Supreme Court of India

M/S. A.P.T. Ispat Pvt.Ltd vs U.P. Small Industrial Corpn. Ltd. … on 23 April, 2010

Supreme Court of India
M/S. A.P.T. Ispat Pvt.Ltd vs U.P. Small Industrial Corpn. Ltd. … on 23 April, 2010
Author: A Alam
Bench: Aftab Alam, Swatanter Kumar
                                               1


                                                       REPORTABLE



                     IN THE SUPREME COURT OF INDIA

                      CIVIL APPELLATE JURISDICTION

                        CIVIL APPEAL NO.663 OF 2003




M/s. A.P.T. Ispat Pvt. Ltd.                            ... Appellant

                                  Versus

U.P. Small Industrial Corporation Ltd. & Anr.          ... Respondents




                              JUDGMENT

AFTAB ALAM, J.

1. The appellant is a private limited company incorporated and

registered under the Companies Act. It seeks to challenge two recovery
2

certificates issued by the Managing Director of the U.P. Small Industries

Corporation Ltd. (a government corporation) in purported exercise of power

under section 3 of the U. P. Public Moneys (Recovery of Dues) Act, 1972.

Challenging the two recovery certificates, the appellant filed a writ petition

(Civil Misc.20 of 2001) before the Allahabad High Court which was

dismissed by a division bench of the Court by judgment and order dated

April 26, 2001. Against the High Court judgment, the appellant has come in

appeal by grant of special leave.

2. The Managing Director of the Corporation drew up the two identical

recovery certificates and sent them to the District Magistrate, Lucknow,

stating that the Directors of the appellant company had received from the

Corporation’s Dadanagar depot 1027.15 MT wire rods (iron and steel) worth

Rs.1,54,93,421/- (Rupees one crore fifty four lakhs ninety three thousand

four hundred twenty one only). But the payment of the goods had not been

made to the Corporation and it was to be recovered from the persons (named

in the recovery certificates as the company’s Directors) together with

interest. Paragraphs 1 and 3 of the recovery certificate are relevant for the

present and are reproduced below:

“1. Till 30.11.2000 a sum with interest of Rs.1,79,03,848=00
(Rupees one crore seventy nine lakhs three thousand eight
hundred and forty eight only) has been due to the defaulter M/s
3

A.P.T. Ispat Pvt. Ltd. and the said sum has to be recovered from
the defaulter.

3. In accordance with the Government Order No.
12/3/7704/Revenue-7 dated 13.11.75 send the amount
recovered from the defaulter by a bank draft drawn in favour of
the Corporation (U.P. Small Industries Corporation Limited,
Kanpur) to his office. ”

3. It is significant to note that on the same day the Regional Manager of

the Corporation, Kanpur region, submitted a written report to the Senior

Police Officer, Kanpur Nagar, Kanpur. On the basis of the written report, a

First Information Report was instituted giving rise to a substantive criminal

case under various sections of the Penal Code against the persons named in

it. In the written report it was stated that since the year 1994-95 M/s Anuj

Steels whose proprietor was Anuj Tandon s/o Shri Durga Prasad Tandon

was appointed by the Corporation as its Sales Coordinator for the purposes

of selling iron and steel from the Corporation’s Dadanagar godown at

Kanpur as a raw material to small scale industries. According to the

Memorandum of Understanding, the Coordinator booked the demand for

iron and steel as might be required by the small scale industrial units with

the Steel Authority of India Ltd. (SAIL). The SAIL would then dispatch the

booked quantity of iron and steel either from its stockyard or by railway

either on unsecured credit or on the deposit of money by the Coordinator.
4

The Coordinator lifted the goods, through its Handling Contractor, either

from the SAIL stockyard or from the railway siding and brought it to the

UPSIDC godown at Dadanagar. The Coordinator was also responsible for

selling the iron and steel bought from the SAIL to the small scale industrial

units after depositing its value in the depot or in the regional office of

Corporation.

4. The written report further stated that Anuj Tandon’s brother Arun

Tandon, the proprietor of M/s Pranay Sales was appointed as the Transporter

of the Corporation for lifting the iron and steel from the railway siding and

the SAIL stock yard and bringing the stock to the Dadanagar depot. Arun

Tandon extended cooperation to Anuj Tandon in the sale and purchase of the

raw materials. He also participated in the meetings of the Corporation and

performed several important jobs connected with the purchase and sale of

iron and steel procured from the SAIL.

5. It is further stated that the appellant company is a small industrial unit

whose directors were Ashok Tandon (another brother of Anuj and Arun),

Prateak Tandon (son of Ashok Tandon) and Anuj Tandon. The appellant

company was a purchaser of wire rods from Dadanagar depot of the

Corporation.

5

6. From the statements made in the written statement, it is evident that

the running of the day to day affairs of the Corporation was practically

handed over to the members of the Tandon family. One does not know

whether the arrangement, as stated in the written report, was made

consciously, in collusion with the officers of the Corporation, or it came into

being mindlessly and without any proper consideration of the Corporation’s

interests. Be that as it may, an arrangement of this kind was fraught with the

risk of grave financial losses to the Corporation. And, as is further alleged in

the written report, the Corporation actually came in for heavy losses. In the

written report it is further alleged as follows:

“On stock verification of Dadanagar Depot, it has come to the
light that M/s A.P.T. Ispat Pvt. Ltd., Amausi, Lucknow, has
taken away 1027.15 metric tonne wire rod worth
Rs.1,54,93,421=00 (iron and steel raw material) from
Dadanagar Depot which raw material was purchased by
U.P.S.I.D.C. from Steel Authority of India on unsecured credit
for supplying to the small industrial units at the instance of M/s
Anuj Steels and the price of the said goods have not been
deposited in the Depot or the bank account of the Corporation.
The bills of the aforesaid raw material prepared by the
employees of the Depot were found while no entry thereof has
been made in the account books of the bills. In this manner,
Arun Tandon, Anuj Tandon, Ashok Tandon, Prateak Tandon,
R.N. Sharma, Depot Manager, Raw Materials Depot,
Dadanagar, Kanpur, Jagdhari Yadav, Excise clerk, Lalji Yadav,
Depot Illegible, Raw Material Depot, Dadanagar, Kanpur under
a conspiracy to cause loss to the Corporation and to get for
themselves unlawful gain have taken away iron and steel raw
materials worth Rs.1,54,93,421=00 (Rupees one crore fifty four
lakhs ninety three thousand four hundred twenty one only) and
6

the Corporation has suffered a loss of Rs.1,54,93,421=00 and
has been suffering loss of interest @ 21% per annum thereon. ”

7. A bare reading of the FIR makes it manifest and clear that according

to the Corporation the accused persons including the Directors of the

appellant company entered into a conspiracy amongst themselves and with

the staff of the Corporation and committed various offences, e.g. dishonest

misappropriation of property, criminal breach of trust, cheating, theft, etc.

8. In fairness to the appellant it may be stated here that it has its own

story to counter the allegations made in the FIR. According to the appellant,

the Corporation owed it a sum of Rs.3,83,894 (Rupees three lakhs eighty

three thousand and eight hundred ninety four only) and on December 7,

2000 the appellant had instituted Original Suit No.1245 of 2000 for

injunction against the Corporation. The injunction suit was filed, when the

officers of the Corporation started harassing the Directors of the appellant

company and tried to subject them to undue pressure of government

authorities, including the police. Mr. Shirish Kumar Mishra, learned counsel

appearing for the appellant also invited our attention to the bills raised by the

Corporation against the appellant company in support of its case. Mr. Mishra

submitted that a bare glance at the bills would show that those were not
7

drawn in the normal course of business but were manufactured later as a

prop to support the allegations made by the Corporation’s officers.

9. The allegations made in the FIR against the appellant company and

the counter allegations made by the appellant against the Corporation are of

no concern to us for the present. We may assume for the purpose of the

present case that the appellant company “received” from the Corporation the

quantity of wire rods as stated in the two recovery certificates for which it

has not made payment to the Corporation. But the question for consideration

is whether the provisions of the U.P. Public Moneys (Recovery of Dues)

Act, 1972 can be pressed into service for realization of the dues of the kind

indicated above.

10. Let us now take a look at the various provisions of the Act. Section

2(a) of the Act defines “Corporation” to include any corporation owned or

controlled by the Central government or the state government or notified by

the state government in the official gazette. Section 2(b) defines financial

assistance as follows:

“2(b) “financial assistance” means any financial assistance-

(i) for establishing, expanding, modernizing, renovating or
running any industrial undertaking; or

(ii) for purposes of vocational training; or

(iii) for the development of agriculture, horticulture, animal
husbandry of agro-industry; or

(iv) for purposes of any other kind of planned development; or
8

(v) for relief against distress; ”

Section 3 deals with recovery of certain dues as arrears of land revenue and

insofar as relevant it is reproduced below:

“3. Recovery of certain dues as arrears of land revenue-
(1) Where any person is party-

(a) to any agreement relating to a loan, advance or grant
given to him or relating to credit in respect of, or relating
to hire purchase of, goods, sold to him by the State
Government or the Corporation, by way of financial
assistance;

(b) to any agreement………..

(c) to any agreement………..

(d) to any agreement………..

(i) makes any default in repayment of the loan or
advance or any installment thereof; or

(ii) having become liable under the conditions of
the grant to refund the grant o any portion thereof,
makes any default in the refund of such grant or
portion or any installment thereof; or

(iii) otherwise fails to comply with the terms of the
agreement;

then, in the case of the State Government, such officers as may
be authorized in that behalf by the State Government by
notification in the official Gazette, and in the case of the
Corporation or a Government company the Managing Director
or where there is no Managing Director then the Chairman of
the Corporation, or by whatever name called or such officers of
the Corporation or Government company as may be authorized
in that behalf by the Managing Director or the Chairman
thereof, and in the case of a banking company, the local agent
thereof, by whatever name called, may send a certificate to the
Collector, mentioning the sum due from such person and
requesting such sum together with costs of the proceedings be
recovered as if it were an arrear of land revenue;
(2)……………..

(3)……………..

(4)……………..

9

(5)……………..”

11. Mr. Mishra submitted that the appellant company was neither

receiving any financial assistance from the Corporation nor it was party to

any agreement with the Corporation relating to any loan, advance or grant to

it or relating to credit in respect of or relating to hire purchase of goods to it

by the Corporation by way of financial assistance. Hence the provisions of

section 3 of the U.P. Public Moneys (Recovery of Dues) Act, 1972 could not

be invoked for recovery of the alleged dues of the Corporation.

12. The same contentions were raised before the High Court, but the High

Court rejected the objection raised on behalf of the appellant observing, in

the judgment coming under appeal, as follows:

“The term financial assistance thus, means any financial
assistance provided for running any industrial undertaking. If
the term financial assistance is read along with section 3 of the
Act then it would mean a party to any agreement relating to
goods sold to him by the Corporation as financial assistance for
running any industrial unit.

Admittedly, in the instant case, the petitioner had been
purchasing wire rods materials from the respondent company
for carrying on its business. Thus the raw materials, that is,
wire rods, were sold, to the petitioner by the respondent
company by way of financial assistance. Learned counsel for
the petitioner has contended that in view of section 3 there
should be an agreement for sale of goods by the corporation by
way of financial assistance to any person and only then the case
would be covered under section 3 of the Act. As there is no
agreement between the petitioner and the respondent company
10

for sale of goods by way of financial assistance and, therefore,
the provisions of section 3 of the Act are not applicable.

There is no dispute about the fact that there is no written
agreement between the petitioner and respondent Company for
supply of raw materials to the petitioner. It is, however,
admitted that respondent company had been supplying raw
materials to the petitioner-company for carrying all its
business. In writ petition no.Nil of 1987, in re: R.K. & Sons,
Bhadoi vs. The Collector, Varanasi and Others, decided on
12.3.1987, it has been held by a Division Bench of this Court
that although there was no agreement executed in writing as
such, an agreement may be said to have come into being as a
result of mutual contact of the parties accompanied with
delivery of goods which were admittedly on credit and this was
to enable the petitioner to run the industrial unit held by him.
In this manner his case is covered under Section 3(1) (a) read
with Section 2(b) of the Act. In the instant case also as a result
of mutual contract between the parties delivery of goods were
made to the petitioner by respondent company. The petitioner
obtained huge quantity of raw materials without making
payment and thus, the respondent company is claiming the
price of the goods sold to the petitioner by way of financial
assistance. The case of the petitioner is therefore, also covered
under Section 3(1)(a) read with Section 2(b) of the Act.”

(emphasis added)

13. We are completely unable to accept the view taken by the High Court.

If the appellant company was purchasing wire rods as raw material from the

Corporation we fail to see how the sale of the goods would become financial

assistance rendered to the appellant unless it is shown that the supply of the

goods was as a loan or grant or by way of hire purchase in terms of some

agreement. We are, therefore, unable to follow the observation by the High
11

court that “Thus the raw materials, that is, wire rods, were sold, to the

petitioner by the respondent company by way of financial assistance”. We

also find no basis for the observation made by the High Court that “it is,

however, admitted that respondent company (sic Corporation) had been

supplying raw materials to the petitioner-company for carrying all its

business” and further that the goods supplied “were admittedly on credit”.

There is no such admission by the appellant. On the contrary the case of the

appellant is that it used to purchase wire rods from the Corporation on

payment of price and it made payment for all the purchases from the

Corporation.

14. We think that the High Court has stretched the meaning of “financial

assistance” as defined in section 2 and the scope of section 3 of the Act

beyond reasonable limits. From a bare reading of section 3 it is evident that

the dues must arise from an agreement to which the person from whom

recovery is to be made is a party. Sub clause (a) of sub-section 1 then

enumerates the kinds of agreement under which the transaction should have

taken place. It needs also to be borne in mind that in the scheme of the Act

there is no provision for any adjudication. Once there is any default under an

agreement, the designated authority is authorized to issue a recovery

certificate and send it to the Collector who is obliged to recover the
12

certificate amount together with interest from the certificate debtor as arrears

of land revenue. At no stage the certificate debtor is given an opportunity to

put up his case. Such being the legal position, the recovery certificate must

be based on a tangible agreement and it should even prima facie appear that

the dues arise from a breach of the terms of the agreement. A proceeding

under section 3 of the Act cannot be sustained by piling up assumptions in

favour of the certificate holder and against the judgment debtor.

15. In the present case it is evident that the dues of which recovery is

sought by the impugned certificates do not pertain to any loan, advance or

grant given to the appellant or to any credit concerning any hire purchase of

goods sold to the appellant by the Corporation under any agreement, express

or implied. The dues do not relate to any financial assistance.

16. We also cannot overlook the fact that in this case the so called

supplies were not even made in the normal course of business. A reference

to the FIR makes it clear that according to the Corporation the goods were

taken away by the appellant in a criminal action constituting a number of

offences under the Penal Code. The U.P. Public Moneys (Recovery of Dues)

Act, 1972 was clearly not intended to recover the goods or the monetary

value of goods taken away in course of theft or dacoity or lost as a result of

dishonest appropriation or any other alleged criminal action.
13

17. For the reasons discussed above, we are of the view that in the facts of

this case the two impugned recovery certificates are quite illegal and

untenable and we are unable to sustain the High Court order coming under

appeal.

18. There is another point and though it was not raised before the High

Court, we think proper to mention it since it is crucial to the proceeding

under section 3 of the U.P. Public Moneys (Recovery of Dues) Act, 1972. In

a decision by this court in Unique Butyle Tube Industries (P) Ltd. vs. U.P.

Financial Corporation and Others, (2003) 2 SCC 455, it was held that after

the coming into force of the Recovery of Debts Due to Banks and Financial

Institutions Act, 1993, recourse cannot be taken for recovery of dues to the

provisions of U.P. Public Moneys (Recovery of Dues) Act, 1972 because the

U.P. Act does not find mention in section 34(2) of the Recovery of Debts

Due to Banks and Financial Institutions Act, 1993.

19. For all these reasons the order of the High Court is set aside and the

impugned recovery certificates are quashed.

20. It is made clear that this judgment shall not in any way affect the

criminal case instituted against the Directors of the appellant company and it

will proceed on its own merits and in accordance with law. This judgment

shall also not stand in the way of the respondent Corporation in seeking
14

recovery of its claims from the appellant by any other means duly sanctioned

by law.

21. In the result the appeal is allowed but with no order as to costs.

………………………………J.

(AFTAB ALAM)

………………………………J.

(SWATANTER KUMAR)

New Delhi
April 23, 2010.