Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Poonam Ishwar Bhambhani vs State Of Maharashtra And Anr
2017 Latest Caselaw 9558 Bom

Citation : 2017 Latest Caselaw 9558 Bom
Judgement Date : 13 December, 2017

Bombay High Court
Poonam Ishwar Bhambhani vs State Of Maharashtra And Anr on 13 December, 2017
Bench: A.S. Oka
                                                 203-WP-8548-2004.DOC




 Jsn


       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    CIVIL APPELLATE JURISDICTION

                    WRIT PETITION NO. 8548 OF 2004


 M/s. Arss Biofuel Pvt. Ltd.                            ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

 Mr. D.B. Sawant, with Mr. Vinayak R. Salokhe, Mr. Ramesh
       Lad and Mr. S.S. Thakur for the Petitioner in all matters
       except WP No. 10072 of 2004 Mrs. Veena Thadhani
       and Mr. Mahesh Gawade for Petitioner in WP No.
       10072 of 2004.
 Mr. A.B. Vagyani, GP with Mr. Manish M. Pabale, AGP, Ms.
       G.R. Golatkar, AAGP, and Mr. R.S. Sawant, AAGP for
       Respondents/State.

                     WRIT PETITION NO. 197 OF 2004

 M/s. Tulasee Bio-Ethanol Ltd.                          ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 9127 OF 2004

 M/s. Shashi Biofuel Pvt. Ltd.                          ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                   WRIT PETITION NO. 5491 OF 2005

 Poonam Ishwar Bhambhani                                ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 6179 OF 2005




                                                                     1/23
::: Uploaded on - 14/12/2017              ::: Downloaded on - 15/12/2017 02:00:47 :::
                                                  203-WP-8548-2004.DOC




 Goodluck Oil and Paint Works                           ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                     WRIT PETITION NO. 378 OF 2005

 M/s. Akshay Industries                                 ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                   WRIT PETITION NO. 10072 OF 2004

 M/s. Hemant Brothers                                   ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                     WRIT PETITION NO. 403 OF 2002

 Laxmi Organic Industries Ltd.                          ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                     WRIT PETITION NO. 863 OF 2002

 Pentokey Organy (India) Ltd.                           ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                     WRIT PETITION NO. 882 OF 2002

 Excel Industries Ltd.                                  ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 8384 OF 2004

 M/s. Patil Alco and Allied Industries Pvt.   ...Petitioner
 Ltd.
       Versus
 State of Maharashtra & Ors.                ...Respondents




                                                                     2/23
::: Uploaded on - 14/12/2017              ::: Downloaded on - 15/12/2017 02:00:47 :::
                                                  203-WP-8548-2004.DOC




                    WRIT PETITION NO. 8629 OF 2005

 M/s. Klj Plasticizers Ltd. Uni-ii.                     ...Petitioner
       Versus
 State of Maharashtra & Anr.                     ...Respondents

                    WRIT PETITION NO. 4116 OF 2003

 M/s. Shri Venkateshwara Petrochemicals   ...Petitioner
 Pvt. Ltd.
       Versus
 State of Maharashtra & Anr.            ...Respondents

                    WRIT PETITION NO. 9397 OF 2003

 The Oaisis Alcohol India Pvt. Ltd.                     ...Petitioner
       Versus
 State of Maharashtra & Anr.                     ...Respondents

                    WRIT PETITION NO. 5232 OF 2005

 The Oaisis Alcohol India Pvt. Ltd.                     ...Petitioner
       Versus
 State of Maharashtra & Anr.                     ...Respondents

                    WRIT PETITION NO. 5989 OF 2004

 M/s.    Khandoba     Prasanna        Sakhar            ...Petitioner
 Karkhana Ltd.
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 2861 OF 2005

 Sushil Ratanlala Mehta (M/s.          Mehta            ...Petitioner
 Industries)
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                   WRIT PETITION NO. 9138 OF 2004
 Shriram          Trading and Manufacturing      ...Petitioner




                                                                     3/23
::: Uploaded on - 14/12/2017              ::: Downloaded on - 15/12/2017 02:00:47 :::
                                                  203-WP-8548-2004.DOC




 Company
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 8381 OF 2004

 Sahakar Maharshi Shankkarrao Mohite   ...Petitioner
 Patil Sahakari Sakhar Karkhana Ltd.
        Versus
 State of Maharashtra & Ors.         ...Respondents

                    WRIT PETITION NO. 8385 OF 2004

 M/s. Laxmi Organic Industries Ltd.                     ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 8416 OF 2004

 Star Ocochem Private Ltd.                              ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 3462 OF 2004

 M/s. Bandra Spirit Depot                               ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 4121 OF 2003

 Siddhanth Chemicals (India) Pvt. Ltd.                  ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents

                    WRIT PETITION NO. 3456 OF 2004

 M/s. Satyam Petrochemicals                             ...Petitioner
       Versus
 State of Maharashtra & Ors.                     ...Respondents




                                                                     4/23
::: Uploaded on - 14/12/2017              ::: Downloaded on - 15/12/2017 02:00:47 :::
                                                      203-WP-8548-2004.DOC




                    WRIT PETITION NO. 1124 OF 2002

 Ashok Alco-Chem Ltd.                                       ...Petitioner
       Versus
 State of Maharashtra & Ors.                         ...Respondents


                               CORAM:   A.S. OKA AND
                                        RIYAZ I. CHAGLA, JJ.
 JUDGMENT RESERVED ON                   29TH SEPTEMBER 2017

 JUDGMENT PRONOUNCED ON                 13TH DECEMBER 2017
 O R A L J U D G M E N T :- (Per Riyaz I. Chagla J.)


1. The Petitioners in writ petition no. 8548 of 2004 challenge

the Bombay Denatured Spirit Rules, 1959 ( for short "the Rules")

in so far as they regulate the possession, use, sale, import, export

and transport of denatured spirit after denaturation as being ultra

vires and unconstitutional. The Petition also seeks directions from

this Court that the Petitioners who are manufacturers of denatured

spirit do not require license under the Bombay Prohibition Act,

1949 ( now Maharashtra Prohibition Act and for short "the Act")

for sale, purchase, transport, possession, storage, dehydration,

import, export of denatured spirit under the Act. The other

Petitions have similar challenges and hence these Petitions are

decided by this common judgment.

203-WP-8548-2004.DOC

2. The Petitioners are manufacturers of denatured spirit and

have obtained a license for manufacturing under the Rules. The

Petitioners claim that they have also obtained the license under

the Rules for the re-distillation process of denatured spirit granted

by the Government of Maharashtra under the Maharashtra

Distillation Spirit and Manufacture of Potable Liquor Rules, 1966.

The Petitioners are manufacturers of Ethanol by re-distillation

process of denatured spirit. The Ethanol manufactured by the

Petitioners is used as ad-mixture in motor spirit. The Petitioners

have described denatured spirit as a basic raw material and after

extracting water, the same is converted into absolute alcohol

having purity of 99.5%. The manufacturing process of the

denatured spirit is done in the distillery from where the Petitioners

have brought the denatured spirit under excise supervision

appointed under Condition No.2 of Licence in Form "I". The

Petitioners supply the absolute alcohol in form of denatured,

called denatured ethanol to various petrochemical companies

either in the State of Maharashtra or outside the State of

Maharashtra. The Petitioners also import denatured spirit from

outside the State of Maharashtra. Petitioners are also exporting

absolute alcohol outside the State of Maharashtra. The Petitioners

state that under the Rules they have to obtain a pass issued by

203-WP-8548-2004.DOC

Respondent No.3 under 49 and 50 of the Rules for the import and

export of denatured alcohol and this is granted only after paying

import / export fees mentioned in Rule 52 and 59 of the Rules.

The import of denatured spirit is governed by Rules 51 to 56 and

the export of denatured spirit is governed by Rules 57 to 62 of the

Rules.

3. The Petitioners have referred to the Industries

( Development & Regulation) Act, 1951 which was amended in the

year 1956 and particularly item 26 of schedule 1 which reads

thus:-

"26. Fermentation Industries :-

1. Alcohol

2. Other products of fermentation industries,"

The Petitioners have therefore, submitted that by

declaration of fermentation Industries in the year 1956, the Union

of India has taken alcohol and other products of Fermentation

Industries under its control whereby the State has lost the power

to make any law in respect of industries declared by the Union

under its control to be taken over in public interest. Ethanol which

203-WP-8548-2004.DOC

is manufactured by the Petitioners is covered under Item 26 of the

First schedule of the Industrial (Development and Regulation) Act,

1951 and hence the State has no powers to take regulatory

measures, for manufacture, sale, possession of the industrial

alcohol or Fermentation Industry. The Petitioners have claimed

that the State has only power to levy duty or fees on alcoholic

beverages for human consumption including regulating the

rectified spirit, which can be diverted for potable purpose. The

power of the State to regulate and control comes to an end, the

moment the rectified spirit becomes denatured.

4. The Petitioners have relied upon the definition of denatured

spirit in Section 2, sub-section (10) of the Bombay Prohibition Act,

which reads thus :-

"denatured" means subjected to a process prescribed for the purpose of rendering unfit for human consumption."

The Petitioners have submitted that the Rule making power

of the State under Section 143 of the Act does not empower the

State to impose duty upon alcohol which is not for human

consumption. This is further made clear by the Constitution of

India in Entry No. 51 of List II of Schedule VII, which reads thus:-

203-WP-8548-2004.DOC

"the duties of the excise on the following goods manufactured on produce in the State and contravene duties at the same or lower rates on similar goods manufactured or perused elsewhere in India; (a) Alcohol liquors for human consumption...";

Entry 8 of List II of the VIIth Schedule reads thus:-

"intoxicating liquor, i.e. manufacture, production, transport, purchase or sell of intoxicating liquor"

These entries read together enjoins the State to make law

in respect of intoxicating liquor. The denatured spirit not being

capable of human consumption cannot come under "intoxicating

liquor". The Petitioners have accordingly challenged the Rules

which empower the State to grant licenses for sale and

possession of denatured spirit as not being within the legislative

competence of the State and beyond the Rule making authority

and ultra vires constitution.

5. Mr. Sawant, the learned counsel for the Petitioners has

referred to the Industries (Development and Regulation)

Amendment Act, 2016 notified in the gazette of India on 14th May

2016. The first schedule of the Act has been amended and item

26 reads thus :

203-WP-8548-2004.DOC

"Fermentation Industries (OTHER THAN POTABLE ALCOHOL) shall be substituted".

The above amendment is retrospective i.e. on and from the

commencement of the pre amended Act i.e. Industries

(Development and Regulation) Act, 1951. The learned counsel for

the Petitioners has accordingly submitted that from the

Amendment Act it is clear that denatured alcohol, not being

potable alcohol, is exclusively within the perview of the Central

Government and the State Government only has control over

potable alcohol. He has submitted that under Section 2 Sub-

section (10) of the Bombay Prohibition Act (now The Maharashtra

Prohibition Act) denatured spirit is unfit for human consumption.

6. He has submitted that under the Act denatured spirit has

incorrectly been included in the definition of "Liquor" and classified

along with spirits, wine, beer, toddy and all liquids consisting or

containing alcohol. This has been defined in Section 2 subsection

(24) of the Act. The word "spirit" has been defined in Section 2

Sub-section (43) as :

"spirit" means any liquor containing alcohol and obtained by distillation (whether it is denatured or not)".

203-WP-8548-2004.DOC

7. He has submitted that denatured spirit is not capable of

human consumption as defined under the Act and hence cannot

be regulated by the State both under List II Item 8 and as well as

under List II item 51. He has contended that the State

Government albeit having powers under Section 143 of the Act to

frame Rules, these Rules cannot regulate possession, use, sale,

import, export and transport of denatured spirit after denaturation.

He has submitted that the position of law is been well settled by a

seven Judge Bench of the Supreme Court in Synthetic &

Chemicals Vs. State of U.P. And Ors. 1 as well as in the judgment

of the Supreme Court in Bihar Distillery and Anr. Vs. Union of

India,2 and in judgments of the Supreme Court in VAM Organic

Chemicals Ltd. Vs. State of U.P.(VAM I)3 and State of U.P. And

Ors Vs. VAM Organic Chemicals Ltd. (VAM - II) 4. It has been

consistently held that although the State is competent to regulate

and ensure that rectified spirit / industrial alcohol is not

surreptitiously converted into potable alcohol so that the State is

deprived of revenue, but the power of the State to so regulate

stops once there is denaturation of industrial alcohol. He has thus

1 AIR 1990 Supreme Court p.109.

 2       AIR 1997 Supreme Court p.1208.
 3       (1997) 2 SCC p.715
 4       (2004) 1 SCC p.225.






                                                           203-WP-8548-2004.DOC




submitted that the State has no power to regulate denatured

alcohol as denatured alcohol is incapable of human consumption.

He has referred to other judgments of the Supreme Court which

have relied upon the seven bench judgment in Synthetics and

Chemicals (Supra) and has contended that the Rules by which

the State regulate the possession, import, export and sale of

denatured alcohol is clearly beyond the legislative competence of

the State. He has referred to material from Wikipedia, which has

described the denatured alcohol as being unpalatable and

unsuitable for human consumption.

8. Mr. Vagyani, the learned Government Pleader appearing for

the State has submitted that denatured spirit is capable of being

renatured and hence Section 21 of the Act imposes restriction on

the denaturing spirit. He has submitted that Section 21 (A) of the

Act prohibits any person from altering or attempting to alter

denatured spirit by dilution with water or by any method

whatsoever, with the intention that such spirit may be used for

human consumption as an intoxicating liquor or have in his

possession any denatured spirit which he has reason to believe

that such adulteration or attempt has been made to alter the

denatured spirit. He has further contended that the statute

203-WP-8548-2004.DOC

imposes the strict imposition of penalty under Section 67 for

contravention of the provisions of Section 21 of the Act. He has

also relied upon the judgment of the Supreme Court in VAM

Organic (VAM - II) (Supra) which has recorded the submissions

of the Appellants therein, in particular the possibility to renature

denatured spirit. It is in this context, he has submitted that the

State has a power to take steps to ensure that denatured spirit

remains denatured. He has also relied upon the judgment of this

Court in the case of Hanil Era Textiles Ltd. Vs. Hindustan

Petroleum Corporation Ltd.5 wherein this Court has observed

that the tender condition of obtaining an endorsement of the name

and dosage of denaturants cannot be found fault with and that the

quantity and quality of the denaturant should be endorsed by the

State Excise Authority. This Court has relied upon the expert

opinion regarding variation in the denaturants added to the spirit.

This Court has observed from the expert opinion that in the

process of converting SDS to Ethanol of 99.6% concentration, the

desired level of denaturants may not be retained. However, the

question whether the denauration of a spirit is a permanent and

irreversible process is still a question of doubt and needs

consideration. He has submitted that there have been several

5 W.P. No. 6937 of 2005 along with other Petitions decided on21st February 2006.

203-WP-8548-2004.DOC

casualties in the case of persons consuming denatured spirit as

'hooch' and he has stated that since there was no control or

regulation over use and sale of denatured spirit, the State had

enacted the Rules.

9. He has also relied upon the judgment of the Supreme Court

in Bihar Distilleries (Supra), where the Supreme Court has

observed that the State has the power to ensure that rectified

spirit in the course of manufacture or after its manufacturing is not

diverted or misused for potable purposes. He has also relied upon

the Forensic Science Laboratories Reports and the result of

analysis of the products manufactured by the Petitioners which

have borne out the inclusion of Methyl alcohol and Ethanol. These

products tested were seized by the police in Alibaug, Dist. Raigad.

He has contended that this denatured alcohol is capable of being

misused and hence it is necessary for the State to regulate its

sale, possession, import or export etc. in order to prevent

casualties of those consuming denatured alcohol. He has relied

upon a decision of this Court in Saral Manufacturing Company

Vs. State of Maharashtra dated on 19th November 1998 which

has also observed that the State has the power to see that the

rectified spirit is not diverted or misused for the potable purposes.

203-WP-8548-2004.DOC

He has also submitted that the judgment in Synthetics Ltd.

(Supra) has been referred to a larger bench in the case of State

of U.P. Vs. Lalta Prasad Vaish6, where impact of the Industries

(Development and Regulation) Act, 1951 and its impact on the

power of the State to legislate and / or regulate the industrial

alcohol has been referred to a larger bench. He has, therefore,

submitted that this Court should await the decision of the larger

bench of the Supreme Court.

10. We have carefully considered the submissions. We have

perused the various provisions of the Act and the Rules,

particularly in the context of the power of the State to regulate the

possession, sale, import or export etc. of denatured alcohol.

Section 2 Sub-section (10) of the Act has defined denatured as

being subjected to a process prescribed for the purpose of

rendering unfit for human consumption. The Act thus recognizes

denatured spirit as being incapable of human consumption. This

would be so despite denatured spirit falling within the definition of

liquor in Section 2 Sub-section (24) of the Act as well as within the

definition of spirit in Section 2 Sub-section (43) of the Act. The

State power to regulate alcoholic liquors under the Constitution of

6 (2007) 13 SCC p.463

203-WP-8548-2004.DOC

India in List II item 51 is restricted to alcoholic liquors for human

consumption and under List II Item 8 is only to regulate the

production, manufacture, possession, transport, purchase and

sale of 'intoxicating liquors'. Hence the State has no power to

legislate in respect of denatured alcohol which is incapable of

human consumption. Section 143 of the Act provides for the Rule

making power of the State and by which the impugned Rules have

been enacted. The Petitioners have no grievance insofar as the

Rules pertaining to obtaining of license for manufacturing

denatured alcohol and regulating industrial alcohol till its

denatured as provided for under the Rules. The Petitioners have

also obtained license for manufacture under the Rules. The

Petitioners appear to be aggrieved by Rules 23 to 31 which cover

the possession and use of Denatured Spirit and requires a permit

for domestic purposes and license for medical purposes of

registered medical practitioners. Also by the Rules relating to

obtaining wholesale and retail licence for denatured spirit viz.

Rules 32 to 47. As well as the Transport Permit Rules viz. Rules

48 to 50 B and the Import Rules (Rules 51 to 56) and Export

Rules (Rule 57 to 62) which provide for obtaining pass from the

State Government by paying to them import / export fees.

203-WP-8548-2004.DOC

11. The issue which arises in the Petitions is whether the State

has power to regulate denatured alcohol viz. rectified alcohol after

its denatured. It is clear from the various judgments of the

Supreme Court commencing from Synthetics and Chemicals

(Supra) that the State has the power to regulate so as to prevent

the conversion of alcoholic liquors for industrial use to one for

human consumption and for that purpose regulatory fees imposed

by the State are justified. It is clearly held that the intoxicating

liquor in Entry 8 List II does not cover denatured alcohol which is

incapable of human consumption Paragraphs 80, 94 and 110 of

the judgment read thus:-

"80. It was submitted that the activity in potable liquor which was regarded safe and exclusive right of the State in the earlier judgments dealing with the potable liquor were sought to be justifiable under the police power of the State, that is, the power to preserve public health, morals, etc. This reasoning can never apply to industrial alcohol manufactured by industries which are to be developed in the public interest and which are being encouraged by the State. In a situation of this nature, it is essential to strike a balance and in striking the balance, it is difficult to find any justification for any theory of any exclusive right of a State to deal with industrial alcohol. Restriction valid under one circumstance may become invalid in changing circumstances. Reference may be made to the observations of Justice Brandeis in Nashville, Chattangooga & St. Louis Railway v.

203-WP-8548-2004.DOC

Herbert S. Walters7. See also Nebbia V. People of the State of New York8. Similar is the effect of the approach of this Court in Motor General Traders v. State of Andhra Pradesh9."

"94. It is further contended that Entry 8 in List II which talks of intoxicating liquors only authorises the State legislature to enact laws to regulate but does not empower the State legislature to impose any levy and the various levies which have been imposed by the State legislature on industrial alcohol and even methylated spirit could not be brought within the ambit of regulatory duties for purposes of regulation only and therefore could not be justified under Entry 8 of List II."

"110. In our opinion, therefore so far as the present case is concerned the State in exercise of powers under Entry 8 of List II and by appropriate law regulate and that regulation could be to prevent the conversion of alcoholic liquors for industrial use to one for human consumption and for purpose of regulation, the regulatory fees only could be justified. In fact, the regulation should be the main purpose, the fee or earning out of it has to be incidental and that is why the learned counsel appearing for the State attempted to use this terminology or saying that the purpose is regulation, the earnings are incidental but frankly conceded that in fact the earnings are substantial.

In fact in some of the excise laws in the States they have even used terminology relying on the doctrine of privilege and parting with privilege but in my opinion it is not necessary for us to go into these questions in greater detail as we are not here concerned with the trade in alcoholic liquors meant for human consumption and therefore in view of clear demarcation of authority under

7 79 L ed 949 : 294 US 405 (1935) 8 78 L ed 940, 941 : 291 US 502.

9 (1984) 1 SCC 222 : (1984) 1 SCR 594 : AIR 1984 SC 121.

203-WP-8548-2004.DOC

various items in the three lists, Entry 8 List II could not be invoked to justify the levies which have been imposed by the State in respect of alcoholic liquors which are not meant for human consumption."

12. The Supreme Court in Bihar Distillery (Supra), following

Synthetics and Chemicals (Supra) has in paragraph 24 (1) held

thus:-

"So far as industries engaged in manufacturing rectified spirit meant exclusively for supply to industries (industries other than those engaged in obtaining or manufacture of potable liquors), whether after denaturing it or without denaturing it, are concerned, they shall be under the total and exclusive control of the Union and be governed by the I.D.R. Act and the rules and regulations made thereunder. In other words, where the entire rectified spirit is supplied for such industrial purposes, or to the extent it is so supplied, as the case may be, the levy of excise duties and all other control including establishment of distillery shall be that of the Union. The power of the States in the case of such an industry is only to see and ensure that rectified spirit, whether in the course of its manufacture or after its manufacture, it is not diverted or misused for potable purpose. They can make necessary regulations requiring the industry to submit periodical statements of raw material and the finished product (rectified spirit) and are entitled to verify their correctness. For this purpose, the States will also be entitled to post their staff in the distilleries and levy reasonable regulatory fees to defray the cost of such staff, as held by this Court in Shri Bileshwar Khand Udyog Khedug Sahakari Mandali Ltd. Vs. State of Gujarat, (1992) 1 SCR 391 : (1992 AIR SCW 554 and Gujchem Distillers India Ltd

203-WP-8548-2004.DOC

V. State of Gujarat, (1992) 1 SCR 675 : (1992 AIR SCW 1206".

13. The Supreme Court has thus drawn a distinction between

rectified spirit meant exclusively for supply to industries whether

after denaturing it or without denaturing it and the rectified spirit in

the process of manufacture or after manufacture being diverted or

misused for potable purpose. The Supreme Court has held that

the State Government has no power to regulate the former i.e.

rectified spirit which is exclusively for supply to industries other

than for potable purposes. This is further made clear by the

Supreme Court in its decision in State of UP Vs. VAM Organics

Chemical Ltd. (VAM - II) (Supra), relying on is decision in VAM -

I (Supra), paragraph 43 of the judgment reads thus:-

"43. Considering the various authorities cited, we are of the view that the State Government is competent to levy fee for the purpose of ensuring that industrial alcohol is not surreptitiously converted into potable alcohol so that the State is deprived of revenue on the sale of such potable alcohol and the public is protected form consuming such illicit liquor. But this power stops with the denaturation of the industrial alcohol. Denatured spirit has been held in VAM Organics - I, to be outside the seisin of the State Legislature. Assuming that denatured spirit may by whatever process be renatured (a proposition which is seriously disputed by the respondents) and then converted into potable liquor this would not give the State the power to regulate it. Even according

203-WP-8548-2004.DOC

to the demarcation of the fields of legislative competence as envisaged in Bihar Distillery, industrial alcohol for industrial purposes falls within the exclusive control of the Union and according to Bihar Distillery "denatured rectified spirit", of course, is wholly and exclusively industrial alcohol."

14. It is thus clear that the Supreme Court has consistently held

that the industrial alcohol after denaturing falls within the exclusive

control of the Union. We are of the view that although the

judgment of the Supreme Court in Synthetics (Supra) has been

referred to a larger bench in State of UP Vs Lalta Prasad Vaish

(Supra), this does not alter the well settled position that the power

of the State stops with denaturation of industrial alcohol. In fact,

the issues referred to the larger bench are different viz in relation

to the provision of the Industrial (Development and Regulation)

Act, and whether the provisions of the Act oust the States powers

to legislate under the concurrent list and whether the States

powers is also ousted by the Central Government vide Entry 52 of

List I and by the legislation of Central Government to regulate the

use of industrial alcohol so as to prevent it from being used as an

intoxicating liquor. We are accordingly of the view that the present

Petitions are to be decided in the light of the law already laid down

by the Supreme Court. We accordingly pass the following order:

203-WP-8548-2004.DOC

ORDER

(a) The Bombay Denatured Spirit Rules, 1959 to the

extent that they regulate the possession, use, sale,

import, export and transport of denatured spirit viz.

Rules 23 to 62 are ultra vires and unconstitutional

and are struck down.

(b) There shall be no licence required under the

Maharashtra Prohibition Act for sale, purchase,

transport, possession, storage, dehydration, import

and export of denatured spirit.

(c) We hereby clarify that the power of the State

Government in the case of rectified spirit supplied for

industrial purposes is only to see and ensure that

rectified spirit, whether in the course of its

manufacture or after its manufacture, is not diverted

or misused for potable purpose. The State can make

necessary regulations requiring the industry to submit

periodical statements of raw material and the finished

product (rectified spirits) and is entitled to verify their

correctness.

203-WP-8548-2004.DOC

(d) The Writ Petitions are made absolute on the above terms with no order as to costs.

            ( RIYAZ I. CHAGLA J. )                ( A.S. OKA, 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 : MAIMS

 
 
Latestlaws Newsletter