High Court Madhya Pradesh High Court

South Eastern Coalfields Ltd. vs The State Of Madhya Pradesh on 7 July, 2010

Madhya Pradesh High Court
South Eastern Coalfields Ltd. vs The State Of Madhya Pradesh on 7 July, 2010
                              (1)


      HIGH COURT OF MADHYA PRADESH : JABALPUR

                       W.P. No. 17301/2007

                    South Eastern Coalfields Ltd.

                                    Vs.

                      State of M.P. and another

                         W.P. No. 363/2008

                    South Eastern Coalfields Ltd.

                                    Vs.

                      State of M.P. and another

            DB : Hon. Arun Mishra & Hon. S.C. Sinho, JJ

       Shri P.S.Nair, Sr. Counsel with Shri Rajas Pohankar for
petitioner.

       Shri Deepak Awasthi, Government Advocate for State.

       Shri K.K. Pandey, Counsel for respondent No. 2.

                             ORDER

(7.7.2010)

As Per : Arun Mishra, J.

1. In these writ petitions, petitioner South Eastern Coalfields

Ltd. has prayed for declaring notification dated 24th May,

1979 and notification dated 20th April, 1982 as ultra vires of

Article 243Q of the Constitution and Section 5 of the

Municipality Act, 1961. Alternative prayer has been made

that it be held that coal mines of Jamuna and Kotma are out

side the territorial jurisdiction of Pasan Municipality and the

definition of village does not cover coal mines. Prayer has

also been made to quash demand notice (P-4) demanding a
(2)

sum of Rs. 57,72,800/- for a period of 10 years towards

lighting charges, general fire tax and general sanitary tax

under section 127 (c ), (d) and (e) of the Municipalities Act,

1961.

2. Facts are similar in both the writ petitions, they are being

narrated from W.P. No. 17301/2007. It is averred in the

petition that erstwhile Rewa Durbar granted a lease for

coalmining purpose to M/s ACC company in the year 1941,

later on the coal mines were nationalized under the Coal

Mines Nationalization Act, 1973 (hereinafter referred to as

the Act of 1973). Under section 11 of the Act of 1973, the

mine can be vested in the Central Government Company and

the Government Company will be entitled to exercise all

such powers and do all such things as the owner of the coal

mines is authorized to exercise and do. These powers have

been vested in the petitioner in the year 1986. In exercise of

power under section 340 of the M.P. Municipalities Act,

1961, the State Government issued notification declaring the

local area of Pasan Village in Sohagpur Tehsil as notified

area w.e.f. 24.5.1979. The State Government in exercise of

the power under section 5(4) of the Municipalities Act, 1961

declared the notified area as Municipal Area and declared

Pasan village as territory of municipal area. Notification

dated 20.4.1982 was issued for Jamuna and Kotma area.

There are two coal mines called Kotma colliery and Jamuna

colliery. Kotma colliery was acquired under the provisions of
(3)

Coal Mines Nationalization Act, and Jamuna Colliery was

obtained under the provisions of Coal Bearing Areas

(Acquisition and Development) Act, 1957. Notification

created Municipality of Pasan, neither Kotma colliery nor

Jamuna colliery are included in the notification. Even

otherwise these collieries could not have been included in

the municipal area.

3. Under section 17 of the Municipalities Act, 1961, the

Municipal Council is required to erect and maintain the

boundary marks, it has not been done. There are no

permanent boundary marks showing the boundary in the

area of Pasan. The Municipality is demanding consolidated

tax chargeable under section 127 (c ), (d) and (e) of the

Municipalities Act. The coal mines is governed by various

enactments. The entire jurisdiction for development,

regulation of coal mines vest with the Central Government

and in the Government company. The property is vested in

the Central Government under Article 285 of the

Constitution of India and cannot be taxed by the State

Government or instrumentality of the State Government

under the Municipalities Act. Kotma and Jamuna collieries

are not part of the Municipal area. A part of the area is in

reserved forest. Municipality cannot exist in reserve forest

area. The purpose of Municipalities Act is to carry out non

forest activities. Demand has been illegally raised by the
(4)

Municipal Council. Thus aforesaid provisions be declared as

ulra vires.

4. In W.P. No. 363/2008, prayer has been made to hold the

establishment of Municipality Kotma including Govinda and

Meera Colliery/Colonies is ultra vires of Article 243(Q) of the

Constitution of India and Section 5 of the Municipalities Act,

1961. Thus the Municipality had no right to demand the tax

under the aforesaid provisions. The consolidated demand

under section 127 (c ), (d) and (e) is Rs. 26,66,500/- for a

period of 10 years.

5. In the return filed in W.P. No. 17301/2007, it is contended

that earlier petitioner had preferred two writ petitions in

which aforesaid grounds were not raised. The effort is to any

how prolong recovery. The area in question falls within the

Municipal Limits, the petitioner is bound to pay fee imposed

by the Municipal Council. Petitioner is a registered company,

hence is bound to make the payment of fees. The whole area

of Pasan and Jamuna colliery is included in Municipal

Council Pasan. The Municipal Council renders the services

and collects the fees. The petitioner is bound to pay it.

Various documents have also been filed indicating that area

in question falls within the municipal limits.

6. Shri P.S.Nair, learned Sr. Counsel with Shri Rajas

Pohankar appearing for petitioner has submitted that the

provisions of Section 127 (c ), (d) and (e) of the Municipality

Act with respect to cleanliness of the city, lighting of public
(5)

streets and fire fighting are applicable to city not to the coal

mines. The Municipality cannot carry out any function in

coal mines. Conservancy is the function of the coal mines

under section 20 of the Mines Act. Coal mines are also

responsible for cleanliness of canteen and its precincts

under Mines Rules, 1967. Under Mines Rules 33, 34, 35, 36,

37, 38 and 39 details of standard of construction, signboard,

provision of water for washing, underground latrines,

sanitation, obligation of work person etc. have been

provided. Rule 38 specifically provides for sanitation. It is a

duty of coal mines to provide general lighting, safety lamp

etc under Rule 151 of Coal Mines Regulations, 1957. Fire

services are also provided by coal mines. There is no public

street in the mines. The Municipality has not given the

details how they arrived at the amount. Coal mines cannot

be said to be smaller area under Article 243Q of the

Constitution of India. Pasan Municipality is declared as

scheduled area. After period of one year, there can be no

municipality. Municipality cannot impose tax on coal mines

in view of the decision rendered in State of Orissa and

another Vs. M/s M.A. Tulloch and Co. – AIR 1964 SC

1284,The India Cement Ltd. Etc. etc. Vs. State of Tamil

Nadu etc. – AIR 1990 SC 85, Tata Iron and Steel Co.

Ltd. Vs. State of Bihar and others – 1991 Supp. (1) SCC

430, District Mining Officer and others Vs. Tata Iron

and Steel Co. and another – (2001) 7 SCC 358. He has
(6)

further submitted that decision rendered by the Apex Court

in State of West Bengal Vs. Kesoram Industies Ltd. and

others – (2004) 10 SCC 201 cannot be said to have laid

down correct law. Judgment is per incuriam and not binding.

7. Shri Purushendra Kaurav, learned Dy. Advocate General

and Shri K.K. Pandey, learned counsel, appearing on behalf

of respondents have submitted that the area in question

falls within the area of Pasan and Kotma Municipal Council.

They are entitled to recover the fee as per decision rendered

by the Apex Court in State of West Bengal Vs. Kesoram

Industries Ltd. and others (supra), Union of India and

others Vs. State of U.P. and others – 2007 AIR SCW

7393 and decision of this Court in Shrimal Dal Mills

(Firm) and others Vs. Krishi Upaj Mandi Samiti,

Sarangpur – 1990 MPLJ 431. They have submitted that

once the area falls within the Municipal Councils of Pasan

and Kotma and services are being provided in the colonies

of the collieries as well as other services are also being

provided in the area, the demand raised by the Municipal

Council is proper.

8. First we advert to the question whether on facts colliery/

area in question falls within the municipal limits of Pasan

and Kotma Municipal councils. With respect to the local area

of Pasan and Jamuna, a notification was issued on 24.5.1979

including all the villages within the notified area w.e.f the

date of notification. The State Government vide notification
(7)

(P-2) dated 24.11.1979 extended the provisions of sections of

Municipalities Act as laid down in schedule II from the date

of publication of the notification. Vide notification (P-3)

dated 20.4.1982, the State Government declared the notified

area as Pasan Municipality and entire area which was

included in the previous notification, was included within

the municipal limits. Notification (R-2/8) dated 19.7.1996

relating to constitution of wards has also been placed on

record by the Municipal Council. The description of

boundaries of Ward No. 15 Indira Gandhi Ward, Ward No. 16

Shri Ram Manohar Lohia Ward, Ward No. 18 Madan Mohan

Singh Ward and that of other wards proved beyond doubt

that the collieries and the entire colliery area is within the

municipal limits.

Similar is the position with respect to Municipal Council

Kotma. There are notifications placed on record including

that of formation of wards. The entire area of concerned

villages was included within the notified area and thereafter

Municipality was formed. The notification of constitution of

wards makes it clear that area in question is included in

municipal limits of Kotma. Thus the submission raised by

Shri Nair that it is not established that area of coal mines

and colonies fall within the limits of Municipal Council, is not

acceptable. Considering the notification of notified area and

constitution of Municipal Council and formation of wards, we

reject the aforesaid submissions. Though Municipal Council
(8)

may not have erected the boundary marks, acting as per

mandate of Section 17 but that does not advance the case of

the petitioner in the instant case. Beyond pale of doubt, it is

established that area in question falls within the Municipal

Limits of Pasan and Kotma.

9. Coming to the submission raised that coal mines are

exclusively covered under MMRD Act & Rules and that

under rules 33, 34, 35, 36, 37, 38, 39 and 67 of Mines Rules,

it is the duty of coal mines to make the provisions for

cleanliness of canteen, to maintain the standard of

construction, signboard, provision of water for washing,

sanitation etc and under section 20 of the Mines Act,

conservancy is also the function of coal mines.

It is not in dispute that colonies are also attached to

these coal mines in which services are rendered by

Municipalities. Merely by providing certain facilities for the

work for operation of the coal mines, it could not be said that

coal mines are exempted from making the payment of

requisite charges to the local bodies under the provisions of

Section 127 (c ), (d) and (e) of the Municipalities Act. A

general sanitary tax is levied under section 127(c) for

construction and maintenance of public latrines and for

removal and disposal of refuse and general cleanliness of the

city. A general lighting tax is levied under section 127 (d) for

lighting of public streets and public places. A general fire tax

is levied under section 127 (e) for the conduct and
(9)

management of the fire service and for the protection of life

and property in the case of fire. There need not be any quid

pro quo in the fees charged and service rendered.

10. The Apex Court in Union of India and others Vs.

State of U.P. and others (supra) has laid down that the

service charges can be collected by Water Department for

supply of water and maintenance of sewerage system of

Railway colonies. In order to maintain these services, Jal

Sansthan has to incur expenditure for the same. Though

expression tax has been used but in fact it is in the nature of

fee for the service rendered by Jal Sansthan.

11. Coming to the question whether levy of charges

entrench upon regulation of Coal Mines under the MMRD

Act. The Apex Court in State of West Bengal Vs. Kesoram

Industies Ltd. and others (supra) considered the taxing

power of Union and States. The Apex Court emphasized that

there is no overlapping anywhere in the taxing power and

the Constitution gives independent sources of taxation to the

Union and the State. Methodology or mechanism adopted for

assessment and quantification could be similar for taxes.

There, could be no overlapping in law. It has also been laid

down that so long as a tax or fee on mineral rights remains

in pith and substance a tax for augmenting the revenue

resources of the State or a fee for rendering services by the

State and it does not impinge upon regulation of mines and

mineral development or upon control of industry by the
(10)

Union, it is not unconstitutional. In the instant case it

cannot be said that the charges realized under section

127(c), (d) and (e) for rendering the services entrench upon

the regulation of Mines and Minerals in any way or upon

control of industry by the petitioner. Thus no sustenance can

be derived by Shri Nair by relying upon the various

provisions of Mines Rules and akin provisions. The Apex

Court in State of West Bengal Vs. Kesoram Industries

Ltd. and others (supra) has also considered the question of

levy of cess by the local Government authority and levy of

cess was held to be valid. The Apex Court has further laid

down that The Central Government is empowered under

Section 25 of Tea Act, 1953 to levy a duty or cess upon tea

or tea leaves for the purposes of that Act, can in no manner

deprive the State Legislature of its power to tax the land

comprised in a tea estate. In the context of cess imposed by

the local Government body on the dispatches of minor

mineral from mineral bearing land other than coal bearing

land cess was held to be justified as fee for rendering such

services as to the infrastructure and general development of

the area. In the instant case the area in question falls within

the municipal limits as such for general development of area,

the Municipal Council is empowered to realize the charges

under section 127(c), (d) and (e) of the Municipalities Act.

Thus we are not impressed by the submission raised by Shri

Nair, learned counsel appearing for the petitioner based
(11)

upon section 20 of the Mines Act and the aforesaid Mines

Rules and provision of Rule 121 of Coal Mines Regulations,

1957.

12. In State of Orissa and another Vs. M/s M.A. Tulloch

and Co. (supra) the question for consideration before the

Apex Court was Orissa Mining Area Development Fund Act

is superseded by Mines and Minerals (Regulatioin and

Development) Act, 1957. In the instant cases, levy in

question is not covered by the Mines and Minerals

Regulations and has independent field to operate, thus the

ratio of the aforesaid decision is not attracted. Shri Nair,

learned Sr. counsel has further relied upon the decision of

Apex Court in The India Cement Ltd. Etc. etc. Vs. State

of Tamil Nadu etc. (supra) in which cess on royalty on

mineral rights was imposed, same was held to be beyond

competent of State legislature. Levy of cess was declared

illegal only prospectively for the aforesaid reason. The

decision is not applicable to the instant case for the similar

reasons as that of State of Orissa (supra).

13. Petitioners’ Counsel has also relied upon the decision of

Apex Court in Tata Iron and Steel Co. Ltd. Vs. State of

Bihar and others (supra) in which it was held that cess on

royalty charged for mining lease cannot be equated with

land revenue, hence does not fall under Entry 45 of Orissa

Cess Act, 1962. Cess on royalty charged for mining lease

was held not be a tax on land. The aforesaid decision has no
(12)

application as the Municipality Act and charges realized

under section 127 (c ), (d) and (e) are not having any

overlapping effect with any of the regulations or provisions

under which petitioner’s coal mines are operated. The levy

cannot be said to be overlapping in any manner in the light

of the decision in Kesoram (supra).

In District Mining Officer and others Vs. Tata Iron

and Steel Co. and another (supra) the question was with

respect to cess and other taxes on Minerals (Validation) Act,

1992. The levy in question being entirely different in the

instant case particularly in view of decision of Apex Court in

State of West Bengal Vs. Kesoram Industies Ltd. and

others (supra), no sustenance can be derived from the

aforesaid decision. It cannot be said that the tax levied and

charges realized are without authority of law.

14. We find no force in the submission of Shri Nair that

Municipality could not have been constituted in the area.

The industrial township can be left out of Municipal area

having regard to the services proposed by industrial

establishment. The Municipal Council stood established

more than a decade before insertion of Article 243(Q) w.e.f.

1.6.1993 and it is not the case of the petitioner that area in

question has been declared to be Industrial Township. The

constitution of Municipal Councils Pasan and Kotma cannot

be said to be illegal.

(13)

15. Coming to argument raised feebly with respect to

scheduled area under Article 244(1) read with Article 243

ZC of Constitution of India, there being no pleading and

material placed on record. The notification has not been

placed on record and on such constitution of scheduled area

provision of schedule 5 of constitution provide in Clause 5 as

to law applicable to schedule area, no such notification has

also been placed on record. Thus the submission is rejected.

16. The petitioner has also raised submission that Municipality

cannot exist/operate in the forest/reserve forest area as part

of collieries falls within said area. There is no bar for such

area being within Municipal area, what kind of activity can

be carried on is a different matter. On facts learned Sr.

Counsel was unable to show that which particular area falls

in the forest. The aforesaid submission has no effect on right

of Municipal Council to levy and realize tax which is in

nature of fees from petitioner.

17. The petitioner previously has filed four writ petitions i.e.

W.P. Nos. 7844/2007, 7843/2007, 16314/2007 and

16315/2007, in which the same demand notices were

impinged the grounds taken in the present writ petitions

were not raised. In previous writ petitions the matters were

remitted by this Court to hear the petitioner and thereafter

to determine the extent of tax and charges to be realized

under the aforesaid provisions. Now levy is challenged as an

after thought on new grounds. Whatever that may be, we
(14)

have not found any merit in the instant writ petitions. In

case any amount which has been deposited and has not been

withdrawn by the concerned Municipal Council under the

interim order of this Court, the concerned Municipal Council

is free to withdraw the same.

18. Writ petitions being devoid of merits, deserve dismissal.

Writ petitions are hereby dismissed. No costs.

           (Arun Mishra)                (S.C.Sinho)
              Judge                        Judge
      PB