Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hindustan National Glass And ... vs Union Of India (Uoi) And Ors.
2006 Latest Caselaw 1374 Del

Citation : 2006 Latest Caselaw 1374 Del
Judgement Date : 23 August, 2006

Delhi High Court
Hindustan National Glass And ... vs Union Of India (Uoi) And Ors. on 23 August, 2006
Equivalent citations: 132 (2006) DLT 454
Author: S Muralidhar
Bench: M Mudgal, S Muralidhar

JUDGMENT

S. Muralidhar, J.

1. This writ petition filed in 1986 initially challenged two show cause notices issued by the Assistant Collector, Central Excise, Rohtak. By the first show cause notice dated 4.3.1986, the petitioner, which is a company engaged in the manufacture of glass and glassware falling under tariff item 23-A (5) of the Central Excise Tariff, was asked to show cause as to why the prices charged by the petitioner for the soft drink bottles to their ultimate customers should be not taken as the assessable value and consequently why sum of Rs. 31.73 lakh should not be recovered as differential excise duty on the clearance of soft drink bottles for the period 1.9.1985 to 28.2.1986. The second show cause notice dated 5.9.1986 pertained to the period 1.3.1986 to 3.8.1986 and the differential excise duty sought to be recovered there under was in the sum of Rs. 21.22 lakh.

2. The petitioner's case in the writ petition was that the respondents were seeking to levy excise duty on printed soft drinks bottles on which excise duty had already been paid, this time by adding the cost of printing the label. According to the petitioner this was impermissible since the printing of the bottles was done by a separate decorating unit of the petitioner and, in any event, it denied the benefit available to it under a trade notice No. 18-CE/80 dated 7.2.1980.

3. The facts stated in the writ petition reveal that in respect of the period 4.3.1985 to 31.8.1985, a show cause notice dated 9.9.1985 had been issued which had been challenged by the petitioner in Writ Petition No. 4921 of 1985 filed in the High Court of Punjab and Haryana. While the said writ petition was pending, the Assistant Collector on 16.7.1986 passed an order on the above show cause notice dated 9.9.1985 rejecting the petitioner's contentions. The petitioner preferred an appeal against the said order of the Assistant Collector on 15.10.1986 and that appeal was pending before the Collector (Appeals), Respondent No. 6 herein in terms of the Central Excises Act 1944 ('Act').

4. While the above appeal and writ petition were pending, the two further show cause notices dated 4.3.1986 and 5.9.1986, as noticed above and which are challenged in the present writ petition, were issued for the subsequent periods between 1.9.1985 to 3.8.1986. Replies thereto had been filed by the petitioner. Even before the Assistant Collector could adjudicate on these two show cause notices, the petitioner filed an application before the Collector of Appeals seeking to restrain the Assistant Collector from proceeding with these two show cause notices. Since the Collector of Appeals had not taken a decision on the appeal of the petitioner, the petitioner was constrained to file the present writ petition seeking the quashing of the said two show cause notices. Meanwhile on 16.10.1986 the Assistant Collector decided these two further show cause notices also against the petitioner. The petitioner filed an appeal against this order before the Collector (Appeals).

5. When the writ petition came up for hearing first on 22.10.1986, the counsel for the petitioner informed the Court that the statutory appeals filed by the petitioner on 15.10.1986 and 20.10.1986 were pending decision before the Collector (Appeals). This Court deferred the hearing of the writ petition.

6. Thereafter the case kept getting adjourned to await the decision in the appeals. On 25.1.1989 this Court issued Rule. As regards the application for stay, the same was dismissed as withdrawn. It was observed that ''the pendency of the writ petition will not stand in the way of the appeal pending before the Collector of Appeals being disposed of. It is hoped that the appeal shall be disposed of expeditiously.''

7. At the hearing on 13.8.1990, the Court was informed that the statutory appeals had been heard on 8.8.1990. Thereafter, by a common order dated 29.10.1990 the Collector (Appeals) disposed of all the four appeals filed by the petitioner. The two appeals filed against the show cause notices dated 4.3.1986 and 5.9.1986 were dismissed on the ground that they were not in respect of any appealable orders. The other two appeals against the orders dated 16.7.1986 and 16.10.1986 passed by the Assistant Collector were allowed on technical grounds. Since the two further show cause notices dated 4.3.1986 and 5.9.1986 were based on the earlier show cause notice, they were also held to be non est. The Collector (Appeals), however, left it to the department to consider issuing a fresh show cause notice. Thus, in terms of the decision of the Collector (Appeals) dated 29.10.1990 the present writ petition, in so far as it challenged the show cause notices dated 4.3.1986 and 5.9.1986, became infructuous.

8. Consequent upon the above order, a fresh show cause notice was issued by the department to the petitioner on 22.11.1990 for the periods, 1.1.1985 to 28.2.1986 and 1.3.1986 to 31.3.1986. On 13.12.1990 this Court directed that ''status quo regarding entries in the accounts in respect of the order of the Collector (Appeals) dated 29.10.90/6.11.90 shall be maintained.''

9. Thereafter, an application C.M. No. 1179/91 was filed by the petitioner to amend the writ petition to challenge the fresh show cause notice. It appears that the pleadings in this application were completed only in December 1994. Thereafter the matter kept getting adjourned on several dates and ultimately the amendment application was allowed on 13.9.1996. On 17.2.2000 an application, being C.M. No. 7368/96, filed by the petitioner seeking permission to utilise the amount credited by it to the personal ledger account for future clearances, was rejected by this Court. An application for recalling of this order being R.A. No. 4025/2000 was kept pending in this Court for several dates. The recall application was dismissed for default on 28.2.2004 and restored on 16.8.2004. Ultimately by an order dated 15.7.2005, the review application R.A. 4025/2000 was rejected. It was however observed that the petitioner's request for refund of pre-deposit amount paid at the stage of hearing of the appeals before the Collector (Appeals) would be considered at the time of disposal of the writ petition.

10. Mr. R.K. Sanghi, learned Counsel appearing for the petitioner submitted that the issue arising in the present writ petition was fully covered by the decision of the Hon'ble Supreme Court in Union of India v. J.G. Glass Industries Ltd. 1998 (97) E.L.T. In the said decision, in respect of the same product and tariff item number, it was held that the process of printing on the glass bottles did not amount to manufacture. Once excise duty had been levied and paid on the cost of manufacturing of the bottles, excise duty could not again be levied on the cost of those bottles together with the printing charges. He submits that in view of this judgment of the Hon'ble Supreme Court, this writ petition should be allowed and the impugned show cause notice quashed. As regards the maintainability of this writ petition under Article 226 challenging a show cause notice issued under a statute which provides an alternate remedy, Mr. Sanghi submitted that since the matter has been pending in this Court since 1986 and Rule has been issued, the Court is bound to decide the writ petition on merits. In support of his submission that the writ petition ought not to be dismissed on the ground of existence of an alternate remedy, Mr. Sanghi relied upon the judgment of this Court in Modi Carpets Ltd. v. Union of India . He also placed reliance on certain other judgments of the High Courts in Union of India v. Rollatainers Ltd , Thressiamma v. Union of India , Carbonink Products v. Government of India He also relied upon a short order of Hon'ble Supreme Court in Dhampur Sugar Mills Ltd. v. Union of India 2000 (122) E.L.T. 333 (SC).

11. We are unable to agree with the counsel for the petitioner that this Court in exercise of its jurisdiction under Article 226 of the Constitution should interdict the pending proceedings before the statutory authority. The mere fact that the matter has been pending in this Court since 1986 and Rule has been issued cannot compel this Court to decide the writ petition on merits notwithstanding the availability of an effective alternate remedy under the Act. The decisions relied upon by the counsel for the petitioner turned on their individual facts and do not lay down any inviolable rule that a writ petition pending in a court for many years ought to be decided on merits even if there is an effective alternative statutory remedy. As regards the judgment of this Court in Modi Carpets Ltd.(supra), the validity of certain statutory provisions had also been questioned in the said writ petition. In Rollatainers Ltd.(supra), Carbonink Products (supra) and Thressiamma(supra) the High Court was considering the case at the stage of writ appeal i.e. after the matter had already been considered by a Single Judge. The decision Dhampur Sugar Mills Ltd. (supra) of the Hon'ble Supreme Court is also a short order which appears to have turned on its own facts.

12. On the other hand there are innumerable decisions of the Hon'ble Supreme Court which say that the High Court can refuse to entertain a writ petition under Article 226 where there exists alternative remedy, which is adequate and efficacious, unless a party complains of fraud or absence of jurisdiction in the authority before whom the alternate remedy lies. In this connection the decisions in Uttar Pradesh Jal Nigam v. Nareshwar Sahai Mathur , Danda Rajeshwari v. Bodavulu Hanumayamma and Titaghur Paper Mills Co. Ltd. v. State of Orissa may be noticed. In Asst. Collector of Central Excise v. Dunlop India Ltd. , while deprecating the resort to the filing of the writ petition under Article 226 in respect of a matter for which remedy lay under the Central Excise and Salt Act, 1944, the Hon'ble Supreme Court observed as under (AIR p. 332 Para 3):

...Article 226 is not meant to short circuit or circumvent statutory procedures. It is only where statutory remedies are entirely ill suited to meet the demands of extraordinary situations, as for instance where the very vires of the statute is in question or where private or public wrongs are so inextricably mixed up and the prevention of public injury and the vindication of public justice require it that recourse may be had to Article 226 of the Constitution. But then the Court must have good and sufficient reason to by-pass the alternative remedy provided by statute. Surely matters involving the revenue where statutory remedies are available are not such matters. We can also take judicial notice of the fact that the vast majority of the petitions under Article 226 of the Constitution are filed solely for the purpose of obtaining interim orders and thereafter prolong the proceedings by one device or the other. The practice certainly needs to be strongly discouraged.

13. In the instant case not only is the alternative remedy available but it has also been invoked by the petitioner itself. As noticed hereinabove, there has already been one round of litigation before the statutory authorities and a second round commenced during the pendency of the present writ petition. The subsequent show cause notice is admittedly yet to be adjudicated upon by the Assistant Collector. Even if, as contended by the petitioner, the matter stands covered in its favor by the judgment of Hon'ble Supreme Court in J.G. Glass Industries Ltd. (supra), we do not see any reason why the petitioner cannot rely upon this decision in the proceedings pending before the Assistant Collector, Respondent No. 5. We are certain that the Assistant Collector will take note of such a submission and pass appropriate consequential orders. In the facts and circumstances of the present case, we are of the view that the statutory proceedings under the Act pending at the stage of show cause notice ought not to be interfered with in exercise of our discretionary jurisdiction under Article 226 of the Constitution. We are satisfied that the petitioner has an effective alternative statutory remedy which ought not to be permitted to be bypassed by resort to writ proceedings under Article 226.

14. Mr. Sanghi finally prays that since the matter is pending before the statutory authority since 1990 it should be decided at the earliest. He also requests for directions in respect of the pre-deposit amount. As regards the first request, we direct that the final order on the show cause notice dated 22.11.1990, if not already made, should be finalised and pronounced by the Assistant Collector within three months from today and in any event not later than 30.11.2006. As regards the refund of the pre-deposit amount, if the petitioner makes a written request within a period of four weeks from today the same will be considered and orders passed thereon by the concerned authority within a period of eight weeks thereafter.

15. With the above directions, the writ petition is dismissed. The Registry is directed to send a certified copy of this order to the Respondents No. 5 and 6 within a period of one week from today.

 
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 Newsletter