High Court Madras High Court

L. Boomiraja vs The District Collector on 28 April, 2005

Madras High Court
L. Boomiraja vs The District Collector on 28 April, 2005
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 28/04/2005 

Coram 

THE HON'BLE MR. MARKANDEY KATJU, THE CHIEF JUSTICE            
and 
THE HON'BLE MR. JUSTICE F.M.IBRAHIM KALIFULLA         

Writ Appeal No.2062 of 2003 


L. Boomiraja                                   .. Appellant

-Vs-

The District Collector,
Dindigul District at
Dindigul.                                               .. Respondent


        Writ Appeal filed under Clause 15 of the Letters  Patent  against  the
order passed in Writ Petition No.8567 of 2003 dated 19.3.2003.


!For petitioner :  Mr.  G.  Rajagopalan
                Senior Counsel
                for Mr.  N.  Damodaran

^For respondent :  Mr.  V.Raghupathy
                Govt.  Pleader

:JUDGMENT   

(Judgment of the Court was delivered by
The Honourable the Chief Justice)

This writ appeal has been filed against the impugned order of the
learned single Judge passed in Writ Petition No.8567 of 2003 dated 19.3 .2003.

2. Heard the learned counsel for the parties and perused the record.

3. It appears that a lease deed dated 26.9.2001 was executed between
the Government of Tamil Nadu and the appellant, by which, lease of certain
lands were granted to the appellant for the period from 1.4.1 998 to
31.3.2003.

4. Since the lease deed was executed only on 26.9.2001 and registered
on 23.10.2001, the appellant filed the writ petition praying for extension of
the period of lease alleging that it should be deemed to have commenced from
the date of execution of the lease deed. Since the lease deed was executed on
26.9.2001 his prayer was that it should be treated to continue for another
five years from 26.9.2001 i.e. upto 26.9.2006.

5. The learned single Judge in his impugned order has directed that
the lease shall continue till 7.10.2003 subject to payment of 40% extra lease
amount. The learned single Judge has treated the lease deed as having been
executed on 8.10.1998 although the lease deed produced before us shows that it
was executed on 26.9.2001. Learned Senior Counsel for the appellant relied on
the decision of the Supreme Court in V. Karnal Durai v. District Collector,
Tuticorin
(1999) 1 SCC 475 and also the decision in Beg Raj Singh vs. State
of U.P.
(2003) 1 SCC 726.

6. A Division Bench of this Court in Director General of Foreign
Trade, Ministry of Commerce, New Delhi vs. M/s. R.B. & Sons., Chennai and

another (Writ Appeal No.3891 of 2004 decided on 7.12.2004) has already
distinguished the decision of the Supreme Court in Beg Raj Singh’s case cited
supra. The Division Bench held that a Court cannot direct extension of the
period of a licence, lease or other grant where it is for a fixed period and
the Court must maintain judicial restraint in this connection. If the
licensee or lessee was prevented to operate for a part of the period of the
licence or lease, then his remedy is to get refund of proportionate amount of
licence or lease fee or compensation for any damage he might have suffered,
but the period of licence or lease cannot be extended by the Court. Courts
must exercise self restraint and should not encroach into the domain of the
Executive or the Legislature, as held by this Court in Rama Muthuramalingam v.
Dy. S.P., AIR 2005 Mad.1.

7. No doubt, if there are statutory rules, then of course, the matter
will be covered by the statute, because it is well settled that the statute
will override the contract. In the present case, there are statutory rules
contained in Rule 8 of the Tamil Nadu Minor Mineral Concession Rules,1959
(hereinafter referred to as the “Rules”). Clause (i) of Rule 8 of the Rules
states:

” The date of commencement of the period of lease granted under this
Rule shall be the date on which the lease deed is executed.”

Learned Senior Counsel for the appellant has emphasised on Rule 8(i) of the
Rules which states that the date of commencement of the period of lease
granted under this Rule shall be the date on which the lease deed is executed.
Since the lease deed was executed on 26.9.2001 he has contended that it will
continue till 26.9.2006. We do not agree.

8. Clause (ii) of Rule 8(1) of Rules states:-

“the lease shall expire on the date specified in the lease deed and in no case
extension of the period of lease shall be made.”

9. Clause (ii) of Rule 8 of the Rules specifically states that the
lease shall expire on the date specified in the lease deed. It further states
that in no case extension of the period of lease shall be made.

10. The language of clause (ii) of Rule 8 (1) of the Rules is
mandatory and peremptory. A perusal of the lease deed shows that it has been
specifically mentioned in Clause 4 that the said premises shall be held by the
lessee from the 1st day of April 98 to the 31st day of March 2003 which shall
however be determinable as hereinafter provided. In V.Karnal Durai v.
District Collector (supra) the Supreme Court no doubt quoted clause (ii) but
thereafter it did not deal with it, and it cosnidered only clause (i). Hence
the decision is distinguishable.

11. In the present case, the lease deed itself states that the lease
shall expire on 31.3.2003. In view of clause (ii) of Rule 8 of the Rules, we
have to hold that the appellant’s lease expired on 31.3.200 3. We may also
note that clause (ii) of Rule 8 of the Rules uses negative language in saying
“in no case extension of the period of lease shall be made.” It is a settled
principle of interpretation that when a statute is couched in negative
language, it is all the more mandatory and peremptory.

12. As stated by Crawford:-

“Prohibitive or negative words can rarely, if ever, be directory. And this so
even though the statute provides no penalty for disobedience”, (vide Crawford
“Statutory Construction”)

The same view has been taken by the Supreme Court in Haridwar Singh v. Bagun
Sumbrui, AIR
1972 SC 1242, (vide page-1247), Lachmi Narain v. Union of India,
AIR
1976 SC 714, (vide page-726), Mannalal Khetan v. Kedarnath Khetan, AIR
1977 SC 536, etc.

13. In M. Pentiah v. Muddala Veeramallappa, AIR 1961 SC 1107
(vide page-113), the Supreme Court observed:-

“Negative words are clearly prohibitory and are ordinarily used as a
legislative device to make a statute imperative”

The same view has been taken in Nasiruddin v. Sita Ram Agarwal, (2003 ) 2 SCC
577 (vide page-589)

14. A provision requiring ‘not less than three months’ notice was
hence regarded as mandatory, vide Lachmi Narain v. Union of India, AIR 1976
SC 714 (vide page-726). For the same reason, Section 10A of the Medical
Council Act, 1956 (as amended in 1993) has been held to be mandatory, vide
K.S. Bhoir v. State of Maharashtra, AIR 2002 SC 444 ( vide page 448). For
the same reason, Section 33(2)(b) of the Industrial Disputes Act, 1947 (as
amended in 1993) has been held by the Supreme Court to be mandatory, vide
(Jaipur Zila Sahakari Bhoomi Vikas Bank v. Ram Gopal Sharma, AIR 2002 SC 643
(vide page-648).

15. Learned Senior Counsel for the appellant contended that clause

(ii) of Rule 8 of the Rules will not apply when the lease deed is executed on
a date subsequent to the period from which it is to commence. We cannot
agree. If we accept this contention, we will be adding a proviso to clause

(ii) of Rule 8 of the Rules. It is well settled that Court cannot add or
delete from a statute as that is the function of the Legislature or its
delegate.

16. As observed by the Privy Council:-

“We cannot aid the legislature’s defective phrasing of an Act, we
cannot add or mend and, by construction make up deficiencies which are left
there” (vide Crawford v. Spooner, (1846) 6 Moore PC1)

This view has been followed in Lord Howard de Walden v. IRC, (1948) 2 All ER
825 (vide page-830) (HL); Nalinakhya Bysack v. Shyamsunder Halder, AIR 1953
SC 148 (vide page-152): 1953 SCR 533; State of Madhya Pradesh v. G.S. Dall
and Flour Mills, AIR
1991 SC 772 (vide page-785): 1991 Supp (1) SCC 565;
Grasim Industries Ltd. v. Collector of Customs, AIR 2002 SC 1706, (vide
page-1709): (2002) 4 SCC 297. See further Union of India v. Deoki Nandan
Aggarwal, AIR
1992 SC 96 (vide page-101):1992 Supp.(1) SCC 323; State of
Gujarat v. Dilipbhai Nathjibhai Patel, JT
1998 (2) SC 253, (vide page-255):
1998 (2) Scale 145 (vide page-147).

17. In Renula Bose (Smt.) v. Rai Manmathnath Bose, AIR 1945 PC
108 (vide page-110), the Privy Council observed:-
“It is contrary to all rules of construction to read words into an Act unless
it is absolutely necessary to do so”

The same view has been taken by the Supreme Court in Assessing
Authority-cum-Excise and Taxation Officer v. East India Cotton Mfg. Co.
Ltd, AIR
1981 SC 1610 (vide page-1615) and Director General,
Telecommunications v. T.N. Peethambaram, AIR
1987 SC 162. Hence, it is well
settled that the Court cannot reframe the legislation, because it has no power
to legislate.

18. In holding that Section 96(2) of the Motor Vehicles Act, 1939
is exhaustive of defences open to an insurer, the Surpeme Court refused to add
the word “also” after the words ‘on any of the following grounds’ and
observed: “This, the rules of interpretation, do not permit us to do unless
the section as it stands is meaningless or of doubtful meaning” vide “British
India General Insurance Co. Ltd. v. Capt. Itbar Singh, AIR
1959 S.C. 1331
(1334, 1335)”.

19. The same view was taken by the Supreme Court in Sri Ram
Ramnarain v. State of Bombay, AIR 1959 SC 459 (vide page-470); Ramnarain v.
State of U.P, AIR 1957 SC 18; Jumma Masjid v. Kodimaniandra, AIR 1962 SC 847
(vide page-850); K.M. Viswanatha Pillai v. K.M. Sanmughan Pillai, AIR 1969
SC 493 (vide page-495); C.V.Raman v. Management of Bank of India, AIR 1988 SC
1369 (vide page-1377) and Union of India v. Deoki Nandan Aggarwala, AIR 1992
SC 96, etc.

20. The literal rule of interpretation has to be applied under
which if the language of statute or rule is clear then the Courts must follow
the plain language, vide Gwalior Rayon Silk Mfg. Co. v. Custodian, AIR 1990
SC 1747 (page-1752), Md. Ali Khan v. CWT, AIR 1997 SC 1165 (vide page-1167),
Institute of Chartered Accountants v. Price Waterhouse, AIR 1998 SC 74 (vide
page-90), Dental Council of India v. Hari Prakash, AIR 2001 C 3303 (vide
page-3308), etc. ‘Courts must not add or delete words in a statute’. In the
present case the language of clause (ii) is clear. Hence we are of the clear
opinion that the only relief which the lessee can get (if at all) is to get a
direction for refund of the proportionate amount of the lease/licence amount/
damages/compensation in accordance with law, but he cannot get extension of
the lease. The impugned order is set aside and it is substituted by this
judgment. The writ petition and the writ appeal are both dismissed.
W.A.M.P.No.761 of 2005 is dismissed.

21. Learned Senior Counsel for the appellant contended that the
interpretation which we have given will cause hardship and will be inequitable
to the appellant. It is well settled that when there is a conflict between
law and equity, it is the law which has to prevail. Equity can only
supplement the law but cannot supplant it.

22. In Madamanchi Ramasppa v. Muthalur Bojjappa, AIR 1963 SC
1633, the Supreme Court observed:-

“What is administered in Courts is justice according to law, and
considerations of fair play and equity, however important they may be, must
yield to clear and express provisions of the law”

23. Similarly in Gauri Shankar Gaur v. State of U.P., AIR 1994 SC
16 9 (vide para 14), the Supreme Court observed:-

“In construing a statute equity will not relieve against a public statute of
general policy in cases admitted to fall within the statute and it is the duty
of the Court to give effect to he legislative intent.”
Thus, it is well settled that equity can supplement to but cannot supplant the
statutory provisions. Where the language of the law is clear, “it is not
‘safe’ to bend the arms of law only for adjusting equity”, vide Ahmedabad
Municpal Corporation v. Virendra Kumar Patel, AIR 1997 SC 3002. The same
view was taken in Smt. Rampati Jaiswal v. State of U.P., AIR 1997 All 170
and Chhetrapal Singh v. State of U.P., 2004 All.L.J. 993.

24. Hence while dealing with statutory provisions, the Courts
should not be guided by ‘humanitarian consideration’ and emotional appeal, for
the reason that if Courts proceed on these basics, it would amount to altering
or amending the statutory provisions or requirements of law. Instead, the
Court should be guided by the maxim “dura les sed lex”, which means “the law
is hard, but it is the law”.

25. Thus equity considerations are not applicable in a case of
clear statutory provisions nor are the Courts empowered to pass an order
contrary to law on the basis of ‘humanitarian considerations’. It is only
when there is a gap in the law or there is ambiguity in it, that equity can be
applied.

26. In the present case, the law i.e. Clause (ii) of Rule 8 of
the Rules is clear and there is no scope for importing equity into it.

27. In view of the above the impugned Judgment of the learned
single Judge cannot be sustained, and it is set aside. The writ petition is
dismissed, and the writ appeal is allowed.

Index:Yes
Internet: Yes

Vu

To
The District Collector,
Dindigul District at
Dindigul.