High Court Punjab-Haryana High Court

Union Of India And Another vs Krishan Gopal Dhawan on 5 February, 2009

Punjab-Haryana High Court
Union Of India And Another vs Krishan Gopal Dhawan on 5 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                             CHANDIGARH


                                        L.P.A. No.164 of 2005
                                        Date of decision:05. 02.2009

Union of India and another                        .....Appellants

                              versus

Krishan Gopal Dhawan                              ....Respondent



CORAM:HON'BLE MR. JUSTICE M.M.KUMAR

          HON'BLE MR. JUSTICE H.S.BHALLA

Present: None for the appellants.

          Mr. Gaurav Chopra, Advocate for the respondent.


1.        Whether reporters of local papers may be allowed to
          seek the Judgment? Yes.

2.        To be referred to the reporters or not? Yes.

3.        Whether the judgment should be reported in the digest? Yes.


M.M.KUMAR, J.

This appeal filed under Clause X of the Letters Patent, is

directed against judgment dated 27.04.2005 passed by the learned Single

Judge of this Court rendered in C.W.P. No.1547 of 1999. The learned

Single Judge has allowed the prayer of the petitioner-respondent and has

issued directions to the appellant that the petitioner-respondent be

rewarded 20% of the total amount of the contraband items seized by him

in pursuance of the policy instructions dated 30.03.1985.

Brief facts of the case are that on the information supplied by

the petitioner-respondent, 245 gold biscuits were seized by the Custom
L.P.A. No.164 of 2005 -2-

and Police Department on 17.01.1994. Even the smugglers were

arrested. In pursuance of the policy instructions dated 30.03.1985, the

revenue accorded sanction for rewarding the petitioner-respondent a sum

of Rs.7,14,000/- and the same was paid to him on 30.05.1994. The

petitioner-respondent was further informed that the final reward would

be paid to him only after the case had been finally adjudicated upon by

the competent authority. Thereafter, a further sum of Rs.3,00,000/- has

been sanctioned and paid to the petitioner-respondent.

The petitioner-respondent did not feel satisfied with the reward

money paid to him and continued making representations to the

appellant claiming that as per paragraph 3.1.1 of the Government

instructions dated 30.03.1985 (P-1), he was entitled to the reward money

of upto 20% of the market value of the contrabands involved and that he

had received only a paltry amount. Eventually, the petitioner-respondent

issued a legal notice through his counsel which did not elicit any

response which led to the filing of C.W.P. No.1547 of 1999 before this

Court.

After taking into account the written statement filed by the

appellant and weighing the rival contention, the learned Single Judge felt

persuaded to take the view that although according to para 3.1.1 of the

instructions, the maximum reward money could be 20% yet according to

para 4.1 if the amount lesser than the 20% was to be paid then some

reason must be spelt out by the competent authority at a stage prior to

the payment of the reward. The learned Single Judge then proceeded to
L.P.A. No.164 of 2005 -3-

notice para 9 of the written statement and observed as under :-

“It is indeed surprising that the

respondents, while accepting the information given

by the petitioner, leading to the recovery, have held

that the competent authority was of the opinion that

only vague information had been supplied by the

petitioner and that he had himself not come forward

to apprehend the culprits and was therefore not

entitled to the full reward amount. I, however, find

that the reasons given in Paragraph 9 of the written

statement are clearly irrelevant and an after thought.

To say that the information given by the petitioner

was vague, is to say the least clearly unacceptable.

Moreover, it would be evident from the instructions,

Annexure P-1, that the reward has to be given to an

informer leading to the recovery of contraband and it

is not the requirement of the instructions that he

should participate in the apprehension of the

smugglers, which was clearly the duty of the

employees of the department.

I had, at one stage toyed with the idea of

remitting the matter to the department for

reconsideration but in the light of the fact that the

department had taken a firm stand in the written

statement, challenging the petitioner’s claim, it

would be futile exercise to do so. ”

L.P.A. No.164 of 2005 -4-

We have perused the pleading of the parties and have

examined the view taken by the learned Single Judge. After close

scrutiny, we have reached the conclusion that the view taken by the

learned Single Judge does not merit acceptance because the matter is no

longer res integra. In the case of Union of India v. C. Krishna Reddy-

(2003) 12 SCC 627, the policy instructions dated 30.03.1985 were

considered. The instructions have been revised on 30.03.1989. On

17.01.1994, the information was supplied by the petitioner-respondent to

the appellant-department, therefore, the revised instructions would

govern the issue. It is pertinent to notice that paras 4 and 4.1 of the

instructions in categorical terms clarifies that the reward is purely ex-

gratia payment which subject to the guidelines, may be awarded on the

absolute discretion of the authority. Paras 4 and 4.1 of the policy

instructions read as under :-

“4. Reward should not be granted as a matter

of routine.

4.1 Reward is purely an ex-gratia payment

which subject to the guidelines, may be granted on

the absolute discretion of the authority competent to

grant rewards and cannot be claimed by anyone as a

matter of right. In determining the reward will keep

in mind the specificity and accuracy of the

information, the risk and trouble undertaken, the

extent and nature of the help rendered by the

informer, whether information gives clues to persons

involved in smuggling, or their associates, etc. the
L.P.A. No.164 of 2005 -5-

risk involved for the Government servants in

working out the case, the difficulty in securing the

information, the extent to which the vigilance of the

staff led to the seizure special initiative efforts and

ingenuity displayed etc. and whether, besides the

seizures of contraband goods, the

owners/organisers/financers/racketeers as well as the

carriers have been apprehended or not. “

The aforesaid guidelines were reviewed and modified on

30.03.1989 , which provided ‘that final reward should be paid only after

actual realization of the Central Excise duty/customs/penalty/fine etc.’

After noticing the aforementioned paras of the policy

instructions, Hon’ble the Supreme Court in C.Krishna Reddy’ case held

that many factors have to be taken into account by the competent

authority before announcing the reward. It further held that the factors

like specificity and accuracy of the information, the risk and trouble

undertaken, the extent or the nature of help rendered by the informer,

whether information gives clues of the person involved in smuggling or

their associates, the difficulty in securing the information, the risk

involved for the Government servants in working out the case and

whether apart from seizure of the contraband goods, the

owners/organisers/financers/racketeers have been apprehended. The

Supreme Court went on to observe in para 12 as under :-

“The High Court in writ jurisdiction

cannot examine or weigh the various factors which

have to be taken into consideration while deciding a
L.P.A. No.164 of 2005 -6 –

claim regarding grant of reward. These are matters

exclusively within the domain of the authorities of

the Department as they alone can weigh and examine

the usefulness or otherwise of the information given

by the informer. In the writ petition filed by the

respondent, no details had been given on the relevant

issues. If the grant of reward cannot be claimed as a

mater of right it is not understandable as to how a

writ of mandamus can be issued commanding the

Government to give a particular amount by way of

reward. ……………”

Hon’ble the Supreme Court further held that a writ of

mandamus can only be granted in a case where there is a statutory duty

imposed upon the officer concerned and failure on the part of that officer

to discharge the statutory obligation. Therefore, it is required to be

shown that a statute imposes a legal duty and the aggrieved party has a

legal right under the statute to enforce its performance. The Supreme

Court relied upon its earlier judgments rendered in the cases of Bihar

Eastern Gangetic Fishermen Co-operative Society Ltd. v. Sipahi

Singh, AIR 1977 SC 2149; Lekhraj Satram Dass Lalvanai v.

Deputy Custodian-cum-Managing Officer, AIR 1966 SC 334 and

Dr. Umakant Saran v. State of Bihar, AIR 1973 SC 964.

The principles laid down by the Hon’ble Supreme Court in C.

Krishna Reddy’s case when applied to the facts of the present case would

show that no direction could be issued to the appellant for rewarding the

full amount because the appellant has taken a categorical stand in para 9
L.P.A. No.164 of 2005 -7-

of the written statement that the petitioner-respondent was not entitled to

any other relief as sufficient amount of over Rs.10 lakhs was rewarded

for a vague information supplied by him. The further stand of the

appellant in the written statement was that the petitioner-respondent did

not come forward to apprehend the culprits nor his life was put to risk by

the appellant-department. Therefore, we are of the considered view that

the learned Single Judge committed error in law by issuing directions to

the appellant because no mandamus could be issued on the basis of

instructions dated 30.03.1985 as revised on 30.03.1989. Secondly, the

revised instructions have not been considered by the learned Single

Judge and thirdly, the reasons recorded by the officers of the appellant-

department for announcing the award limiting the same to a particular

sum could not be subjected to judicial review. Therefore, the appeal

merits acceptance. Consequently, the writ petition filed by the

petitioner-respondent is liable to be dismissed.

For the reasons aforementioned, the judgment of the learned

Single Judge dated 27.04.2005 is hereby set aside and the writ petition

filed by the petitioner-respondent is dismissed.

(M.M.KUMAR)
JUDGE

(H.S.BHALLA)
JUDGE
05.02.2009
sanjeev