Bombay High Court High Court

W.P. 1161/2007 vs The State Of Maharashtra on 5 January, 2009

Bombay High Court
W.P. 1161/2007 vs The State Of Maharashtra on 5 January, 2009
Bench: B. P. Dharmadhikari
                                                                        1/93




                                                                        
            IN THE HIGH COURT OF JUDICATURE OF BOMBAY

                           BENCH AT NAGPUR




                                                
                                   ...

                       WRIT PETITION NO: 1161/2007




                                               
                                  WITH
                       WRIT PETITION NO: 975/2007
                                  WITH
                       WRIT PETITION NO: 1106/2007




                                        
                                  WITH
                       WRIT PETITION NO: 1110/2007
                            ig    WITH
                       WRIT PETITION NO: 3430/2007
                                  WITH
                          
                        WRIT PETITION NO: 19/2008
                                  WITH
                       WRIT PETITION NO: 2604/2008
           

    1)   W.P. 1161/2007
        



         Western Coalfields Ltd.
         Through the Chief General Manager
         Wani Area, Tadali (Urjagram)
         Dist. Chandrapur.                     .. PETITIONER





              VERSUS


    1.   The State of Maharashtra





         through the Secretary
         Revenue and Forest Department
         Mantralaya, Mumbai-32.

    2.   Tahsildar
         Chandrapur.                           ..RESPONDENTS

    2)   W.P. 975/2007

         Western Coalfields Ltd.




                                                ::: Downloaded on - 09/06/2013 14:12:23 :::
                                                                       2/93




                                                                      
         Through the Chief General Manager
         Chandrapur Area, Chandrapur.               .. PETITIONER




                                              
               VERSUS


    1.   State of Maharashtra




                                             
         through the Secretary
         Revenue and Forest Department
         Mantralaya, Mumbai-32.




                                        
    2.   Tahsildar
         Chandrapur.         ig              ..RESPONDENTS
                           
    3)   W.P. 1106/2007

         Western Coalfields Ltd.
         Through the Chief General Manager
         Ballarpur Area, Sasti
           


         Tq.Rajura
        



         Dist. Chandrapur.                   .. PETITIONER

               VERSUS





    1.   State of Maharashtra
         through the Secretary
         Revenue and Forest Department
         Mantralaya, Mumbai-32.





    2.   Tahsildar
         Ballarpur Dist. Chandrapur.                ..RESPONDENTS



    4)   W.P. 1110/2007

         Western Coalfields Ltd.
         Through the Chief General Manager




                                              ::: Downloaded on - 09/06/2013 14:12:23 :::
                                                                       3/93




                                                                      
         Ballarpur Area, Sasti, Tq.
         Rajura Dist. . Chandrapur.                 .. PETITIONER




                                              
               VERSUS
    1.   The State of Maharashtra
         through the Secretary
         Revenue and Forest Department




                                             
         Mantralaya, Mumbai-32.

    2.   Tahsildar
         Rajura Dist. Chandrapur.




                                        
         ..RESPONDENTS
                            
    5)   W.P.3430/2007
                           
         Western Coalfields Ltd.
         Through the Chief General Manager
         Wani North Area, Bhallar Township
           

         Tq.Wani Dist. Chandrapur.                  .. PETITIONER
        



               VERSUS


    1.   The State of Maharashtra





         through the Secretary
         Revenue and Forest Department
         Mantralaya, Mumbai-32.

    2.   Tahsildar





         Wani Dist. Yavatmal.                       ..RESPONDENTS



    6)   W.P. 19/2008

         Western Coalfields Ltd.
         Through the Chief General Manager
         Wani Area, Tadali
         Dist. Chandrapur.                   .. PETITIONER




                                              ::: Downloaded on - 09/06/2013 14:12:23 :::
                                                                                                  4/93




                                                                                                 
                    VERSUS




                                                                         
    1.       The State of Maharashtra
             through the Secretary
             Revenue and Forest Department
             Mantralaya, Mumbai-32.




                                                                        
    2.       Tahsildar
             Wani Dist. Yavatmal.                                              ..RESPONDENTS




                                                         
    7)       W.P. 2604/2008            
             Western Coalfields Ltd.
             Through the Chief General Manager
                                      
             Nagpur Area Nagpur.                                               .. PETITIONER

                    VERSUS
               


    1.       State of Maharashtra
            



             through the Secretary
             Revenue and Forest Department
             Mantralaya, Mumbai-32.





    2.       Sub-Divisional Officer
             Ramtek Dist. Nagpur.

    3.       Tahsildar,
             Parseoni, Dist. Nagpur.                                           ..RESPONDENTS





    --------------------------------------------------------------------------------------------------
     ------Additional Solicitor General Shri Sharan with Adv. S.C. Mehadia for
                                                 WCL.
    Additional Government Pleader Bharati Dangre with Asst. Govt. Pleaders
         T.R. Kankale, D.B. Patel & R.N. Kothari for State Of Maharashtra.
    --------------------------------------------------------------------------------------------------
    ------



                                                                         ::: Downloaded on - 09/06/2013 14:12:23 :::
                                                                                 5/93




                                                                                
                             CORAM : B.P. DHARMADHIKARI, J.
                             DATE OF RESERVING :      15/12/2008
                             DATE OF PRONOUNCEMENT: 05/1/2009




                                                        
    JUDGMENT:

1. Common question involved in all these Writ Petitions is,

“whether State Government can levy and demand any sum as amount of

nonagricultural assessment from Petitioners WCL.”

ig Petitioner-

Company is incorporated under the Companies Act, 1956 with its Head

Office at Nagpur and it is Central Government Undertaking in public sector

as also the Government Company within the meaning of Section 617 of

Companies Act. It is having coal mines in western part of the nation

including State of Maharashtra and Madhya Pradesh. Prayers in all Writ

Petitions filed by it are to declare that orders assessing non-agricultural

tax and demand notices issued consequentially are illegal. There is also

similar prayer in relation to Zilla Parishad cess and Gram Panchayats

cess with direction to Respondents to refund the amount already

recovered from it on that account.

2. In W. P. 1161/2007 challenge is to assessment orders dated

3/3/2005 and 4/3/2005 and consequential demand notices dated 5/3/2005

of Tahasildar, Chandrapur. W. P. 975/2007 raises challenge to

::: Downloaded on – 09/06/2013 14:12:23 :::
6/93

assessment orders dated 4/3/2005, 5/3/2005, notice dated 7/3/2005 and

consequential demand notice dated 5/3/2005 again by Tahasildar,

Chandrapur. W. P. 1106/2007 challenges assessment orders dated

7/3/2005, demand notices dated 7/3/2005, 16/10/2006 by Tahasildar,

Ballarpur (District Chandrapur). W. P. 1110/2007 challenges assessment

orders dated 3/3/2005, demand notices dated 7/3/2005, 19/11/2004 &

13/10/2006 by Tahasildar, Rajura (District Chandrapur). W. P. 3430/2007

challenges demand notices dated 16/1/2001, 18/1/2001, 24/1/2001,

23/1/2001 & 13/2/2001 by Tahasildar, Wani (District Yavatmal). It also

challenges common order dated 29/10/2002 passed in Rev. Appeals 9,11

to 21/RRC-70/2001 (of Kolera) by S.D.O. Wani, order dated 29/8/2005 by

Addl. Collector in further Rev. Appeal 70/2/2004-05 and order dated

12/2/2007 in Revision No. 2/RRC-70/2005-06 by the Additional

Commissioner, Amravati Division. In W. P. 19/2008 challenge is to

demand notices dated 16/1/2001,18/1/2001,30/1/2001, 1/2/2001,

5/2/2001 & 1/3/2001 by Tahsildar, Wani (District Yavatmal). It also

challenges common order dated 25/10/2002 passed in Rev. Appeals 1 to

8 & 10 /RRC-70/2001 by S.D.O. Wani, dated 29/8/2005 by Addl.

Collector in further Rev. Appeal 70/2/2004-05 (of Ukani) and order dated

12/2/2007 in Revision no. 2/RRC-70/2005-06 (of Kolera) by the Additional

Commissioner, Amravati Division. In W. P. 2604/2008 challenge is to

::: Downloaded on – 09/06/2013 14:12:23 :::
7/93

demand notices dated 21/12/2001, 15/2/2006, 17/2/2006, 16/3/2006 by

Tahasildar, Parseoni (District Nagpur). It also challenges order dated

3/12/2002 passed in Appeal by S.D.O. Ramtek, dated 30/11/2007 by

Addl. Collector, Nagpur in further Rev. Appeal 114/MRC–81/2006-07(of

Pipti, Kandri, Tekadi & Gondegaon) and order dated 2/4/2008 in Appeal

no. 1/MRC-81/2007-08 by the Additional Commissioner, Nagpur Division.

As the bone of contention between parties is competence of State

Government to recover non-agricultural tax from Petitioners, they have

not addressed this Court about the correctness or otherwise of the

Appellate or Revisional orders mention above.

3. By reasoned order dated 26/2/2008, this Court admitted all

Writ Petitions of the year 2007 and granted interim relief. Writ Petition

19/2008 came to be admitted and interim relief has been granted in it on

3/3/2008 in view of this earlier order. W. P. 2604/2008 is not admitted so

far and this Court has not issued even a formal notice therein. However

as all the matters are being considered together, Respondents have

already filed their submissions in the matter. Accordingly Rule also in Writ

Petition No. 2604/2008. It is also heard finally along with other Writ

Petitions mentioned above.

::: Downloaded on – 09/06/2013 14:12:23 :::
8/93

4. I have heard Additional Solicitor General Shri Sharan with

Adv. S.C. Mehadia, for Petitioner- WCL and Additional Government

Pleader (Mrs) Bharati Dangre with Asst. Govt. Pleaders T.R. Kankale,

D.B. Patel & R.N. Kothari for State of Maharashtra in all the matters. Shri

Sharan has placed short written notes on record while opening the

arguments and also while rebutting the oral contentions of the

Respondents.

5. (A)

Learned ASG Sharan contends that WCL has come

into existence because of nationalization of coal mining activity in the

country due to Coal Mines (Nationalization) Act, 1973. W.C.L. receives

lands for its activities by three modes i.e. by acquisition under Coal

Bearing Areas (Acquisition and Development) Act, 1957 — hereinafter

referred to as Coal Bearing Act, by acquisition under Coal Mines

(Nationalisation) Act, 1973 — hereinafter referred to as “Nationalisation

Act”; by acquisition under Land Acquisition Act and by Purchase. The

impugned demand is in relation to lands which thus came to Petitioners.

As the Central Government is the owner of these lines, because of Article

285 of the Constitution of India, these lands cannot be taxed at all. By

virtue of Section 10 of Coal Bearing Act the lands vested absolutely in

Central Government and under its Section 11, the lands have been

transferred to WCL but then as absolute right to deal with or alienate

::: Downloaded on – 09/06/2013 14:12:23 :::
9/93

these lands is not conferred upon W. C. L., it is not the owner and Central

Government continues to be the absolute owner. Right to alienate is “sine

qua non” for ownership or vesting and for this proposition support is being

drawn from 2004 (4) Bom.C .R. 386- – Hindustan A e ronautic s Ltd vs

State O f Maharashtra and 1986 (O ) BC I 143= 1985 Mah.L.J. 343

Inte rnational A irp ort A uthority of India vs State O f Maharashtra as

also of Hon Apex Court reported at A .I.R. 1957 SC 344 — “Fruit and

Vegetable Merchants Union v. Delhi Improvement Trust“.

(B) By placing reliance upon Section 5 of Nationalization Act

it is stated that mines acquired there-under also do not vest absolutely

and WCL is not complete owner thereof. Attention is invited to Section 2

(h) thereof to point out the wide field covered by meaning given to phrase

“mine”. It is contended that under Section 4 Central Government

becomes Lessee after vesting and by Section 3 & 6, said vesting is free

from all encumbrances. Deemed lease under Section 5 (2) and its

effect is being relied upon by pointing out how deeming provision needs to

be interpreted to urge that rights of Central Government become the rights

of WCL and liabilities of Central Government only become its liabilities. It

is also urged that under the statutory lease on account of Rule 72 and

::: Downloaded on – 09/06/2013 14:12:23 :::
10/93

Form “K” of Mineral Concession Rules, 1960 framed under Section 13 of

Mines and Minerals (Regulation and Development) Act, 1957; Petitioners

are not obliged to pay any land revenue to State Government. Mineral

Concession Rules, 1960 are referred to as 1960 Rules while Mines and

Minerals (Regulation and Development) Act, 1957 is referred to as Act no.

67 of 1957 hereafter.

(C) It is submitted that lands subjected to non-agricultural

tax under the Maharashtra Land Revenue Code, 1966 are the lands

wherein mining activities or activities essential for such mining are

undertaken/performed and all lands are covered by mining lease.

Regulation and development of mine is subject enumerated under Entry

54 List I to 7th Schedule. Parliament has in exercise of its power under

this entry enacted Mines and Minerals (Regulation and Development) Act,

1957 & Mineral Concession Rules, 1960. As these 1960 Rules do not

stipulate payment of any land revenue to the State Government by

Lessee, imposition of non-agricultural tax is claimed to be directly in

conflict with Central Legislation and therefore void ab initio. Judgment of

Hon Apex Court reported at 1991 (supp l. 1) SC C 81– O rie nt Pape r &

Industrie s Ltd. vs. State of O rissa is relied upon in support. Similarly,

::: Downloaded on – 09/06/2013 14:12:23 :::
11/93

by pointing out 1995 AIR SC W 2179 “State of T.N. v. A dhiyama n

Educational and Research Institute” = 1995 (4) SCC 104-para 41, it is

argued that even if Rule 72 or Form ‘K’ above may be a subordinate

legislation, still, State enactment (referable to Entry 25 in List II) in

conflict there with is null and void.

6. (A) Learned igAddl. G.P. Smt. Bharati Dangre with

respective other AGPs raise preliminary objection by pointing out that

these Writ Petitions lack necessary details and, therefore, deserve to be

dismissed. Attention is invited to judgment dated 21/12/2006 delivered in

W. P. 1407/2006 to point out how absence of material has been found to

be fatal deficiency by this Court. It is argued that the Petitioners get

necessary land for their activity through purchase, acquisition or

allotment by State Government, encroachment on Government Lands,

through Coal Bearing Act and through Nationalization Act. It is

contended that lands received by Petitioners by last three modes are

relevant for present litigation. Lands forming subject matter of W. P.

1161/2007 at Mouza Ghugus are said to be unauthorizedly converted for

non-agricultural purpose since 1973 — 74 and by inviting attention to order

of Tahasildar, Chandrapur dated 3/3/2005, it is pointed out that the non-

agricultural tax there is for such unauthorized user for residential and for

::: Downloaded on – 09/06/2013 14:12:23 :::
12/93

industrial/official use. Judgment dated 5/6/2007 in W. P. 5523/2004 is

shown to urge that this Court on earlier occasion, had reminded the

matter back after noticing that the orders of non-agricultural assessment

did not show any application of mind to the nature and status of the land.

It is urged that impugned orders are passed with due application of mind.

Reported judgments in Hindustan Aeronautics Ltd vs State Of

Maharashtra & International Airport Authority of India vs State Of

Maharashtra (supra) are commented upon to show that the views therein

are not relevant in present matters.

Purpose of Coal Bearing Act is pointed out and it is

(B)

stated that when lands vest in Central Government, then only vesting is

“free from all encumbrances”. Under section 11 (1) and (2), the Central

Government directs vesting with Government Company like present

Petitioner and when lands go to such Government Company, the

immunity available to Central Government by virtue of Article 285 of

Constitution of India does not pass over to Petitioners. By inviting

attention to provisions of Section 4 and 5 of Nationalization Act, again,

same arguments are advanced. To demonstrate constitutional

competence of State Government to legislate in the matter of non-

::: Downloaded on – 09/06/2013 14:12:23 :::
13/93

agricultural tax , Entry 23,49 and 50 of List II are being pointed out as

against Entry No 54 in List I. Section 2 (16), (19) and (21) of MLR Code

read with Section 117 thereof are pressed into service for this purpose.

Attention is also invited to Section 64, 168 as charging sections.

(C) Judgments reported at 1999 (3) SC C 290=1999 A IR

SCW 4761– Western igCoalfields Ltd vs Municipal Council,

Birsing hp ur, A .I.R. 1999 SC 1734- – Ele c tronic s C orp n. of India, Ltd.,

M/s. v. Se c y., Re ve nue De ptt., G ovt. of A .P, 1999 (6) SC C 78– Board

of Truste e s for the Visakhapatnam Port Trust vs State O f A .P. and in

same volume at page 74– Food Corporation of India vs Muincipal

Committee,Jalalabad are pointed out to show that Hon. Apex Court

has noted difference between Union of India or Central Government and

the Government company. Ele c tronic s C orp oration of India Ltd vs

Se c re tary, Re ve nue De partme nt, G ove rnme nt of A . P. — re p orte d at

1994 (4) SC C 458, Food C orp oration of India vs Sub C olle c tor,

Narasap ur- re p orte d at 1999 (6) SC C 80, Inte rnational A irport

Authority vs Munic ip al C orp oration of De lhi – – re porte d at A .I.R. 1991

De lhi 302 are also pressed into service for same purpose. Munic ip al

C ommissione r of Dum Dum Munic ip ality vs Indian Tourism

::: Downloaded on – 09/06/2013 14:12:23 :::
14/93

De ve lop me nt C orporation re p orte d at 1995 (5) SC C 251 — para 35,

36 and Judgment of Hon Division Bench of Jammu and Kashmir High

Court reported at A.I.R. 2001 J&K 36- – Hote l C orporation of India v.

State and othe rs, are also cited to demonstrate how position has not

been correctly appreciated by this Court in its earlier judgment mentioned

above. It is urged that there is nothing on record to show that Central

Government has not ceased to be the Owner. Pleadings in Writ Petitions

are also pointed out to show that Union of India is not the owner and lands

no longer vest in it. 1982 (1) SC C 125- A IR 1982 SC 697- We ste rn

C oalfie lds Ltd & Bharat A luminium C omp any Ltd. vs. Sp e c ial A re a

De volop me nt A uthority, is relied upon to show legislative competence

of State Legislature in the matter. It is argued that clauses 4 and 5 of the

order by which lands vest in WCL do not in any way derogate from

ownership of property or vesting thereof with WCL. Attention of this Court

is also invited to the fact that other grounds of challenge like time-barred

tax claim, retrospectively of the assessment or computation errors or claim

for exemption have not been argued by Petitioners.

7. (A) In his reply arguments, Learned ASG Sharan has

stated that his arguments about effect of deeming fiction are not even

rebutted and clause 4 and 5 of allotment letter show the eminent domain

::: Downloaded on – 09/06/2013 14:12:23 :::
15/93

of Central Government. In order to explain the provisions in Article 285

and his arguments further, he cited 1950 (supl) SC R 92- The

C orp oration of C alc utta vs The G ove rnors of St Thomas Sc hool

C alc utta, 1991 (3) SC C 410- -Kalawatib ai vs. Soiryabai and A .I.R.

1984 Pat 280– Manag ing Dire c tor, National C oal De ve lop me nt

C orp oration vs Sta te of Bihar. It is further urged that necessary details

in relation to lands are already given in all petitions and attention has been

invited to pages 32 — 33 of W. P. 1106/2007. As “Rule” is already

issued in the matter after hearing both sides, point of maintainability

cannot be debated as it was already pressed into service at the stage of

admission. It is stated that rule of res-judicata also applies at different

stages of same litigation and, therefore, the question cannot be re-

agitated at this stage. 2005 (1) SC C 787- – Bhanu Kumar Jain vs.

Arc hana Kumar, and several other judgments are cited in support. It is

further urged that argument of not obtaining previous permission before

changing the user of land is misconceived because the lands given to

WCL are only for mining purposes and no other purpose. Acquisition of

land for the purpose of coal mining itself amounts to sanctioning the use of

land for non-agricultural purpose. It is urged that sanction for such user

or change of user is implicit in the allotment or acquisition. Various

judgments cited by Learned Addl. G.P. & other AGPs. are also attempted

::: Downloaded on – 09/06/2013 14:12:24 :::
16/93

to be distinguished. Para 19 of 2002 (3) SC C 496, – – Haryana

Financ ial C orp oration vs. Jag damb a O il Mills, and some other

judgments are cited to urge that a precedent is an authority for what it

decides and not for what could logically follow from it. Ashwan Kumar

Sing h vs. U.P. Pub lic Se rvic e C ommission- – 2003 (11) SC C 584 (p ara

10 – 12) is relied upon to show that the Courts interpret law and not the

judgments. According to learned Counsel issue regarding effect of

deeming fiction under Section 5 (2) of Nationalization Act has not been

determined by any of the judgments and hence, the judgments are not

authority governing present controversy. Again Form “K ” Chapter 7

Clause 1 of 1960 Rules is pointed out and it is canvassed that State has

not argued that Leases granted to WCL were not as per said Form or then

the terms thereof are not binding on it. It is pointed out that the Hon

Judge of Apex Court party to its judgment upholding imposition of

municipal taxes on Airport Authority in Dum Dum Airport case (supra)

while deciding International Airport Authority of India vs State Of

Maharashtra (supra) as a Hon Judge of this High Court had taken

different view after noticing the concept of vesting and its different shades.

It is further clarified that WCL did not acquire a single lease under Coal

Bearing Areas (Regulation & Development) Act, 1957 and hence only the

provisions of Section 10 (1) and 11 (1) govern the issue. There is no

::: Downloaded on – 09/06/2013 14:12:24 :::
17/93

question of looking into subsection (2) of either Section 10 or 11. It is

urged that separate machinery is provided for eviction and as no action for

eviction of WCL has been taken, it implies that there is no

encroachment. It is explained that other grounds of challenge like time-

barred tax claim, retrospectively of the assessment or computation errors

or claim for exemption have not been invoked as the same need to be

decided by Appellate/Revisional authorities if this Court does not find merit

in the Article 285 challenge.

(B) Learned Addl. G.P. Smt. Dangre with other AGPs. has

pointed out that Managing Director, National Coal Development

Corporation vs State of Bihar (supra) is the judgment in case of a virgin

land & attention is invited to pleadings in W. P. 1161/2007.

8. (A) It is placed on record that Petitioners have offered no

arguments about prayer in relation to Zilla Parishad cess and Gram

Panchayats cess. Similarly, about challenge to quantum of NA tax or its

retrospective recovery no contentions are advanced mentioning that the

same can be looked into by the competent authority after the questions

raised herein are sorted out.

::: Downloaded on – 09/06/2013 14:12:24 :::
18/93

(B) Judgment dated 5/6/2007 in W. P. 5523/2004 shows

that this Court found that merely because WCL did not bother to place all

material on record before the Revenue Authorities or tender proper

evidence, the Authorities cannot avoid their statutory responsibility under

Maharashtra Land Revenue Code to apply law correctly after ascertaining

the actual facts. The matter was remitted back with observation that

issuance of the proper show cause notice or a supplementary notice to

the WCL was essential in the matter. This is sufficient to demonstrate the

inappropriateness in preliminary objection sought to be raised by the State

Government here. In case of Munic ip al C ommissione r of Dum Dum

Munic ip ality vs Indian Tourism De ve lopme nt C orp oration re porte d

at 1995 (5) SC C 251 in paragraph 37, Hon. Apex Court found that the

finding of High Court about all lands in possession of ITDC being within

limits of Dum Dum Municipality was not based on any definite material

and hence it was left open for decision by appropriate authority at

appropriate stage. Here also the effect of want of relevant details can be

considered at proper stage in this judgment.

9. The consideration of the controversy has to be after close

scrutiny of the two judgments of this Court on which Petitioner WCL have

placed heavy reliance.

::: Downloaded on – 09/06/2013 14:12:24 :::
19/93

(A) Hindustan Aeronautics Ltd. Vs. State of Maharashtra &

others (supra) is the judgment of learned Single Judge of this Court

which considers the fresh decision of State Government after its earlier

order was set aside by this Court and matter was remanded back to it.

This earlier judgment is reported at 2003 (4) LJSO FT 122 =2003(2)

Bom.C .R. 652. Brief mention of this earlier decision here is necessary.

There the demand of amount towards non-agricultural assessment was

disputed by the petitioner on the ground that the title of the land vested

with Union of India. Secretary for State while returning finding that the

land does not belong to the Central Government adverted to the entries in

the record of rights never decisive regarding title of the land. The

question whether the subject land was the property of the Union or not

was held to be purely a question of fact . Though the petitioner was in

possession but if the property was still the property of the Union then the

question of recovery of non-agricultural land revenue was found not to

arise in view of Article 285(1) of the Constitution of India. Defence of

Petitioner was that there was no valid conveyance of title of the subject

land by Union of India to the petitioner and the Union of India continues to

be the absolute owner of the property in question in spite of a deed dated

24-6-1978 signed between the respondent No. 5 and the petitioner. The

::: Downloaded on – 09/06/2013 14:12:24 :::
20/93

said deed was not registered and hence that title did not pass to the

petitioner for want of registration. State Government urged that

registration was not necessary. However, this Court found that it was not

the basis on which the Secretary had decided the matter nor that plea was

taken in affidavit filed before this Court on behalf of State Government.

On the other hand, the petitioner had contended that document had not

been acted upon. In these circumstances, after quashing the impugned

order the matter was remitted to the Principal Secretary of Revenue

Department for consideration afresh in accordance with law without being

influenced by any of the observations in the impugned order or in High

Court order. Judgment relied upon by the WCL before me in this matter is

in challenge to this subsequent decision of said Secretary.

(B) Paragraph 14 and 15 of Hindustan Aeronautics Ltd. Vs.

State of Maharashtra & others (supra) relied upon before this Court are

important. It was noticed that State Government found title in Petitioner

Hindustan Aeronautics because of indenture dated 22/6/1978. The said

document was unregistered and State treated that document as in the

nature of “sale”. It was found that second part of Section 54 of Transfer

of Property Act contemplated two ways of transfer of tangible immovable

property costing less than Rs.100/–. As the registered document was

::: Downloaded on – 09/06/2013 14:12:24 :::
21/93

absent, first such way was absent and as State did not find that transfer

was by delivery of possession, the other way was not shown to have

been followed. The judgment then proceeds to consider the precedents

cited to note that those judgments contemplated ownership of the property

and it was also noticed that definition of “owner” as contained in Andhra

Pradesh Non-agricultural Assessment Act, 1963 was expanded even to

include the Lessee in respect of the land owned by State Government. It

was found that there was no parallel provision in Maharashtra Land

Revenue Code. In paragraph 17 the contentions of State Government

about the wide meaning of expression “transfer” or “divesting” are noted

with question whether in facts there had been a transfer by such action by

which it could be gathered that land ceased to be property of the Central

Government. Then in paragraph 19, this Court held that petitioner before

it was neither an owner not a grantee. It is obvious that the question

which is being raised before me by Petitioner-W. C. L. did not arise for

consideration in this reported judgment. As the document purporting to

effect transfer was found not to possess that effect and as facts on record

did not establish divesting of any interest by Union of India, this Court

found that Article 285 continued to apply and hence non-agricultural tax

was not leviable.

::: Downloaded on – 09/06/2013 14:12:24 :::
22/93

10. (A) International Airport Authority of India vs State of

Maharashtra (supra) is the other judgment of this High Court (by Hon.

S.P. Bharucha,J.) & Petitioner is trying to read it with judgment of Hon

Apex Court in case of Municipal Commissioner of Dum Dum Municipality

vs Indian Tourism Development Corporation reported at 1995 (5) SC

251, to which Hon Judge is not a party. Effort is to stress that angle

considered in judgment of this High Court was not required to be looked

into by Hon Apex Court. Western Coalfields Ltd. v. Municipal Council,

Birsinghpur Pali (supra) is the later judgment of Hon Apex Court on same

issue and to it Hon. Judge is a party. In paragraph 8 of this later

judgment, it is observed: —

“8. We should now add that the issue that we are here
concerned with is substantially covered by the judgment of

this Court in Municipal Commissioner of Dum-Dum
Municipality v. Indian Tourism Development Corporation,

(1995) 5 SCC 251 and, agreeing with that judgment, we

see no reason to accept Mr. Raval’s submission that it
needs to be reconsidered.”

In fact, Hon. Judge has delivered the Constitutional Bench judgment of

Hon Apex Court in case of Electronics Corpn. of India, Ltd., M/s. v. Secy.,

::: Downloaded on – 09/06/2013 14:12:24 :::
23/93

Revenue Deptt., Govt. of A.P (supra).

(B) Judgment delivered by Hon Judge as Judge of this

High Court [International Airport Authority of India vs State of Maharashtra

(supra)] shows that there the question whether land belonging to Union

Government earlier devolved upon International Airport Authority by virtue

of Section 12 (1) (a) of International Airports Authority Act, 1971 (“1971

Act” hereafter) arose for consideration. If the land was held as belonging

to Central Government, Article 285 of Constitution applied to it and not

otherwise. Paragraph 2 this judgment is important and it shows that in

terms of Section 12 (3) of said 1971 Act dispute of such nature was to be

resolved by Central Government in consultation with Airport Authority &

accordingly it was decided by Central Government holding that the land

on which non-agricultural tax was demanded by State of Maharashtra

continued to belong to Central Government and its ownership was not

transferred to said Authority. In paragraph 11 of this judgment different

shades of the meaning of word “vest” are noticed and in paragraph 12

thereafter scheme of 1971 Act has been considered. It is noticed that

Airport Authority has to pay balance of its annual net profits to Central

Government and it has also to prepare the programme of its next financial

::: Downloaded on – 09/06/2013 14:12:24 :::
24/93

year with financial estimate thereof and obtain approval from Central

Government. The Central Government has retained the power to take

away the management of Airports from the Authority and entrust it to any

other person. In paragraphs 13 and 14 judgment of Hon Calcutta High

Court and Hon Gujarat High Court holding that the transfer was for limited

purpose of administration and management are appreciated. Thereafter

in paragraph 15, it has been concluded that since the word “vest” is

capable of variable meanings, provisions of Section 12 (1) (a) thereof

were of no assistance and other provisions of the 1971 Act needed to be

looked into. In paragraph 16 it is noticed that no contract for sale of

immovable property can be made by Airport Authority unless previously

approved by Central Government and it had no power to lease if it was for

period of more than 30 years without such previous approval. It has been

therefore observed that vesting with Airport Authority was only for the

management of Airports and Union Government remained the owner.

Immunity conferred by Article 285 was, therefore, held to be available and

State Government could not impose any tax upon said land. It is obvious

that view taken is due to appreciation of scheme of 1971 Act as also of

decision of Union of India in terms of its section 12 (3). I find that the

judgment of Hon Apex Court in case of Municipal Commissioner of Dum

Dum Municipality vs Indian Tourism Development Corporation (supra)

::: Downloaded on – 09/06/2013 14:12:24 :::
25/93

being considered little later does not support this appreciation of statutory

scheme.

11. Judgment of Hon. Apex Court delivered by Hon. Judge in

case of Electronics Corpn. of India, Ltd., M/s. v. Secy., Revenue Deptt.,

Govt. of A.P (supra) now needs to be perused. Levy of non-agricultural

assessment by A.P. Non-Agricultural Land Assessment Act (14 of 1963)

(as amended by Act 28 of 1974) on land owned by Central Govt. but

leased out to appellant company for industrial and commercial purpose

was held legal & it was held that it can be recovered from Company.

Plea of estoppel on ground that State Government in its reply letter stated

that no separate notification is necessary for exempting land given to

Union of India from payment of said levy was held not tenable. There

with effect from 1st July, 1974, Sec. 12 of the Act was amended so that it

applied to land which was owned by the Central or a State Government

and was leased out for any commercial, industrial or other non-agricultural

purpose. Sec. 2(j) defining an “owner” was also amended from that

date to include a lessee of land owned by the Central or a State

Government if the land was leased out by such Government for a

commercial, industrial or other non-agricultural purpose. By virtue of

Sec. 3, the obligation to pay non-agricultural assessment on the leased

::: Downloaded on – 09/06/2013 14:12:24 :::
26/93

land lay upon the owner lessee. In the case before it, Hon Apex Court

found the appellant company to be the lessee of the Department of Atomic

Energy of the Union of India in respect of the said land. The said land,

therefore though of the ownership of the Central Government, being

leased out to the appellant company for an industrial and commercial

purpose, was land to which the said A.P. Act applied. By virtue of the

amended definition of “owner” under S. 2(j) of that Act, the appellant

company was held to be owner of the said land and, by virtue of Sec. 3,

was found liable to pay non-agricultural assessment thereon. Apex Court

declared that a clear distinction must be drawn between a company and

its share-holder, even though that shareholder may be only one and may

be the Central or a State Government. In the eye of the law, a company

registered under the Companies Act is a distinct legal entity other than the

legal entity or entities that hold its shares. Its earlier judgment in case of

Western Coalfields Ltd vs Special Area Development Authority (supra)

has been relied upon in support. The question about vesting decided by

Hon. Judge as Judge of this High Court did not require consideration by

Hon Apex Court in this Constitutional Bench judgment.

12. Judgment of Hon Apex Court in case of Municipal

Commissioner of Dum Dum Municipality vs Indian Tourism Development

::: Downloaded on – 09/06/2013 14:12:24 :::
27/93

Corporation (supra) considers properties vesting in Airport Authority by

virtue of Section 12 of International Airport’s Authority Act, 1971 i.e. 1971

Act. Provisions of Section 12 along with its subsection (3) are

reproduced in paragraphs 11/12 of this report and then in later paragraphs

13 to 16 the scheme of the 1971 Act is briefly stated. The argument

advanced in paragraph 18 about different shades of expression “vest” is

considered in paragraph 22 which also shows consideration of argument

that the vesting of properties in Airport Authority was only for the purpose

of managing those properties and ownership thereof never vested in the

Authority. It has been concluded that the scheme of the 1971 Act and

absence of words of restriction in Section 12 revealed the intention of

legislature that properties ceased to be the properties of Union of India

and vesting in Airport Authority was neither restricted nor temporary. In

para 23, Section 33 of 1971 Act is held to be a temporary and regulatory

measure which usually finds place in enactments dealing with Co-

operative societies and Panchayat Raj institutions. In paragraph 24,

Section 34 dealing with supersession of Airport Authority are also

considered to find that for limited period only properties vested in Union.

In paragraph 26, requirement of giving notice before taking action under

Section 33 and 34 is held to indicate that Airport Authority was meant to

be a separate entity with distinct identity. In paragraph 28 and 29 of the

::: Downloaded on – 09/06/2013 14:12:24 :::
28/93

reported judgment letters written by Government of India purported to the

under Section 12 (3) of 1971 Act are reproduced and in paragraph 30,

Hon Apex Court has given reasons for holding it not to be a binding

decision in terms of Section 12 (3). In paragraph 34 of this judgment, its

earlier judgment in case of Western Coalfields Ltd vs Special Area

Development Authority (supra) has been cited with approval by the Hon.

Apex Court. Thus, this judgment clearly overrules the view of this High

Court in International Airport Authority of India vs State of Maharashtra

(supra). It is to be noted that Hon. Apex Court has set aside the view of

Calcutta High Court and found that similar view reached by Learned

Single Judge of this High Court was subject-matter of L.P.A. before its

Division Bench. The Apex Court has also dismissed appeal of Airport

Authority against the interlocutory order in L.P.A. directing it to pay the

part of demand of property tax to Bombay Municipal Corporation issued

by said D.B. by its judgment.

13. Though State Government has cited several judgments to

show how Government Companies have been treated as distinct entities

liable to pay property tax or non-agricultural tax as levied by State

Governments, in view of the discussion above and direct judgment

available on the point, I do not find it necessary to delve more in this

::: Downloaded on – 09/06/2013 14:12:24 :::
29/93

controversy. Following observations in Western Coalfields Ltd. v. Special

Area Development Authority, Korba (supra) clinch the issue :–

“20. The third contention of the Attorney General
flows from the provisions of Art. 285 (1) of the

Constitution which says that the property of the Union
shall, save in so far as Parliament may by law

otherwise provide be exempt from all taxes imposed by
a State or by any authority within a State. Sec. 127A

(2) of the M. P. Municipalities Act and S. 136 of the M.

P. Municipal Corporation Act also provide that the

property tax shall not be leviable, inter alia, on
“buildings and lands owned by or vesting in the Union

Government”. Relying on these provisions, it is
contended by the Attorney General that since the

appellant companies are wholly owned by the
Government of India. the lands and buildings owned by
the companies cannot be subjected to property tax. The
short answer to this contention is that even though the

entire share capital of the appellant companies has
been subscribed by the Government of India it cannot
be predicated that the companies themselves are owned
by the Government of India. The companies, which are
incorporated under the Companies Act, have a
corporate personality of their own, distinct from that of

::: Downloaded on – 09/06/2013 14:12:24 :::
30/93

the Government of India. The lands and buildings are
vested in and owned by the companies the Government

of India only owns the share capital. In Rustom
Cavasjee Cooper v. Union of India (The Banks
Nationalisation
case) it was held :

“A company registered under the Companies Act is a
legal person, separate and distinct from its individual
members. Property of the Company is not the property

of the shareholders. A shareholder has merely an

interest in the Company arising under its Articles of
Association, measured by a sum of money for the

purpose of liability, and by a share in the profit.”

21. In Heavy Engineering Mazdoor Union v. The State
of Bihar, the
fact that all its shares were held by the

President and certain officers of the Central

Government did not make any difference to that
position.

21A. The decision of this Court in the Andhra Pradesh

State Road Transport Corporation v. Income-tax
Officer,
but it is not a Government department nor do
its powers fall within the province of Government”.

In Pennington’s Company Law, 4th Edition, pages 50-
51, it is stated that there are only two decided cases —
no scope for applying the doctrine of lifting the veil in
order to have regard to the realities of the situation.
The appellant companies were incorporated under the
Companies Act for a lawful purpose. Their property is
their own and it vests in them. Under S. 5 (1) of the

::: Downloaded on – 09/06/2013 14:12:24 :::
31/93

Coal Mines (Nationalisation) Act, 26 of 1973, which
applies in the instant case, the right, title and interest

of a nationalised coal mine vest, by direction of the
Central Government, in the Government company. If
the lands and building on which respondent 1 has

imposed the property tax cannot be regarded as the
property of the Central Government for several other
purposes like attachment and sale, there is no reason

why, for taxing purposes the property can be treated as

belonging to that Government as distinct from the
company which has a juristic personality..”

14. In Electronics Corpn. of India, Ltd., M/s. v. Secy., Revenue

Deptt., Govt. of A.P (supra ) also, it is observed that a clear distinction

must be drawn between a company and its share-holder, even though that

shareholder may be only one and that the Central or a State Government.

In the eye of the law, a company registered under the Companies Act is a

distinct legal entity other than the legal entity or entities that hold its

shares. In 1999 A IR SC W 4761–We ste rn C oalfie lds Ltd. v. Munic ipa l

C ounc il, Birsing hp ur Pali; Hon. Apex Court has held that due to effect

of order under S.5 of Coal Mines (Nationalisation) Act (26 of 1973) , rights,

title and interests of erstwhile owner of colliery which vested in Central

::: Downloaded on – 09/06/2013 14:12:24 :::
32/93

Government on nationalization get vested in the Govt. company. Such

Government company holds the colliery as its own & not on behalf of

Central Government. Colliery is, therefore, not entitled to exemption from

property tax. Discussion undertaken below by me in this judgment

considers the argument that property does not vest in WCL and rejects it.

Thus, in view the direct judgments of the point, it is apparent that the

contentions raised on the strength of two judgments of learned Single

Judges of this Court stands concluded against the Petitioners WCL.

15. Now the contentions about effect of clauses in document

handing over the mine to WCL & language of relevant Sections of Coal

Bearing Act & Nationalization Act deserves attention.

(A) Learned ASG Sharan has also argued that there is

deeming fiction in Coal Bearing Act as also in Nationalization Act which

has not been considered by any of the judgments so far. It is difficult to

accept this proposition as while delivering the judgments relevant

provisions of law are noticed though the same may not be expressly

mentioned. However in order to appreciate this controversy, relevant

provisions need to be reproduced.

Sections 3, 5 and 11 of the Coal Mines (Nationalization) Act,

1973, so far as they are relevant here are thus :

::: Downloaded on – 09/06/2013 14:12:24 :::
33/93

“3. Acquisition of rights of owners in respect of coal

mines.- (1) On the appointed day, the right, title and
interest of the owners in relation to the Coal Mines

specified in the Schedule shall stand transferred to, and
shall vest absolutely in, the Central Government free
from all encumbrances.

(2), (3), (4) and (5) —

5. Power of Central Government to direct vesting of

rights in a Government company- (1) Notwithstanding
anything contained in Sections 3 and 4, the Central

Government may, if it is satisfied that the Government
company is willing to comply, or has complied with

such terms and conditions as that Government may
think fit to impose, direct, by an order in writing, that

the right, title and interest of an owner in relation to a
coal mine referred to in Section 3, shall, instead of

continuing to vest in the Central Government, vest in
the Government Company either the date of
publication of the direction or on such earlier or later
date (not being a date earlier than the appointed day),

as may be specified in the direction.

(2) Where the right, title and interest of an owner in
relation to a coal mine vest in a Government company
under sub-section (1) the Government Company shall,
on and from the date of such vesting, be deemed to
have become the lessee in relation to such coal mine as

::: Downloaded on – 09/06/2013 14:12:24 :::
34/93

if a mining lease in relation to the coal mine has been
granted to the Government company and the period of

such lease could have been granted under the Mineral
Concession Rules; and all the rights and liabilities, of
the Central Government in relation to such coal mine

shall on and from the date of such vesting, be deemed
to have become the rights and liabilities, respectively, of
the Government company.

(3) The provisions of sub-section (2) of Section 4 shall

apply to a lease which vests in a Government company
as they apply to a lease vested in the Central

Government and references therein to the “Central
Government” shall be construed as references to the
Government Company.

11. Management, etc. of coal mines.- (1) The general

superintendence, direction, control and management of
the affairs and business of a coal mine, the right, title
and interest of an owner in relation to which have

vested in the Central Government under Section 3,
shall-

(a) in the case of a coal mine in relation to which a

direction has been made by the Central Government
under sub-section (1) of Section 5, vest in the
Government company specified in such direction or”

(b) in the case of a coal mine in relation to which no
such direction has been made by the Central
Government, vest in one or more custodians appointed
by the Central Government under sub Section (2),

::: Downloaded on – 09/06/2013 14:12:24 :::
35/93

(2) The Central Government may appoint an
individual or a Government Company as the Custodian

of a coal mine in relation to which no direction has
been made by it under sub Section (1) of Section 5.”

Section 2 (e) states that “Custodian” means the
Custodian appointed under sub Section (2) of Section
11, to take over, or carry on, the management of a coal

mine.”

Thus, it is obvious that when Central Government makes a

direction under Section 11(1) (a) the general superintendence direction

control and management of the affairs and business of a coal mine as

also the right, title and interest of Central Government in relation there to

stands transferred to and vests in Government Company. Central

Government under Section 3 succeeds to right, title and interest of the

owner of coal -mine which it then passes on to Government Company

under Section 5 (1) of Nationalization Act. At least statute does not show

that these rights get diluted in any way in the process. If no such

direction is made, the same vests in Custodian appointed under sub

Section (2) above. Question is what is the purport of deeming fiction

about the rights and liabilities of Central Government which or subject to

which the property vests in Government Company.

::: Downloaded on – 09/06/2013 14:12:24 :::
36/93

B. Scheme of Coal Bearing Act is not much different.

Section 9 is final declaration of acquisition and relevant Sections 10 & 11

read as under: —

“Section 10. Vesting of land or rights in
Central Government: — (1) On the publication in the

Officials Gazette of the declaration under Section 9, the
land or the rights in or over the land, as the case may

be, shall vest absolutely in the Central Government free
from all encumbrances.

(2) Where the
rights under any mining lease granted or deemed to

have been granted by a State Government to any person
are acquired under this Act the Central Government

shall, on and from the date of such vesting, be deemed
to have become the lessee of the State Government as if

a mining lease under the Mineral Concession Rules had
been granted by the State Government to the Central
Government, the period thereof being the entire period
for which such a lease could have been granted by State

Government under those rules.

Section 11. Power of Central
Government to direct vesting of land or rights in a
Government Company: — (1) Notwithstanding
anything contained in Section 10, the Central

::: Downloaded on – 09/06/2013 14:12:24 :::
37/93

Government may, if it is satisfied that a Government
Company is willing to comply or has complied with

such terms and conditions as the Central Government
may think fit to impose, direct by order in writing, that
the land or the rights in or over the land, as the case

may be, shall instead of vesting in the Central
Government under section 10 or continuing to so vest,
vest in the Government Company either on the date of

publication of the declaration or on such other date as

may be specified in the direction.

(2) Where the

rights under any mining lease acquired under this Act
vest in a Government Company under sub Section (1),
the Government Company shall on and from the date of

such vesting, be deemed to have become the lessee of the

State Government as if a mining lease under the
Mineral Concession Rules has been granted by the State
Government to the Government Company, the period

thereof being the entire period for which such a lease
could have been granted by the State Government
under those rules, and all the rights and liabilities of

the Central Government in relation to the lease or the
land covered by it shall, on and from the date of such
vesting be deemed to have become the rights and
liabilities of the Government Company.”

It is obvious that after declaration under Section 9, the

::: Downloaded on – 09/06/2013 14:12:24 :::
38/93

lands, whether private or otherwise forming subject-matter thereof or all

the rights in relation there to either as lessee of State Government or

otherwise vest in Central Government. Learned ASG Sharan has

contended that in present case no mining lease has been acquired by

Central Government under Coal Bearing Act and therefore neither Section

10 (2) nor Section 11 (2) have any application and Petitioners WCL

cannot be treated as Lessee of State Government in relation to lands

received by it under this Enactment. It is apparent that all types of rights

can be acquired under Coal Bearing Act and vesting thereof is

contemplated only under Section 10 (1). Section 10 (1) also covers

vesting after acquisition of leasehold rights. Section 10 (2) only provides

for substitution of Central Government as lessee of State Government

when rights under mining lease are acquired. The rights of original owner

of those leasehold rights vest in Central Government under first part of

Section 10 and Section 10 (2) only regulates the relationship between

Central Government and State Government concerning such mining lease

by superimposing Central Government as lessee and by prescribing

maximum possible duration therefor. Therefore, only Section 11 (1)

does not use or specify both parts of Section 10 separately. Otherwise,

there is no mechanism in Section 11 enabling Central Government to

transfer acquired mining lease to any Government Company. Section 11

::: Downloaded on – 09/06/2013 14:12:24 :::
39/93

(1) is, therefore, the only provision which empowers Central Government

to transfer rights vesting in it either as owner or then as lessee of State

Government to such Government Company. This separation of rights as

lessee of State Government or otherwise qua the acquired rights/land is

not prescribed by legislature only for Central Government and the

Government Company also substitutes itself in place of Central

Government as lessee of State Government by virtue of Section 11 (2). It

is,

therefore, apparent that whatever interests or rights Central

Government procurers under the scheme of Coal Bearing Act only, all

those rights devolve upon Government Company under Section 11.

16. (A) It is here important to note that to demonstrate that

Petitioner WCL does not have right to alienate any lands none of the

provisions either of Coal Bearing Act or then of Nationalization Act have

been pointed out. The document by which Central Government directed

vesting of the property in WCL has only been shown. This document is

under Coal Bearing Act and no copy of order of vesting under

Nationalization Act is filed. Copy of order dated 23rd December 1986

issued by Under Secretary to Government of India has been annexed as

specimen along with all Petitions except WP 2604/2008. No order of

vesting is annexed with WP 2604/2008. First paragraph of this specimen

after disclosing 21st December, 1985 as the date of publication of

::: Downloaded on – 09/06/2013 14:12:24 :::
40/93

notification under Section 9 (1) of Coal Bearing Act mentions that lands

and rights described in schedule appended to it vested absolutely free

from all encumbrances in Central Government as per Section 10 (1). Said

schedule appended either to notification under Section 9 (1) or to this

specimen copy is not filed on record. Second paragraph is about

satisfaction of Central Government that WCL, Nagpur i.e. present

Petitioner was willing to comply with the terms and conditions Central

Government thought it fit to impose. Third paragraph thereafter declares

that said lands and rights so vested with effect from 21st December 1985

instead of continuing to so vest in Central Government shall vest in the

Government Company subject to 5 terms and conditions stated below: —

” 1. The Government Company shall reimburse the

Central Government all payments made in respect
of compensation, interests, damages and the like,

as determined under the provisions of the said Act.

2. A Tribunal shall be constituted for the purpose of
determining the amounts payable to the Central
Government by the Government Company under

condition (1) and all expenditure incurred in
connection with any such Tribunal and persons
appointed to assist the Tribunal shall be borne by
the Government Company and, similarly all
expenditure incurred in respect of all legal
proceedings like appeals, etc. or in connection with

::: Downloaded on – 09/06/2013 14:12:24 :::
41/93

the rights in or over the said lands so vesting shall
also be borne by the Government Company.

3. The Government Company shall indemnify the
Central Government or its officials against any other
expenditure that may be necessary in connection

with any proceedings by or against the Central
Government or its officials regarding the rights in or
over the said lands so vesting.

4. The Government Company shall have no

power to transfer the said lands to any other person
without the previous approval of the Central

Government.

5. The Government Company shall abide by such
directions and conditions as may be given or

imposed by the Central Government for particular

area as and when necessary.”

(B). This document ,therefore , clearly shows that rights

in land as vested with Central Government have been passed over to

Government Company (WCL) and power to transfer available to it has

been permitted to be exercised only after previous approval of Central

Government. The document itself shows that power to transfer has not

been denied to Petitioner-Company. Petitioner-Company has to payback

entire expenditure incurred by Central Government towards acquisition of

land including compensation to the original owner and has also to

::: Downloaded on – 09/06/2013 14:12:24 :::
42/93

indemnify Central Government for future expenditure in connection with

said proceedings. Thus as per this document Central Government does

not pay anything from its treasury for the lands/leases and recovers

everything from Petitioner WCL. Thus having paid for market value of

acquired rights, it cannot be accepted that such acquired rights or property

does not vest in WCL. Neither memorandum of association nor articles of

association of WCL are placed on record to show that though a

Government Company under Companies Act, it has not been authorized

to acquire and hold property. Petitioner itself has stated some instances of

direct purchases as source of acquisition of lands for its activities.

Judgment of Hon Apex Court in case of Municipal Commissioner of Dum

Dum Municipality vs Indian Tourism Development Corporation (supra)

considered above, deals the nature of vesting of properties in

International Airport Authority by virtue of Section 12 of International

Airport’s Authority Act, 1971 i.e. 1971 Act. Provisions of Section 12 along

with its subsection (3) are reproduced in paragraph 11 & 12 of this report

and then in paragraph 13 provisions of Chapter IV which sets out

functions of the Authority are discussed. In report paragraph 14 Chapter

V dealing with finance, accounts and audit are mentioned. It is also

noticed that balance of its annual net profits remaining after meeting of its

expenditure and after providing for reserves etc. is to be made over to

::: Downloaded on – 09/06/2013 14:12:24 :::
43/93

Central Government by Airport Authority. Sections 21 to 24 which contain

certain regulatory measures concerning the finances of Airport Authority

are also noticed. Chapter VI with title “Miscellaneous” which require

Authority to prepare and submit to Central Government annual report

giving accounts of its activities during the financial year, activities

proposed to be undertaken during next financial year, provision for placing

such report before both houses of Parliament, provision in Section 31

stipulating that the Authority shall be deemed to be a company within the

meaning of Income Tax Act, 1961 are all considered in paragraph 15 of

this judgment by Hon Apex Court. Sections 33 and 34 which confer

power upon Central Government to issue direction to Airport Authority to

entrust management of Airport to any person after reasonable opportunity

of being heard, operation of such arrangement for period of six months

unless recalled earlier with power to extend it for further period not

exceeding 18 months, power given by Section 34 to supersede Airport

Authority in certain contingencies find consideration in paragraph 15 as

also paragraph 16 of the report. In paragraph 21, Hon Apex Court has

noted that after realising that business is to be carried on as a business

and not in the manner of Governmental activity, Central and State

Government’s started creating corporations for carrying on these

activities. Instances of several such corporations are given and it is noted

::: Downloaded on – 09/06/2013 14:12:24 :::
44/93

that International Airport Authority is one such Corporation created by the

Act. Is noticed that vesting under Section 12 is neither restricted nor

temporary and property ceases to be property of Union of India. It is also

noticed that vesting was no doubt for ensuring better management of

airports but the said purpose underlying the creation of the Authority could

not be read as a restriction or as the ground for curtailing the meaning of

vesting. The argument in paragraph 18 about different shades of

expression “vest” is considered in paragraph 22 which also shows

consideration of argument that the vesting of properties in Airport

Authority was only for the purpose of managing those properties and

ownership thereof never vested in the Authority. In para 23, Section 33 of

1971 Act is held to be a temporary and regulatory measure which usually

finds place in enactment dealing with Co-operative Societies and

Panchayat Raj institutions. In present Writ Petitions neither WCL nor State

Government has pointed out any similar Sections or Scheme relevant for

determination of nature of “vesting”. Petitioner WCL has chosen to rely

only upon above specimen copy of order. It only shows that when Union

of India accepted an artificial person in the shape of WCL to substitute

itself, certain regulatory measures have been made in the orders issued

under Section 11 (1) of Coal Bearing Act. The regulations do not deny

right to transfer to Petitioner and in no way states that if transfer is

::: Downloaded on – 09/06/2013 14:12:24 :::
45/93

permitted, Central Government will receive the consideration therefor. I,

therefore, find that the specimen copy which accepts absolute vesting of

property in Central Government substitutes WCL in place of Central

Government as its absolute holder free from all encumbrances but subject

to certain regulatory measures inherent in such type of arrangements. It

shows that said right instead of continuing to so vest in Central

Government has been made over to Petitioners and thus Central

Government has ceased to be its holder. Observations of Hon Apex Court

cited on behalf of Petitioners & in Kalawatibai vs. Soiryabai reported at

the 1991 (3) SC C 410 in paragraph 12 made in the background of Section

14 (1) of Hindu Succession Act, 1956 explaining meaning of limited

ownership are not applicable here.

17. (A) Effect of alleged “deeming fiction” needs to be

considered in this background. Petitioners have urged that precedents

are not Euclid’s theorem and as effect of deeming fiction as contained in

Section 5 (2) of Nationalization Act has not been determined by any of the

judgments cited on behalf of State Government, those judgments are not

relevant authorities. The word “deemed” is used in different senses and it

does not mean that a deeming provision is every time made for creating a

fiction. A deeming provision may be with a view to include what is already

::: Downloaded on – 09/06/2013 14:12:24 :::
46/93

obvious or what is uncertain or to signify an artificial meaning or

construction of a word or phrase that would not have been normally

possible. Thus in each situation a question as to with what object the

legislature has made such a deeming provision falls for consideration.

Here “deeming fiction” in Section 5 of Nationalization Act or in Section 11

of Coal Bearing Act is sought to be extended to transfer immunity from

taxation provided to Union i.e.Central Government by Article 285 of

Constitution of India to WCL. Said Article reads:–

“285. Exemption of property of the Union from State
taxation.- (1) The property of the Union shall, save in

so far as Parliament may by law otherwise provides, be

exempt from all taxes imposed by a State or by any
authority within a State.”

Settled principles governing the interpretation of a deeming

clause can be gathered from the case of East End Dwe lling s C o. Ltd. v.

Finsbury Boroug h C ounc il , reported in 1951 (2) A ll ER 587. This

quotation in judgment of the House of Lords has been approved by the

Supreme Court in a number of decisions. Commenting on the construction

of a deeming clause, which creates a legal fiction, Lord Asquith explained

the effect of such a fiction in the following words :-

::: Downloaded on – 09/06/2013 14:12:24 :::
47/93

“If one is bidden to treat an imaginary state of affairs

as real, one must surely, unless prohibited from doing
so, also imagine as real the consequences and incidents

which, if the putative state of affairs had in fact
existed, must inevitably have flowed from or
accompanied it.”

“The statute says that one must imagine a certain state
of affairs. It does not say that, having done so, one

must cause or permit one’s imagination to boggle when
it comes to the inevitable corollaries of that state of

affairs.”

The Court has to first ascertain the purpose behind incorporation of such

deeming provision i.e. the need necessitating such a legal fiction in the

scheme of law.

(B) Deeming fiction is being pressed into service by WCL

to support its claim to the rights & liabilities of the Central Government.

The purpose of Coal Bearing Act is to establish in the economic interest of

India greater public control over the coal mining industry and its

development by providing for acquisition by the State of unworked land

containing or likely to contain coal deposits or of rights in or over such

::: Downloaded on – 09/06/2013 14:12:24 :::
48/93

land, for the extinguishment or modification of such rights accruing by

virtue of any agreement, lease, licence or otherwise and contains

provisions for matters connected there with. Under Section 10 (1) of Coal

Bearing Act the land or the rights in all over the land vest absolutely in

Central Government free from all encumbrances. It is obvious that these

rights are acquired by following the procedure under said Act Section 10

(2) substitutes Central Government as Lessee of State Government if

property acquired is lease rights under any mining lease. It is therefore

obvious that the rights and liabilities of Central Government qua the

acquired property under Coal Bearing Act & its earlier owner/holder are

only envisaged in scheme of Section 10 (1) and (2). Consequentially it

follows that very same rights are also dealt with by Section 11. Same

logic also holds good in relation to Section 5 of Nationalization Act.

Section 5 (1) actually mentions the right, title and interest of an owner in

relation to the coal mine as the subject on which Central Government

issues order in writing and directs its vesting in Government Company like

WCL. It is an Act to provide for acquisition and transfer of the right, title

and interest of the owners in respect to the coal mines specified in the

schedule with a view to reorganizing and reconstructing such coal mines

so as to ensure rational, coordinated and scientific development and

utilization of coal resources consistent with the growing requirements of

::: Downloaded on – 09/06/2013 14:12:24 :::
49/93

the country, in order that ownership and control of such resources are

vested in the State and thereby so distributed as best to subserve the

common good and to make provision for matters connected there with or

incidentally thereto. It is therefore obvious that the object of both these

Enactment/Acts is to divest private holding or ownership of coal mines and

to make it over to in Central Government. Thus after completion of

process of acquisition, the property or rights forming subject matter of

such acquisition vest absolutely in Central Government free from all

encumbrances. The original holder or owners are entitled only to

compensation as per the scheme of Acts but all their rights, title or interest

in such property is lost. It is these lost rights which are being transferred

to a Government Company through further Sections in respective Acts.

The words “all the rights and liabilities, of the Central Government in

relation to such coal mine” & “deemed to have become the rights and

liabilities, respectively of the Government Company” used in Section 5 (2)

Nationalization Act, therefore, envisage only these rights of private

owner/holder derived by Central Government. This is equally applicable

even to words “and all the rights and liabilities of the Central Government

in relation to the lease or the land covered by it shall, on and from the date

of such vesting be deemed to have become the rights and liabilities of the

Government Company.” appearing at the end of Section 11 (2) of Coal

::: Downloaded on – 09/06/2013 14:12:24 :::
50/93

Bearing Act.

(C) Both these Acts do not deal with constitutional immunity

available to Central Government because of Article 285 (1) of Constitution

of India and also constitutional rights and liabilities of Central Government

and State Government qua each other. Not only this, there is no effort

and intention to transfer constitutional immunity of Central Government to

Government Company in said provisions. It is also clear that immunity

provided for by Article 285(1) is conferred by Constitution on Central

Government and it is a constitutional privilege which cannot be transferred

or made over to any other functionaries unless and until Constitution of

India is itself amended. Because of this position, neither Coal Bearing Act

or Nationalization Act can be construed as even dealing with such

immunity and therefore, nor Section 5 or Section 11 thereof, as the case

may be, can be viewed as engulfing this aspect of immunity while using

the words “all the rights and liabilities of Central Government”. The words

“free from all encumbrances” in respective S.10(1) & 3(1) of respective

Acts do not cover constitutional rights & liabilities. Moreover, even if

“deeming scheme” in respective above Sections is presumed to cover

within its sweep such immunity of Central Government, the same cannot

be passed over to WCL by either Coal Bearing Act or Nationalisation Act.

::: Downloaded on – 09/06/2013 14:12:24 :::
51/93

It is more than apparent that argument of “deeming fiction” in an attempt

to reach such immunity is misconceived in present circumstances.

18. There is also challenge to competence of State Government

to continue to levy or to demand non-agricultural tax after the lands are

made over to WCL for its exploitation as coal mine.

(A)

Discussion already undertaken above clearly shows

that the immunity provided in Article 285 of Constitution of India sought to

be invoked either directly by claiming that lands still vested in Central

Government or then indirectly by stretching the so-called “deeming words”

is not available to Petitioners. In “Electronics Corpn. of India, Ltd., M/s. v.

Secy., Revenue Deptt., Govt. of A.P” (supra) in para 22, Hon. Apex Court

observed that the provisions under Ss. 2(j) and 12 of A.P. Non-Agricultural

Land Assessment Act (14 of 1963) (as amended by Act 28 of 1974), are

not ultra vires because Art. 285 does not apply when the property to be

taxed is not of the Union of India but of a distinct and separate legal entity.

Each of the appellants before it being companies registered under

Companies Act, were found to be entities other than the Union of India.

Hon. Apex Court concluded that the question of reading down of

provisions of S. 2(j) and S. 12 did not, therefore, arise. Hence challenge

::: Downloaded on – 09/06/2013 14:12:24 :::
52/93

by pointing out provisions of Article 285 deserves to be rejected. The other

aspect of legislative competence on part of State Government to demand

tax or non-agricultural assessment on lands with WCL is squarely

covered by the two judgments of Hon. Apex Court i.e. first reported at AIR

1982 S.C. 697 Western Coalfields Ltd. v. Special Area Development

Authority, Korba & later at AIR 2005 S.C. 1646 “State of West Bengal v.

Kesoram Industries Ltd. The later judgment is delivered by

Constitutional Bench and majority therein approves the first judgment.

(B) In so far as Western Coalfields Ltd. v. Special Area

Development Authority, Korba (supra) is concerned, I find reproduction of

relevant paragraph from the judgment itself more appropriate.

23. Finally, the learned Attorney General raised a
contention of fundamental importance which was not

raised in the High Court. The lands and buildings on
which respondent 1 has imposed the property tax are
used for the purposes of and are covered by coal-mines.
Basing himself on that consideration the Attorney
General argues:

(1) By virtue of the declaration contained in Sec. 2

::: Downloaded on – 09/06/2013 14:12:24 :::
53/93

of the Mines and Minerals (Development and
Regulation) Act 1957. the legislative field covered by

Entry 23, List II passed on to the Parliament by virtue
of Entry 54, List I.

(2) The Parliament enacted the Coal Mines

Nationalisation Act, 1973 for acquisition of coal mines
with a view to reorganising and reconstructing such
coal mines so as to ensure the rational, co-ordinated

and scientific development and utilisation of coal

resources as best to subserve the common good.

(3) Under Sec. 5 of the Nationalisation Act. the

acquired properties were vested in a Government
Company in order to carry out more conveniently the
object of that Act. and for that purpose the properties

were freed from all encumbrances by Section 6 of the

Act.

(4) The taxing power of the State legislature must be
construed as limited in its scope so as not to come in

conflict with the power and function of the Union to
regulate and develop the mines as envisaged by the
Nationalisation Act.

(5) The impugned tax is manifestly an impediment
in the discharge of the afore said function since it
substantially increases the cost of the developmental
activities. The tax is not in the nature of a fee.

24. Apart from the fact that there is no data
before us showing that the property tax constitutes an

::: Downloaded on – 09/06/2013 14:12:24 :::
54/93

impediment in the achievement of the goals of the Coal
‘Mines Nationalisation Act, the provisions of the M. P.

Act of 1973, under which Special Areas and Special
Area Development Authorities are constituted afford an
effective answer to the Attorney General’s contention.

Entry 23 of List II relates to “Regulation of Mines and
mineral development subject to the provisions of List I
with respect to regulation and development under the

control of the Union,” Entry 54 of List I relates to

“Regulation of mines and mineral development to the
extent to which such regulation and development under

the control of the Union is declared by Parliament by
law to be expedient in the public Interest”. It is true that
on account of the declaration contained in S. 2 of the

Mines and Minerals (Development and Regulation) Act

1957 the legislative field covered by Entry 23 of List II
will pass on to Parliament by virtue to Entry 54 List I.
But in order to judge whether on that account, the

State legislature loses its competence to pass the Act of
1973, it is necessary to have regard to the object and
purpose of that Act and to the relevant provisions

thereof, under which Special Area Development
Authorities are given the power to tax lands and
buildings within their jurisdiction. We have set out the
objects of the Act at the commencement of this
judgment, one of which is to provide for the
development and administration of Special Areas
through Special Area Development Authorities. Section

::: Downloaded on – 09/06/2013 14:12:24 :::
55/93

64 of the Act of 1973, which provides for the
constitution of special areas lays down by sub-section

(4) that : Notwithstanding anything contained in the
M. P. Municipal Corporation Act. 1956, the M. P.

Municipalities Act, 1961, or the M. P. Panchayats Act,

1962, the Municipal Corporation. Municipal Council.
Notified Area Committee or a Panchayat. as the case
may be, shall in relation to the Special area and as

from the date the Special Area Development Authority

undertakes the functions under clause (v) or clause (vi)
of Sec. 68 cease to exercise the powers and perform the

functions and duties which the Special Area
Development Authority is competent to exercise and
perform under the Act of 1973 Section 68 defines the

functions of the Special Area Development Authority

one of which as prescribed by clause (v), is to provide
the Municipal services as specified in Sections 123 and
124 of the M. P. Municipalities Act, 1961. Section 69

which defines the powers of the Authority. shows that
those powers are conferred inter alia, for the purpose of
municipal administration. Surely. the functions, powers

and duties of Municipalities do not become an occupied
field by reason of the declaration contained in Section 2
of the Mines and Minerals (Development and
Regulation) Act. 1957. Though, therefore, on account
of that declaration, the legislative field covered by,
Entry 23, List II may pass on to the Parliament by
virtue of Entry 54. List 1, the competence of the State

::: Downloaded on – 09/06/2013 14:12:24 :::
56/93

Government to enact laws for municipal administration
will remain unaffected by that declaration.

25. Entry 5 of List II relates to “Local Government.
that Is to say. the constitution and powers of municipal

corporations and other local authorities for the purpose
of local self-Government”. It is in pursuance of this
Power that the State Legislature enacted the Act of

1973. The power to impose tax on lands and buildings

is derived by the State Legislature from Entry 49 of List
II : “Taxes on lands and buildings”. The power of the

Municipalties to levy tax on lands and buildings has
been conferred by the State Legislature on the Special
Area Development Authorities. Those Authorities. have

the power to levy that tax in order effectively to

discharge the municipal functions which are passed on
to them. Entry 54 of List I does not contemplate the
taking over of municipal functions.

26. Shri Dharmadhikari who appears on behalf of
the respondents has drawn our attention to the

judgment of a Constitution Bench of this Court in H. R.
S. Murthy v. Collector of Chittoor
(1964) 6 SCR 666:
(AIR 1965 SC 177), which provides a complete answer
to the Attorney General’s contention. In that case under
the terms of a mining lease, the lessee worked the mines
and bound himself to pay a dead rent if he used the
leased land for the extraction of iron ore and to pay

::: Downloaded on – 09/06/2013 14:12:24 :::
57/93

surface rent in respect of the surface area occupied or
used by him. Demands were made upon the lessee for

successive years for the payment of land cess under
Secs. 78 and 79 of the Madras District Boards Act,
1920. Those demands were challenged by the lessee on

the ground, inter alia, that the provision imposing the
land cess quoad royalty under the mining leases must
be held to have been repealed by the Central Act viz. the

Mines and Minerals (Regulation and Development) Act,

1948, and the Mines and Minerals (Regulation and
Development) Act, 1957. This contention was repelled

by this Court by holding that Sections 78 and 79 of the
Madras District Boards Act had nothing to do with the
development of mines and minerals or their regulation.

The proceeds of the land cess were required to be

credited to the District fund which had to be used for
everything necessary for or conducive to the safety,
health, convenience or education of the inhabitants or

the amenities of the local area concerned It was further
held by the Court that the land cess was not a tax on
mineral rights but was in truth and substance a “tax on

lands” within the meaning Of Entry 49 of the State list.
The reasoning adopted in this decision shows that it is
not correct to say that the proparty tax provided for in
the Act of 1973 is beyond the legislative competence of
the State Legislature; that tax has nothing to do with
the development of mines. The power conferred by the
State Legislature on Special Area Development

::: Downloaded on – 09/06/2013 14:12:25 :::
58/93

Authorities to impose the property tax on lands and
buildings is therefore not in conflict with the power

conferred by the Coal Mines Nationalisation Act on the
Union Government to regulate and develop the Coal
mines so as to ensure rational and scientific utilisation

of coal resources. The paramount purpose behind the
declaration contained in Section 2 of the Mines and
Minerals (Regulation and Development) Act, 1957 is

not in any manner defeated by the legitimate exercise of

taxing power under Section 69 (d) of the Act of 1973.

27. The decision of this Court in Baijnath Kedia v.
State of Bihar
(1970) 2 SCR 100: (AIR 1970 SC
1436), on which the learned Attorney General relies, is

distinguishable.

The second sub-rule added to Rule 20 was held to
be without jurisdiction for the same reason.

28. That the declaration in Section 2 of the Mines
and Minerals (Regulation and Development) Act, 1957
does not result in invalidation of every State legislation

relating to mines and minerals is demonstrated
effectively by the decision in State of Haryana v.
Chanan Mal
(1976) 3 SCR 688: (AIR 1976 SC 1654).

The Haryana State Legislature passed the Haryana
Minerals (Vesting of Rights) Act, 1973, under which
two notifications were issued for acquisition of right to
saltpetre, a minor mineral, and for auctioning certain

::: Downloaded on – 09/06/2013 14:12:25 :::
59/93

saltpetre bearing areas. It was held by this Court that
the Haryana Act was not in any way repugnant to the

provisions of the Act of 1957 made by Parliament and
that the ownership rights could be validly acquired by
the State Government under the State Act.

29. The decision of a Constitution Bench of this Court
in Ishwari Khetan Sugar Mills (P.) Ltd. v. State of U. P.
(1980) 3 SCR 331: (AIR 1980 SC 1955), is even more

to the point. In that case, 12 sugar undertakings stood

transferred to and were vested in a Government
undertaking under the U. P. Sugar Undertakings

(Acquisition) Ordinance, 1971, which later became an
Act. It was contended on behalf of the sugar
undertakings that since sugar is a declared industry

under the Industries (Development and Regulation)

Act, 1951, parliament alone was competent to pass a
law on the subject and the State Legislature had no
competence to pass the impugned Act by reason of

Entry 52. List I read with Entry 24, List II. The
majority, speaking, through one of us Desai J., held
that the legislative Power of the State under Entry 24,

List II, was eroded only to the extent to which control,
was assumed by the Union Government pursuant to the
declaration made by the Parliament in respect of a
declared industry and that the field occupied by such
enactment was the measure of the erosion of the
legislative competence of the State legislature. Since the
Central Act was primarily concerned with the

::: Downloaded on – 09/06/2013 14:12:25 :::
60/93

development and regulation of declared industries and
not with ownership of industrial undertakings, it was

held that the State legislature had the competence to
enact the impugned law. Justice Pathak and Justice
Koshal, who gave a separate judgment concurring with

the conclusion of the majority, preferred to rest their
decision on the circumstance that the impugned
legislation fell within Entry 42, List III – ‘Acquisition

and requisition of property’ – and was therefore within

the competence of the State legislature.”

(C) In State of West Bengal v. Kesoram Industries Ltd.

(supra) facts show that the constitutionality of the Cess Act, 1880, West

Bengal Primary Education Act, 1973, West Bengal Rural Development

and Production Act, 1976 as amended by the West Bengal Taxation Laws

(Amendment) Act, 1992 whereby and where-under cess was levied on

“coal”, “tea”, “brick-earth” and “minor minerals” was in question before it in

batch of appeals and writ petitions. The Calcutta High Court had by its

Judgment impugned before Apex Court in coal matters declared the cess

imposed on coal to be unconstitutional relying on the decisions of

Supreme Court in India Cement Ltd. v. State of Tamil Nadu and Orissa

Cement Ltd. etc. v. State of Orissa and others. The core issue with which

Hon. Apex Court was concerned was as to whether the legislative

::: Downloaded on – 09/06/2013 14:12:25 :::
61/93

competence of the State to impose cess is traceable to Entries 49 and 50

of List II vis-a-vis Entries 52, 54 read with Entry 97 of List I of the Seventh

Schedule of the Constitution of India.

(D) Perusal of minority view of Hon. Apex Court is helpful.

There it was held that though Entry 49 of List II confers legislative

competence upon the State to impose tax on ‘land’ and ‘building’, coal

bearing land or mineral bearing land for the purpose of Entry 49, however,

may not be equated with the land as ordinarily understood. Land in its

ordinary meaning may be an agricultural land or a non-agricultural land. It

may also be a mineral bearing land. Mineral bearing lands, however, are

governed by the provisions of the 1957 Act and the Rules framed

thereunder, so far as the same is covered by the declaration contained in

the statute. In terms of the provisions of the said Act, cess, dead rent, as

well as surface rent are payable. Therefore, as per minority view said

Entry 49 of List II should be read in such a manner so that the surface

land must have a direct nexus with the sub-soil right which is held an

inchoate right. Indisputably, sub-soil right would include mineral right.

Mining lease for mining of coal may be granted for huge area but

depending on the nature of mining activities to be carried on, necessarily

the mining lessee would not require the entire surface thereof except

::: Downloaded on – 09/06/2013 14:12:25 :::
62/93

where mineral is being extracted by adopting quarrying method. As per

said view, if a wide definition of coal bearing land is given so as to hold

that the State is entitled to levy tax on extracted mineral which is severed

from land, the same would lead to an incongruous result as thereby value

of part of the land itself would be a subject-matter of measure of tax

although they do not remain ‘land’ as such. In any event, coal severed

from land cannot be said to be yield on coal bearing land so as to hold

that the value thereof can be determined only for the purpose of measure

of tax vis-a-vis the nature and character thereof. While purporting to

impose tax on land and buildings a State has the legislative competence

in terms of Entry 49 of List II of the Constitution but it can not entrench

upon Entry 52 or Entry 54 of List I thereof. The impugned levies under the

State Acts however, having regard to nature of impost were declared to

be not a tax on land as : (a) the impost was not directly on land. (b) the

levy did not concern itself with any aspects of land i.e. extent of land,

nature, character, quality or location thereof. In the case of mineral, as it is

already embedded in the earth minority view of Apex Court states that

there was no question of any yield because there could be no annual yield

or annual income. The Hon. Apex Court in its minority view finds Western

Coalfields Ltd. v. Special Area Development Authority, Korba (supra) not

to be a good law.

::: Downloaded on – 09/06/2013 14:12:25 :::
63/93

(E) In this background the, perusal of majority view

particularly paras 39.40,130,135 & 150 is useful. Hon. Constitution Bench

by majority declares that the word ‘land’ cannot be assigned a narrow

meaning so as to confine it to the surface of the earth. It includes all strata

above or below. In other words, the word ‘land’ includes not only the

surface of the earth but everything under or over it, and has in its legal

significance an indefinite extent upward and downward. Ample authority is

available for the concept that under Entry 49 in List II the land remains a

land without regard to the use to which it is being subjected. It is open for

the Legislature to ignore the nature of the user and tax the land. At the

same time it is also permissible to identify, for the purpose of

classification, the land by reference to its user. While taxing the land it is

open for the Legislature to consider the land which produces a particular

growth or is useful for a particular utility and to classify it separately and

tax the same. Different pieces of land identically situated otherwise, but

being subjected to different uses, or having different potential, are capable

of being classified separately without incurring the wrath of Art. 14 of the

Constitution. The tax would remain a tax on land and would not become a

tax on the nature of its user. To be a tax on land, the levy must have some

direct and definite relationship with the land. So long as the tax is a tax on

::: Downloaded on – 09/06/2013 14:12:25 :::
64/93

land by bearing such relationship with the land, it is open for the

legislature for the purpose of levying tax to adopt any one of the well

known modes of determining the value of the land such as annual or

capital value of the land or its productivity. The methodology adopted,

having an indirect relationship with the land, would not alter the nature of

the tax as being one on land. The judgment also lays down that the

measure employed for assessing a tax must not be confused with the

nature of the tax. A tax has two elements : First, the person, thing or

activity on which the tax is imposed, and secondly, the amount of tax.

While the subject of tax is clear and well defined, the amount of tax is

capable of being measured in many ways for the purpose of

quantification. Defining the subject of tax is a simple task; devising the

measure of taxation is a far more complex exercise and, therefore, the

legislature has to be given much more flexibility in the later field. The

mechanism and method chosen by Legislature for quantification of tax is

not decisive of the measure of tax though it may constitute one relevant

factor out of many for throwing light on determining the general character

of the tax.

(F) Majority view in paragraph 135 elaborates the cardinal

principles in a nutshell as under :—

::: Downloaded on – 09/06/2013 14:12:25 :::
65/93

“135. The relevant principles culled out from the

preceding discussion are summarized as under:-

(1) In the scheme of the Lists in the Seventh

Schedule, there exists a clear distinction between the
general subjects of legislation and heads of taxation.
They are separately enumerated.

(2) Power of ‘regulation and control’ is separate &

distinct from the power of taxation and so are the two
fields for purposes of legislation. Taxation may be

capable of being comprised in the main subject of
general legislative head by placing an extended

construction, but that is not the rule for deciding the
appropriate legislative field for taxation between List I

and List II. As the fields of taxation are to be found
clearly enumerated in Lists I and II, there can be no

overlapping. There may be overlapping in fact but there
would be no overlapping in law. The subject matter of
two taxes by reference to the two Lists is different.
Simply because the methodology or mechanism adopted

for assessment and quantification is similar, the two
taxes cannot be said to be overlapping. This is the
distinction between the subject of a tax and the measure
of a tax.

(3) The nature of tax levied is different from the

::: Downloaded on – 09/06/2013 14:12:25 :::
66/93

measure of tax. While the subject of tax is clear and
well defined, the amount of tax is capable of being

measured in many ways for the purpose of
quantification. Defining the subject of tax is a simple
task; devising the measure of taxation is a far more

complex exercise and therefore the legislature has to be
given much more flexibility in the latter field. The
mechanism and method chosen by Legislature for

quantification of tax is not decisive of the nature of tax

though it may constitute one relevant factor out of
many for throwing light on determining the general

character of the tax.

(4) Entries 52, 53 and 54 in List I are not heads of

taxation. They are general entries. Fields of taxation

covered by Entries 49 and 50 in List II continue to
remain with State Legislatures in spite of Union having
enacted laws by reference to Entries 52, 53, 54 in List I.

It is for the Union to legislate and impose limitations on
State’s otherwise plenary power to levy taxes on mineral
rights or taxes on lands (including mineral bearing

lands) by reference to Entry 50 and 49 in List II and lay
down the limitations on State’s power, if it chooses to
do so, and also to define the extent and sweep of such
limitations.

(5) The Entries in List I and List II must be so
construed as to avoid any conflict. If there is no conflict,

::: Downloaded on – 09/06/2013 14:12:25 :::
67/93

an occasion for deriving assistance from non-obstante
clause “subject to” does not arise. If there is conflict, the

correct approach is to find an answer to three questions
step by step as under:

One – Is still possible to effect reconciliation between

two Entries so as to avoid conflict and overlapping?
Two – In which Entry the impugned legislation falls by
finding out the pith and substance of the legislation?

and
Three – Having determined the field of legislation

wherein the impugned legislation falls by applying
doctrine of pith and substance, can an incidental
trenching upon another field of legislation be ignored?

(6) ‘Land’, the term as occurring in Entry 49 of List II,

has a wide connotation. Land remains land though it
may be subjected to different user. The nature of user of
the land would not enable a piece of land being taken

out of the meaning of land itself. Different uses to which
the land is subjected or is capable of being subjected
provide basis for classifying land into different

identifiable groups for the purpose of taxation. The
nature of user of one piece of land would enable that
piece of land being classified separately from another
piece of land which is being subjected to another kind of
user, though the two pieces of land are identically
situated except for the difference in nature of user. The
tax would remain a tax on land and would not become

::: Downloaded on – 09/06/2013 14:12:25 :::
68/93

a tax on the nature of its user.

(7) To be a tax on land, the levy must have some

direct and definite relationship with the land. So long
as the tax is a tax on land by bearing such relationship
with the land, it is open for the legislature for the

purpose of levying tax to adopt any one of the well
known modes of determining the value of the land such
as annual or capital value of the land or its

productivity. The methodology adopted, having an

indirect relationship with the land, would not alter the
nature of the tax as being one on land.

(8) The primary object and the essential purpose of
legislation must be distinguished from its ultimate or

incidental results or consequences, for determining the

character of the levy. A levy essentially in the nature of
a tax and within the power of State Legislature cannot
be annulled as unconstitutional merely because it may

have an effect on the price of the commodity. A State
legislation, which makes provisions for levying a cess,
whether by way of tax to augment the revenue

resources of the State or by way of fee to render services
as quid pro quo but without any intention of regulating
and controlling the subject of the levy, cannot be said to
have encroached upon the field of ‘regulation and
control’ belonging to the Central Government by reason
of the incidence of levy being permissible to be passed
on to the buyer or consumer, and thereby affecting the

::: Downloaded on – 09/06/2013 14:12:25 :::
69/93

price of the commodity or goods. Entry 23 in List II
speaks of regulation of mines and mineral development

subject to the provisions of List I with respect to
regulation and development under the control of the
Union. Entries 52 and 54 of List I are both qualified by

the expression “declared by Parliament by law to be
expedient in the public interest”. A reading in
juxtaposition shows that the declaration by Parliament

must be for the ‘control of industries’ in Entry 52 and

‘for regulation of mines or for mineral development’ in
Entry 54. Such control, regulation or development must

be ‘expedient in the public interest’. Legislation by the
Union in the field covered by Entries 52 and 54 would
not like a magic touch or a taboo denude the entire

field forming subject matter of declaration to the State

Legislatures. Denial to the State would extend only to
the extent of the declaration so made by Parliament. In
spite of declaration made by reference to Entry 52 or

54, the State would be free to act in the field left out
from the declaration. The legislative power to tax by
reference to Entries in List II is plenary unless the entry

itself makes the field ‘subject to’ any other entry or
abstracts the field by any limitations imposable and
permissible. A tax or fee levied by State with the object
of augmenting its finances and in reasonable limits does
not ipso facto trench upon regulation, development or
control of the subject. It is different if the tax or fee
sought to be levied by State can itself be called

::: Downloaded on – 09/06/2013 14:12:25 :::
70/93

regulatory, the primary purpose whereof is to regulate
or control and augmentation of revenue or rendering

service is only secondary or incidental.

(9) The heads of taxation are clearly enumerated in

Entries 83 to 92B in List I and Entries 45 to 63 in List
II. List III, the Concurrent List, does not provide for any
head of taxation. Entry 96 in List I, Entry 66 in List II

and Entry 47 in List III deal with fees. The residuary

power of legislation in the field of taxation spelled out
by Article 248 (2) and Entry 97 in List I can be applied

only to such subjects as are not included in Entries 45
to 63 of List II. It follows that taxes on lands and
buildings in Entry 49 of List II cannot be levied by the

Union. Taxes on mineral rights, a subject in Entry 50 of

List II can also not be levied by the union though as
stated in Entry 50 itself the union may impose
limitations on the power of the State and such

limitations, if any, imposed by the Parliament by law
relating to mineral development and to that extent shall
circumscribe the States’ power to legislate. Power to tax

mineral rights is with the States; the power to lay down
limitations on exercise of such power, in the interest of
regulation, development or control, as the case may be,
is with the Union. This is the result achieved by
homogeneous reading of Entry 50 in List II and Entries
52 and 54 in List I. So long as a tax or fee on mineral
rights remains in pith and substance a tax for

::: Downloaded on – 09/06/2013 14:12:25 :::
71/93

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 Central
Government, it is not unconstitutional.

(G). In relation to “Coal Matters” before it, the Hon. Apex

Court observes:—-

“136. The amendments incorporated by the West
Bengal Taxation Laws (Amendment) Act 1992 w.e.f. 1-
4-1992 into the provisions of the West Bengal Primary

Education Act 1973 and the West Bengal Rural

Employment and Production Act 1976 classify the land
into three categories: (i) coal-bearing land, (ii) mineral
bearing land (other than coal bearing land) or quarry

and (iii) land other than the preceding two categories.

These three are well-defined classifications by reference
to the user or quality and the nature of product which it

is capable of yielding. The cess is levied on the land. The
method of quantifying the tax is by reference to the
annual value thereof. It is well-known that one of the
major factors contributing to the value of the land is
what it produces or is capable of producing. Merely
because the quantum of coal produced and dispatched
or the quantum of mineral produced and dispatched

::: Downloaded on – 09/06/2013 14:12:25 :::
72/93

from the land is the factor taken into consideration for
determining the value of the land, it does not become a

tax on coal or minerals. Being a tax on land it is fully
covered by Entry 49 in List II. Assuming it to be a tax on
mineral rights it would be covered by Entry 50 in List II.

Taxes on mineral rights lie within the legislative
competence of the State Legislature “subject to” any
limitation imposed by Parliament by law relating to

mineral development. The Central legislation has not

placed any limitation on the power of the States to
legislate in the field of taxation on mineral rights. The

challenge to constitutional validity of State legislation is
founded on non-availability of legislative field to State;
it has not been the case of any of the writ petitioners

that there are limitations enacted by Central legislation

and the State of West Bengal has breached or crossed
those limits. Simply because incidence of tax is capable
of being passed on to buyers or consumers by the mine

owners with an escalating effect on the price of the coal,
it cannot be inferred that the tax has an adverse effect
on mineral development. Entry 23 in List II speaks of

regulation of mines and mineral developments, subject
to the provisions of List I with respect to regulation and
development under the control of the Union. The
Central Legislation has taken over regulation and
development of mines and mineral development in
public interest. By reference to Entry 50 of List II and
Entry 54 in List I, the Central legislation has not cast

::: Downloaded on – 09/06/2013 14:12:25 :::
73/93

any limitations on the State Legislature’s power to tax
mineral rights, or land for the matter of that. The

impugned cess is a tax on coal-bearing and mineral-
bearing land. It can at the most be construed to be a tax
on mineral rights. In either case, the impugned cess is

covered by Entries 49 and 50 of List II. The West Bengal
Taxation Laws (Amendment) Act 1992 must be and is
held to be intra vires the Constitution.”

(H) It is therefore obvious that in spite of land being

coal bearing & used for coal extraction, the State Government does not

loose its power of taxation under Entry 49 of State List as declared in para

135(4) above by the Constitutional Bench. The “land” does not cease to

be the land for the purposes of entry 49 in State List as per the majority

view. Judgement of Hon. Patna High Court in Managing Director, National

Coal Development Corporation vs State of Bihar (supra) is on issue of

liability to pay dead rent when there is no lessor-lessee relationship and

lands acquired were virgin one. It is not relevant here. Again I find it

appropriate to rely on similar evaluation by the 5 Hon. Judges of A.P.

High-Court. A.P. Full Bench in AIR 1997 AP 85 –M/s.

Mahabaleswarappa and Sons, Bellary and etc., v. Commissioner of Land

Revenue, Govt. of A.P., Hyderabad and others, etc., rejected the

::: Downloaded on – 09/06/2013 14:12:25 :::
74/93

challenge to S.3 of A.P. Non-Agricultural Land Assessment Act (14 of

1963 alleging absence of legislative competence after scrutinizing Sch.7,

List 2, Entry 49, List 1, Entry 86 and Art.246 of Constitution of India. Hon.

High Court held that Section 3 empowers the State to determine

assessment on non-agricultural lands and for the purpose of quantifying

the assessment, user of the land i.e., industrial, commercial or non-

agricultural, is to be taken into consideration. From the plain language

employed in Section 3, it is vivid that the assessment is on the land itself,

subject of course to the classification into different categories of the region

on the basis of population and the purpose for which it is put to use.

According to Entry 49 of List II of VII Schedule read with Art. 246 (3) of the

Constitution, the State Legislature is competent to make laws with respect

to levying taxes on lands and buildings. The assessment under the NALA

Act is on the land and not on the purpose for which it is used. The aim

and object of the Act can also be seen from the preamble itself. The

unambiguous language employed in the preamble would reveal that the

assessment is on the lands and not on the use to which they are put and

that the intention of the Legislature is to assess non-agricultural lands.

Further, a reading of Entries 18, 45, and 49 of the List II would reveal that

the State Legislature is competent to legislate in respect of land, the

rights in or over the land, its tenure, with regard to revenue including

::: Downloaded on – 09/06/2013 14:12:25 :::
75/93

assessment, collection of revenue and also with regard to levy of tax on

lands and buildings. Thus power is exclusively vested in the State

Legislature to levy tax on the land, whether agricultural or non-

agricultural. The Hon. Judges held that the ‘assessment’ levied under the

NALA Act cannot be said to be an assessment alone, but it is more of a

tax. The contention that there is no power to the State to legislate the

enactment imposing assessment as it relates to Entry 86 of List I was

held to be not tenable.

(I) There is no challenge to constitutional validity of

Maharahtra Land Revenue Code before me. Contention is it can not apply

to coal bearing lands or mines with WCL due to central legislation under

Entry 54 of List I. Observations in para 135(4) of the Constitutional Bench

judgment of Hon. Apex Court are complete answer to these arguments &

sufficient to reject it. Rule 72 of Mineral Concession Rules relied upon by

Adv. Sharan does not deal with land revenue or NA assessment but it

requires officer appointed by the State Government to determine the

surface rent as compensation & WCL has to pay it to person who owns

the surface land on which mining is undertaken. It is thus a compensation

and sub-rule 2 & 3 directly link its quantum with annual agricultural yield or

average letting value of similar land for previous three years. It is not a

::: Downloaded on – 09/06/2013 14:12:25 :::
76/93

substitute for tax under Entry 49 in List II. It can not be said that the Union

has legislated and imposed limitations on State’s otherwise plenary power

to levy taxes on lands by reference to 49 in List II and laid down any

limitations on State’s power.

19. The argument about unauthorised change of user by WCL

calls for consideration now.

(A) Purpose and object behind enacting Coal Bearing

Act and Nationalisation Act is already mentioned in brief above. It is not in

dispute that steps for acquisition or steps after Nationalisation are for the

purposes of extraction of coal. It is also not in dispute that Section 2 (h) of

Nationalisation Act has got a very wide sweep and includes even the

lands and buildings used for residence of officers and staff of the mine. In

fact by its sub-clause (XII) all other fixed assets, movable and immovable,

belonging to owner of mine, wherever situated and current assets

belonging to mine whether within its premises or outside are also included

in said definition. Both these Acts emanate from Entry 54 of List I of

Schedule 7 of Constitution of India. From very defence of State

Government, it is apparent that vesting of these lands or rights in or over

these lands in WCL is an accepted position. Provisions under

Maharashtra Land Revenue Code & of Mines and Minerals (Development

::: Downloaded on – 09/06/2013 14:12:25 :::
77/93

and Regulation) Act, 1957 (hereinafter referred to as Act No. 67 of 1957)

with 1960 Rules framed thereunder need to be scrutinized. Whether there

is any overlapping & if yes, its effect and consequential erosion of power

in State are the parameters flowing from exercise already completed

above.

(B) The provisions of Maharashtra Land Revenue Code

from Section 41 onwards till Section 48 deal with question of user of

lands. Section 41 permits holder of any land assessed or held for the

purpose of agriculture to be used for the purpose of agriculture. The

erection of form house for carrying out any work for renewal of or

alteration of such form building requires the permission of the Collector.

The Collector has been also authorised not to grant such permission if the

area of land is less than 0.4 Hectare. There are certain other conditions

but in present matter, those conditions are not very relevant. Section

42(1) does not permit agricultural land to be used for agricultural area then

to use any particular agricultural purposes to any other agricultural

purposes or for same purpose but for relaxation of any of the conditions.

Section 43 permits Government or the Collector or Survey Officer

authorized by it, to regulate or prohibit the use of land liable for payment of

land revenue. By Section 42(2) permission for conversion of use is

::: Downloaded on – 09/06/2013 14:12:25 :::
78/93

declared to be not necessary for person bonafide residential purpose in

non-urban area. Section 42 makes it obligatory for a person to seek

permission from the Collector for converting use of land to any non-

agricultural purpose. Procedure to be followed for seeking such

permission is prescribed under Section 44. An application is required to be

submitted in the prescribed format, along with all necessary documents

and giving necessary information. Collector can grant or refuse the

permission on the grounds like public health, safety, convenience etc.

Permission can also be refused if proposed use of land is contrary to any

Scheme relating to planned development. Section 44, sub-section (1) of

the Code specifies the person who can move such application. Section

44(2) makes it obligatory for the Collector to acknowledge the application

within seven days. The Collector can return the application, if it is not

made by the occupant or the superior holder or if it does not comply with

all the requirements prescribed in this behalf. If the requirements are

complied with, the Collector has to conduct an inquiry and either grant or

refuse permission. Section 44-A states that no permission is required to

convert any land held for agricultural purpose or for a particular non-

agricultural purpose if it is situated within industrial zone of a draft or final

regional plan prepared under Maharashtra Regional and Town Planning

Act, 1966, or within agricultural zone of any plan and the Development

::: Downloaded on – 09/06/2013 14:12:25 :::
79/93

Control (Regulations) Act or Rules framed thereunder permit industrial use

of that land. Section 45 prescribe penalty for using land for other purpose

unauthorisedly i.e. without permission. Section 47 permits State

Government to exempt any land or class of land from operation of

provisions of Sections 41, 42, 44 and 45. Section 47A imposes

responsibility upon holder to pay additional land revenue called as

conversion tax on account of change of user of land. Section 41A

declares title of government to miner minerals. The State Government

has framed Maharashtra Land Revenue (Reconstruction of Land) Rules,

1968 and Rule 4 thereof prohibits excavation of agricultural land. Under

Rule 5, excavation of building site is also not permitted without

permission. Rule 6 requires previous permission for excavation of un-

alienated gaothan sites.

(C) The provisions of Mines and Minerals (Development

and Regulation) Act, 1957 (hereinafter referred to as Act No. 67 of 1957)

need to be looked into in the background of above provisions under

Maharashtra Land Revenue Code. Section 18 of this Act casts duty upon

the Central Government to take all such steps as may be necessary for

conservation and systematic development of minerals in India and for

protection of environment by preventing or controlling any pollution and to

::: Downloaded on – 09/06/2013 14:12:25 :::
80/93

make rules for that purpose. Sub-section (2) gives heads under which the

Rules can be framed. Some of the heads are opening of new mines and

regulation of mining operations, regulation of excavation or collection of

minerals from any mine, the measures to be taken by owners of mines for

the purpose of beneficiation of ores, including the provision of suitable

contrivances for such purpose, the regulation of prospecting operations,

disposal or discharge of waste slime or tailings. Section 2 of this Act

declares that the Parliament has found it expedient in public interest that

Union of India should take under its control the regulation of mines and

the development of minerals to the extent provided in the Act No. 67 of

1957. The first schedule to the Act in its Part A dealing with

Hydrocarbons/Energy minerals specifies Coal. In view of Section sub-

section (3), State Government after prior consultation with Central

Government and as per Rules made under Section 18, can undertake

reconnaissance, prospecting or mining operation with respect of coal.

Section 5(1) prohibits State Government from granting licence for this

purpose to any person without previous approval of Central Government.

Section 7(2) again does not permit State Government to renew such

license except with previous approval of Central Government. The

Mineral Concession Rules 1960 (hereinafter referred to 1960 Rules), are

framed under Act No. 67 of 1957 and its Chapter IV deals with grant of

::: Downloaded on – 09/06/2013 14:12:25 :::
81/93

mining leases. Rule 22 prescribes the form of application for grant of

mining lease and its sub-rule (3) clause (h) requires the applicant to

declare whether the land is not owned by him, whether he has obtained

surface rights over the area or has obtained the consent of owner for

starting mining operations. Sub-rule (4) requires State Government to

take decision to grant precise area for the said purpose and thereafter the

applicant has to furnish a mining plan to the Central Government for its

approval. After mining plan is approved, the applicant has to submit it to

State Government for grant of mining lease over said area. Rule 22(4A)

permits State Government to approve mining plans in relation to certain

minerals but then it does not include coal. Sub-rule (5) lays down

ingredients which must be incorporated in mining plan and those

ingredients require the plan of the lease hold area showing the nature and

extent of mineral body, spot or spots where the mining operations are

proposed, details of geology and lithology of the area, extent of manual

mining or mining by use of machinery, natural water resources, limits of

reserves and other forest areas, density of tress, assessment of impact of

mining activity on forest, land surface and environment including air and

water pollution, details of scheme of restoration of area by afforestation,

land reclamation, use of pollution control devices, a tentative scheme of

mining and annual programme and plan for excavation from year to year

::: Downloaded on – 09/06/2013 14:12:25 :::
82/93

for five years, a progressive mine closure plan. This plan once approved

is followed for entire duration of the lease. The Hon’ble Apex Court in the

case of “M. C. Mehta v. Union of India” reported at A IR 2004 SC 4016, in

para 52 has held that mining operations cannot be commenced forthwith

merely on approval of mining plan and scheme by Central Government. A

mining lease holder is required to comply with other statutory provisions

such as Environment (Protection) Act, 1986, Air (Prevention and Control

of Pollution) Act, 1981, Water (Prevention and Control of Pollution) Act,

1974, Forest (Conservation) Act, 1980. It is also observed that measures

to be taken by lessee for protection of environment are required to be

strictly complied with. Rule 22A requires that mining operations must be

undertaken in accordance with duly approved mining plan. Rule 22B

requires mining plan to be prepared by recognised qualified persons and

rule 22C confers power on Central Government to approve persons

possessing qualifications and expertise as mentioned in sub rule (2) of

Rule 22B, as recognised persons for preparation of said plans. Rule 22D

states that minimum size for grant of mining lease shall not be less than 1

Hectare for small deposits, 2 Hectare in respect of beach sand & placers

and 4 Hectares in respect of other mineral deposits.

(D) Rule 27 deals with conditions of mining lease. Rule

::: Downloaded on – 09/06/2013 14:12:25 :::
83/93

27(1)(d) requires lessee to pay for the surface area used by him as

surface rent and water rate at such rate not exceeding the land revenue,

water and cesses assessable on the land as prescribed by the State

Government. Clause (h) requires him not to carry mining operation within

50 meters from any railway line except in accordance with written

permission of Railway department. He can not carry any mining under or

beneath any rope way except in accordance with written permission of

authority owning the rope way. He also can not carry mining operation

within 50 meters from any reservoir, canal, or other public work or

buildings, except in accordance with prior permission of State

Government. Clause (s) requires him to take immediate measures for

planting and to look after these trees planted till they are handed over to

State Forest Department and to restore to the extent possible other flora

destroyed by mining operations. Rule 27(2) speaks of other conditions

which State Government may deem necessary to impose and those are in

relation to payment of rents and royalties, payment of compensation for

damage to land covered by lease, felling of trees, securing of pits and

shafts etc. Sub-rule (3) permits State Government to impose such further

conditions as may be found necessary in the interest of mineral

development either with the previous approval of Central Government or

at the instance of Central Government. Rule 28 deals with the

::: Downloaded on – 09/06/2013 14:12:26 :::
84/93

circumstances in which lease lapses. Rule 29 deals with restrictions on

determination of lease, Rule 29A prohibits lessee from determining lease

or part thereof unless final mine closure plan approved by the Regional

Controller or the officer authorized by the State Government is

implemented. Rule 30 deals with right of lessee which included the right

to work the mines, to sink pits and shafts and construct buildings and

roads, to erect plant and machinery, to quarry and obtain building and

road materials and make bricks, to use water and take timber, to use land

for stocking purposes. Rule 31 states that after an order has been made

for grant of lease, lease deed in form “K” or in a form as near thereto as

circumstances permit, shall be executed within six months from the said

order. The date of commencement of the period of mining lease is the

date on which duly executed deed under sub-rule (1) of rule 31 is

registered.

(E) From these provisions in the Act No. 67 of 1957

& 1960 Rules framed, it is clear that the Parliament has through it made

all provisions necessary for securing the proper regulation and

development of mining activity on the land which is sought to be leased

out as contemplated therein. The lands come to WCL through various

modes already stipulated above. More elaborate, comprehensive &

::: Downloaded on – 09/06/2013 14:12:26 :::
85/93

technically complete scheme for regulation & development of mine

therefore covers the field of “change of user of land” sought to be

occupied by the relevant provisions of Maharashtra Land Revenue Code.

It is more effective to guard public interest & subserve public good as

compared with Maharashtra Land Revenue Code to regulate the aspect of

change of user. State Government can not be permitted to stall the

exploitation of coal bearing land for mine through the Maharashtra Land

Revenue Code on that account. Thus, in cases where the leases are

specifically for the purposes of coal mine and are subject to provisions of

Act No. 67 of 1957, it is more than apparent that said provisions have to

prevail over the provisions of Maharashtra Land Revenue Code. State

Government therefore can not complain of alleged unauthorised change

of user and claim any penalty or fine in that respect.

(F) At the time of nationalisation of coal mines, there was

already change of user from agriculture to nonagricultural/commercial or

Industrial one. When steps for acquisition of land or interest therein or

then to acquire lease hold rights are initiated, it is obvious that the purpose

is well known to all including State Government which is party to said

initiation & action. After the lands vest in Central Government as per the

scheme of respective Acts, State Government cannot take any step which

::: Downloaded on – 09/06/2013 14:12:26 :::
86/93

will have the effect of preventing or delaying appropriate user of such

property as mine by it or then by Government Company. Any procedure

or provision in any enactment of State which tends to control, defeat or

delay actual putting of land to the use for which it is taken up by the

Central Government i.e. of having or running a coal-mine definitely

militates with Entry 54 and to that extent is unworkable and void. The

decision of a Constitution Bench of this Court in Ishwari Khetan Sugar

Mills (P.) Ltd. v. State of U. P.(supra) holds that the legislative power of

the State under List II, was eroded only to the extent to which control, was

assumed by the Union Government pursuant to the declaration made by

the Parliament in respect of a declared industry and that the field occupied

by such enactment was the measure of the erosion of the legislative

competence of the State legislature. This position is reiterated by the Hon.

Apex Court in para 24 in Western Coalfields Ltd. v. Special Area

Development Authority, Korba (supra) & in para 135 in “State of West

Bengal v. Kesoram Industries Ltd. (supra). It is settled that the

inconsistency does not lie in the mere co-existence of two laws which are

susceptible of simultaneous obedience. It depends upon the intention of

the paramount Legislature to express by its enactment, completely

exhaustively, or exclusively what shall be the law governing the particular

conduct or matter to which its attention is directed. When a Central statute

::: Downloaded on – 09/06/2013 14:12:26 :::
87/93

discloses such an intention, it is inconsistent with it for the law of a State

to govern the same conduct or matter. Central Statute here is more

scientific and a special legislation of all pervasive nature. It therefore

follows that in relation to such lands coming to WCL from Central

Government or State Government for use or development as a mine the

procedure prescribed in Maharashtra Land Revenue Code for conversion

or change of user is not applicable and hence no penalty/fine can be

recovered by State Government for alleged unauthorised change of user

by WCL. This however does not mean that land revenue at rate

prescribed for such type of nonagricultural user cannot be demanded from

it by State Government.

20. WCL has relied upon form “K” to urge that State can not

demand land revenue as per stipulation in its part VII.

(A) While considering this issue, the agreement between

WCL & State Government under Nationalisation Act is important & it

needs to be perused. As already stated in the beginning of this judgment,

no direction or order granting lands to WCL under Section 5 of

Nationalisation Act are produced before me. However, Respondent No 2

Tahasildar has filed affidavit in W. P. 1161/2007 on 31st August 2007 and

in it, in paragraph No 9 has given relevant details, insofar as their claim of

::: Downloaded on – 09/06/2013 14:12:26 :::
88/93

non-agricultural tax against W. C. L. in Chandrapur district is concerned

as under : —

               Source of land for W. C. L.                  Extent in Hectors
     I -- land acquired under Coal Bearing Act.                    816.82




                                                       
     II -- land acquired under Nationalisation Act.                 289.41
     III -- land acquired under Land Acquisition Act.               926.73
    IV--land granted under Maharashtra Land Revenue                 167.23
    Code.




                                                 
     V-- land purchased by direct negotiations.                    156.12


    VII -- land encroached by WCL.
                                 
     VI -- land given by Forest Department.                            3.69
                                                                   136.52
                                

The total land with the WCL at Chandrapur is stated to be

2464.32 Hectors. This affidavit discloses that the Revenue Authorities

have imposed fine & demanded amount of Rs. 15 crores on account of

occupancy charges as well as fine in respect of the encroached land.

W.C.L. has paid Rs.95,36,602/– on 9/1/2007 and Rs.48,79,000/– on

30/3/2007 practically accepting the encroachment. This position declared

on affidavit has not been specifically disputed before me during

arguments. There are no contentions raised about the said amount of Rs

15 Crores or payment made on two dates mentioned above by W. C. L.

during oral arguments.

In W. P. 1106/2007, WCL has mentioned in paragraph 15

::: Downloaded on – 09/06/2013 14:12:26 :::
89/93

that all lands in respect of which impugned assessment orders were

served upon it have been acquired or received on Nationalization of Coal

mines by it from different sources under different enactments. Attention is

invited to chart annexed as Annexture D with that petition. In W. P.

1161/2007,In W. P. 1110/2007 & W. P. 975/2007 same statement has

been repeated. Annexture D shows that land has come to WCL through

the first 5 sources i.e. lands acquired under Coal Bearing Act, lands

acquired under Nationalisation Act, lands acquired under Land Acquisition

Act, lands granted under Maharashtra Land Revenue Code and lands

purchased by direct negotiations. All these four petitions and W. P.

19/2008 are in relation to lands with WCL at Chandrapur. Grievance in

relation to lands at Yavatmal is made in W. P. 3430/2007 and in it in

paragraph 12 same statement has been made about the source of land.

W. P. 2604/2008 is about lands in Nagpur in paragraph 12 again general

statement on same lines has been made. Annexture I with this writ

petition shows that lands have come to WCL under the first 5 sources

mentioned above even in Nagpur district. Respondents have not filed any

specific reply in relation to sources of lands with WCL in Nagpur district

and Yavatmal district.

(B) However, specimen copy of lease agreement if any

::: Downloaded on – 09/06/2013 14:12:26 :::
90/93

executed between State Government and WCL has not been filed on

record. Form “K” on which Petitioner WCL has placed reliance is model

form of mining lease prescribed by rule 31 of the Mineral Concession

Rules 1960. These rules are framed under the Act no.67 of 1957 and by

virtue of Section 13 thereof. Said Section 13 enables Central Government

to make rules for regulating the grant of mining leases by notification in

Official Gazette. Petitioner WCL has specifically argued that it has not

received any lands under Section 10 (2) or Section 11 (2) of Coal Bearing

Act as no rights under mining leases were acquired under that Act by

Central Government. It is therefore apparent that form “K” has no

relevance insofar as lands coming to W. C. L. under Coal Bearing Act are

concerned. First clause/paragraph of part VII which deals with the

covenants of lessee in form “K” obliges Lessee to pay rent, water rate

royalties, taxes, rates, assessments and impositions whatsoever being in

the nature of public demand, except the land revenue. It is not in dispute

before me that non-agricultural tax is land revenue and because of this

paragraph “1” WCL states that it is exempt from paying non-agricultural

tax to State Government. However, in none of the petitions there is

specific assertion that WCL is lessee in relation to a particular land for

which non-agricultural tax demand has been made from it. In spite of

previous to orders of this Court, these details or then copy of lease

::: Downloaded on – 09/06/2013 14:12:26 :::
91/93

agreement, if any, in relation to lands forming subject matter of recovery

are not produced before this Court. Grounds in Writ Petitions show only a

contention that lease agreements existed between earlier owners of Coal

mines and State Government before nationalization. During arguments,

form “K” was sought to be relied upon with Section 5 (2) of Nationalisation

Act to point out that WCL is lessee of State Government. It is clear that

demand of amount of non-agricultural tax in relation to/of lands acquired

under Land Acquisition Act, privately by direct purchase i.e. through

negotiations has not been even attempted to be connected with said form

“K”. In relation to remaining lands received by it under Coal Bearing Act

the only argument was that Central Government continues to be its owner

and said lands do not vest in W. C. L. Hence, the fact that remaining

lands with WCL i.e. purchased directly, acquired by it by paying

compensation via Land Acquisition Act, Coal Bearing Act given to it

directly by State Government under Maharashtra Land Revenue Code

etc. are not covered under said exemption in form “K” is clear on record.

                (C)           "State of   T.N.V. Adhiyaman Educational and

    Research Institute" (supra) considers S.10        of All India Council for

Technical Education Act (52 of 1987) with S.3,T.N. Private Colleges

(Regulation) Act (19 of 1976),. Art.254, Sch.7(1)- Entry 66, Entry 25 in

Concurrent List of Constitution of India & S.19(ii) of Madras University Act

::: Downloaded on – 09/06/2013 14:12:26 :::
92/93

(7 of 1923), & holds that the power to grant or withdraw Permission to

Start Technical Institution is given to body created under said Act.

Therefore a Body created under State Act cannot exercise such power

and that provisions in University Act, contrary to Central Act are

unenforceable. The institutions cannot be derecognised or disaffiliated on

the ground that they do not fulfil the higher requirements under the State

Act although they fulfil the requirements under the Central Act. So also,

when the power to recognise or derecognise an institution is given to a

body created under the Central Act. it alone can exercise the power and

on terms and conditions laid down in the Central Act, It will not be open for

the body created under the State Act to exercise such power much less

on terms and conditions which are inconsistent with or repugnant to those

which are laid down under the Central Act. State of West Bengal v.

Kesoram Industries Ltd. (supra) points out that Entries 52, 53 and 54 in

List I are not heads of taxation but are general entries. Fields of taxation

covered by Entries 49 and 50 in List II continue to remain with State

Legislatures even after Union makes laws under general entries. It is for

the Union to legislate and impose limitations on State’s this otherwise

plenary power to levy taxes and lay down the limitations on State’s power,

if it chooses to do so, and also to define the extent and sweep of such

limitations. Rule 31 of the Mineral Concession Rules prescribes Form “K”

::: Downloaded on – 09/06/2013 14:12:26 :::
93/93

as the form applicable to leases as far as possible. Stipulation in Form “K”

has thus statutory sanction behind it & hence, it overrides right of State

Government to demand land revenue to that extent.

(D) Hence, if there are any lands/leases with WCL to which

paragraph 1 of part VII of form “K” is applicable, State Government can

not demand any land revenue in relation there to.

21. In the result, all Writ Petitions are partly allowed & demands or

action for recovery therein on lands in relation to which there is lease

agreement between parties in form “K” of 1960 Rules are only quashed &

set aside. Similarly the demand of fine & penalty by the State

Government on account alleged unauthorised change of user by

Petitioner WCL of lands for mine in its possession legally is also quashed

& set aside. Rest of the claims in all Writ Petitions are hereby rejected.

Rule thus made absolute in part in all Petitions accordingly without any

order as to costs.

JUDGE

::: Downloaded on – 09/06/2013 14:12:26 :::