Supreme Court of India

T. Velayudhan Achari And Anr vs Union Of India And Others on 5 February, 1993

Supreme Court of India
T. Velayudhan Achari And Anr vs Union Of India And Others on 5 February, 1993
Equivalent citations: 1993 SCR (1) 832, 1993 SCC (2) 582
Author: S Mohan
Bench: Mohan, S. (J)
           PETITIONER:
T.   VELAYUDHAN ACHARI AND ANR.

	Vs.

RESPONDENT:
UNION OF INDIA AND OTHERS

DATE OF JUDGMENT05/02/1993

BENCH:
MOHAN, S. (J)
BENCH:
MOHAN, S. (J)
SHARMA, L.M. (CJ)
VENKATACHALA N. (J)

CITATION:
 1993 SCR  (1) 832	  1993 SCC  (2) 582
 JT 1993 (1)   580	  1993 SCALE  (1)586


ACT:
Constitution of India 1950: Articles 14, 19(1)(g) and 20(1).
Banking Laws (Amendment) Act, 1983 : Section 45 S.
Reserve	 Bank of India Act, 1934: Chapter IIIC, Section	 58B
(5A).
Deposits-Acceptance of-Provisions imposing ceilings in	case
of  individuals, firms and associations-Validity  of-Whether
violates fundamental rights-Prescription of two year  period
to   bring  down  the	deposits-Prescribed   limits-Whether
reasonable.



HEADNOTE:
The   petitioners  in  the  writ  petition  challenged	 the
constitutional	validity of chapter III-C read with  Section
58B(5A) of the Reserve Bank of India Act, 1934 introduced by
the Banking Laws (Amendment) Act, 1983. Along with the	writ
petition   were	 had  several  civil  appeals,	 where	 the
appellants  had	 unsuccessfully	 challenged  the   aforesaid
provisions  as	violative  of  Articles 14  and	 19  of	 the
Constitution, in the High Court of Delhi, which upheld their
validity, and granted a certificate to appeal to this  Court
vide Kanta Mehta v. Union of India, 1987 (62) Company  Cases
P.769.
The  newly incorporated Section 45S of the Reserve  Bank  of
India  Act  provided  that  no	individual  or	firm  or  an
unincorporated	association  of individuals  shall,  at	 any
time, have deposits from more than the number of  depositors
specified  against each in the table mentioned therein.	  It
was  further provided that where at the commencement of	 the
Act,  the  deposits held were not  in  accordance  thereof,a
period	of  two years was prescribed for bringing  down	 the
number of depositors within the relative limits specified in
the  Act,  and	contravention thereof  was  rendered  penal.
'These	provisions were brought into force on  February	 15,
1984.
On  behalf of the petitioners it was submitted that  Section
45B was
833
violative of the fundamental rights under Article 19(1)	 kg)
of the Constitution as it restricts the number of depositors
and  the  rate of interest under Section  4(2)(iii)  of	 the
Kerala	Moneylenders  Act, 1958, that the  two	year  period
prescribed under Section 42 is unreasonable, and that  under
the Kerala Act with effect from 15110185 only 149%  interest
alone could be charged.	 It was further submitted that while
receiving  deposits  it was not an offence and making  it  a
criminal  liability and directing payment, would  amount  to
ex-postfacto   law   offending	 Article   20(1)   of	 the
Constitution.
The  writ petition and appeals were contested by  submitting
on  behalf of the Reserve Bank of India that it was open  to
the  Government	 to regulate economic activities,  and	that
while  examining  the validity of such provisions  courts  a
laws  have  regard to the wisdom of the	 Legislature  as  it
alone  has the necessary information and expertise  pointing
to  the	 needs for such a legislation.	Attention  was	also
drawn  to  the	provisions  of	the  Non-Banking   Financial
Companies (Reserve Bank) Directions of 1966 which came	into
force  on January 1, 1969 which specifically  provided	that
deposits shall be reduced to 25% of the paid up capital	 for
which  a  two years period was prescribed and  that  similar
directions knows as Non Banking Financial Companies  Reserve
Bank Directions, 1977 came to be issued with effect from 1st
of July, 1977,
Dismissing the writ petition and the appeals, this Court,
HELD:	  1.  The  impugned  legislation  no  doubt   places
restrictions  on  the right of the appellants  to  carry  on
business,  but what is essential is to safeguard the  rights
of  various depositors and to see that they are	 not  preyed
upon. [844G]
2.   The  Reserve Bank of India, right from 1966,  has	been
monitoring  and	 following the	functioning  of	 non-banking
financial  institutions	 which invite deposits	and  utilise
those  deposits	 either	 for  trade  or	 for  other  various
industries.   A	 ceiling for acceptance of deposits  and  to
requires  maintenance of certain liquidity of funds as	well
as  not to exceed borrowings beyond a particular  percentage
of  the net-owned funds have been provided in the  corporate
sector.	 But for these requirements, the depositors would be
left high and dry without any remedy. [844H, 845A]
3.   Even the corporate sector was not free from blame.	  It
had  done  damage to the economy and  brought  ruination  to
small depositors.  Ex-
834
perience had shown that In many cases deposits taken by	 the
companies had not been refunded on the due dates, either the
companies  had gone in liquidation or funds are depleted  to
such an extent that the companies were not in a position  to
refund	 the  deposits.	  It  was   accordingly	  considered
necessary  to control the activities of the  companies	when
accepting  deposits  from the 'the public".   That  was	 why
Section	 58A  in  the  Companies Act  of  1956	came  to  be
introduced. [845B, C-D]
4.   The danger of allowing deposits to be accepted  without
regulation is so acute and urgent, that to bind the hands of
the  Legislature that only one course alone  is	 permissible
and not to permit a play of joints would be to totally	make
it ineffective in meeting the challenge of the social  evil. The mechanics
 of any economic legislation has necessarily to
be  left to the judgment of the executive and unless  it  is
patent that there is hostile discrimination against a class,
the processual basis has to be accepted
5.   May be, Kerala Moneylenders Act restricts the rates  of
Interest under Section 4(2)(iii) but that cannot enable	 the
writ petitioners to disregard these provisions introduced by
the Banking laws (Amendment) Act 1983 being the	 non-banking
financial institutions. [846D]
6.   Section  45  (1) (bb) of the Reserve Bank	Act  defines
'deposit.   If there are enough sources of deposit there  is
no reason why the appellants and the writ petitioners cannot
reduce	the  deposits.	 The prescription of  the  two	year
period for reduction is therefore reasonable. [847D]
7.   Moreover,	similar	 directions  cam  to  be  issued  as
Miscellaneous	 Non-Banking   Companies   (Reserve    Bank)
Directions.  If, therefore, this was the position, it cannot
be contended that suddenly the companies like the appellants
and  the  writ	petitioners  are  called  upon	the   reduce
deposits.   Even otherwise, the interests of the  depositors
is the prime concern. [847G, 849B]
Kanta Mehta v. Union of India and others, Company Cases Vol.
62 1987 page 769, approved.
Chiney	Bottling  Co. Pw.  Ltd. v.  Assistant  Registrar  of
Companies,   Madras,  61  Company  Cases  1986	 page	770,
disapproved.
DCM Ltd. v. U. O.I., [1983] 3 SCR 438; Srinivasa  Enterpries
v. Union
835
of  India, [1981] 1 SCR 801; State of West Bengal v.  Swapan
Kumar  Guha  [1982] 3 SCR 121; R.K Garg v.  Union  of  India
[1982]	1  SCR 947 and Fatehchand Himmatlal  and  others  v.
State of Maharashtra [1977] 2 SCR 828, referred to,
Reserve	 Bank  of  India v.  Peerless  General	Finance	 and
Investment  Co.	 Ltd,  [1987] 1 SCC  424;  Peerless  General
Finance	 and  Investment Co. Ltd v. Reserve Bank  of  India,
[1992]	2  SCC 344 @ 354; Delhi Cloth and General  Mills  v.
Union  of  India, [1983] 3 SCR 438 at page 468	and  Reserve
Bank  of  India v. Timex Finance and  Investment  Co.  Ltd.,
[1992] 2 SCC 344 at page 354, referred to.



JUDGMENT:

CIVIL ORIGINAL JURISDICTION: Writ Petition (Civil) No. 508
of 1988.

(Under Article 32 of the Constitution of India).
(With WP(C) Nos. 534/88, CA. Nos. 5513/85, 5679/85,
5686/85, 183/86, 192, 235-36/86, 363,/86, 447/86, 510-15/86,
529/86, 646/86, 647/86, 1199/86, 1200/86, 1250/86, WP. (C)
Nos. 143, 269, 434/86, T.P. (C) Nos. 76, 77, 78-79/86,
88/86, 139-49/86, 154/86, 155/86, CA. Nos. 81-83/86, T.C.
(C) No. 81/86, I.A. Nos. 1 & 2/92 in CA. No. 5513,185)
WITH
(CA. No. 174/86 Manipal Finance Crop. v. U.O.L, and Anr.
With CA. Nos. 193/86, 624/86, 509/86, W.P. (C) No. 1506/87,
CA. Nos. 69699/86, 949-50/86, 541/86, W.P. (C) No. 602/89)
D.N. Dwivedi, Additional Solicitor General, G. Viswanatha
Iyer, K.N. Bhat, Anil B. Diwan, E.M.S. Anam, P.H. Parekh,
C.N. Sree Kumar, R. Mohan, S. Balakrishnan, M.K.D,
Namboodiri, M.S. Ganesh, S.S. Khanduja, Y.P. Dhingra, B.K.
Satija, Kuldeep, S. Paribar. H.S. Parihar, Ms. A Sub-
hashini, C.V. Subba Rao, K,R. Nambiar, M.P. Shorawala, D.K,
Garg, S.K. Nandy,Randhir Jain, Ms.Malini Poduval,M.A.Krishna
Moorthy, K.J,John, Ms. S. Vaidyalingam, A.K. Sanghi, P.N.
Puri, Ms. Abha Jain, Ms. Madhu Moolchandani and A.G.
Ratnaparkhi for the Appearing Parties.
The Judgment of the Court was delivered by
MOHAN, J. All these civil appeals arise by certificate
granted by the
836
High Court of Delhi against the decision reported in Kanta
Mehta v. Union of India and others
, Company Cases Vol. 62
1987 page 769.

All these civil appeals and writ petitions challenge the
constitutional validity of Chapter 111-C read with section
58B (5A) of the Reserve Bank of India Act, 1934, introduced
by the Banking Laws (Amendment) Act, 1983 (Act 1 of 1984).
Hence, they are dealt with under a common judgment.
In order to appreciate the challenge the necessary legal
background may be set out.

In the year 1949, the Banking Regulation Act of 1949 was
enacted. That contained regulatory, provisions in regard to
banking under the surveillance of the Reserve Bank of India
as to what would constitute “banking” as defined under
Section 5(b) of the 1949 Act.

In the year 1959, the Banking Companies (Amendment) Act,
1959 was passed. Sections 17 and 18 were substituted which
required banking companies to create reserve fund and
maintain cash reserve. In the year 1963, Banking Laws
(Miscellaneous Provisions) Act, 1963 inserted Chapter III-B
in the Reserve Bank of India Act. This Chapter conferred
extensive powers on the Reserve Bank of India to issue
suitable instructions, to regulate and monitor diverse
activities of non-banking companies. The powers to control
and regulate these non-banking institutions are set out in
Sections 45-I to 45-L. While exercising these powers, the
Reserve Bank of India was issuing various directions to
these non-banking financial institutions. One such
important direction was issued on 1st of January, 1967 to
the effect that the non-banking financial companies were not
to hold deposits in excess of 25 per cent of its paid-up
capital and the reserves as also to non-banking, non-
financial companies. They were also required to take steps
to keep the deposits within the limits. This direction was
challenged unsuccessfully before the Madras high Court as
seen from the case reported in 1971 41 Company Cases 890
Mayavaram Financial Corporation v. Reserve Bank of India.
In, 1968, by Banking Laws (Amendment) Act, 1968, Sections
10A to 10D were introduced. Section 10A provided that the
Board of Directors shall include persons with professional
or special knowledge. Section 10A(5) empowered the Reserve
Bank of India to vary the composition of the Board.

837

When a report of the Study Group of non-banking financial
intermediaries was submitted in the year 1971 that was
studied. Thereafter in 1973 the Reserve Bank of India
issued Miscellaneous Non-Banking Companies (Reserve Bank)
Directions, 1973 placing certain restrictions on companies
carrying on prize chit and chit business from receiving
deposits from the public.

In 1974, Section 58A of the Companies Act was inserted by
the Companies (Amendment) Act of 1974, which came into force
from 1st of February, 1975. The object was to regulate
deposits received by non-banking non-financial companies.
The financial companies were already covered by Reserve Bank
of India directions under the Reserve Bank of India Act.
Therefore, they were exempted under Section 58A (7) from the
purview of that Section. Since the non-banking non-
financial companies came within the purview of Section 58A,
the earlier directions issued by the Reserve Bank of India
Act to non-banking nonfinancial companies in the year 1966
Were withdrawn. By an amendment of 1977, Section 58A was
further enlarged and the Central Government was empowered to
grant extensions.

In June 1974, another Study Group was constituted which is
popularly known as James Raj Committee.
In July 1975, the above Study Group gave its report. In
accordance with the recommendations of the Study Group
elaborate rules were issued by the Central Government under
Section 58A, called Banking Companies (Acceptance of
Deposits) Rules, 1975 with a view of regulate the various
activities of the companies to accept deposits from public.
The validity of the section and the deposit rules were
questioned. This Court in DCM Ltd. v. U. O.L, [1983] 3 SCR
438 upheld the same.

In 1977, directions were issued by the Reserve Bank of India
superseding earlier directions of 1966 and 1973.
In 1978, Bill 183 of 1978 called Banking Laws (Amendment)
Bill, 1978 was introduced in the Parliament. The said Bill
provided limits on depositors which were lower than the
current provisions. However, the Bill lapsed on dissolution
of Parliament. Thereafter prize chits and
Money Circulation Schemes (Banning) Act, 1978 was enacted.
This was also challenged. But that challenge was thrown out
by this Court in Srinivasa Enterprises v. Union of India,
[1981] 1 SCR 801.

838

In 1981, several new regulatory directions were given by the
Reserve Bank of India. Inter alia they included
restrictions on accepting or renewing deposits from
shareholders, Directors etc. which exceeded 15 per cent of
the net-owned funds of the companies as also restricted
payment of interest on deposits at a rate of interest
exceeding 15 per cent per annum. The validity of the
amendment was upheld by the Madras High Court in the case
reported in AIR 1983 Madras 330 A.S.P. Ayar v. Reserve Bank
of India.

In State of West Bengal v. Swapan Kumar Guha, known as
Sanchaita case, reported in [1982] 3 SCR 121, this Court
while quashing the F.I.R. launched against the firm,
Sanchaita Investments, directed that the Government and
Reserve Bank of India should look into the matter deeply.
It is in this background the Banking Laws (Amendment) Act,
1983 came to be enacted. Section 45S states thus:

45 S : Deposits not be accepted in certain
cases (1) No person, being an individual or
a firm or an unincorporated association of
individuals. shall at any time, have deposits
from more than the number of depositors
specified against each, in the table below.-

TABLE

(i) Individual -Not more than twenty-five depositors
excluding depositors who are relatives of the individual.

(ii) Firm -Not more than twenty-five depositors per partner
and not more than two hundred and fifty depositors in all,
excluding, in either case, depositors who are relatives of
any of the partners.

(iii) Unincorporated-Not more than twenty five depositors
per Association of individual and not more than two hundred
and individualsfifty depositors in all excluding, in
either case, depositors who are relatives of any of
the individuals constituting the association.

(2) Where at the commencement of Section 10
of the Banking Laws (Amendment) Act, 1983 the
deposits her by any such person are not in
accordance with sub-section
839
(1), he shall before the expiry of a period of
two years from the date of such commencement,
repay such of the deposits as are necessary
for bringing the number of depositors within
the relative limits specified in that sub-
section.

Explanation :- For the purposes of this section

(a) a person shall be deemed to be a
relative of another if, and only if,

(i) they are members of a Hindu undivided
family-, or

(ii) they are husband and wife; or

(iii) the one is related to the other in the
manner indicated in the list of relatives
below–

List of Relatives

1. Father. 2. Mother (including step-mother). 3. Son
(including Stepson). 4. Son’s wife. 5. Daughter (including
step-daughter). 6. Father’s father. 7. Father’s mother. 8.
Mother’s mother. 9. Mother’s father. 10. Son’s son. 11.
Son’s son’s wife. 12. Son’s daughter. 13. Son’s daughter’s
husband. 14. Daughter’s husband. 15. Daughter’s son. 16.
Daughter’s son’s wife. 17. Daughters daughter. 18.
Daughter’s daughter’s husband. 19. Brother (including step-brother)
. 20. Brother’s wife. 21. Sister (including
step-sister).

22. Sister’s husband;

(b) a person in whose favour a credit balance in
outstanding for a period not exceeding six months in any
account relating to mutual dealings in the ordinary course
of trade or business shall not, on account of such balance
alone, be deemed to be a depositor.”

Thus, the number of depositors has come to be limited.
As to the penalty for contravention of Section 45S it is
provided for under Section 58B (5A). It runs thus:

“(5A). If any person contravenes any
provision of Section 45S, he shall be
punishable with imprisonment for a terms which
may extend to two years, or with fine which
may extend to twice the amount of deposit
received by
840
such person in contravention of that section
or rupees two thousand, whichever is more, or
with both.”

These provisions were challenged by the appellants in the
various civil appeals as violative of Articles 14 and 19 of
the Constitution. A Division Bench of the High Court of
Delhi in, Kanta Mehta’s case supra
“Section 45S read with section 58B (5A) of
chapter III-C of the Reserve Bank of India
Act, 1934, as introduced by section 10 of the
Banking laws Amendment) Act, 1983, is not
violative of articles 14 and 19 of the
Constitution. There is nothing demonstrably
irrelevant or perverse in limiting in section
45S the number of depositors that an
individual, firm or association could accept.
Nor is there any element of compulsion on
individuals and firms or associations which
are not incorporated to incorporate themselves
as a company and article 19(1)(c) is not
violated by the provisions of section 45S
limiting the number of depositors whom
individuals, firms and unincorporated
associations could accept.

Chapter III-C of the Reserve Bank of India
Act, 1934, imposes reasonable restrictions on
the right of individuals, firms and
unincorporated associations to carry on the
business of acceptance of deposits and
advancing or giving loans to the public.
There is also a further safeguard that Chapter
111-C is being operated under the supervision
and control of the Reserve Bank of India.
The business of acceptance of deposits from
the public does not fall within entry .30 or
entry 32 of List II. of Schedule VII of the
Constitution. It falls within entry 45 or in
any case under entry 97 of List I of Schedule
VII under which only Parliament has power to
pass the impugned legislation. Parliament had
full competence and power to pass Chapter III-
C of the Reserve Bank of India Act, 1934.”
Mr. G. Viswanatha Iyer, learned counsel for the writ
petitioners in
841
WP. Nos. 508 and 534 of 1988 submits that Section 45B is
violative of the fundamental right under Article 19(1)(g) of
the Constitution as it restricts the number of depositors
and the rate of interest under Section 4(2)(iii) of the
Kerala Money Lenders Act, 1958 (hereinafter referred to as
the Kerala Act).

The two years’ period prescribed under Section 42 is
unreasonable.

Under Kerala Act, with effect from 15.10.85 only 14 per cent
interest alone could be charged.

In any event, while receiving deposits it was not an
offence, making it a criminal liability and directing
payment, would amount, to ex post facto law, offending
Article 20(1) of the Constitution. In support of this
submission, reliance is placed on Chinoy Bottling Co. Pvt.
Ltd. v. Assistant Registrar of Companies, Madras, 61 Company
Cases 1986 page 770 and Oudh Sugar Mills Ltd. v. Union of
India, AIR
1970 SC 1070.

The other learned counsel seriously pressed the point
relating to criminal liability and prayed for time to comply
with the provisions of Section 45S.

Mr. Anil B. Diwan, learned counsel appearing for Respondent
2 in C.A. No. 447 of 1986, after referring us to the
development of law, would submit that it is open to the
Government to regulate the economic activities. While
examining the validity of such provisions the courts always
have regard to the wisdom of the Legislature because that
alone has the necessary information and expertise pointing
to the need of such a legislation.

In R.K Garg v. Union of India, [1982] 1 SCR 947 at 969-70
this aspect of the matter was highlighted.
It was in this view, this Court upheld Maharashtra Debt
Relief Act, 1976 in Fatehchand Himmatlal and others v. State
of Maharashtra,
[1977] 2 SCR 828. If properly analysed, it
can be seen that these provisions constitute. a regulatory
scheme and not a penal liability.

Much is made of the penal provisions under Section 58B (5A).
It is submitted that imprisonment of a recalcitrant debtor
is permissible in law. If one goes by the facts of these
cases even after 1986, they collect deposits
842
when law required them not to do so.

Under Section 45(1)(bb) deposit has been defined. If as per
the definition there are enough sources of deposit there is
no reason why the appellants cannot reduce the deposits.
If, therefore, the package is reasonable there is no
justification to dilute the effect of Section 58B (5A).
While examining the scope of the Section it might be
contrasted with Section 125 (3) of the Criminal Procedure
Code wherein a sufficient cause is provided.
In Reserve Bank of India v. Peerless General Finance and
Investment Co. Ltd,
[1987] 1 SCC 424 this Court had
occasion to consider the adventures indulged by the persons
like appellants. It criticised the fraud played by such
financial vultures.

This approach was approved in Peerless General Finance and
Investment Co. Ltd v. Reserve Bank of India,
[1992] 2 SCC
343 @ 354.

The learned counsel also draws our attention to the Non-
banking Financial Companies (Reserve Bank) Directions of
1966. They came into force on January 1, 1967. Clause 4
sub-clause (3) specifically provides that the deposit shall
be reduced to 25 per cent of the paid-up capital for which
two-year period was provided. Similar directions of 1977
known as Non Banking Financial Companies (Reserve Bank)
Directions, 1977 came to be issued with effect from 1st of
July, 1977.

There were complaints, even then, that the financial
companies were not paying interest regularly and the Reserve
Bank was requested to help the depositor. Therefore, in the
teeth of this provision, to say that suddenly the appellants
and the writ petitioners are called upon to reduce, would
work hardship and they should not be penalised, is
incorrect. They took a calculated risk and, therefore, they
had to suffer for their own fault.

In examining the various submissions addressed on behalf of
the appellants and the petitioners we propose to examine the
same in the following background since it is a law relating
to regulation of economic activities.
In R.K Garg’s case (supra) it is held at pages 969-70-.

“Another rule of equal importance is that laws
relating
843
to economic activities should be viewed with
greater latitude than laws touching civil
rights such as freedom of speech, religion
etc. It has been said by no less a person
than Holmes, J. that the legislature should be
allowed some play in the joints, because it
has to deal with complex problems which do not
admit of solution through any doctrinaire or
straight jacket formula and this is par-
ticularly true in case of legislation dealing
with economic matters, where, having regard to
the nature of the problems required to be
dealt with, greater play in the joints has to
be allowed to the legislature. The greater
play in the joints has to be allowed to the
legislature. The court should feel more
inclined to give judicial deference to
legislature judgment in the field of economic
regulation than in other areas where
fundamental human rights are involved.
Nowhere has this admonition been more
felicitously expressed than in Morey v. Dond,
(354 US 457) where Frank further, J. said in
his inimitable style:

“In the utilities, tax and economic regulation
cases, there are good reasons for judicial
self-restraint if not judicial deference to
legislative judgment. The legislature after
all has the affirmative responsibility. The
courts have only the power to destroy, not to
reconstruct. When these are added to the
complexity of economic regulation, the
uncertainty, the liability to error, the
bewildering conflict of the experts, and the
number of times the judges have been overruled
by events self-limitation can be seen to be
the path to judicial wisdom and institutional
prestige and stability.”

The court must always remember that
“legislation is directed to practical
problems, that the economic mechanism is
highly sensitive and complex, that many
‘problems are singular and contingent, that
laws are not abstract propositions and do not
relate to abstract units and are not to be
measured by abstract symmetry’ that exact
wisdom and nice adaptation of remedy are not
always possible and that ‘Judgment is largely
a prophecy
844
based on meagre and uninterpreted experience”.
Every legislation particularly in economic
matters is essentially empiric and it is based
on experimentation or what one may call trial
and error method and therefore it cannot
provide for all possible situations or
anticipate all possible abuses. There may be
crudities and inequities in complicated
experimental economic legislation but on that
account alone it cannot be struck down as
invalid.”

At page 988 it is held:

“That would depend upon diverse fiscal and
economic considerations based on practical
necessity and administrative expediency and
,would also involve a certain amount of
experimentation on which the Court would be
least fitted to pronounce. The court would
not have the necessary competence and
expertise to adjudicate upon such an economic
issue. The court cannot possibly assess or
evaluate what would be the impact of a
particular immunity or exemption and whether
it would serve the purpose in view or not.
There are so many imponderable that would
enter into the determination that it would be
wise for the court not to hazard an opinion
where even economists may differ, The court
must while examining the constitutional
validity of a legislation of this kind, “be
resilient, not rigid, forward looking, not
static, liberal, not verbal” and the court
must always bear in mind the constitutional
proposition enunciated by the Supreme Court of
the United States in Munn v..Illinois, (94
U.S. 13) namely, “that courts do not
substitute their social and economic beliefs
for the judgment of legislative bodies”. The
court must defer to legislative judgment in
matters relating to social and economic
policies and must not interfere, unless the
exercise of legislative judgment appears to
the palpably arbitrary. The court should
constantly remind itself of what the Supreme
Court of the United States said in Metropolis
Theater Co. v. City of Chicago, (57 Lawyers’
Edition 730). “The problems of
845
government are practical ones and may justify,
if they do not require, rough accommodations,
illogical it maybe, and unscientific. But
even such criticism should not be hastily
expressed. What is best is not always
discernible, the wisdom of any choice may be
disputed or condemned. Mere errors of
government are not subject to our judicial
review.

No doubt, the impugned legislation places restrictions on
the right of the appellants to carry on business, but what
is essential is to safeguard the rights of various
depositors and to see that they are not preyed upon. From
the earlier narration, it would be clear that the Reserve
Bank of India, right from 1966, has been monitoring and
following the functioning of non-banking financial
institutions which invite deposits and then utilise those
deposits either for trade or for other various industries.
A ceiling for acceptance of deposits and to require
maintenance of certain liquidity of funds as well as not to
exceed borrowings beyond a particular percentage of the net-
owned funds have been provided in the corporate sector. But
for these requirements, the depositors would be left high
and dry without any remedy.

Even the corporate sector was not free from blame. It had
done damage to the economy and brought ruination to small
depositors. This was why Section 58A in the Companies Act
of 1956 came to be introduced. It is worthwhile to quote
the notes on clauses concerning this provision:-

“It has been the practice of the companies to
take deposits from the public at high rates of
interest. Experience had shown that in many
cases deposits taken by the companies have not
been refunded on the due dates, either the
companies have gone in liquidation or funds
are depleted to such an extent that the
companies are not in a position to refund the
deposits, it was accordingly considered
necessary to control the activities of the
companies when accepting deposits from the
‘the public”.

We approve of the reasoning of the Delhi High Court in Kanta
Mehta’s case (supra). At pages 798-99 it runs as follows:

“The danger of allowing deposits to be
accepted without regulation is so acute and
urgent, that to bind the
846
hands of the Legislature that only one course
alone is permissible and not to permit a play
of joints would be to totally make it
ineffective in meeting the challenge of the
social evil. For, it must be remembered that
“in the ultimate analysis, the mechanics of
any economic legislation has necessarily to be
left to the judgment of the executive and
unless it is patent that there is hostile
discrimination against a class, the processual
basis of price fixation has to be accepted in
the generality of cases as valid.” See Prag
Ice and Oil Mills v. Union of India, AIR
1978
SC 1296, para 50). Also such provisions meant
to check such evil must be viewed, as Krishna
Iyer J. said, through a socially constructive,
not legally captious, microscope to discover
glaring unconstitutional infirmity, that when
laws affecting large chunks of the community
are enacted, stray misfortunes are inevitable
and that social legislation, without tears,
affecting vested rights is virtually
impossible. See B. Banerjee v. Smt. Anita
Pan, AIR
1975 SC 1146, at pages 1150-51.
The stress by learned counsel for the
petitioners on the private right of the
petitioners to have unrestricted deposits and
make advances in any manner they like must
receive short shrift, for by now, it is too
well settled to be doubted that private rights
must yield to be public need and that any form
of regulation is unconstitutional only if
arbitrary, discriminatory or demonstrably
irrelevant to the policy the Legislature is
free to adopt.”

May be, Kerala Act restricts the rates of interest under
Section 4(2)(iii) but that cannot enable the writ
petitioners in W.P. Nos. 508 and 534 of 1988 to disregard
these provisions, being the non-banking financial
institutions.

Hence, we reject the first of the arguments.
As regards the reasonableness of two-year period Section
45(1)(bb) of the Reserve Bank Act defines “deposit” as
follows:

“(bb) “deposit” includes and shall be deemed
always to have
847
included any receipt of money by way of
deposit or loan or in any other form, but does
not include

(i) amounts raised by way of share capital;

(ii) amounts contributed as capital by
partners of a firm;

(iii) any amount received from,

(iv) any amount received from,

(a) the Development Bank;

(b) a State Financial Corporation
established under the
State Financial Corporations Act, 1951;

(c) any financial institution specified in
or under section 6A of the Industrial
Development Bank of India Act, 1964; or

(d) any other financial institution that may
be specified by the Bank in this behalf;

(v) amounts received, in the ordinary course
of business, by way of security deposit or
dealership deposit;

(vi) any amount received from an individual
or a firm or an association of individuals not
being a body corporate, registered under any
enactment relating to money lending which is,
for the time being in force in any State; and

(vii)any amount received by way of
subscriptions in respect of a conventional
chit.”

Therefore, as rightly argued by Mr. Anil Diwan as per this
definition, .if there are enough sources of deposit there is
no reason why the appellants and the writ petitioners cannot
reduce the deposits. Further, non-banking financial
companies are required under clause 4 sub-clause (3) as
follows:

“(3) Every non-banking financial company, not
being a hire-purchase finance company, or a
holding finance company, which on the date of
commencement of these
848
directions holds deposits in excess of twenty
five per cent of its paid-up capital and free
reserves shall secure before the expiry of a
period of two years from the date of such
commencement, by taking such steps as may be
necessary for this purpose, that the deposits,
received by the company and outstanding on its
books are not in excess of the aforesaid
limit.”

These directions came into force from 1st of January, 1967.
Similar directions came to be issued as Miscellaneous Non-
Banking Companies (Reserve Bank) Directions. Clause 5
dealing with acceptance of deposits states as under:

“Acceptance of deposits by miscellaneous non-
banking companies:

On and from 1st of July, 1977, no
miscellaneous nonbanking company shall:-

(a) receive any deposit repayable on demand
or on notice, or repayable after a period of
less than six months and more than thirty six
months from the date of receipt of such
deposit or renew any deposit received by it,
whether before or after the aforesaid date
unless such deposit, on renewal, is repayable
not earlier than six months and not later than
thirty-six months from the date of such
renewal;

Provided that where a miscellaneous non-
banking company has before the 1st July, 1977,
accepted deposits repayable after a period of
more than thrity six months, such deposits
shall, unless renewed in accordance with these
directions, be repaid in accordance with the
terms of such deposits;

Provided further that nothing contained in
this clause shall apply to monies raised by
the issue of debentures or bonds.

(b) receive or renew:-

849

(i) any deposit against an unsecured
debenture or any deposit from a shareholder
(not being a deposit received by a private
company from its shares holders as is referred
to in clause (vi) or paragraph 4) or any
deposit guaranteed by any person who, at the
time of giving such guarantee, was or is a
director to the company, if the amount of any
such deposits together with the amount of such
other deposits of all or any of the kinds
referred to in this sub-clause and outstanding
in the books of the company as on the date of
acceptance or renewal of such deposits,
exceeds fifteen per cent of its net owned
funds.

(ii) any other deposit, if the amount of such
deposit, together with the amount of such
other deposits, not being deposits of the
kind referred to in sub-clause (i) of this
clause already received and outstanding in the
books of the company as on the date of
acceptance of such deposits, exceeds twenty
five per cent of its net owned funds.”

If, therefore, this was the position, it cannot be
contended that suddenly the companies like the appellant and
the petitioners arc called upon to reduce deposits. Even
otherwise, the interests of the depositors is the prime
concern.

Coming to the last point, as to whether Section 58B (5A) is
violative of Article 20(1) of the Constitution, we find,
when a similar argument was raised against Section 58A of
the Companies Act, that was repelled by this Court in Delhi
Cloth and General Mills v. Union of India,
[1983] 3 SCR 438
at page 468 which runs thus:

“Mr. G.A. Shah canvassed one more contention.
After stating that Rule 3A became operative
from April 1, 19′,8, he specifically drew
attention to the proviso to Rule 3A (1) which
required that with relation to the deposits
maturing during the year ending on the 31st
day of March, 1979, the sum required to be
deposited or invested under sub-rule 3A (1)
shall be deposited or invested before the 30th
day of September, 1978. It was then contended
that this provision would necessitate
depositing 10% of the
850
deposits maturing during the year ending 31st
March, 1979 which may have been accepted prior
to the coming into force of rule 3A and to
this extent the rule has been made
retrospective and as there was no power
conferred by sec. 58A to prescribe conditions
subject to which deposits can be accepted
retrospectively Rule 3A is ultra vires sec.
58A. Unquestionably, Rule 3A is to deposit
10% of the deposits maturing during the year
in the manner prescribed in Rule 3. Some
deposits would be maturing between April 1,
1978 and March 31, 1979. To provide for such
marginal situation, a proviso is inserted.
Does it to make the rule retroactive? Of
course, not. In D.S. Nakara v. Union of
India,
[1983] 1 SCC 305 a Constitution Bench
of this Court has, in this context,
observed as under:

“A statute is not properly called a
retroactive statute because a part of the
requisites for its action is drawn from a time
antecedent to its passing.”

Viewed form this angle, the provision can be
properly called prospective and not
retroactive. Therefore, the contention does
not commend to us.”

In the light of this, we should hold that the ruling of the
Madras High Court in Chinoy Bottling Co. Pvt. Ltd. (supra)
is incorrect.

As to the plight of these depositors we need only to quote
the case in Peerless General Finance and Investment Co.
Ltd., [1987] 1 SCC 424. At paragraph 37 it is held:

“We would also like to query what action the
Reserve Bank of India and the Union of India
are taking or proposing to take against the
mushroom growth of ‘finance and investment
companies’ offering staggeringly high rates
of interest to depositors leading us to
suspect whether these companies are not
speculative ventures floated to attract unwary
and credulous investors and capture their
savings. One has only to look at the
morning’s newspaper to be greeted by
advertisements inviting deposits and offering
interest at astronomic rates.

851

On January 1, 1987 one of the national
newspapers published from Hyderabad, where one
of in happened to be spending the vacation,
carried as many as ten advertisements with
‘banner headlines’, covering the whole of the
last page, a quarter of the first page and
conspicuous spaces in other pages offering
fabulous rates of interest. At least two of
the advertisers offered to double the deposit
in 30 months. 2000 for 1000, 10,000 for 5,000,
they said. Another advertiser offered interes
t
ranging between 30 per cent to 38 per cent for
periods ranging between six months to five
years. Almost all the advertisers offered
extra interest ranging between 3 per cent to 6
per cent deposits were made during the
Christmas-Pongal season. Several of them
offered gifts and prizes. If the Reserve Bank
of India considers the Peerless Company with
eight hundred crores invested in government
securities, fixed deposits with National Banks
etc. unsafe for depositors, one wonders what
they have to say about the mushroom non-
banking companies which are accepting
deposits, promising most unlikely returns and
what action is proposed to be taken to protect
the investors. It does not require much
imagination to realise the adventurous and
precarious character of these businesses.
Urgent action appears to be called for to
protect the public. While on the one hand
these schemes encourage two vices affecting
public economy, the desire to take quick and
easy money and the habit of excessive and
wasteful consumer spending, on the other hand
the investors who generally belong to the
gullible and less affluent classes have no
security whatsoever. Action appears
imperative.”

And paragraph 42 also requires to be quoted
“I share my brother’s concern about the
mushroom growth of financial companies all
over the country. Such companies have
proliferated. The victims of the schemes,
that the attractively put forward in public
media, are mostly middle class and lower
middle class people. Instances are legion
where such needy people have been
852
reduced penniless because of the fraud played
by such financial vultures. It is necessary
for the authorities to evolve fool-proof
schemes to see that fraud is not allowed to be
placed upon persons who are not conversant
with the practice of such financial
enterprises who pose themselves as benefactors
of people.”

We may also add that this has been reaffirmed in Reserve
Bank of India v. Timex Finance and Investment Co. Ltd.,

[1992] 2 SCC 344 at page 354.

Therefore, we are in entire agreement with the Delhi High
Court.

Since, as we have stated above, all the appellants and writ
petitioners were praying for time to comply with these
provisions, the matter was adjourned from time to time.
Though some of them have complied with the requirements of
law yet a few others have not done so. We make it clear
that in spite of this indulgence, their failure to comply
cannot be countenanced.

We dismiss the appeals and the petitions along with 1A.Nos.1
and 2 in C.A. No.5513 of 1985. However, there shall be no
orders as to cost.

N.V.K. Petitions and appeals dismissed.

853