Supreme Court of India

Union Of India vs R. Padmanabhan on 13 August, 2003

Supreme Court of India
Union Of India vs R. Padmanabhan on 13 August, 2003
Author: R Babu
Bench: S. Rajendra Babu, Doraiswamy Raju.
           CASE NO.:
Appeal (civil)  2769 of 1999

PETITIONER:
Union of India				                               


RESPONDENT:
Vs.

R. Padmanabhan		                                               


DATE OF JUDGMENT: 13/08/2003

BENCH:
S. RAJENDRA BABU & DORAISWAMY RAJU.


JUDGMENT:

J U D G M E N T

RAJENDRA BABU, J.:

The appellant, Union of India, which lost before the learned Single

Judge in O.P. No.12775 of 1991 and before the Division Bench of the Kerala

High Court in W.A. No.1077 of 1994, has filed this appeal.

The respondent, an IPS Officer, who, at the relevant point of time, was

serving as the DIG of Police, Northern Range, Kozhikode, which comprised in

his area of operation Revenue Districts of Kasargode, Cannanore, Kozhikode,

Palakkad, Wayanad and Malappuram. The appellant-Government not only

authorized the State Police authorities to effect seizure and investigation of

cases under the Central Excise & Salt Act, Customs Act, Gold Control Order

and Foreign Exchange Regulation Act, to prevent smuggling of gold and other

articles through the coastal areas of Kerala, as well as in other parts of the

country but with a view to create an incentive generally in the matter of

detection of such violations, proposed to grant awards to those responsible to

assist the Government in the same by being informants as well as

Government servants and issued Guidelines therefor in the Notification dated

30.3.1985; this was said to have been followed by certain amendments in the

matter of ceiling imposed, as to the quantum, by Notification dated 13.4.1989.

The respondent, claimed to have an informant in the matter in question,

worked out the information, supervised and executed an operation, which

resulted in the seizure of 900 gold biscuits valued approximately at Rs.3.5

crores, which were concealed in an House. He also was said to have

monitored the operation after seizure and on the basis of the action taken by

the authorities of the Customs Department thereon it was possible for the said

authorities to seize another 1600 gold biscuits from Irikkur in Cannanore

District. A reward of Rs.11.28 lakhs was said to have been sanctioned to 163

Officers of Customs as well as Police Department.

While so, though the claim of the respondent was also considered as

one responsible for the subject seizure, no sanction was made in his favour

for the reason that he was holding a rank considered higher than that of

Assistant Collector/Assistant Director and consequently held not eligible for

the reward in terms of clause 7.1. of the Notification dated 30.3.1985. After

finding not successful in his representation to the higher authorities, as well in

the Government of India, O.P. No.12775 of 1991 was filed in the High Court,

under Article 226 of the Constitution of India, to quash the proceedings

rejecting his claim and consequently direct the appellant to sanction and pay

the reward to the respondent herein, in accordance with the scales mentioned

and declare that he was entitled to the reward on the basis of the Guidelines

indicated. Overruling the objections of the appellant arrayed as respondent

before the High Court, the learned Single Judge, by his Order dated

19.7.1994, directed the Department to consider the claims of the respondent

herein on merits and fix the quantum of reward taking into account the role

played in the operations. The learned Judge was of the view that the

exclusionary rule in clause 7.2. of the Guidelines was intended to exclude, if

at all, only the officers above the level mentioned in the Departments

specified, from being rewarded on the basis of the value of the seizure and

not others. As for the amendment issued in April 1989, limiting the total

reward to Rs.1 lakh per seizure and a total limit of Rs.10 lakhs in ones career,

the High Court was of the view that the seizure in the case having been made

on 24.12.1989, cannot have retrospective effect and, therefore, not relevant.

Aggrieved, the appellant pursued the matter on appeal in W.A.

No.1077 of 1994 and the Division Bench also confirmed the order of the

learned Single Judge and directed the appellant to grant the reward to the

respondent after fixing the quantum in accordance with Ex.P.1 within two

months from the date of receipt of the copy of the order and that on failing to

do so or paying the same within a month from the date of its order, the

amount shall carry interest at 15% from the date of its due till payment.

Hence, this appeal.

The learned Additional Solicitor General appearing for the appellant

contended that being a pure ex gratia payment, it should be strictly in

accordance with the stipulations contained in the order itself and if the

claimant, in any case, does not satisfy the stipulations therein, the

Department not only can, in appropriate cases, consider such claims for any

lump sum reward but not at the rates specified to the eligible class or

category of claimants, on the basis of the value of seized goods. It was also

urged that departmental officers of other departments such as Police, B.S.F.

and Coast Guards etc. are envisaged under the Guidelines for being granted

such rewards subject to the restrictions in Clause 7-1 and the directions

issued to the contrary cannot be justified in law and being a matter pertaining

to the sphere of policy, it cannot be modulated, modified or restructured so as

to affect the very basis of the orders of the Government. The provisions

contained in the amendment made on 13.4.89 was also urged to apply to the

case. The learned Senior Counsel for the respondent, while adopting the

reasoning of the High Court, reiterated that the construction placed by the

High Court and the reasons assigned therefor are not only reasonable but

constitute just and reasonable method of implementation keeping into

account the avowed purpose and object underlying the very Scheme and

consequently, no interference is called for.

We have carefully considered the submissions of the learned counsel

appearing on either side. It is not only useful but necessary to advert to the

relevant portions of the Notification dated 30.3.1985 laying down the

Guidelines for the reward, since the High Court, learned Single Judge and the

Division Bench, seem to have dealt with the claims of parties purely on the

basis of clause 7 without noticing the other relevant and essential provisions,

apparently and may be on account of the fact that their attention was not

properly drawn by the appellant-Government, at that point of time. The

relevant portions of the Guidelines, necessary for appreciating the

contentions on either side, are as hereunder:-

“The Government have reviewed the existing policy,

procedure and orders in respect of grant of rewards to

informers and Government servants in case of seizures

made, infringement or evasion on duty, etc., detected

under the provisions of the following Acts:-

i) The Customs Act, 1962

ii) The Central Excise & Salt Act, 1944

iii) The Gold Control Act, 1968

iv) The Foreign Exchange Regulation Act, 1973

2. As a result, the revised guidelines are laid down in

the succeeding paras, All provisions/guidelines

issued on the subject may be deemed to be

modified to the extent indicated therein.

1.1 QUANTUM OF REWARDS

Seizures of contraband under the Customs Act

3.1.1 Informers and government servants will be

eligible for rewards upto 20% of the estimated

market value of the contraband goods seized. In

respect of gold silver, opium and other narcotic

drugs etc., the overall ceilings for rewards

(based on broadly 20% of the value of these

items, as reckoned by the Government for the

present) are shown in the Annex. These would

be subject to periodically revision in the light of

price fluctuations about which timely intimations

should be sent to DGRI every quarter to enable

him to recommend appropriate revision as and

when warranted, to the Ministry.

3.2 …………………………………………………………

3.2.1 Informers and Government servants will be

eligible for reward upto 20% of the duty, if any,

sought to be evaded plus 20% of the fine and

penalty levied/imposed and realized, provided

the amount does not exceed 20% of the market

value of the goods involved.

3.3. Seizures made, evasion of duty and other

infringement detected under the Central Excise & Salt

Act.

3.3.1 ………………………………………………………

3.4 Seizures under the Gold Control Act and cases of

other violations detected under the Gold Control

Act.

3.4.1 In case of seizures of gold bullion, the over

all ceiling for rewards to informers and Government

servants will be as indicated in serial No.1 of the

Annex.

3.4.2 In other cases, whether of seizure of

articles of gold/ornaments, or of detection of

“shortages”, informers and Government servants will

be eligible for reward upto 20% of the redemption

fined and/or penalty imposed and realized, provided

the amount does not exceed 20% of the market price

of the goods involved.

3.5 Cases of seizures/violations detected under FERA

3.5.1 ..…………………………………………………

4. REWARD SHOULD NOT BE GRANTED AS A

MATTER OF ROUTINE.

4.1 Reward is purely an ex-gratia payment which,

subject to 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 rewards

which may be granted, the authority competent to

grant reward will keep 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

association, etc; the risk involved for the

Government servants in working out the case, the

difficulty in accruing the information, the extent to

which the vigilance on the staff led to the seizures,

special initiative, efforts and ingenuity displayed,

etc. and whether, besides the seizure of

contraband goods, the owners/organizers/

financiers/racketeers as well as the carriers have

been apprehended or not.

4.2 To Government servants, rewards may ordinarily

be paid upto 10% of the estimated market value of

the goods involved (half of the maximum rewards

indicated in respect of gold, opium and other

narcotic drugs, etc. in the Annex.). Rewards in

excess of this limit, but not exceeding 20% (or as

in Annex., in respect of gold, silver, narcotics, etc.)

of the said value, maybe considered in cases

where the Government servant has exposed

himself to a great personal hazard or displayed

exemplary courage, commendable initiative,

ingenuity or his personal efforts have been mainly

responsible for the detection of the goods.

5. STAGE OF PAYMENT OF REWARD

Payment of advance rewards

5.1 Advance reward may be paid to informers and

Government servants upto 50% of the expected final

reward immediately on seizure in respect of the

following categories of goods, namely:-

a) gold/silver bullion and goods which are

notified or specified under the Customs

Act, 1962;

b) arms and ammunition, explosives;

c) opium and other narcotic drugs;

d) goods not declared which are seized in

the Customs area or Customs waters;

and

e) freely convertible foreign exchange in the

form of currency notes.

5.2 In other (“Smuggling”) cases of seizures of

contraband goods, advance reward upto 25% of the

expected final reward may be paid immediately after

seizure, if the authority competent to sanction

reward is satisfied that the goods seized are

reasonably expected to be confiscated on

adjudication and the order is likely to be sustained in

appeal/revision proceedings.

5.3 In all other cases, whether of seizure of

evasion/infringement detected on the basis of

documents, 25% of the expected final reward may

be paid after the issue of a show cause notice

provided the authority competent to sanction reward

is satisfied that there is reasonable chance of

confiscability/infringement/evasion, as the case may

be, being established in adjudication and sustained

in appeal/revisionary proceedings.

5.4 In exceptional cases, the Heads of

Departments may, having regard to the value of the

seizures effected and magnitude of the evasion or

infringement detected and magnitude of the evasion

or infringement detected and special efforts or

ingenuity displayed by the officers concerned,

sanction and announce the grant of suitable rewards

on the spot to be adjusted against the advance

reward that may be sanctioned.

6. Final rewards will be paid after adjusting the

advance rewards, if any, paid in the

mentioned/indicated in proceeding paras.

6.2 In respect of the goods described in para

5.1, the remaining 50% of the reward will be

sanctioned both to the informers and Government

servants on adjudication of the case resulting in

confiscation of the goods. If, however, the party

concerned delays adjudication proceedings by

contesting the imposition of penalty only but the

confiscation of the goods, the final reward may be

sanctioned even prior to the conclusion of the

adjudication proceedings.

6.3 In all other cases, 25% of the expected final

reward may be paid after adjudication resulting in

confiscation and/or confirmation of the demand,

infringement and the remaining 50% may be paid after

the conclusion of the appeal/revision proceedings by

the appropriate authorities (such as Tribunal, FERA

Board, etc.) resulting in the upholding of confiscation,

demand, fine penalties, etc. imposed under the

respective Acts.

7. TO WHOM REWARD MAY BE PAID

7.1 Ordinarily, informers and Government servants

(upto the level of Group `A’ Superintendents/Assistant

Collectors of Customs and Central Excise/Assistant

Directors will be eligible for reward depending on the

contribution made by them as a team as well as

individually with regard to the collection of

intelligence, surveillance, effecting of seizure etc.

Due credit should be given to the staff employed on

investigation.

7.2 Group `A’ officers above the level of Assistant

Collector/Assistant Director will not be eligible for

reward on the basis of value of the seizures, etc.

However, in appropriate cases, government may

consider, in consultation with CCA/DGRI Director,

Anti Evasion, the grant of lump-sum

payment/advance increments and/or recognitions, in

any other manner of the services rendered by them

for which purpose the Heads of Department should

forward their recommendation to the aforementioned

officers with a copy to the Ministry.

8. ……………………………………………………

8.1.1 ……………………………………………………

8.1.2 ……………………………………………………

8.1.3 All case of grant of reward to Government

servants in excess of the limits specified above

should be examined and approved by a Committee

consisting of the following :-

Amount of reward for                             Constitution of the 

Govt. Servants                                       Committee



1. Rewards in excess of Rs.10,000/-     1. Head of Department

but not exceeding Rs. One lac 2. Additional Collector

and

3. Senior most Deputy

Collector/ Dy. Collector

all the Hqrs.

2. Rewards in excess of Rs.1 Lac 1. Head of Department

and upto Rs.5 Lacs 2. Director, Preventive

Operations and

3. Additional Collector/

Special Director in

charge of the Hqrs.

3. Reward in excess of Rs.5 Lacs 1. Concerned Member of

the C.B.E.C. or G.C.A.

as the Case may and

2. DGRI/Director,

Enforcement/ Director,

Anti-Evasion as the

case may be, and

3. the Head of

Department

concerned.”

It is not in controversy that an amendment came to be issued vide

P.No.R-13011/5/89.Ad.v. of the Department of Revenue in April 1989 limiting

the total reward to Rs.1 lakh for seizure and to a total limit of Rs.10 lakhs in

ones career, though there was dispute about its relevance and applicability to

the claim of the respondent on the ground that it had no retrospective

application to the seizure effected on 24.2.1989, in this case.

The decision of the Division Bench rendered in affirmance of the one

rendered by the Single Bench suffer from a serious infirmity in not adverting

properly to the basics and fundamentals of the Scheme for Rewards and in

assuming to the contra that when an informer could be given liberally, the

Government servant also, must be shown the same consideration, whereas a

careful scanning through may go to show that an Informant is placed on a

different pedestal than a Government servant. The rewards are also to be

and can be “upto 20%” or as the case may be and not that invariably it must

be as a rule 20% of the estimated market value. Reward is purely an ex

gratia payment, subject to the Guidelines on the discretion of the competent

authority, though it cannot arbitrarily be denied or refused at whim or fancy

and it should specifically conform to and must be shown to fall or claimed

within the four corners of the Scheme and not by any deviation or modulation

of the Scheme, as the Courts think it should be and if it cannot come strictly

within the four corners of it, such claim may have to be dealt with only under

the residuary powers enabling the grant of reward. That apart, being ex

gratia, no right accrues to any sum as such till it is determined and awarded

and, in such cases, normally it should not only be in terms of the Guidelines

and Policy, in force, as on the date of consideration and actual grant but has

to be necessarily with reference to any indications contained in this regard in

the Scheme itself. The line of decisions relation to vested rights accrued

being protected from any subsequent amendments may not be relevant for

such a situation and it would be apposite to advert to the decision of this

Court reported in State of Tamil Nadu Vs. M/s Hind Stone & Ors. [(1981) 2

SCC 205]. That was a case wherein this Court had to consider the claims of

lessees for renewal of their leases or for grant of fresh leases under the Tamil

Nadu Minor Mineral Concession Rules, 1959. The High Court was of the

view that it was not open to the State Government to keep the applications

filed for lease or renewal for a long time and then dispose them of on the

basis of a rule which had come into force later. This Court, while reversing

such view taken by the High Court, held that in the absence of any vested

rights in anyone, an application for a lease has necessarily to be dealt with

according to the rules in force on the date of the disposal of the application,

despite the delay, if any, involved although it is desirable to dispose of the

applications, expeditiously. Therefore, the reward could not have been

allowed in this case completely ignoring the amendments, which came into

force in April 1989, merely because the seizure was in February 1989. That

apart, under the Scheme final reward is postulated only on adjudication of the

case resulting in confiscation of the goods as found stated in clause 6 of the

Guidelines and that should, therefore, be crucial and relevant date for

consideration of award and, therefore, the Guidelines, as are in force on that

date, will be really applicable and would relevant. Consequently, the

exclusion of the amendment, which was made in April 1989, from

consideration in this case, may not be proper, and the conclusion to the

contrary by the High Court, cannot be sustained.

The interpretation placed as though the restrictions in clause 7 will

have no relevance to the officers other than the officers specified of the

Department of Central Excise/Customs cannot be justified, either on the

language of the Guidelines or on the conspectus of the Scheme for rewards.

The classification made is between informers on the one hand and

Government servants on the other – and not with reference to any particular

class of category of Government servants alone. The specification of certain

officers are meant to illustrate the level and standard of their category/class

with particular reference to the gradation of offices they hold and the granting

authority or courts, if need be, have to necessarily arrive at the equivalence in

other Departments as well – from among the other class of Government

servants, as a whole, serving either under the State or Central Government –

and the Scheme cannot be mutilated otherwise or moulded to suit the

consideration of a particular or given case, favourably. Clause 8.1.3 provides

the necessary clue in this regard and the consideration, if at all, has to be with

reference to the provisions contained in clause 4 and the various Guidelines

contained therein.

For all the reasons stated above, we are unable to accord approval to

the decision of the High Court. The judgment under challenge is, therefore,

set aside. On the facts of the case, it is found that on 4.7.1995, after the

decision of the learned Single Judge, a High Level Committee seems to have

considered the claims of the respondent for reward and recommended a sum

of Rs.1.25 lakhs, subject to the final decision of the High Court, and kept in

abeyance the actual disbursal of the sum. In the light of all these and instead

of relegating the matter for fresh review, by the authorities in the Government,

involving further delay also, we would instead direct the payment of a reward

of Rs.2.50 lakhs, treating the same as a special case and the delay already

involved and the decision said to have been taken – in order to give a quietus

to the problem. The sum directed by this order may be disbursed within a

period of sixty days from this date without fail. The appeal shall stand allowed

to the extent indicated above and subject to the payment ordered above. The

respondent has been driven to unnecessary litigation by completely denying

anything initially for all his efforts and had to face proceedings in this Court

also. The appellant will pay Rs.15,000/- for the costs of the respondent, while

bearing their own costs.