any

Port, Land Custom Station or Airport, unless a

administrative fee at the rate of twenty paise

per litre of denatured spirit to be so transported

has been paid by the applicant.”

Thus, for the purposes of transport of molasses/rectified spirit/extra

neutral alcohol/silent spirit/denatured spirit under the aforementioned

Rules, the petitioners are required to pay transport fee to the excise

authorities of the State Government in advance and a pass/permit is

contemplated in that regard. It may be noted that insofar as captive users

manufacturing potable liquor or other alcohol based products are

concerned, their challenge is essentially to the Notification dated 12th July

1999 by which the aforementioned Rules were amended and the proviso

by which exemption was provided to them earlier, came to be deleted,

which has the effect of requiring them to pay transport fee. Thus, in both

cases viz captive users and non-captive users, it is the levy of the

transport fee which is the subject matter of challenge.

8. We have heard Mr. Sawant, learned Counsel for the petitioners and Mr.

Kumbhkoni, learned Counsel for the petitioners in Writ Petition No. 5467 of

2001. We have also heard Ms. Palshikar-Bhide, Counsel for the Respondent

State Government and its Authorities.

::: Downloaded on – 09/06/2013 17:15:43 :::

                                           73                                    Wp no. 2922-01 &

                                                                                   50 other wps.

9. Mr. Sawant, learned counsel for the petitioners, submitted that rule 19 of the

1955 Rules, rule 5 of the 1951 Rules and rule 50 of the 1957 Rules imposing

transport fee on transport of molasses and industrial alcohol/spirit is outside of

the legislative competence of the State Government. He submitted that the State

has no power to impose or charge fees or duty on industrial alcohol/spirit which

is not for human consumption or which is not being used for potable purposes.

He submitted that the Bombay Prohibition Act, 1949 itself recognizes that

rectified spirit is unfit for human consumption as the same is of 95% purity

which is highly toxic. Mr. Sawant submitted that the regulation for the

manufacture of industrial alcohol/spirit is entirely different than regulating

potable liquor as industrial alcohol/spirit is required to be regulated under the

provisions of Industrial Development Regulation Act 1951, whereas potable

liquor is regulated under the provisions of the Bombay Prohibition Act, 1949. It

is submitted by Mr. Sawant that the power of the State Legislature under Entry 8

of List 2 of Seventh Schedule to the Constitution ceases to be in existence in

view of enactment of Industrial (Development &Regulation) Act, 1951 after its

amendment since 1956 which contains the declaration that Alcohol Industry is

one of the industry the control of which by Union is expedient in public interest.

It is contended that the power of the State Government to legislate with reference

to the matters enumerated in List 2 is subject to clauses (1) and (2) of Article 246

of the Constitution of India which confers exclusive powers upon the Parliament

to make laws in respect of any matter enumerated in List 1 of the Seventh

Schedule to the Constitution. The learned counsel further submitted that the

::: Downloaded on – 09/06/2013 17:15:43 :::
74 Wp no. 2922-01 &

50 other wps.

domain of the State Legislature, if any, is thus restricted only to potable liquor

which is fit for human consumption. Mr. Sawant submitted that the Bombay

Prohibition Act, 1949 does not provide for levy of transport fee for transportation

of industrial alcohol for captive use or non-captive use and, therefore, the State

has no power to invoke rule exercising power under Section 143 of the Bombay

Prohibition Act, 1949 and therefore the Rules seeking to impose transport fee

have no statutory backing. He further contended that the State has no power to

impose or charge the fees or duty on the industrial alcohol/spirit which is not fit

for human consumption or which is not being used for potable purpose and

outside the scope of State Legislature and hence the Rules to the extent they

impose transport fee are ultravires and unconstitutional.

10. Mr. Sawant then submitted that even assuming that the State had power to

impose or charge fees or duty on industrial alcohol, the State cannot arbitrarily

and illegally recover charges either by way of transport fees or administrative fee

without rendering any services. He pointed out that the State is already

recovering supervision charges under section 58A of the Bombay Prohibition

Act, 1949, for the staff appointed for the purpose of supervision and, therefore,

no further services are rendered justifying imposition of transport fee. Mr.

Sawant then argued that the fee is required to be charged with reference to the

cost of regulation by the excise authorities and there has to be an element of quid

pro quo. He submitted that prior to Notification of 14th January, 1987, no

transport fee was recovered for the use by manufacturers of Indian made foreign

liquor and country liquor. However, after the Notification of 14th January, 1987

::: Downloaded on – 09/06/2013 17:15:43 :::
75 Wp no. 2922-01 &

50 other wps.

manufacturers of IMFL and country liquor were liable to pay transport fee.

Again by Notification dated 22nd May, 1994 no transport fee was levied in

respect of rectified spirit or extra neutral alcohol (ENA) or Silent Spirit,

transported for consumption as raw material in manufacture of IMFL, Country

Liquor or other alcohol based products or both, in the units belonging to the

distillery i.e captive users. However, by Notification dated 12th July, 1999 the

proviso granting exemption was again deleted and the position was as it stood

prior to 14th January, 1987. He submitted that even the State was hesitant in

levying transport fee inasmuch as no additional services were rendered by the

excise authorities and that supervision charges were already being recovered for

the services which were being rendered by the excise authorities.

11. Mr. Sawant submitted that insofar as captive use is concerned, the Division

Bench of this Court vide its order dated 6th January, 2001 in the case of M/s.

Vam Organic Chemicals Ltd. vs. State of Maharashtra & Ors., in Writ Petition

No. 2275 of 2000 has held that since the transport of the spirit is through closed

pipelines, there is no service rendered and, therefore, the State is not entitled to

levy any charges towards the transportation and the Division Bench has set aside

the imposition of transport fee. Mr. Sawant pointed out that the order of the

Division Bench of this Court has been confirmed by the Apex Court in Appeal

filed by the State Government being Civil Appeal No. 7126 of 2001 vide order

dated 13th March 2008, which order was passed during the pendency of the above

petitions. He therefore submitted that the case of petitioners who are captive

users is completely covered by the aforesaid case of M/s. Vam Organic

::: Downloaded on – 09/06/2013 17:15:43 :::
76 Wp no. 2922-01 &

50 other wps.

Chemicals Ltd. and therefore there was no question of levying transport fee in

case of captive users.

12. Mr. Sawant, then submitted that even in the case of non-captive users, no

additional services are being rendered by the excise authorities for the transport

of the industrial alcohol, besides the services which were already being paid for

by the petitioners by way of supervision charges as per the provisions of Section

58A of the said Act. He submitted that even the transport is carried out under the

strict supervision of the excise authorities/staff and the salary, dearness

allowance, provident fund, house rent allowance and other perks of the staff of

the excise authorities/staff supervising the transport also are paid by the

distillery/manufactory owners in addition to the steep fees which are required to

be paid for the various licences. Mr. Sawant therefore urged that the petitions be

allowed and the imposition of transport fee be set aside.

13. In support of his contentions, Mr. Sawant has placed reliance on the following

rulings:

(1) Synthetics & Chemicals Ltd., etc., v. State of U.P. & ors., AIR

1990 SC 1927.

(2) Bihar Distillery and Anr. vs. Union of India & Ors. AIR 1997

SC 1208.

::: Downloaded on – 09/06/2013 17:15:43 :::

                                       77                                    Wp no. 2922-01 &

                                                                               50 other wps.

(3) State of U.P. & Ors. vs. Vam Organic Chemicals Ltd., & Ors.

AIR 2003 SC 4650.

(4) Gupta Modern Breweries vs. State of J & K & Ors., (2007) 6

SCC 317.

(5) Judgment of the Division Bench of this Court in Writ Petition

No. 2275 of 2000 (M/s. Vam Organic Chemicals Ltd., vs.

State of Maharashtra & Ors. dated 9th January 2001.

(6) Mohan Meakin Limited vs. State of Himachal Pradesh & Ors.,

(2009) 3 SCC 157.

(7) Amit Maru & Anr. vs. State of Maharashtra & Anr., 2010(4)

ALL MR 596.

14. Mr. Kumbhakoni, the learned counsel for the petitioners in Writ Petition No.

5467 of 2001 pointed out that the petitioners whom he represents are captive

users. He supported the arguments of Mr. Sawant and reiterated that the case of

the petitioners whom he represents is squarely covered by the case of M/s Vam

Organic Chemicals Ltd (supra). The other Counsel supported the arguments of

Mr. Sawant.

15. Per contra Ms.Palshikar-Bhide, learned Counsel for the State submitted that the

State Government is empowered to levy transport fee. She relied upon the

rather lengthy 77-page counter affidavit filed on behalf of the respondents in

::: Downloaded on – 09/06/2013 17:15:43 :::
78 Wp no. 2922-01 &

50 other wps.

W.P. No. 2922 of 2001. She submitted that the affidavit sets out adequate data to

establish that the State is rendering services approximately to the transport fee

charges and that it is not necessary for the State to render a precise account of fee

collected and the services rendered and that a broad co-relationship in that regard

is enough. It is submitted that the exemption in the transport fee granted earlier to

some of the captive users was withdrawn as it was found to be discriminatory

and to bring parity, a decision was taken to withdraw the exemption.

16. Ms. Palshikar-Bhide also made the following submissions – that the services are

rendered by the personnel of the Personal Staff Department also, other than the

supervisory staff. The transactions under the licence are inspected by periodical

visits and by surprise checks, which activity ensures that the provisions, rules,

regulations and orders passed under the Act are complied with by the licensees

and to ensure that there are no serious breaches. High ranked officers like the

Commissioner, Joint or Deputy Commissioner, Superintendent or Deputy

Superintendent pay surprise visits, periodical visits with audit parties and inspect

and verify the stocks and tally them with entries in various registers, check

transactions, check if the supervisory staff is attending to duty properly,

yield/utilization is proper, correct fees are paid, whether supervisory staff has

been misled by the licensee and to check connivance between the supervisory

staff and the licensee. Records are maintained at the taluka, district and State

level in respect of licences granted, renewed, suspended, cancelled or

::: Downloaded on – 09/06/2013 17:15:43 :::
79 Wp no. 2922-01 &

50 other wps.

surrendered. Printing of necessary forms, registers, Government publications like

Gazettes is done for which the employees of the State Excise Department are

taking necessary action. In cases of accidents, the Inspector/Sub-Inspector of the

State Excise of the area is required to visit the site and carry out an inquiry, take

necessary photographs and obtain copies of police panchnama and other records

and make a report and this exercise is done to ensure that the industrial

alcohol/spirit is not disposed of illegally by the licensee or the driver and the

staff keeps track of the transport upto the consignee. Samples are drawn to

ascertain the correctness of the purity strength of alcohol, denaturant added, its

percentage or sugar contents in molasses. The State Excise Officers have to keep

strict vigilance on transport and export of molasses also to prevent theft of

molasses. Besides the Excise Department, services are rendered by government

personnel of different departments of the State Government as also by Collectors

of Districts and Tehsildars. It is submitted that substantial part of the duties of the

State Excise department is for regulation of activities in respect of industrial

alcohol/spirit. Ms. Palshikar-Bhide, therefore submitted that the impugned fees

are not excessive and that they meet the requirement of quid pro quo. She

therefore, submitted that the petitions are required to be dismissed.

17. We have given our anxious considerations to the rival contentions of the parties

and have perused the material on record and the rulings cited on behalf of the

petitioners.

::: Downloaded on – 09/06/2013 17:15:43 :::

                                        80                                    Wp no. 2922-01 &

                                                                                50 other wps.


18. Insofar the petitioners who are captive users are concerned, there is hardly any

element of transport inasmuch as the industrial alcohol/spirit is merely

transferred from their distillery through closed and sealed pipes directly to their

manufactory/chemical plant for manufacturing potable alcohol/chemical in the

same premises/complex. In the case of M/s. Vam Organic Chemicals Ltd.

(supra), a Division Bench of this Court by order dated 9 th January 2001 has,

while dealing with the issue of transport fee levied in the case of denatured

spirit, observed that the rectified spirit/industrial alcohol produced in the

distillery is first denatured as per the method approved by the excise authorities

and denatured alcohol which is unfit for human consumption can be used only

for industrial purpose to produce chemicals such as acetic acid, acetic anhydride,

vinyl acetate etc and is carried through closed and sealed pipes directly to its

main chemical plants for manufacture of chemicals, which ensures that the spirit

was manufactured in the distillery cannot be diverted at all. The Division Bench

while allowing the petition and setting aside the imposition of transport fee, in

paragraphs 12 and 13 of the judgment observed as under :

“12. In the light of the above decisions we find much

substance in the submission of the learned counsel for the

petitioner that the State Government has no legislative

competence to regulate denatured spirit which is totally

unfit for human consumption. In Bihar Distillery’s case it

::: Downloaded on – 09/06/2013 17:15:43 :::
81 Wp no. 2922-01 &

50 other wps.

is clearly laid down by the Supreme Court that the power

of the States in case of such industries is only to see and

ensure that the rectified spirit whether in the course of

manufacture or after its manufacture is not diverted or

misused for potable purpose. For this purpose the State is

also entitled to place their staff in the distillery and levy

reasonable regulatory fee to defray the cost of such staff.

It is obvious that the power of the State is basically to take

necessary steps against misuse of rectified spirit meant for

industrial purpose. In the instant case we are concerned

with the denatured spirit. Once the denatured alcohol

becomes exclusively industrial alcohol since it cannot be

used for obtaining country liquor or for manufacturing

IMFLs. In the present case the rectified spirit distilled in

the petitioner’s distillery is denatured in accordance with

the procedure prescribed by the State Government and

denaturing is done under the supervision of the Excise

officers in charge of factory and in the manner prescribed

by the rules. However, once ethyl / rectified spirit which is

proposed to be used for industrial purpose is denatured it

cannot be used except for industrial purpose. Once

denatured it goes out of the seisin of the State Legislature.

But the State oversees the process of denaturing so that

::: Downloaded on – 09/06/2013 17:15:44 :::
82 Wp no. 2922-01 &

50 other wps.

the quantity of rectified spirit is no longer available for

obtaining or producing potable liquor. This process is

followed in the petitioner’s factory in accordance with the

Bombay Rectified Spirit Rules under the supervision of

excise staff of the State Government. However, once the

rectified spirit/ethyl/industrial alcohol is converted into

denatured spirit State has no power to regulate and to levy

any regulatory fee. In our opinion Mr. Thorat is right in

submitting that the State has no power to regulate

industrial alcohol once it is converted into denatured

spirit. However, we feel that it is not necessary to decide

this issue finally as in our opinion the second submission

of Mr. Thorat is sufficient to allow the present petition.

13. The second submission of Mr. Thorat is that the

transport fee of 30 paise per litre bears no relation

whatsoever to the expenses incurred if any by the State

Government. It is undisputed position that the denatured

spirit is manufactured in the distillery of the petitioner and

it is carried through close and sealed pipes directly to its

main chemical plant for manufacturing organic chemicals.

It is seen from the affidavit in reply that even the State

Government felt that no service was rendered to the

captive units and therefore a decision was taken to exempt

::: Downloaded on – 09/06/2013 17:15:44 :::
83 Wp no. 2922-01 &

50 other wps.

licensees who were using their own denatured spirit from

payment of transport fees, and therefore by notification

dated 22.3.1994 a proviso was inserted in rule 50 thereby

granting exemption from payment of transport fee when

the denatured spirit is transported for consumption as raw

material in the manufacture of alcohol based products in

the units belonging to the distilleries. There is absolutely

no material to indicate that any service is rendered by the

State Government in the transport of denatured spirit

through the pipelines to the chemical plant of the

petitioners. The only justification offered by the State

Government for withdrawing this exemption is that those

who did not have their own source of alcohol were

discriminated because the captive users are in a better

position to sell their products at lesser price than those

alcohol based industries who purchased alcohol from

manufacturers and therefore exemption was found to be

discriminatory. We fail to understand as to how the State

is in any way concerned whether petitioners are in

position to sell their produce at a lesser price than the

other manufacturers. It has been held by this Court in Smt.

Vimal D. Kalani’s case (supra) that the transport fee has

nothing to do with the grant of privilege to the licensee to

::: Downloaded on – 09/06/2013 17:15:44 :::
84 Wp no. 2922-01 &

50 other wps.

deal in denatured spirit nor the transport fee is a fee

payable as a condition precedent for grant of licence and it

is only an amount to be recovered from the licence holder

to cover the expenditure incurred by the department for

service rendered to the licence holder for transport of the

denatured spirit. It is therefore obligatory on the part of

the State Government to show that any service is rendered

by the State Government in the of transport of denatured

spirit from the distillery of the petitioner who has its own

chemical plant and supply is made through pipe lines

installed in the factory. In the circumstances, having

regard to the fact that transport of denatured spirit is

through the pipelines and in the total absence of any

service rendered we are of the view that the State

Government is not justified in charging transport fees

under rule 50. In our opinion the decision of the State

Government to delete the proviso to rule 50 (2) in case of

captive users under the impugned notification is patently

arbitrary and is therefore liable to be quashed and set

aside.”

19. The aforesaid judgment of the Division Bench of this Court was carried in

appeal by the State Government to the Hon’ble Supreme Court, being Civil

::: Downloaded on – 09/06/2013 17:15:44 :::
85 Wp no. 2922-01 &

50 other wps.

Appeal No. 7126 of 2001. The Hon’ble Supreme Court while dismissing the

Appeal on 13-03-2008 passed the following order:

“Heard the learned counsel for the appellant at great

length. We see no reason to interfere with the well merited

judgment recorded by the High Court. The appeal being

devoid of merit is accordingly dismissed.”

20. It is not in dispute that in the case of petitioners herein who are captive users, the

industrial alcohol/spirit is transferred through sealed and closed pipes from the

distillery of the petitioners who are manufacturers, to their manufactory/chemical

plant which is located in the same premises/complex. As extracted above, it has

been held in the case of M/s Vam Organic Chemical Ltd. by the Division Bench

of this Court that there is absolutely no material to indicate that any service is

rendered by the State Government in the transport of denatured spirit through the

pipelines to the manufactory/chemical plant of the petitioners. The Division

Bench further held that having regard to the fact that transport of denatured spirit

is through the pipelines and in absence of any service rendered, the State

Government was not justified in charging transport fees. The Division Bench

however found that though the Counsel on behalf of the petitioner therein was

right in submitting that the State has no power to regulate industrial alcohol once

it is converted into denatured spirit, the Bench did not feel it necessary to finally

decide the issue finally as the submission on the issue of absence of correlation

::: Downloaded on – 09/06/2013 17:15:44 :::
86 Wp no. 2922-01 &

50 other wps.

between the services rendered by the State Government and the transport fee

charged was sufficient to allow the petition.

21. The only distinction between the aforesaid case of M/s Vam Organic Chemicals

Ltd. and the case of the petitioners herein who are captive users, is that in the

case of M/s Vam Organic Chemicals Ltd., the Division Bench was only

concerned with denatured spirit. However it is required to be noted that the

finding of the Division Bench as regards the absence of any services rendered by

the State Government would apply on all fours in case of all the petitioners

herein who are captive users, whether the spirit was denatured spirit or rectified

spirit or molasses or extra neutral alcohol or silent spirit, inasmuch as admittedly

the State Government supervises the process and levies the transport fee in

respect of all the said products including denatured spirit. This order of the

Division Bench was affirmed by the Apex Court in Appeal. Thus it can be said

that in respect of all captive users, the issue whether or not there was any nexus

between the levy of transport fee by the State Government and the services

rendered by it, is no more res integra. We therefore, accordingly hold that in

respect of captive users, there is no quid pro quo between the services rendered

by the State Government to the transport fee levied by State Government and that

the imposition of transport fee on the petitioners who are such captive users as

mentioned above, is unsustainable and would therefore have to be set aside and

accordingly set aside.

::: Downloaded on – 09/06/2013 17:15:44 :::

                                          87                                  Wp no. 2922-01 &

                                                                                50 other wps.

22. Before we deal with the case of non-captive users [which did not fall for

consideration in M/s. Vam Organic Chemical’s case (supra)], we shall advert to

the rulings cited on behalf of the petitioners.

23. In the case of Synthetics & Chemicals Ltd. vs. State of U.P., (1990) 1 SCC 109

=AIR 1990 SC 1927, a Seven-Judge Bench of the Hon’ble Supreme Court

considered questions raised about the dichotomy and the scope and ambit of the

entries in three Lists of the Seventh Schedule to the Constitution with regard to

the subject of industrial alcohol and whether the power of levy in case of

industrial alcohol was with the Union or State Legislature. The Hon’ble

Supreme Court in paragraphs 62 and 63 of the judgment observed as follows:-

62. We are of the opinion that we need not detain ourselves

on the question whether the States have police power or

not. We must accept the position that the States have the

power to regulate the use of alcohol and that power must

include power to make provisions to prevent and/or check

industrial alcohol being used as intoxicating or drinkable

alcohol. The question is whether in the garb of regulations a

legislation which is in pith and substance, as we look upon

the instant legislation, fee or levy which has no connection

with the cost or expenses administering the regulation, can

be imposed purely as regulatory measure. Judged by the

pith and substance of the impugned legislation, we are

::: Downloaded on – 09/06/2013 17:15:44 :::
88 Wp no. 2922-01 &

50 other wps.

definitely of the opinion that these levies cannot be treated

as part of regulatory measures. In this view of the matter we

do not detain ourselves with examining the numerous

American decisions to which our attention was drawn by

learned counsel very elaborately and thoroughly.

63. We recognise power of the State to regulate though

perhaps not as emanation of police power, but as an

expression of the sovereign power of the State. But that

power has its limitations. …….

24. In paragraphs 82-86 and 88, the Hon’ble Supreme Court held as follows:-

82. In that view of the matter, it appears to us that the

relevant provisions of the U.P. Act, A.P. Act, Tamil Nadu

Act, Bombay Prohibition Act, as mentioned hereinbefore,

are unconstitutional insofar as these purport to levy a tax or

charge imposts upon industrial alcohol, namely alcohol

used and usable for industrial purposes.

83. Having regard to the principles of interpretation and the

constitutional provisions, in the light of the language used

and having considered the impost and the composition of

industrial alcohol, and the legislative practice of this

country, we are of the opinion that the impost in question

cannot be justified as State imposts as these have been

::: Downloaded on – 09/06/2013 17:15:44 :::
89 Wp no. 2922-01 &

50 other wps.

done. We have examined the different provisions. These are

not merely regulatory. These are much more than that.

These seek to levy imposition in their pith and substance

not as incidental or as merely disincentives but as attempts

to raise revenue for States’ purposes. There is no taxing

provision permitting these in the lists in the field of

industrial alcohol for the State to legislate.

84. Furthermore, in view of the occupation of the field by

the IDR Act, it was not possible to levy this impost.

85. After the 1956 amendment to the IDR Act bringing

alcohol industries (under fermentation industries) as Item

26 of the First Schedule to IDR Act the control of this

industry has vested exclusively in the Union. Thereafter,

licences to manufacture both potable and non-potable

alcohol is vested in the Central Government. Distilleries are

manufacturing alcohol under the central licences under IDR

Act. No privilege for manufacture even if one existed, has

been transferred to the distilleries by the State. The State

cannot itself manufacture industrial alcohol without the

permission of the Central Government. The States cannot

claim to pass a right which they do not possess. Nor can the

States claim exclusive right to produce and manufacture

industrial alcohol which are manufactured under the grant

::: Downloaded on – 09/06/2013 17:15:44 :::
90 Wp no. 2922-01 &

50 other wps.

of licence from the Central Government. Industrial alcohol

cannot upon coming into existence under such grant be

amenable to States’ claim of exclusive possession of

privilege. The State can neither rely on Entry 8 of List II

nor Entry 33 of List III as a basis for such a claim. The

State cannot claim that under Entry 33 of List III, it can

regulate industrial alcohol as a product of the scheduled

industry, because the Union, under Section 18-G of the IDR

Act, has evinced clear intention to occupy the whole field.

Even otherwise sections like Sections 24-A and 24-B of the

U.P. Act do not constitute any regulation in respect of the

industrial alcohol as product of the scheduled industry. On

the contrary, these purport to deal with the so-called

transfer of privilege regarding manufacturing and sale. This

power, admittedly, has been exercised by the State

purporting to act under Entry 8 of List II and not under

Entry 33 of List III.

86. The position with regard to the control of alcohol

industry has undergone material and significant change

after the amendment of 1956 to the IDR Act. After the

amendment, the State is left with only the following powers

to legislate in respect of alcohol:

::: Downloaded on – 09/06/2013 17:15:44 :::

                 91                                   Wp no. 2922-01 &

                                                        50 other wps.
             (a)     It may pass any legislation in the nature of

prohibition of potable liquor referable to Entry 6 of List II

and regulating powers.

(b) It may lay down regulations to ensure that

non-potable alcohol is not diverted and misused as a

substitute for potable alcohol.

(c) The State may charge excise duty on potable

alcohol and sales tax under Entry 52 of List II. However,

sales tax cannot be charged on industrial alcohol in the

present case, because under the Ethyl Alcohol (Price

Control) Orders, sales tax cannot be charged by the State on

industrial alcohol.

(d) However, in case State is rendering any

service, as distinct from its claim of so-called grant of

privilege, it may charge fees based on quid pro quo. See in

this connection, the observations of Indian Mica case13.

88. On an analysis of the aforesaid decisions and practice,

we are clearly of the opinion that in respect of industrial

alcohol the States are not authorised to impose the impost

they have purported to do. In that view of the matter, the

contentions of the petitioners must succeed and such

::: Downloaded on – 09/06/2013 17:15:44 :::
92 Wp no. 2922-01 &

50 other wps.

impositions and imposts must go as being invalid in law so

far as industrial alcohol is concerned. We make it clear that

this will not affect any impost so far as potable alcohol as

commonly understood is concerned. It will also not affect

any imposition of levy on industrial alcohol fee where there

are circumstances to establish that there was quid pro quo

for the fee sought to be imposed. This will not affect any

regulating measure as such.

25. In the case of Bihar Distillery and Anr. vs. Union of India & Ors., 1997 (2) SCC

727=AIR 1997 SC 1208, the Hon’ble Supreme Court considered the demarcation

of control over industrial alcohol in the Union of India and States and held in

paragraph 24 as follows:-

“24. We are of the respectful and considered opinion that

the decision in Synthetics1 did not deal with the aspects

which are arising for consideration herein and that it was

mainly concerned with industrial alcohol, i.e., denatured

rectified spirit. While holding that rectified spirit is

industrial alcohol, it recognised at the same time that it can

be utilised for obtaining country liquor (by diluting it) or

for manufacturing IMFLs. When the decision says that

::: Downloaded on – 09/06/2013 17:15:44 :::
93 Wp no. 2922-01 &

50 other wps.

rectified spirit with 95% alcohol content v/v is “toxic”,

what it meant was that if taken as it is, it is harmful and

injurious to health. By saying “toxic” it did not mean that

it cannot be utilised for potable purposes either by diluting

it or by blending it with other items. The undeniable fact is

that rectified spirit is both industrial alcohol as well as a

liquor which can be converted into country liquor just by

adding water. It is also the basic substance from which

IMFLs are made. (Denatured rectified spirit, of course, is

wholly and exclusively industrial alcohol.) This basic

factual premise, which is not and cannot be denied by

anyone before us, raises certain aspects for consideration

herein which were not raised or considered in

Synthetics1. ………………. We proceed to elaborate:

(1) So far as industries engaged in manufacturing rectified

spirit meant exclusively for supply to industries (industries

other than those engaged in obtaining or manufacture of

potable liquors), whether after denaturing it or without

denaturing it, are concerned, they shall be under the total

and exclusive control of the Union and be governed by the

IDR Act and the rules and regulations made thereunder. In

other words, where the entire rectified spirit is supplied for

such industrial purposes, or to the extent it is so supplied,

::: Downloaded on – 09/06/2013 17:15:44 :::
94 Wp no. 2922-01 &

50 other wps.

as the case may be, the levy of excise duties and all other

control including establishment of distillery shall be that of

the Union. The power of the States in the case of such an

industry is only to see and ensure that rectified spirit,

whether in the course of its manufacture or after its

manufacture, is not diverted or misused for potable

purposes. They can make necessary regulations requiring

the industry to submit periodical statements of raw

material and the finished product (rectified spirit) and are

entitled to verify their correctness. For this purpose, the

States will also be entitled to post their staff in the

distilleries and levy reasonable regulatory fees to defray

the cost of such staff, as held by this Court in Shri

Bileshwar Khand Udyog Khedut Sahakari Mandali Ltd. v.

State of Gujarat9 and Gujchem Distillers India Ltd. v.

State of Gujarat10.

(2) So far as industries engaged in the manufacture of

rectified spirit exclusively for the purpose of obtaining or

manufacturing potable liquors – or supplying the same to

the State Government or its nominees for the said purpose

– are concerned, they shall be under the total and exclusive

control of the States in all respects and at all stages

including the establishment of the distillery. In other

::: Downloaded on – 09/06/2013 17:15:44 :::
95 Wp no. 2922-01 &

50 other wps.

words, where the entire rectified spirit produced is

supplied for potable purposes – or to the extent it is so

supplied, as the case may be – the levy of excise duties and

all other control shall be that of the States. According to

the State Governments, most of the distilleries fall under

this category.

(3) So far as industries engaged in the manufacture of

rectified spirit, both for the purpose of (a) supplying it to

industries (other than industries engaged in obtaining or

manufacturing potable liquors/intoxicating liquors) and (b)

for obtaining or manufacturing or supplying it to

Governments/persons for obtaining or manufacturing

potable liquors are concerned, the following is the

position: The power to permit the establishment and

regulation of the functioning of the distillery is concerned,

it shall be the exclusive domain of the Union. But so far as

the levy of excise duties is concerned, the duties on

rectified spirit removed/cleared for supply to industries

(other than industries engaged in obtaining or

manufacturing potable liquors), shall be levied by the

Union while the duties of excise on rectified spirit

cleared/removed for the purposes of obtaining or

manufacturing potable liquors shall be levied by the State

::: Downloaded on – 09/06/2013 17:15:44 :::
96 Wp no. 2922-01 &

50 other wps.

Government concerned. The disposal, i.e., clearance and

removal of rectified spirit in the case of such an industry

shall be under the joint control of the Union and the State

concerned to ensure evasion of excise duties on rectified

spirit removed/cleared from the distillery. It is obvious that

in respect of these industries too, the power of the States to

take necessary steps to ensure against the misuse or

diversion of rectified spirit meant for industrial purposes

(supply to industries other than those engaged in obtaining

or manufacturing potable liquors) to potable purposes,

both during and after the manufacture of rectified spirit,

continues unaffected. Any rectified spirit supplied,

diverted or utilised for potable purposes, i.e., for obtaining

or manufacturing potable liquors shall be supplied to

and/or utilised, as the case may be, in accordance with the

State excise enactment concerned and the rules and

regulations made thereunder. If the State is so advised, it is

equally competent to prohibit the use, diversion or supply

of rectified spirit for potable purposes.

(4) It is advisable — nay, necessary — that the Union

Government makes necessary rules/regulations under the

IDR Act directing that no rectified spirit shall be supplied

to industries except after denaturing it save those few

::: Downloaded on – 09/06/2013 17:15:44 :::
97 Wp no. 2922-01 &

50 other wps.

industries (other than those industries which are engaged

in obtaining or manufacturing potable liquors) where

denatured spirit cannot be used for manufacturing

purposes.

(6) So far as rectified spirit meant for being supplied to or

utilised for potable purposes is concerned, it shall be under

the exclusive control of the States from the moment it is

cleared/removed for that purpose from the distillery —

apart from other powers referred to above.

(7) The power to permit the establishment of any industry

engaged in the manufacture of potable liquors including

IMFLs, beer, country liquor and other intoxicating drinks

is exclusively vested in the States. The power to prohibit

and/or regulate the manufacture, production, sale, transport

or consumption of such intoxicating liquors is equally that

of the States, as held in McDowell3.

26. In the case of State of U.P. & Ors. vs. Vam Organic Chemicals Ltd., & Ors.,

(2004) 1 SCC 225=AIR 2003 SC 4650, the Hon’ble Supreme Court while

referring to Bihar Distillery’s case (supra), observed in paragraphs 23-26 and 29

as follows:

::: Downloaded on – 09/06/2013 17:15:44 :::

                 98                                     Wp no. 2922-01 &

                                                          50 other wps.


23. The principle was succinctly reiterated in State of U.P.

v. Modi Distillery4 where it was said that the State’s power

to levy excise duty was limited to alcoholic liquor for

human consumption and that the framers of the

Constitution, when they used the expression “alcohol

liquors for human consumption”, meant, and the expression

still means, that liquor which, as it is, is consumable in the

sense that it is capable of being taken by human beings as

such as a beverage or drink. … Dictionaries and technical

books showed that rectified spirit (95 per cent) was an

industrial alcohol and not potable as such. … Therefore

even if ethyl alcohol (95 per cent) could be used as a raw

material or input, after processing and substantial dilution,

in the production of whisky, gin, country liquor etc.

nevertheless, it was not “intoxicating liquor” which

expression meant only that liquor which was consumable

by human beings as it was. (emphasis supplied)

Thus the State cannot legislate on industrial alcohol despite

the fact that such industrial alcohol has the potential to be

used to manufacture alcoholic liquor.

24. A somewhat contrary view was taken by a Bench of

two Judges of this Court in Bihar Distillery v. Union of

::: Downloaded on – 09/06/2013 17:15:44 :::
99 Wp no. 2922-01 &

50 other wps.

India5. It was held that the decision in Synthetics1 did not

deal with rectified spirit which could be converted into

potable alcohol and was merely concerned with industrial

alcohol which could not be so converted i.e. denatured

rectified spirit. A distinction was drawn between industries

engaged in manufacturing rectified spirit meant exclusively

for supply to industries (industries other than those engaged

in obtaining or manufacturing of potable liquor), whether

after denaturing it or without denaturing it and industries

engaged in manufacturing rectified spirit exclusively for the

purpose of obtaining or manufacturing potable liquor. In

the first case, the industry was to be under “the total and

exclusive control of the Union and be governed by the IDR

Act and the rules and regulations made thereunder” (SCC

p. 743, para 23). As far as the second case is concerned,

“they shall be under the total and exclusive control of the

States in all respects and at all stages including the

establishment of the distillery” (SCC p.744, para 23).

25. The decision in Bihar Distillery5 was doubted in

Deccan Sugar and Abkari Co. Ltd. v. Commr. of Excise,

A.P.6 It was said that the decision in Bihar Distillery5 ran

counter to the scheme of legislative competence as

examined by the Constitution Bench of this Court as well as

::: Downloaded on – 09/06/2013 17:15:44 :::
100 Wp no. 2922-01 &

50 other wps.

in the three-Judge Bench decision of this Court in Modi

Distillery4. The appeals were accordingly referred to a

larger Bench for reconsideration of the judgment in Bihar

Distillery case5.

26. The larger Bench7 followed Synthetics1 and Modi

Distillery4 without expressly overruling the decision in

Bihar Distillery5. We, therefore, proceed on the basis that

the decision in Synthetics1 continues to exclude the State

from levying tax on industrial alcohol whether or not it has

the potential to be used as alcoholic liquor.

29. The State’s power is thus limited to (i) the regulation of

non-potable alcohol for the limited purpose of preventing

its use as alcoholic liquor, and (ii) the charging of fees

based on quid pro quo. The question then is — is the levy

under Rule 3(a) of the 1976 Rules justifiable as such fee?

27. While considering the competency of the State Government to levy fee and the

distinction between the fee and tax, the Hon’ble Supreme Court in paragraphs

43 to 45 held as follows :-

::: Downloaded on – 09/06/2013 17:15:44 :::

                   101                                Wp no. 2922-01 &

                                                        50 other wps.



43. Considering the various authorities cited, we are of the

view that the State Government is competent to levy fee for

the purpose of ensuring that industrial alcohol is not

surreptitiously converted into potable alcohol so that the

State is deprived of revenue on the sale of such potable

alcohol and the public is protected from consuming such

illicit liquor. But this power stops with the denaturation of

the industrial alcohol. Denatured spirit has been held in

Vam Organics-I2 to be outside the seisin of the State

Legislature. Assuming that denatured spirit may by

whatever process be renatured (a proposition which is

seriously disputed by the respondents) and then converted

into potable liquor, this would not give the State the power

to regulate it. Even according to the demarcation of the

fields of legislative competence as envisaged in Bihar

Distillery5 industrial alcohol for industrial purposes falls

within the exclusive control of the Union and according to

Bihar Distillery5 “denatured rectified spirit, of course, is

wholly and exclusively industrial alcohol” (SCC p. 742,

para 23).

::: Downloaded on – 09/06/2013 17:15:44 :::

                 102                                   Wp no. 2922-01 &

                                                         50 other wps.

44. Besides, the fee is required to be justified with

reference to the cost of such regulation. The industry is

already paying a fee under Rule 2 for such regulation.

Indeed, the justification for levying the fee under Rule 3(a)

is the identical justification given by the State for levying

the fee under Rule 2. Presumably, a full complement of

excise officers and staff are appointed by the State in the

Excise Department to carry out their duties under the Act to

oversee, control and keep duty on the various kinds of

intoxicants under the Act. Having regard to the decision in

Vam Organics-I2 we must also assume that apart from the

normal strength, additional officers and staff were

appointed to regulate the denaturation of the industrial

alcohol. There is nothing to show that there has been any

deployment of any additional staff to oversee the possibility

of renaturation of the denatured spirit.

45. The question is (to borrow the language in

Synthetics1),whether in the garb of regulations a legislation

which is in pith and substance, as we look upon the instant

legislation, a fee or levy which has no connection with the

cost or expenses administering the regulation, can be

imposed purely as regulatory measure. Judged by the pith

and substance of the impugned legislation, we are definitely

::: Downloaded on – 09/06/2013 17:15:44 :::
103 Wp no. 2922-01 &

50 other wps.

of the opinion that these levies cannot be treated as part of

regulatory measures. (SCC p. 149, para 63)

The State has not produced any material to show that it was

incurring any additional cost for any further regulation of

denatured spirit. Any trace of a lingering doubt as to the

propriety of the levy under Rule 3(a) must be taken to have

been noted off effectively with the order passed by three

Judges of this Court in the writ petition filed by Synthetics

challenging the same levy as we have noted earlier. That

order has resulted in granting Synthetics and Chemicals

Ltd. relief from payment under Rule 3(a). The only

distinction between the present respondents’ cases and

Synthetics was that the respondents chose to challenge the

levy before the High Court. That could be no rational basis

for denying the respondents who are otherwise identically

situated, the same relief. (See Anil Kumar Neotia v. Union

of India18.) In the absence of any such correlation the fee

under Rule 3 is not a fee at all levied for the purpose of

additional regulation or for any service rendered but is

really a tax in the garb of a fee.

28. In case of Gupta Modern Breweries vs. State of J & K & Ors., (2007) 6 SCC 317

the Hon’ble Supreme Court considered the challenge to Rule 17 of Jammu &

Kashmir Distillery Rules, 1946 under which charges on account of salary of

::: Downloaded on – 09/06/2013 17:15:44 :::
104 Wp no. 2922-01 &

50 other wps.

excise department staff were to be recovered from management at 50% of total

expenses. Rule 17 was challenged as being ultra vires Jammu & Kashmir Excise

Act, 1901. Paragraphs 26, 27, 28, 31, 32, 33 and 34 of the said judgment read as

follows:-

26. The question as to whether the taxpayers or licence-

holders would have to pay for the official staff of the State

for supervising collection of the revenue, has been set at

rest by the Constitution Bench of this Court in Indian

Mica Micanite Industries v. State of Bihar8. It is held in

SCC at para 17 as under:

“The only services rendered by the Government to the

appellant and to other similar licensees is that the Excise

Department have to maintain an elaborate staff not only

for the purposes of ensuring that denaturing is done

properly by the manufacturer but also for the purpose of

seeing that the subsequent possession of denatured spirit in

the hands either of a wholesale dealer or retail seller or any

other licensee or permit-holder is not misused by

converting the denatured spirit into alcohol fit for human

consumption and thereby evade payment of heavy duty. So

far as the manufacturing process is concerned, the

appellant or other similar licensees have nothing to do with

::: Downloaded on – 09/06/2013 17:15:44 :::
105 Wp no. 2922-01 &

50 other wps.

it. They are only the purchasers of manufactured denatured

spirit. Hence the cost of supervising the manufacturing

process or any assistance rendered to the manufacturers

cannot be recovered from the consumers like the appellant.

Further under Rule 9 of the Board’s rules, the actual cost

of supervision of the manufacturing process by the Excise

Department is required supervising the manufacturing

process or any assistance rendered to the manufacturers

cannot be recovered from the consumers like the appellant.

Further under Rule 9 of the Board’s rules, the actual cost

of supervision of the manufacturing process by the Excise

Department is required to be borne by the manufacturer.

There cannot be a double levy in that regard. In the

opinion of the High Court the subsequent transfer of

denatured spirit and possession of the same in the hands of

various persons such as wholesale dealer, retail dealer or

other manufacturers also requires close and effective

supervision because of the risk of the denatured spirit

being converted into palatable liquor and thus evading

heavy duty. Assuming this conclusion to be correct, by

doing so, the State is rendering no service to the

consumer. It is merely protecting its own rights. Further in

this case, the State which was in a position to place

::: Downloaded on – 09/06/2013 17:15:44 :::
106 Wp no. 2922-01 &

50 other wps.

material before the Court to show what services had been

rendered by it to the appellant and other similar licensees,

the costs or at any rate the probable costs that can be said

to have been incurred for rendering those services and the

amount realised as fees has failed to do so. On the side of

the appellant, it is alleged that the State is collecting huge

amount as fees and that it is rendering little or no service

in return. The co-relationship between the services

rendered and the fee levied is essentially a question of fact.

Prima facie, the levy appears to be excessive even if the

State can be said to be rendering some service to the

licensees. The State ought to be in possession of the

material from which the co-relationship between the levy

and the services rendered can be established at least in a

general way. But the State has not chosen to place those

materials before the Court. Therefore the levy under the

impugned rule cannot be justified.” (emphasis supplied).

27. In CCE v. Chhata Sugar Co. Ltd.9, one of the issues

was whether the State Government’s administrative

charges to collect a levy could be passed on to the person

from whom the tax, fee or levy was collected. This Court

::: Downloaded on – 09/06/2013 17:15:44 :::
107 Wp no. 2922-01 &

50 other wps.

categorically held that such an imposition would be a tax

and not a fee and must be duly authorised since it is a tax

(at para 14), it is held: (SCC p. 483)

“Hence, administrative charge under the U.P. Act is a tax

and not a fee.”

28. It is, thus, clear from the aforesaid decisions that

imposition of administrative services (sic charges) is a tax

and not a fee. Such imposition without backing of statutes

is unreasonable and unfair.

Why it is tax and not fee

31. Under the constitutional scheme, taxes are distinct

from fees. Excise is a form of tax. It is self-evident from

various constitutional provisions:

(i) the concept of a Money Bill in Articles 110(2) and

199(2) clearly postulates that taxes should be voted on by

Parliament. See Corpn. of Calcutta10 SCR at p. 483.

(ii) the taxes and excise in the Union List are to be found

in List I Entries 82-92-B; and

(iii) the taxes in the State List are to be found in List II

Entries 42-63;

::: Downloaded on – 09/06/2013 17:15:44 :::

                  108                                   Wp no. 2922-01 &

                                                          50 other wps.

(iv) excise is specifically dealt with in List I, Entry 84 and

List II Entry 51;

(v) List II Entry 51 specifically deals with excise on

alcohol;

(vi) fees are specifically dealt with in both these lists (List

I Entry 96 and List II Entry 66) and are a distinct concept

that has to be voted by Parliament.

Thus, taxes, excise and fees must be voted by Parliament.

32. In State of Punjab v. Devans Modern Breweries Ltd.12,

SCC at para 25, K.T. Moopil Nair v. State of Kerala13,

SCR at paras 89 & 91, Ahmedabad Urban Development

Authority v. Sharadkumar Jayantikumar Pasawalla14, SCC

at paras 6-7, Hindustan Times v. State of U.P.15, SCC at

para 30 and Bimal Chandra Banerjee v. State of M.P.16,

SCC at para 14, it has been held that a tax under Article

265 can only be imposed by way of legislation and it is

impermissible to be imposed by way of bye-laws or rules.

Whether there is a quid pro quo between the fee charged

and the service rendered

::: Downloaded on – 09/06/2013 17:15:44 :::
109 Wp no. 2922-01 &

50 other wps.

33. We have already noted that the plea of the respondents

is that it was rendering service by deputing Excise staff not

only for the purpose of ensuring that the denaturing of

spirit is done properly by the manufacturer but also for the

purpose of specifically seeing that the denatured spirit

does not go out of the hands, either of the distillery owner

or a retail seller or any licensee or permit-holder contrary

to law. It is, therefore, clear that there was no

correlationship between the expenses incurred by the

Government and the fee sought to be raised under Rule 17.

In other words, there is no quid pro quo between the fee

charged and the services rendered. A Constitution Bench

of this Court in Commr., Hindu Religious Endowments v.

Sri Lakshmindra Thirtha Swamiar of Sri Shirur Mutt17

(SCR at pp. 1040, 1041 & 1044 held that a fee must be for

a quid pro quo:

“As the object of a tax is not to confer any special

benefit upon any particular individual, there is, as

it is said, no element of ‘quid pro quo’ between the

taxpayer and the public authority…. Another

feature of taxation is that as it is a part of the

common burden, the quantum of imposition upon

::: Downloaded on – 09/06/2013 17:15:44 :::
110 Wp no. 2922-01 &

50 other wps.

the taxpayer depends generally upon his capacity

to pay.

Coming now to fees, a ‘fee’ is generally defined to

be a charge for a special service rendered to

individuals by some governmental agency. The

amount of fee levied is supposed to be based on the

expenses incurred by the Government in rendering

the service, though in many cases the costs are

arbitrarily assessed. (AIR p. 295, paras 43-44)

… but in this case there is total absence of any co-

relation between the expenses incurred by the

Government and the amount raised by contribution

under the provision of Section 76 and in these

circumstances the theory of a return or counter

payment or ‘quid pro quo’ cannot have any

possible application to this case.

In our opinion, therefore, the High Court was right in

holding that the contribution levied under Section 76 is a

tax and not a fee and consequently it was beyond the

power of the State to enact this provision. (AIR p. 296,

para 49)” (emphasis supplied)

::: Downloaded on – 09/06/2013 17:15:44 :::
111 Wp no. 2922-01 &

50 other wps.

34. For the reasons aforestated we hold that:

(a) Rule 17 has no statutory backing and it is in excess of

the Act.

(b) It is manifestly unjust and arbitrary.

(c) Provision of Rule 17 is clearly a tax and not a fee.

(d) Imposition of tax or fee on the citizens for the services

that the State renders to itself and not the taxpayers is

clearly impermissible, arbitrary and unjustifiable.”

29. In the case of Mohan Meakin Limited vs. State of Himachal Pradesh & Ors.,

(2009) 3 SCC 157, the constitutional validity of increase in levy made by the

State of Himachal Pradesh inter alia on import/transport of rectified spirit and/or

potable alcohol was under challenge and after considering the various decisions

of the Apex Court, the matter was ultimately remanded to the High Court.

30. In the case of Amit Maru vs. State of Maharashtra, 2010 (4) ALL MR 596, the

Division Bench of this Court reiterated the position that a tax or fee can only be

imposed/charged by a delegated authority if there is an express provision in the

statute authorizing such charge/levy and that a fee is a payment made for some

::: Downloaded on – 09/06/2013 17:15:44 :::
112 Wp no. 2922-01 &

50 other wps.

special benefit enjoyed by the payer and the payment is required to be proportional

to such benefit.

31. From an analysis of the aforementioned decisions therefore, the following

position can now be said to have been well settled – that the Union has exclusive

power to legislate and impose taxes in respect of all non-potable alcohols viz:

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit, etc.

and the State Government has exclusive power to legislate and impose taxes in

respect of potable alcohol viz: Country Liquor, Indian Made Foreign Liquor

(IMFL), etc. Insofar as the power of the State Government to regulate

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit is

concerned, the following is the position – the State’s power is limited to (i) the

regulation of molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured

spirit etc. for the limited purpose of preventing its use as alcoholic liquor for

human consumption, and (ii) the charging of fee based on quid pro quo for the

services rendered.

32. We may now refer to some of the provisions of The Bombay Prohibition Act,

1949.

33. The preamble of the said Act states that the said Act was enacted interalia to

amend and consolidate the law relating to the promotion and enforcement of and

::: Downloaded on – 09/06/2013 17:15:45 :::
113 Wp no. 2922-01 &

50 other wps.

carrying into effect the policy of prohibition. Chapter III and V of the said Act

deals with the various prohibitions imposed by the State Government. Chapters

IV, IVA, IVB and VI deal with the control and regulation of various articles

mentioned therein and Chapter V deals with offences and penalties.

34. Section 2(49) defines transport. It reads as under:

“2(49) “transport” means to move from one place to another

within the State.

35. Section 49 deals with the exclusive privilege of the State Government. It reads as

under:

“49. Exclusive privilege of Government to import, etc., intoxicants,

etc., and fees levied include rent or considerations for grant of such

privilege to person concerned – Notwithstanding anything contained in

this Act, the State Government shall have the exclusive right or privilege

of importing, exporting, transporting, manufacturing, bottling, selling,

buying, possessing or using any intoxicant, hemp, or toddy, and

whenever under this Act or any licence, permit, pass, thereunder any fees

are levied and collected for any licence, permit, pass, authorization or

other permission given to any person for any such purpose, such fees

shall be deemed to include the rent or consideration for the grant of such

right or privilege to that person by or on behalf of the State Government.”

::: Downloaded on – 09/06/2013 17:15:45 :::

                                         114                                    Wp no. 2922-01 &

                                                                                  50 other wps.

36. Section 105 of the said Act grants power to the State Government to impose

excise duty on excisable articles referred to therein which includes alcoholic

liquor for human consumption, whereas section 106 empowers the State

Government to formulate the manner in which the excise duty is to be levied.

Section 143 provides for the power of the State Government to make rules.

Section 143 (1) and (2) (b),(f) and (u) read as under:

143. Power of State Government to make rules –

(1) The State Government may make rules for the purposes of carrying

out the provisions of this Act or any other law for the time being in force

relating to excise revenues.

(2) In particular and without prejudice to the generality of the foregoing

provisions the State Government may make rules, –

(a) —

(b) regulating the import, export, transport, collection, sale, purchase,

bottling, consumption, use or possession of any intoxicant, denatured

spirituous preparation or hemp, mowhra flowers or molasses;

(f) regulating the grant, suspension or cancellation of licences, permits,

passes or authorizations for the import, export, transport, collection, sale,

purchase, possession, manufacture, bottling, consumption, use or

cultivation of any of the above articles mentioned in clause (b) and for the

matters specified in clause (e).

::: Downloaded on – 09/06/2013 17:15:45 :::

                                         115                                    Wp no. 2922-01 &

                                                                                  50 other wps.

(u) prescribing the fees including rent or consideration payable in respect

of any privilege, licence, permit, pass or authorization granted or issued

under this Act.

(emphasis supplied)

37. Considering sections 2(49), 49, and 143 extracted hereinabove, the parent Act i.e

The Bombay Prohibition Act, 1949, under which the Rules under challenge have

been framed, clearly empowers the State Government to impose fee in relation to

transport and to frame Rules in that regard. We are therefore unable to accept the

submission made on behalf of the petitioners that the Rules imposing transport

fee on molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit

as a regulatory measure for the limited purpose of preventing its use as alcoholic

liquor for human consumption has no statutory backing. The transport fee

charged must however meet the requirement of quid pro quo to the services

rendered by the State Government. Having said that however, we may hasten to

add that we have not considered the aspect whether the transport fee charged by

the State Government is in the nature or garb or guise of a duty, which would

take it outside the seisin of the State legislature and therefore ultravires and

unconstitutional, as this point was made only in the passing and as such there

was no proper debate in that regard, and we need not express any definite

opinion on this aspect and we keep this issue open. This however, need not

detain us, inasmuch the last contention which has been urged on behalf of the

petitioners would be sufficient and entitle the petitioners to succeed viz – that

there is no element of quid pro quo between the services rendered by the State

::: Downloaded on – 09/06/2013 17:15:45 :::
116 Wp no. 2922-01 &

50 other wps.

Government to the transport fee charged even in case of petitioners who are non-

captive users, as discussed hereinbelow.

38. The thrust of the arguments of Mr. Sawant, learned Counsel for the petitioners

was that there was no co-relation between the services rendered by the State

Government and the transport fee charged, even in the case of non-captive users.

We have already noted that the entire transactions/processes in a distillery/

manufactory/chemical plant is carried on under strict excise supervision. Here,

reference may be made to section 58A of The Bombay Prohibition Act, which

provides for excise supervision over manufacture, etc. The same reads as under :-

“58A. Supervision over manufacture, etc. – The State

Government may by general or special order direct the

manufacture, import, export, transport, storage, sale,

purchase, use, collection or cultivation of any intoxicant,

denatured spirituous preparation, hemp, mhowra flowers,

or molasses shall be under the supervision of such

Prohibition and Excise or Police staff as it may deem

proper to appoint, and that the cost of such staff shall be

paid to the State Government by the person

manufacturing, importing, exporting, transporting, storing,

selling, purchasing, using, collecting or cultivating the

::: Downloaded on – 09/06/2013 17:15:45 :::
117 Wp no. 2922-01 &

50 other wps.

intoxicant, denatured spirituous preparation, hemp,

mhowra flowers or molasses :

Provided that, the State Government may exempt any class

of persons or institutions from paying the whole or any

part of the cost of such staff”

39. Under the Maharashtra Distillation of Spirit & Manufacture of Potable Liquor

Rules, 1966 “Distillery Officer” is defined to mean a Prohibition and Excise

Officer appointed for the purpose of supervising the working of a distillery and

“Manufactory Officer” is defined to mean the Prohibition and Excise Officer

appointed for the purpose of supervising the operations in a manufactory. The

said officers as also other staff appointed are required to oversee and

supervise the entire operations.

40. We may also refer to some of the licence conditions of the licences granted under

some of the Rules which provide for excise supervision including transport

thereof by the State Government and the recovery of costs for the same.

Licence condition 12 under Rule 17 of the Maharashtra Distillation of

Spirit and Manufacture of Potable Liquor Rules, 1966, reads as under:

“(12) All transactions pertaining to the receipt, transport, storage

of spirit and manufacture bottling and issues of potable liquor

::: Downloaded on – 09/06/2013 17:15:45 :::
118 Wp no. 2922-01 &

50 other wps.

shall be under excise supervision. The Commissioner may appoint

such staff as the manufactory for excise supervision as is

considered necessary and the cost of such staff shall be paid to the

State Government by the licensee annually in advance.”

Licence condition 12 under Rule 6 of the Maharashtra Country Liquor

Rules, 1973 reads as under:

“6.(12) All transactions pertaining to the receipt, transport and

storage of spirit and country liquor and manufacture, bottling and

issues of country liquor shall be under excise supervision. The

Director shall, according to the direction made under Section 58-

A of the Act by the State Government, station such staff at the

manufactory for excise supervision as is considered necessary and

the cost of such staff shall be paid to the State Government by the

manufactory licensee quarterly in advance.”

41. Thus, from the above, it is evident that the entire transactions in respect of

industrial alcohol/spirit in the distillery/manufactory/plant, are under strict excise

supervision and for that purpose the State Government stations such staff as

necessary at the distillery/manufactory/chemical plant and is recovering

supervision charges from the licensees in advance, as contemplated under the

Bombay Prohibition Act, 1949 and as per requirement of the licence conditions.

It is interesting to note that the owners of distillery and manufactory are not only

required to pay the salary of the prohibition and excise staff supervising the

::: Downloaded on – 09/06/2013 17:15:45 :::
119 Wp no. 2922-01 &

50 other wps.

entire transaction, but also dearness allowance, provident fund, house rent and

other perks, in addition to the licence fee paid in respect of various licences.

42. Admittedly, even the costs of excise staff who accompany the tanker/vehicle en

route transport, in which the molasses/rectified spirit/extra neutral alcohol/silent

spirit/denatured spirit is being transported, is being recovered by the State

Government. Thus at all three levels there is excise supervision i.e. (a) origin of

consignment (b) en route transport and (c) destination, the cost of which is

recovered by the State Government from the licensees.

43. As stated earlier, the transport fee is required to be justified with reference to the

cost of regulation by the State Government. It was sought to be contended on

behalf of the State Government that in addition to the services rendered by way

of supervision, there are other services also rendered (as set out in paragraph 16

hereinabove). It is submitted that a precise account of fee collected and services

rendered is not necessary and only a broad co-relation is enough. It is contended

that the fees charged by the State Government as transport fee, meet the

requirement of quid pro quo.

44. We have already noted in the earlier part of this judgment that in the case of M/s.

Vam Organic Chemicals Limited (supra), the Division Bench of this Court has

held that there is absolutely no material to indicate that any service is rendered

by the State Government in the transport of denatured spirit through the closed

and sealed pipelines to the chemical plant of the petitioners therein, which

decision has been affirmed by the Apex Court. The petitioner in the aforesaid

::: Downloaded on – 09/06/2013 17:15:45 :::
120 Wp no. 2922-01 &

50 other wps.

case of M/s. Vam Organic Chemicals Limited were captive users, inasmuch as

the industrial alcohol/spirit was transferred through sealed and closed pipes from

their distillery to their chemical plant in the same premises/complex. The

services rendered by the State Government in the case of all captive users is thus

restricted to the distillery/manufactory/chemical plant as there is no question of

any ‘transport’ in the case of captive users and it is merely a ‘transfer’ in closed

and sealed pipes of the industrial alcohol/spirit from the distillery to the

manufactory/chemical plant in the same premises/complex.

45. The basic difference between the case of the present petitioners who are non-

captive users and the case of the petitioner who was a captive user in the case of

M/s. Vam Organic Chemicals Limited, is that in case of the present petitioners

who are non-captive users, there is an ‘additional’ element of ‘transport’ (not

transfer) for which services are being rendered even en route transportation of

the industrial alcohol/spirit from the distillery/manufactory from where the

industrial alcohol/spirit is purchased to the destination where industrial

alcohol/spirit is delivered by deputing the excise staff in the tanker/vehicle to

oversee the transportation so as to prevent the industrial alcohol/spirit from being

diverted illegally for potable purposes as also to see that there is no evasion of

excise duty on potable alcohol.

46. It is pertinent to note that the assertions made on behalf of the State Government

in their Affidavit in Reply filed in the case of M/s Vam Organic Chemical Ltd.

(supra) (which is also annexed to the counter affidavit filed in the present W.P.

::: Downloaded on – 09/06/2013 17:15:45 :::

                                      121                                    Wp no. 2922-01 &

                                                                               50 other wps.

No. 2922 of 2001), that there were several other services rendered including

administrative services, not only by the excise authorities, but also other officials

of the State Government and that services rendered had a correlation with the

transport fee charged was not accepted by the Division Bench of this Court. The

Division Bench held that there was absolutely no material to indicate that any

services rendered by the State Government in the case of the petitioner therein

who was a captive user. In the present petitions also the same assertions have

been made in the counter affidavit of the State Government that there were

several other services rendered not only by the excise authorities but also other

officials of the State Government and that the services rendered had a co-relation

with the transport fee charged. We are afraid that once that argument has been

rejected by the Division Bench of this Court in the case of M/s. Vam Organic

Chemicals Ltd., which was affirmed by the Apex Court, it is really not open for

the State Government to raise the same assertions again in the present petitions.

It was incumbent on the State Government to point out what were the additional

expenses in case of non-captive users, incurred by the State Government in

connection with the services rendered en route transport when the

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit was

being transported from the origin to the destination, which the State Government

has not done. As stated earlier, it is an admitted position that en route transport

also the State Government deploys excise staff who accompany the

tanker/vehicle in which the molasses/rectified spirit/extra neutral alcohol/silent

spirit/denatured spirit is being transported so as to ensure that the same is not

::: Downloaded on – 09/06/2013 17:15:45 :::
122 Wp no. 2922-01 &

50 other wps.

diverted for potable purposes. It is also an admitted position that the State

Government is also recovering supervision charges as contemplated under

Section 58A of the Bombay Prohibition Act, 1949, of such excise staff who

accompany the tanker/vehicle so as to supervise the transport of the

molasses/rectified spirit/extra neutral alcohol/silent spirit. Considering the above,

we are unable to persuade ourselves to accept the contention on behalf of the

State Government that over and above the supervision charges which includes

the cost for the excise staff who accompany the tanker/vehicle en route transport,

which the petitioners are already paying, any further expenses are being incurred

by the State Government in that behalf. In any event no material in that behalf

has been placed on record. Prima facie, we think this would in a sense amount to

double levy of fee in respect of the same services rendered in connection with the

transport. In the circumstances, therefore, we are of the view that, inasmuch as

the State Government is already recovering supervision charges for the escorts

comprising constabulary staff of the excise department en route transport of the

molasses/rectified spirit/extra neutral alcohol/silent spirit/denatured spirit, we do

not find any further and/or additional service being rendered by the State

Government in connection with the transport of the said products, so as to justify

the levy of transport fee on non-captive users which would meet the requirement

of quid pro quo.

47. In light of the aforesaid discussion, in our view, the transport fee imposed by the

State Government, even in the case of petitioners who are non-captive users,

::: Downloaded on – 09/06/2013 17:15:45 :::
123 Wp no. 2922-01 &

50 other wps.

does not commensurate to the services rendered and the imposition of transport

fee on the petitioners who are non-captive cannot be sustained and required to be

set aside and accordingly set aside. It may be mentioned here that we have, in

paragraph 21 hereinabove, already set aside the imposition of transport fee in

case of petitioners who are captive users.

48. In the result, the petitions succeed. Rule made absolute in all the petitions in the

aforesaid terms. No order as to costs.

49. Before we conclude however, certain directions are required to be given. It is

noticed that in some of the petitions, there are interim orders passed by this Court

as well as the Apex Court (in matters which were carried to the Apex Court at

the interlocutory stage). The orders that are passed are to the effect that the

petitioners in the said petitions are directed to pay to the State Government 50%

of the transport fee and give an Undertaking that in case the petitioners fail, the

petitioners would have to pay the balance 50% alongwith interest at the rate of

9% per annum to the State Government. Similarly, it was directed that if the said

petitioners succeed in the petitions, the State Government would refund to the

said petitioners 50% transport fee so collected alongwith interest at the rate of

9% per annum. In some petitions however, only an interim order is passed

restraining the State Government from recovering any transport fee subject to an

Undertaking by those petitioners that in the event the challenge to the levy of

transport fee fails, they shall be liable to pay the same. There are also petitions

where no interim order is obtained or passed.

::: Downloaded on – 09/06/2013 17:15:45 :::

                                  124                                      Wp no. 2922-01 &

                                                                             50 other wps.




                                                                                       

50. Since the petitions have now been allowed, wherever the petitioners have

paid the entire transport fee, or 50% of the transport fee to the State

Government, the State Government is directed to refund the transport fee

so recovered to the said petitioners from the date of the filing of the

petition or the date of payments made, whichever is later, alongwith

interest at the rate of 9% per annum till repayment within a period of 10

weeks from the date of the receipt of application for refund as stated

hereinafter. This is however subject to the condition that in case where

the petitioners have passed on burden of the transport fee to the

consumer/s, they shall not be entitled to refund of the amount, as the

same would amount to unjust enrichment. The application for refund, if

any, by the petitioners who are entitled to the refund, shall be made to the

Commissioner, State Excise, Mumbai within six weeks from today. The

Commissioner State Excise, Mumbai or such officer nominated by him

shall verify the fact that the applicant-petitioner has not passed on the

transport fee charged to the consumer/s before the amount is refunded to

the applicant-petitioner by the State Government as stated hereinabove.

The prayer in few of the petitions for refund of transport fee paid prior

to the filing of the petitions, shall stand rejected.

::: Downloaded on – 09/06/2013 17:15:45 :::

                                   125                                  Wp no. 2922-01 &

                                                                          50 other wps.




51. All the above petitions stand disposed of accordingly. The Civil

Applications would not survive and also stand disposed of.

    (A.A.SAYED, J.)                                   (P.B.MAJMUDAR, J.)




                                                           
                                              
                             
                            
        
     






                                                            ::: Downloaded on - 09/06/2013 17:15:45 :::
                                    126                                 Wp no. 2922-01 &

                                                                          50 other wps.




                                                                                    

52. After pronouncement of the judgment, the Ld. Counsel for the State

prayed that the operation of the order be stayed for a period of 10 weeks

from today. It is accordingly ordered.

          (A.A.SAYED, J.)                             (P.B.MAJMUDAR, J.)




                                                   
                               
                              
        
     






                                                            ::: Downloaded on - 09/06/2013 17:15:45 :::
            127              Wp no. 2922-01 &

                               50 other wps.




                                         
                 
                
                
       
      
      
   






                 ::: Downloaded on - 09/06/2013 17:15:45 :::