Citation : 2017 Latest Caselaw 7540 Bom
Judgement Date : 26 September, 2017
Sudhir Rane 1 902-WP-10693-2017 (+2)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.10693 OF 2017
Karmaveer Shankarrao Kale
Sahakari Sakhar Karkhana Ltd. ... Petitioner.
Versus
The Commissioner,
State Excise and another ... Respondents.
WITH
WRIT PETITION NO.10694 OF 2017
Karmaveer Shankarrao Kale
Sahakari Sakhar Karkhana Ltd. ... Petitioner.
Versus
The Commissioner,
State Excise and another ... Respondents.
WITH
WRIT PETITION NO.10695 OF 2017
Karmaveer Shankarrao Kale
Sahakari Sakhar Karkhana Ltd. ... Petitioner.
Versus
The Commissioner,
State Excise and another ... Respondents.
....
Mr. Y.S. Jahagirdar, Senior Advocate a/w Vaibhav V. Goglekar and
Mr. Rohan Sathaye i/b, Mr. S.S. Kanetkar for the Petitioner in all
Writ Petitions.
Mr. Sakhardande, Special Counsel a/w Pralhad Paranjape and Ms.
Shubhra Paranjape i/b. Ms. R.A. Salunke for Respondents.
....
::: Uploaded on - 26/09/2017 ::: Downloaded on - 27/09/2017 01:42:30 :::
Sudhir Rane 2 902-WP-10693-2017 (+2)
CORAM : NARESH H. PATIL AND
Z.A. HAQ, JJ.
26th September, 2017.
JUDGMENT: (Per: Z.A. Haq, J.)
1. Rule. Rule made returnable forthwith.
2. These Writ Petitions are being disposed of by this Judgment
order as the common order passed by the Respondent-
Commissioner of State Excise in three matters is challenged in the
three Petitions.
3. By the impugned order, the Respondent-Commissioner of
State Excise has suspended the license in form CL-I and the license
in form RS-II of the Petitioner, exercising powers / authority
under section 54(1)(c) of the Maharashtra Prohibition Act, for a
period of one month from the date of issuance of order. The
Respondent-Commissioner of State Excise has directed the
petitioner to rectify the breaches within the period of one month.
It is recorded that, further appropriate necessary action may be
taken if the breaches are not rectified within the given period.
4. Undisputedly the Petitioner is running a distillery division
since last about four decades. Before the competent authority
Sudhir Rane 3 902-WP-10693-2017 (+2)
granted permission to the Petitioner on 18th October, 2007 to
construct the spirit storage tank with capacity of 4.0 lakh liters, the
Petitioner was granted permission to have two spirit storage tanks
with capacity of 31,000 liters each. On 18 th October, 2007, the
competent authority granted permission to the Petitioner to
construct spirit storage tank with capacity of 4.0 lakh liters.
According to the Respondent-Commissioner of State Excise, the
Petitioner installed / constructed a spirit storage tank (here-in-
after referred as "tank No. RS-4") having storage capacity of 4.5
lakh liters and on noticing this, the impugned order is passed.
5. According to the Respondents, the Petitioner has installed /
constructed the RS-4 tank in breach of the conditions of license
granted to it and therefore the Respondent No.1-Commissioner of
State Excise has rightly exercised her powers / authority and has
suspended the license. Further, it is the case of the Respondents
that the Petitioner is granted permission in 2015 to install /
construct three bottling lines with three holding tanks in the
extended bottling section of CL-I license premises, however, the
Petitioner has constructed five bottling tanks i.e. two additional
tanks in the license premises without obtaining permission from
Sudhir Rane 4 902-WP-10693-2017 (+2)
the competent authority. According to the Respondents, again this
is breach of conditions of license and therefore the impugned order
is passed.
6. The grievance of the Petitioner is that, the Respondent-
Commissioner of State Excise has only directed suspension of
license of the Petitioner, however, the authorities have acted in
high handed manner and on 17th September, 2017 i.e. the next day
of the passing of the impugned order and though it was a Sunday,
the premises of the unit of the Petitioner have been sealed. The
learned Advocate representing the Petitioner in Writ Petition
No.10695/2017 has submitted that, the tank in question i.e. RS-4
tank was constructed after the petitioner got permission for
installing / constructing spirit storage tank with capacity of 4.0
lakh liters, however, there was slight error in the dimensions
because of which the storage capacity of the tank turned out to be
4.5 lakh liters. It is submitted that the Petitioner had not
suppressed from the concerned authorities that the storage
capacity of Rs-4 tank is 4.5 lakh liters and to substantiate this,
certain documents / communications sent by the Petitioner to the
authorities are relied upon. It is submitted that, the concerned
Sudhir Rane 5 902-WP-10693-2017 (+2)
authorities verified / inspected the premises after installation of
the RS-4 tank in 2008. It is submitted that the concerned
authorities had also undertaken the calibration of RS-4 tank. It is
the case of the Petitioner that though RS-4 tank with storage
capacity of 4.5 lakh liters is installed / constructed, except on one
occasion the storage of spirit in the tank has not been above 4 lakh
liters. It is submitted that even according to the Respondents there
is no loss of revenue of the State Government and the Petitioner
has not misused the additional storage capacity of RS-4 tank.
It is further submitted that the two additional holding tanks
which are installed / constructed are not in use as the conveyer
belts are not installed / constructed and therefore only because
two additional tanks are constructed it cannot be said that the
Petitioner has committed breach of license.
7. The learned Advocate appearing for the Petitioner in Writ
Petition No.10693/2017 and Writ Petition No.10694/2017 has
adopted the submissions made by the learned Senior Advocate
appearing in Writ Petition No.10695/2017. In these two Petitions
the only difference is that the RS-5 and RS-6 tanks are installed by
the Petitioner with storage capacity more than what is permitted
Sudhir Rane 6 902-WP-10693-2017 (+2)
by the authority while granting license.
8. The learned Special Counsel appearing on behalf of the
Respondents took a preliminary objection that the Petitioner has
alternate statutory remedy available under section 137 of the
Maharashtra Prohibition Act. Though the petitioner can avail the
remedy of appeal, considering the fact that the Respondent-
Commissioner of State Excise has directed suspension of the
license for the period of only one month and out of which almost
ten days have passed, in our view relegating the Petitioner to the
remedy of appeal will not be appropriate as it will not be an
efficacious remedy in the facts of the case. Moreover consequent
to the impugned order, the authorities have sealed the unit of the
Petitioner because of which the running factory / industry of the
Petitioner is closed down. Therefore, we are not inclined to
relegate the Petitioner to the alternate remedy.
9. The Petitioner has admitted that the capacity of RS-4, RS-5
and RS-6 tanks is more than what is permitted by the competent
authority while granting license. Therefore, it cannot be said that
the Respondent-Commissioner of State Excise is not entitled to
take action against the Petitioner. However, in the present case,
Sudhir Rane 7 902-WP-10693-2017 (+2)
the question is whether the order passed by the Respondent-
Commissioner of State Excise suspending the license of the
Petitioner for one month is proper and justified.
Admittedly, the Petitioner constructed the RS-4 tank in 2008,
it is calibrated by the concerned authorities and is inspected by the
competent authority. The storage of spirit in the RS-4 tank is
regularly monitored on daily basis by the manufactory officer. It is
the case of the Respondent-Commissioner that the Petitioner has
carried on any addition or alteration in the room or the
compartment or the permanent fixtures of the manufactory. The
RS-4 tank with the capacity of 4.5 lakh liters is installed /
constructed in 2008 and is being used by the Petitioner since then.
There is no allegation of loss of revenue by the Petitioner.
Similarly, the additional two holding tanks which are
constructed by the Petitioner without there being permission for
their construction, are admittedly not being used by the Petitioner.
The Petitioner has not installed the conveyer belt and without the
conveyer belt the two additional tanks are of no use.
Similarly, the Petitioner has installed / constructed RS-5 and
RS-6 tanks with storage capacity more than what is permitted,
Sudhir Rane 8 902-WP-10693-2017 (+2)
however, again the Respondents have not been able to point out
that the Petitioner has misused those tanks.
The Petitioner has submitted that the distillery is running
successfully and there are about 1,500 employees / labourers with
about 6000-7000 family members of such employees / labourers
dependent for their livelihood from the employment in the unit
and about 20,000 agriculturists, agriculture labourers, small
traders and suppliers of raw material are also dependent on the
unit of the Petitioner. These facts are not controverted by the
Respondents.
10. Considering the facts of the case, we are of the view that the
impugned order passed by the Respondent-Commissioner of State
Excise is harsh and unjustified. The Advocates appearing for the
Petitioner in these three Petitions have made a categorical
submission that the two additional holding tanks which are not
used will not be put to use unless appropriate permission is
granted by the competent authority. The learned Advocates have
further submitted that the RS-4, RS-5 and RS-6 tanks will not be
used for storage of spirit beyond the limit as permitted by the
authority. Accepting the submission made on behalf of the
Sudhir Rane 9 902-WP-10693-2017 (+2)
Petitioner, the following order is passed.
ORDER
(A) The impugned order passed by the Commissioner of State Excise on 16th September, 2017 is set aside.
(B) The Respondents are directed to remove the seal / seals put on the unit of the Petitioner pursuant to the impugned order, forthwith.
11. Rule made absolute in the above terms. In the
circumstances, the parties to bear their own costs.
12. At this stage, the learned Special Advocate appearing for the
Respondents prayed for keeping this judgment in abeyance for one
week to enable the Respondents to take appropriate steps to
challenge the judgment. The request made by the learned Special
Advocate appearing for the Respondent is opposed by the learned
Advocates appearing for the Petitioner. Considering the reasons
recorded by us and the facts of the case, the request made on
behalf of the Respondents is rejected.
13. The parties to act upon the authenticated copy of this order.
(Z.A. HAQ, J) (NARESH H. PATIL, J)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!