Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tulip Star Hotels Limited vs The Special Director Of ...
2010 Latest Caselaw 30 Bom

Citation : 2010 Latest Caselaw 30 Bom
Judgement Date : 14 October, 2010

Bombay High Court
Tulip Star Hotels Limited vs The Special Director Of ... on 14 October, 2010
Bench: V.C. Daga, R. M. Savant
                                                  1                     FEMA Nos.3/08 & 4/08

lgc
                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                       
                                   FEMA APPEAL NO 3 OF 2008




                                                               
      Tulip Star Hotels Limited                       ]
      a company incorporated under the                ]
      provisions of the Companies Act, 1956           ]




                                                              
      having its registered office at Indra Palace    ]
      H-Block, Connaught Circus,                      ]
      New Delhi - 110 001 and administrative          ]
      office at 1st Floor, Cecil Court, Lonsdowne     ]
      Road, Colaba, Mumbai - 400 039                  ]... Appellant.




                                                 
                   Versus          
      The Special Director of Enforcement,            ]
      Enforcement Directorate,                        ]
      Janmabhoomi Chambers, 1st Floor,                ]
                                  
      Walchand Hirachand Marg, Fort,                  ]
      Mumbai - 400 001                                ]... Respondent.

                                            WITH 
             

                                   FEMA APPEAL NO 4 OF 2008
          



      Mr.Peter Kerkar                                 ]
      Adult Indian Inhabitant,                        ]
      having office at 1st Floor, Cecil Court,        ]
      Landsdowne Road,  Colaba,                       ]





      Mumbai 400 039                                  ]... Appellant.


                   Versus





      The Special Director of Enforcement,            ]
      Enforcement Directorate,                        ]
      Janmabhoomi Chambers, 1st Floor,                ]
      Walchand Hirachand Marg, Fort,                  ]
      Mumbai - 400 001                                ]... Respondent.


      Ms.Tanmayi Gadre i/by D V Rao & Associates for the Appellants.
      Mr. A J Rana, Senior Counsel, along with Mr. M S Bharadwaj & Mr. D A Dubey for 
      the Respondents.




                                                               ::: Downloaded on - 09/06/2013 16:32:21 :::
                                                           2                     FEMA Nos.3/08 & 4/08



                                             CORAM :          V C DAGA AND R M SAVANT, JJ.
                                             DATE   :         14th October  2010




                                                                                                
    JUDGMENT [PER R M SAVANT, J] :




                                                                        
    1               By the above Appeals, the Appellants have challenged the common order 




                                                                       

dated 2nd July 2008 passed by the Appellate Tribunal for Foreign Exchange, New Delhi

by which order the Appeals filed by the Appellants above named came to be dismissed

and the Order in Original dated 3rd October 1994 came to be confirmed resultantly the

penalty imposed on the Appellants above named was maintained.

2 Both the above Appeals have been admitted by this Court on 7th January

2009 on the following substantial question of law :-

"Once an Authorised Dealer duly complies with the

instructions laid down in the Memorandum of instructions to Full Fledge Money Changer (FLM), issued by Reserve

Bank of India (RBI) under Section 73(3) of FERA, while undertaking money changing transactions with another Authorised Dealer, can such Authorised Dealer then be held liable for violation of provisions of Section 6(4) and (5) of FERA?

FACTUAL MATRIX :-

3 Factual Matrix involved in the Appeals can be stated thus :-

The Appellant in Appeal No.3 of 2008 is a company incorporated under

the Companies Act, and was formerly and at the relevant time known as Cox & Kings

Travel and Finance Ltd. The said Appellant was at the relevant time, was a duly

licensed Full Fledge Money Changer (for short "FFMC") and/or an Authorised Dealer,

who was issued the requisite licence by the Reserve Bank of India (for short "RBI") to

deal in and/or transact foreign exchange. The Appellant in Appeal No.4/08 was the

Executive Director of the Appellant in Appeal No.3/08, and was in-charge of running

affairs of the Appellant in Appeal No.3/08. The order passed by the Appellate

Tribunal For Foreign Exchange (for short "ATFFE") is in the proceedings initiated

against the Appellants for violation of various provisions of Foreign Exchange

Regulation Act, 1973 (for short "FERA"). The proceedings have arisen on account of

the show cause notice which came to be issued to the Appellants for violation of

Sections 6(4), 6(5), 7 and 8(i) of the FERA. The said show cause notice came to be

issued as a result of certain investigations which were carried out by the Department of

Revenue Intelligence (for short "DRI") into the affairs of two FFMCs and/or authorised

dealers i.e. Hotel Zam Zam and M/s. Gulf Enterprises. In so far as present Appeals are

concerned, the relevant FFMC is Hotel Zam Zam. It was alleged by the DRI that Hotel

Zam Zam had purchased from the Appellant in Appeal No.3/08, foreign exchange of

US $ 147,000 and UK Pounds 1000 between - April to June 1997 and, thereafter had

sold the same to certain unauthorised persons. On the same basis, the Commissioner

of Customs issued a show cause notice to the Appellant in Appeal No.3/08 which was

dated 9th January 1998 and the Appellant in Appeal No.4/08 was the co-noticee. The

said show cause notice was also issued to Hotel Zam Zam and other entities like

Appellant in Appeal No.3/08. Pursuant to the said show cause notice, adjudication

proceedings took place. In the said adjudication proceedings, the Commissioner of

Customs held that various FFMCs, including the Appellant, did not have any pre-

concert knowledge of the violations and/or breaches committed by Hotel Zam Zam,

whilst dealing with Hotel Zam Zam for sale of foreign exchange. It appears that

consequently, no action was taken against the Appellant in Appeal No.3/08. The

matter has rested there as no further proceedings were initiated against the order

passed by the Commissioner of Customs

Thereafter on 29th April 2002, the Enforcement Directorate issued

Memorandum/show cause notice dated 29th April 2002 alleging violation of the

provisions of Sections 6(4); 6(5); 7 and 8(1) of the FERA and Para-3 of the

Memorandum of Instructions to Full-Fledged Money Changers (for short "FLM") issued

by the RBI. Gravamen of the allegations were as under :-

(i) That the Appellant in Appeal No.3/08 has not complied with the

conditions under which authorization/license was granted by the RBI to the Appellant

to deal in foreign exchange;

(ii) That the Appellant had dealt with foreign exchange contrary to the

authorization/directives of RBI and/or had not adequately satisfied itself, whilst

dealing with Hotel Zam Zam and, therefore, had acted in violation of Sections 6(4)

and 6(5) of FERA;

(iii) That the Appellants had dealt with individually on behalf of the Hotel

Zam Zam who were not its authorised representatives and in view thereof there was

violation of Para 3 of FLM. The Appellants filed their Reply to the said show cause

notice. The said show cause notice was adjudicated upon by the Respondent herein

and by his order dated 28th October 2004 held Appellants guilty of villation of the

provisions of Section 6(4), 6(5) and 7 of FERA. However, violation of the provisions of

Section 8(1) was not proved. The Respondent has imposed penalty of Rs.50,000./- on

the Appellant in Appeal No.3 and Rs.50,000/- on the Appellant in Appeal No.4/08.

4 The findings of the Respondent as regards violation of provision of FERA

can be culled out from the following excerpt of the said order :-

"It is alleged in the impugned SCN that the noticees have handed over foreign exchange to the unauthorised persons

deputed to them by the said M/s. Hotel Zam Zam without verifying their bonafides. In this regards, it is a matter of record that during the period 29.4.97 to 5.6.97 the said M/s. Cox and Kings Travel & Finance Ltd sold foreign exchange of

US $ 1,47,000 and Stg. Pounds 1000 to M/s. Hotel Zam Zam who is also FFMC holding the relevant RBI licence and that this fact has not been controverted by the noticees. The foreign exchange sold by M/s. Cox and Kings Travel & Finance Ltd. was against pay orders issued to them by Hotel Zam Zam.

However, it is observed that the noticee company M/s. Cox and Kings Travel & Finance Ltd. has not verified the bonafides

of the persons deputed to them by the said M/s. Hotel Zam Zam at the time of handing over the foreign exchange to them. In other words, the noticee company failed to verify the authorization in favour of the concerned to buy/sell foreign

exchange on behalf of the said money changers as contenmplated in the relevant provisions of the FLM. In fact, it is incumbent upon the said M/s. Cox and Kings Travel & Finance Ltd. in terms of instructions contained in para 3 of the

memorandum FLM issued by the RBI to have checked the bonafides of the persons deputed to them by M/s. Hotel Zam

Zam before handing over the foreign currencies to them which they failed to do with the result, foreign exchange equivalent to US$ 1,47,000 and Stg. Pounds 1000 sold by M/s. Cox and Kings Travel & Finance Ltd to M/s. Hotel Zam Zam was in turn sold by the latter in the open black market. To sum up, had the

said noticee company M/s. Cox and Kings Travel & Finance Ltd more vigilant while dealing with the foreign exchange transactions with M/s. Hotel Zam Zam, there could have been no occasion for the said M/s. Hotel Zam Zam to procure foreign exchange so easily from the noticee company M/s. Cox

and Kings Travel & Finance Ltd and to sell the same in black market at premium. Thus by not insisting on the authorization from the said Hotel Zam Zam disclosing the names, address and other particulars of the persons deputed by them for purchasing foreign exchange from M/s. Cox and Kings Travel & Finance Ltd., the said M/s. Cox and Kings Travel & Finance Ltd has contravened the directions contained in para 3 of the Memorandum FLM r/w sec. 6(4), 6(5) and 7 of the FERA 1973. I therefore hold them guilty for the said contraventions."

The substance of the findings of the adjudicating authority in the Order in Original is

that by not insisting on the authorization from the said Hotel Zam Zam, the Appellant

had violated the said provisions of FERA which have been mentioned in the show

cause notice and, has thereby facilitated the said Hotel Zam Zam to easily procure

foreign exchange from the Appellants and to sell the same in black market at a

premium.

5 Aggrieved by the said Order in Original dated 28th October 2004, the

Appellants filed Appeals being Appeal No.1259 of 2004 (filed by M/s. Tulip Star Hotels

Ltd) and Appeal No.1260 of 2004 (filed by Peter A Kerkar) before the ATFFE, New

Delhi. The said Appeals came to be dismissed by the ATFFE by the impugned order

dated 2nd July 2008 and thereby confirmed the penalty imposed against the Appellants

above named for violation of the provisions of FERA. As indicated above, it is the said

order passed by the ATFFE, which is challenged in the above Appeals.

6 It is required to be noted that the penalty imposed upon some other

employees of the Appellant in Appeal No.3/08 viz Three Branch Managers, one

Marketing Manager and One Accountant has become final as they did not file Appeals

challenging the said Order dated 2nd July 2008 and, therefore, the question arose,

whether the Appeals filed by the Appellants as above are maintainable in the light of

the fact that the order had become final as far as those five persons are concerned.

The learned counsel for the Appellants Ms.Gadre relied upon the judgment of the Apex

Court in support of her submission that though the said five persons had not filed any

Appeals, the Appeals filed by the present Appellants above named are still

maintainable. To buttress the said submission the learned counsel for the Appellants

relied upon the judgments of the Apex Court reported in (1998) 1 SCC 14 in the

matter of Hari Nath and anr. v/s. State of UP and, reported in AIR 1991 SC 318 in

the matter of Brathi alias Sukhdev Singh v/s. State of Punjab.

In so far as first judgment of the Apex Court in the matter of Hari Nath

v/s. State of UP is concerned, the relevant para is para 26 which is reproduced as

under :-

"26. Accordingly, these appeals are allowed, the conviction and

sentence of the appellants in S.T. 168 of 1974 on the file of the First Additional Sessions Judge, Jaunpur, and affirmed in the Criminal Appeal No.14 of 1979 on the file of the Allahabad High Court are set aside and the appellants are directed to be set at

liberty forthwith. The conviction and sentence of the non- appealing accused, namely, Pheku Singh cannot also be sustained consistent with the findings in and the result of these appeals as the findings are interdependent and inextricably integrated. The

conviction and sentence of Pheku Singh are also set aside and the said Pheku Singh, accused 3 in S.T. No.168 of 1974 is also directed

to be set at liberty forthwith."

As can been seen from a reading of the aforesaid Para in the said case

that since the Apex Court had found infirmity in the test identification parade, the

conviction and sentence of the Appellants were set aside. Resultantly the conviction

and sentence of the non-appealing accused was also set aside in view of the fact that

some could not also be sustained in view of the findings recorded by the Apex Court,

as the said findings are interdependent and inextricably integrated. The benefit of

acquittal was therefore given to the non-appealing accused also.

In so far as judgment in Brathi (supra) is concerned, the Apex Court has

held as under :-

"When several persons are alleged to have committed an offence in furtherance of the common intention and all except one are acquitted, it is open to the appellate court to find out on a

reappraisal of the evidence that some of the accused persons have been wrongly acquitted, although it could not interfere with such acquittal in the absence of an appeal by the State Government.

The effect of such a finding is not to reverse the order of acquittal into one of conviction or visit the acquitted person with criminal liability. The findings is relevant only in invoking against the convicted person his constructive criminality."

7 The learned senior counsel for the Respondent Mr.Rana did not seriously

dispute the maintainability of the above Appeals, though the other five employees had

not filed Appeals challenging the common order dated 2nd July 2008. We, therefore,

proceeded to hear the parties on the merits of the matter.

RIVAL SUBMISSIONS :

8 Submissions advanced on behalf of the Appellants can be summarised as

under :-

(i) That Sections 6(4); 6(5) and 8(i) of FERA have no application in case of

transactions in foreign exchange between authorised dealer/ FFMCs. In the instant

case, both the Appellant Tulip Star Hotels Ltd and the Hotel Zam Zam were the

authorised dealers/FFMCs and, therefore, in terms of para-9 of the FLM which

postulates free purchase by one money changer from the other money changer and

authorized dealer in foreign exchange, there was no requirement to obtain declaration

from other FFMC i.e. Hotel Zam Zam in respect of sections 6(4) and 6(5) of FERA;

(ii) That the only obligation of the selling FFMC is to see that to ask for a

copy of the original licence of the purchaser FFMC and to sell the foreign exchange

only against Pay Order/Demand Draft drawn by debiting the account of the purchasing

FFMC;

(iii) That there is no dispute that Hotel Zam Zam had received foreign

exchange as per the procedure laid down by RBI and it was Hotel Zam Zam which

could be said to be guilty of misuse of the said foreign exchange by selling it in the

black market and, therefore, the Appellants could not be held guilty in the absence of

mens rea;

(iv) That benefit of purposive construction of the provisions by the Tribunal

should have been given to the Appellants rather than to hold them guilty;

(v) The charges levelled against the Appellants of violation of the provisions

of Sections 6(4); 6(5) and 7 of FERA cannot be said to have been proved beyond

reasonable doubt in view of the fact that the amount had reached Hotel Zam Zam and

it is Hotel Zam Zam which had thereafter misused the said foreign currency.

The learned counsel for the Appellants for the said purpose relied upon

the judgment of the Apex Court reported in AIR 1962 SC 1764 in the matter of Shanti

Prasad Jain v/s. The Director of Enforcement wherein the Apex Court held that the

proceedings under FERA are quasi-criminal in character and it is the duty of the

Respondent to make out the charges beyond all reasonable doubt that there has been a

violation of the law.

(vi) That section 6(5) would have to construed in a manner that the

obligation thereunder as regards the authorised representative is only to see that the

sale takes place through the authorised representative of the seller FFMC and the seller

FFMC has no corresponding obligation to see that whilst dealing with the purchaser

FFMC whether it is dealing with the authorised representative;

(vii) That if two possible constructions of the provisions are possible, the

interpretation which would avoid penalty is to be adopted.

In support of this submission, the learned counsel for the Appellants

relied upon the judgment of the Chancery Division in Re. H P C Production, Ltd.

reported in 38 All England Law Reports (1962) ALL ER.

(viii) That in so far as penal provisions are concerned, if two possible

and reasonable constructions can be put upon a penal provision, the court must lean

towards that construction of provision which exempts the subject from penalty rather

than the one which imposes penalty.

In support of this submission, the learned counsel for the

Appellants relied upon the judgment of Apex Court reported in AIR 1954 SC 496 in

the matter of Tolaram Relumal and anr. v/s. The State of Bombay.

9 Per contra the following submissions were advanced on behalf of the

Respondents :-

(a) That the findings as regards contravention of the provisions of FERA

which have been mentioned in the show cause notice have been so recorded on the

basis of the material on record which includes the statement of the Appellant in Appeal

No.4/08;

(b) That though the foreign exchange ultimately reached Hotel Zam Zam,

the fact that the said foreign exchange was sold in the black market cannot be lost

sight of in considering whether the provisions of FERA have been violated ;

(c) That though two FFMCs can enter into transactions freely in terms of the

FLM, the said transactions are circumscribed by the provisions of FERA including

Sections 6(4) and 6(5);

(d) That the Appellants had not made necessary inquiry as postulated in

Section 6(5) of the FERA as is apparent from the record;

(e) That the FLMs are only an aid to effectuate the provisions of FERA and

they cannot be construed in a manner so as to be in a conflict with the provisions of

FERA or make the statutory provisions otiose.

(f) That the purposive construction laid down by the Tribunal is a device

adopted to see to it that the purpose and intent of the Act is achieved;

(g) That the mens rea is not necessary, in the adjudicatory proceedings in

establishing blame over the delinquent/defaulter for imposing penalty for the breach

of civil obligations.

In support of his said submission the learned senior counsel for the

Respondent relied upon the judgment of the Apex Court reported in (1996) 2 SCC

471 in the matter of Director of Enforcement v/s MCTM Corporation Pvt.Ltd & ors.

CONSIDERATION :

10 We have heard the learned counsel for the parties and bestowed our

anxious consideration to the rival contentions.

11 At the out set it would have to be noted that there is a concurrent finding

recorded by both the adjudicatory authority as well as the ATFFE to the effect that the

Appellant in its capacity as FFMC has not acted cautiously and responsibly whilst

making the sale of foreign currency which duty has been cast upon the FFMCs by the

provisions of FERA, a concurrent finding has also been recorded that during the period

from April 1997 to June 1997 when the amount of US$ 147,000 and UK Pounds 1000

was sold to Hotel Zam Zam, foreign exchange was handed over to one Rakesh Mhatre,

the representative of Hotel Zam Zam of which person no details were available with

the Appellants above named. The said findings of fact have been recorded on the basis

of the material which was on record including the statement of Executive Director Shri

Peter Kerkar, who is the Appellant in Appeal No.4/08.

12 In the context of the challenge of the Appellants to the impugned order, it

would be apposite to refer to the relevant provisions of the FERA as also the FLM

issued by the RBI. So far as the instant Appeals are concerned, Sections 6(4), 6(5), 7,

8(1) and 8(2) of the FERA and Paras 3 and 9 of the FLM are relevant and the same are

reproduced as under :-

Section 6 Authorised dealers in foreign exchange ---

-------

-------

6(4) An authorised dealer shall, in all his dealings in foreign exchange and in the exercise and discharge of the powers and of the functions delegated to him under Section 74, comply with such general or special directions or instructions as the

Reserve Bank may, from time to time, think fit to give, and, except with the previous permission of the Reserve Bank, an authorised dealer shall not engage in any transaction involving any foreign exchange which is not in conformity with the terms of his authorisation under this section.

6(5) An authorised dealer shall, before undertaking any

transaction in foreign exchange on behalf of any person, require that person to make such declaration and to give such information as will reasonably satisfy him that the transaction will not involve, and is not designed for the purpose of, any contravention or

evasion of the provisions of this Act or of any rule, notification, direction or order made thereunder, and where the said person refuses to comply with any such requirement or makes only unsatisfactory compliance therewith, the authorised dealer shall

refuse to undertake the transaction and shall, if he has reason to believe that any such contravention or evasion as aforesaid is

contemplated by the person, report the matter to the Reserve Bank.

Section 7:- Money-changers --- (1) The Reserve Bank may, on an application made to it in this behalf, authorise any person to deal in foreign currency,

(2) An authorisation under this section shall be in writing and----

(i) may authorise dealings in all foreign currencies or may be restricted to authorising dealings in specified foreign

currencies only;

(ii) may authorise transactions of all descriptions in foreign currencies or may be restricted to authorising specified transactions only;

(iii) may be granted with respect to a particular place where alone the money-changer shall carry on his business;

(iv) may be granted to be effective for a specified period, or within specified amounts;

(v) may be granted subject to such conditions as may be specified therein.

(3) Any authorisation granted under sub-section (1) may be revoked by the Reserved Bank at any time if the Reserve Bank is satisfied that---

     (i)     it is in the public interest to do so; or

     (ii)    the   money-changer   has   not   complied   with   the   conditions 




                                                          

subject to which the authorisation was granted or has contravened any of the provisions of this Act or of any rule, notification, direction or order made thereunder ;

Provided that no such authorisation shall be revoked on the ground specified in clause (ii) unless the money-changer has been

given a reasonable opportunity for making a representation in the matter;

(4) The provisions of sub-sections (4) and (5) of Section 6 shall,

in so far as they are applicable, apply in relation to a money- changer as they apply in relation to an authorised dealer.

Explanation --- In this section, "foreign currency" means

foreign currency in the form of notes, oins or traveller's cheques and "dealing" means purchasing foreign currency in the form of

notes, coins or traveller's cheques or selling foreign currency in the form of notes or coins.

Section 8 : Restrictions on dealings in foreign exchange--- (1)

Except with the previous general or special permission of the Reserve Bank, no person other than an authorised dealer shall in India, and no person resident in India other than an authorised dealer shall outside India, purchase or otherwise acquire or borrow from, or sell, or otherwise transfer or lend to or exchange with,

any person not being an authorised dealer, any foreign exchange.

Provided that nothing in this sub-section shall apply to any purchase or sale of foreign currency effected in India between any person and a money-changer.

Explanation-- For the purposes of this sub-section, a person, who deposits foreign exchange with another person or opens an account in foreign exchange with another person, shall be deemed to lend foreign exchange to such other person."

(2) Except with the previous general or special permission of the Reserve Bank, no person, whether an authorised dealer or a money-changer or otherwise, shall enter into any transaction

which provides for the conversion of Indian currency into foreign currency or foreign currency into Indian currency at rates of exchange other than the rates for the time being authorised by the

Reserve Bank."

Paragraphs 3 and 9 of the FLM

"Authorised Officials

3 All money-changers should arrange to forward lists giving

full names and designations of their representatives who are authorised to buy and sell foreign currency notice, coins and

travellers, cheques on their behalf together with their specimen signatures, at the end of each calender year to the office of Reserve Bank under whose jurisdiction they are functioning. Any changes in thei list should also be brought to the notice of Reserve Bank.

No person other than the authorised representative should be allowed to transact money-changing business on behalf of the money-changer."

"Purchases from other Money-changers and Authorised Dealers :-

9. Money-changers may freely purchase from other money- changers and authorised dealers in foreign exchange or their Exchange Bureau, any foreign currency notes and coins tendered by the letter. Rupee equivalent of the amount of foreign currency

purchased should, however, be paid by way of a crossed cheque drawn on their bank account or if made by way of a Banker's cheque/Pay Order/Demand Draft, it should be accompanied by a certificate from the bank issuing the relative instrument certifying that the funds for the instrument have been received by it by debit

to the applicant's bank account. In no circumstances should payments in respect of such sale be made in cash"

In terms of Section 6(4) of FERA the authorised dealer is obligated not to

engage in any transaction involving any foreign exchange which is not in conformity

with the terms of his authorisation under this Section. In terms of Section 6(5) of

FERA, the authorised dealer shall before undertaking any transaction in foreign

exchange on behalf of any person, require that person to make such declaration and to

give such information as will reasonably satisfy him that the transaction will not

involve and is not designed for the purpose of any contravention or evasion of the

provisions of this Act or of any rule, notification, directions or order made thereunder

and where the said person refuses to comply with any such requirement or makes only

unsatisfactory compliance therewith, the authorised dealer shall refuse to undertake

the transaction and shall, if he has reason to believe that any such contravention or

evasion as aforesaid is contemplated by the person, report the matter to the Reserve

Bank. In so far as applicability of the said provisions are concerned, sub-section 4 of

Section 7 clearly declares that the said provisions namely sub-sections (4) and (5) of

Section 6 would apply in relation in relation to a money changer as they apply in

relation to an authorised dealer.

The facts of the instant case disclose that the said Hotel Zam Zam though

a FFMC had offered to purchase the foreign exchange at a higher rate than the

exchange rate fixed by the RBI. The Appellants, therefore, in terms of Section 6(4) of

FERA ought to have reported the matter to the RBI in respect of the said contemplated

transaction and should have avoided to go through the said transaction.

In terms of Section 6(5), the authorised dealer i.e. in the instant case the

Appellant--Tulip Star Hotels Ltd., should have inquired from the representative of

Hotel Zam Zam as regards his credentials which include his registration with the RBI

as an authorised representative of the concerned FFMC as that is the requirement of

Para 3 of the FLM under which Para the FFMC has to forward to the RBI the names of

the persons whom it desires to appoint as its representatives. From the evidence in the

instant case of the Executive Director of the Appellant-Tulip Star Hotels Limited, it is

crystal clear that the said exercise was not carried out and a large amount of foreign

exchange was handed over to the representative of the said Hotel Zam Zam without

checking his credentials in terms of section 6(5) of FERA. That the fact that the

foreign exchange ultimately reached the said Hotel Zam Zam, in our view, cannot

extricate the Appellants from violation of Section 6(5) as ultimately, the said foreign

exchange was sold in the black market.

13 The submission of the learned counsel for the Appellants based on para 9

of the FLM, in our view, is misconceived, though Para 9 permits free transaction

between two money changers, the said transaction cannot be carried out in violation

of the provisions of FERA but has to keep within the parameters of FERA. Relying

upon para 9 of the FLM, a money changer cannot absolve himself or itself of the

obligation cast by Sections 6(4) and 6(5) of FERA. In fact Para 9 of the FLM is

circumscribed by the provisions of the Act namely Sections 6(4) and 6(5) as also Para

3 of the FLM. The submission of the learned counsel for the Appellants that there was

no obligation on the Appellants to check the credentials of the representative of the

Hotel Zam Zam in terms of Section 6(5) in view of Para 9 of the FLM does not

commend to us and has to be rejected.

14 Similarly the submission of the learned counsel for the Petitioner that if

two views are possible on a reading of Section 6(5), then an interpretation which

would absolve the defaulter should be adopted in our view cannot be accepted. In so

far as section 6(5) is concerned, the language is plain and clear and there is no

ambiguity so as to give rise to two interpretations. Going by a literal construction of

the said provision, the same unequivocally leads to a conclusion that the obligation

cast in Section 6(5) is both on the seller as well as purchaser and cannot be restricted

to only the seller. In a sense the said provision casts a duty and, in our view, the said

duty has been cast by the legislature with some purpose considering the fact that the

FFMCs are dealing in foreign exchange. In the light of the above, the submission of

the learned counsel for the Appellants that a penal provision should be construed in a

manner so as to absolve the defaulter of the penalty cannot be accepted for the

aforesaid reasons. In so far as the submission of the learned counsel for the Appellants

that in so far as Hotel Zam Zam is concerned, it was a licenced FFMC and therefore

what it did after the foreign exchange reached it was without the knowledge of the

Appellants and there was therefore no mens rea on the part of the Appellants. cannot

be accepted, in the light of the judgment of the Apex Court which was relied upon by

the learned senior counsel for the Respondent in the case of Director of Enforcement

v/s M C T M Corporation Pvt. Ltd and ors (supra). Para 13 of the said judgement is

material and the same is reproduced as under :-

"We are in agreement with the aforesaid view and in our opinion, what applies to "tax delinquency" equally holds good for the

`blameworthy' conduct for contravention of the provisions of FERA, 1947. We, therefore, hold that means rea (as is understood is criminal law) is not an essential ingredient for holding a delinquent liable to pay penalty under Section 23(1)(a) of FERA, 1947 for contravention of the provisions of Section 10 of FERA,

1947 and that penalty is attracted under Section 23(1)(a) as soon as contravention of the statutory obligation contemplated by Section 10(1)(a) is established. The High Court apparently fell in error in treating the "blameworthy conduct" under the Act as equivalent to the commission of a "criminal offence", overlooking the position that the "blameworthy conduct" in the adjudicatory proceedings is established by proof only of the breach of a civil obligation under the Act, for which the defaulter is obliged to make amends by payment of the penalty imposed under Section 23(1)(a) of the Act irrespective of the fact whether he committed the breach with or without any guilty intention. Our answer to the first question formulated by us above is, therefore, in the negative."

It also cannot be lost sight of that the said Hotel Zam Zam offered a

higher rate than the official rate, such a transaction therefore was clearly prohibited by

virtue of sub-section (2) of Section 8, unless the previous general or special permission

of the RBI was obtained. In the instant case, admittedly no such permission was

obtained. The said transaction therefore can also be said to be in breach of Section

8(2) of the FERA.

15 In the light of the above, we do not find any infirmity or illegality in the

order passed by the ATFFE confirming the Order in Original. Resultantly, the question

of law would have to be answered in favour of the Revenue and against the Appellants.

Both the above Appeals therefore to stand dismissed with no order as to costs.

    [R.M.SAVANT, J]                                                            [V C DAGA, J]
         







 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter