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

Google Inc. & Ors vs Competition Commission Of India & ...
2015 Latest Caselaw 3353 Del

Citation : 2015 Latest Caselaw 3353 Del
Judgement Date : 27 April, 2015

Delhi High Court
Google Inc. & Ors vs Competition Commission Of India & ... on 27 April, 2015
Author: Rajiv Sahai Endlaw
           *IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                              Date of decision: 27th April, 2015
+                       LPA No.733/2014
       GOOGLE INC. & ORS.                                         ...... Appellants
                       Through:      Mr. Gopal Subramaniam and Mr. Ramji Srinivasan,
                                     Sr. Advs. with Mr. Ravisekhar Nair, Mr. Sameer
                                     Gandhi, Ms. Hemangini Dadwal, Mr. Arjun Khera,
                                     Ms. Shivangi Sukumar, Ms. Sara Sundaram and Mr.
                                     Rishabh Kapur, Advs.

                                           Versus
       COMPETITION COMMISSION
       OF INDIA & ANR.                                           ..... Respondents

Through: Mr. Pallav Saxena with Mr. Abhishek Kumar and Mr. Apurv Ranjan, Advs. for R-1.

Mr. Hrishikesh Baruah with Mr. Arjun Dewan, Mr. Pranav Jain, Mr. Ishan Das and Mr. Rishabh Gupta, Advs. for R-2.

                                            AND
+                                        W.P.(C) No.7084/2014
       GOOGLE INC. & ORS.                                          ..... Petitioners
                       Through:      Mr. Gopal Subramaniam and Mr. Ramji Srinivasan,

Sr. Advs. with Mr. Ravisekhar Nair, Mr. Sameer Gandhi, Ms. Hemangini Dadwal, Mr. Arjun Khera, Ms. Shivangi Sukumar, Ms. Sara Sundaram and Mr. Rishabh Kapur, Advs.

                                           Versus
       COMPETITION COMMISSION
       OF INDIA & ANR.                                           ..... Respondents
                       Through:      Mr. Pallav Saxena with Mr. Abhishek Kumar and
                                     Mr. Apurv Ranjan, Advs. for R-1.

Mr. Hrishikesh Baruah with Mr. Arjun Dewan, Mr. Pranav Jain, Mr. Ishan Das and Mr. Rishabh Gupta, Advs. for R-2 .

CORAM:-

HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J

1. The intra-court appeal being LPA No.733/2014 was preferred against

the order dated 15th October, 2014 of the learned Single Judge of this Court

of, though vide the said order issuing notice for 9th March, 2015 of W.P.(C)

No.7084/2014 preferred by the appellants but on the application of the

appellants for interim relief merely directing that any information marked as

confidential submitted by the appellants to the respondent No.1 Competition

Commission of India (CCI) as well as to the Director-General, CCI (DG,

CCI) shall not be disclosed to any party and shall be kept strictly

confidential and not granting ad-interim stay of the investigation

commenced by the DG, CCI in Case No.06/2014 of the CCI against the

appellants. The said appeal came up before us first on 10th November, 2014

when the counsel for the respondent No.1 CCI appeared on advance notice;

after hearing the counsels to some extent, it was felt that the writ petition

itself could be decided along with this appeal; accordingly, with the consent

of the counsels, we requisitioned the writ petition from the board of the

learned Single Judge and listed the appeal as well as the writ petition for

hearing on 20th November, 2014. Since the respondent No.2 Vishal Gupta,

on whose complaint under Section 19 of the Competition Act, 2002, Case

No.06/2014 aforesaid against the appellants had been registered, did not

appear inspite of advance copy stated to have been given, notice was also

directed to be served on him.

2. On 20th November, 2014, the counsels stated that since the matter

involves pure question of law, counter affidavits in the writ petition would

not be necessary. The counsel for the respondent No.1 CCI on that date also

assured that in the meanwhile investigation would not be concluded nor any

precipitative steps be taken. The counsels were heard on 25th November,

2014, 12th January, 2015, 13th January, 2015 and 10th February, 2015 when

judgment was reserved giving liberty to the appellants to file written

submissions; the same have been filed by the appellants / writ petitioners.

3. The appeal in the circumstances, is now infructuous and is disposed

of. We will thus take up the writ petition for adjudication though will be

referring to the parties by their nomenclature in the appeal.

4. The three appellants i.e. i) Google Inc., California, United States of

America (USA), ii) Google Ireland Ltd., Dublin 4, Ireland, and, iii) Google

India Pvt. Ltd., Bangalore, filed the writ petition impugning, a) the order

dated 15th April, 2014 of the respondent No.1 CCI under Section 26(1) of the

Competition Act directing investigation by DG, CCI into the Case

No.06/2014 filed by the respondent No.2, b) order dated 31 st July, 2014 of

the respondent No.1 CCI dismissing the application filed by the appellants

for recall of the order dated 15th April, 2014 as not maintainable, and c) for

restraining the respondent No.1 CCI from carrying out any further

proceedings against the appellants pursuant to the order dated 15th April,

2014.

5. It was the contention of the senior counsel for the appellants on 10 th

November, 2014 when the appeal had come up first before us that the

investigation against the appellants ordered by the respondent No.1 CCI in

all probability would be concluded by 9th March, 2015 for which date notice

of the writ petition had been issued by the learned Single Judge, making the

writ petition infructuous. It was further his contention that since the order

dated 15th April, 2014 of the CCI ordering investigation against the

appellants had been passed without hearing the appellants, the appellants

were justified in applying to the CCI for recall of the said order and the CCI

had erred in, instead of considering the said application for recall of the said

order on the ground of the actions of the appellants complained against

being beyond the territorial jurisdiction of the CCI, holding the application

to be not maintainable. It was contended that the CCI had thus failed to

exercise the jurisdiction vested in it and the only question for adjudication in

the writ petition was whether such an application for recall of an order under

Section 26(1) of the Competition Act is maintainable or not inasmuch as if

this Court were to hold that such an application is maintainable, the matter

would have to be remanded back to the CCI to decide the said application on

merits.

6. We had however on that date enquired from the senior counsel for the

appellants whether not holding such an application for recall of an order

under Section 26(1) of the Competition Act to be maintainable would

tantamount to conferring a right of hearing to the person / entity complained

against or reference against whom had reached the stage of Section 26(1) of

the Act and which right the Supreme Court in Competition Commission of

India Vs. Steel Authority of India Ltd. (2010) 10 SCC 744 has held does

not exist.

7. The counsel for the respondent No.1 CCI, on that date, while

opposing the said contention had drawn our attention to Section 37 of the

Competition Act which Section prior to its repeal by the Competition

(Amendment) Act, 2007 with effect from 12th October, 2007 conferred a

power on the CCI to review its order. It was his contention that the

application filed by the appellants for recall was nothing but an application

for review of the order dated 15th April, 2014 under Section 26(1) of the Act

and the power of review though earlier conferred on the CCI having,

expressly by repeal, been taken away, CCI was right in holding in the order

dated 31st July, 2014 that the application filed by the appellants for recall of

the order dated 15th April, 2014 was not maintainable.

8. We had however on 10th November, 2014 enquired from the counsels,

that the Supreme Court in SAIL (supra) having held the power exercised by

the CCI at the stage of Section 26(1) of the Act to be administrative in

nature, whether not an authority / body exercising administrative power has

an inherent right to review / recall its order, even in the absence of a specific

power of review being conferred on it. It was prima facie felt by us on that

date that it is only a person / body exercising judicial / quasi-judicial power

who / which in the absence of the power of review being expressly

conferred, is disentitled from exercising the said power.

9. It was for this reason only that it was felt as aforesaid that only this

aspect needs to be adjudicated in these proceedings and for which reason, no

counter affidavits were filed. The arguments thereafter also proceeded on

this limited question only i.e. whether CCI has the power to recall / review

an order passed by it of directing / causing investigation in exercise of

powers under Section 26(1) of the Act.

10. Though in the light of the legal question aforesaid for adjudication,

facts become irrelevant but still for the sake of completeness and to give a

flavour of the grounds on which the appellants had sought recall of the order

dated 15th April, 2014, we may record that it was the case of the appellants

in the application for recall that the respondent No.2 complainant had

procured the said order of investigation against the appellants by

concealment and non disclosure of material facts that the advertisements run

by and the services offered by the website (and which website had been

suspended by the appellants) owned by a company namely M/s Audney

incorporated in Delaware, USA, claimed to be controlled by the respondent

No.2 complainant (based in India), were targeted to consumers in USA and

Canada and were displayed only on domains with target users in USA and

Canada and that users in India even if try to access these domains were

automatically redirected to other domains targeted to users in USA and

Canada and CCI thus lacked territorial jurisdiction. It was further the case

of the appellants in the said recall application that there was no connection

between the suspension of M/s Audney's account by the appellants and the

territory of India and the respondent No.2 complainant had failed to

demonstrate effect thereof on competition in the relevant market in India.

11. The respondent No.1 CCI vide order dated 31st July, 2014 (supra)

dismissed the said application of the appellants for recall as not maintainable

observing, i) that the application is misconceived, ii) that the CCI vide order

dated 15th April, 2014 had only prima facie formed a view after taking into

consideration the material available on record, iii) when the investigations

are pending before the DG, it would not be appropriate to deal with the

issues raised by the appellants which can be effectively examined after the

investigations are completed; iv) to accede to the prayers made in the

application for recall would tantamount to review of the order dated 15 th

April, 2014 and which power had not been conferred upon the CCI, and, v)

the appellants had failed to point out any provision of the Competition Act

whereby such an application could be maintained before the CCI.

12. The contention of the senior counsel for the appellants in his opening

arguments was:

(i) that the judgment of the Supreme Court in SAIL (supra) is not a

bar to entertaining an application for recall of the order under

Section 26(1) of the Act inasmuch as the Supreme Court itself

in Para 31(2) of the said judgment has held as under:

"However, the Commission, being a statutory body exercising, inter alia, regulatory jurisdiction, even at that stage, in its discretion and in appropriate cases may call upon the party(s) concerned to render required assistance or produce requisite information, as per its directive. The Commission is expected to form such prima facie view without entering upon any adjudicatory or determinative process. The Commission is entitled to form its opinion without any assistance from any quarter or even with assistance of experts or others. The Commission has the power in terms of Regulation 17 (2) of the Regulations (CCI (General) Regulations, 2009) to invite not only the information provider but even "such other person" which would include all persons, even the affected parties, as it may deem necessary. In that event it shall be "preliminary conference", for whose conduct of business the Commission is entitled to evolve its own procedure."

(ii) that a power to recall is different from a power of review and

merely because by deletion of Section 37 of the Act, the power

of review has been taken away does not mean that the power to

recall the order also has been taken away;

(iii) that the power of recall exists irrespective of whether the

jurisdiction being exercised is judicial, quasi-judicial or

administrative;

       (iv)    Reliance was placed on:

               (a)    Calcutta Discount Company Ltd. Vs. Income-Tax

                      Officer AIR 1961 SC 372 where it was held in the

majority judgment that though a writ of prohibition or

certiorari will not issue against an executive authority (in

that case Income Tax Officer) but the High Courts have

power to issue in a fit case an order prohibiting an

executive authority from acting without jurisdiction.

It was reasoned that where such action of the executive

authority acting without jurisdiction subjects or is likely

to subject a person to lengthy proceedings and

unnecessary harassment, the High Courts will issue

appropriate orders or directions to prevent such

consequences.

(b) Arun Kumar Vs. Union of India (2007) 1 SCC 732

laying down that the existence of a jurisdictional fact is

sine qua non or condition precedent for the exercise of

power by a Court of limited jurisdiction.

(c) Judgment dated 13th April, 2012 of the Division Bench of

this Court in W.P.(C) No.4489/1995 titled Samir Kohli

Vs. Union of India where it was held that sans a

statutory empowerment, a statutory or quasi judicial

Tribunal cannot review or alter its decision but since the

powers exercised by the Central Government under

Section 41 of the Delhi Development Act, 1957 are not

judicial or quasi judicial in nature but supervisory over

the DDA and akin to a regulatory power, the same are

not spent or exhausted with the passing of an order and

lack of an express power in the Act to review does not

bar the Central Government from doing so if the

circumstances so warrant (We may notice that SLP(C)

No.15378/2012 preferred thereagainst is found to have

been entertained with an ad-interim order of ―status

quo‖).

(d) Budhia Swain Vs. Gopinath Deb (1999) 4 SCC 396

reiterating that the Courts have inherent power to recall

and set aside an order inter alia obtained by fraud

practiced upon the Court or when the Court is misled by

a party or when the Court itself commits a mistake which

prejudices a party.

(e) M. Satyanandam Vs. Deputy Secretary to Government

of A.P. (1987) 3 SCC 574 negativing / rejecting the

contention that the Government cannot review its own

order (in that case order rejecting release of premises was

reviewed on ground of bona fide need under the Andhra

Pradesh rent legislation).

(f) Reserve Bank of India Vs. Union Of India 128 (2006)

DLT 41 where the question (before a Single Judge of this

Court) was whether the Central Government exercising

power as an appellate authority under the Banking

Regulation Act, 1949 has power of review. Reliance on

Section 21 of the General Clauses Act, 1897 (providing

that where by any Central Act or Regulations, a power to

issue notifications orders, rules, or bye-laws is conferred,

then that power includes a power to add to, amend, vary

or rescind any notifications, orders, rules or bye-laws so

issued) was rejected by relying on Indian National

Congress (I) Vs. Institute of Social Welfare (2002) 5

SCC 685 holding that the same was not applicable to

quasi judicial authorities and Election Commission

discharged quasi judicial power. It was held that in the

absence of a rule authorizing Government to do so,

reopening of closed proceedings was ultra vires and bad

in law. It was however observed that the principle that

the power to review must be conferred either specifically

or by necessary implication is not applicable to decisions

purely of an administrative nature as the Government

must be free to alter its policy or its decision in

administrative matters and cannot be hidebound by the

rules and restrictions of judicial procedure though of

course they are bound to obey all statutory requirements

and also observe the principles of natural justice where

rights of parties may be affected.

(g) R.R. Verma Vs. Union of India (1980) 3 SCC 402 also

holding that the principle that the power to review must

be conferred by statute either specifically or by necessary

implication is not applicable to decisions purely of an

administrative nature.

(h) S. Nagaraj Vs. State of Karnataka 1993 Supp (4) SCC

595 laying down that the power to rectify an order stems

from the fundamental principle that justice is above all

and is to be exercised to remove the error and not for

disturbing finality and that even when there is no

statutory provision in this regard such power is to be

exercised to avoid abuse of process or miscarriage of

justice.

(i) State of Uttar Pradesh Vs. Maharaja Dharmander

Prasad Singh (1989) 2 SCC 505 holding that the

Development Authority had competence to initiate

proceedings to revoke the permission on the ground that

permission had been obtained by misrepresentation and

fraud and that the view that in the absence of

authorization, the authority could not revoke or cancel

the permission once granted is erroneous.

(j) Syngenta India Ltd. Vs. Union of India 161 (2009) DLT

413 laying down that administrative or statutory powers

in aid of administrative functions imply flexibility and

the need to review decisions taken and that unlike Courts,

administrators and administrative bodies have to take

decisions on the basis of broad, general policy

considerations and that review as is understood in the

functioning of the Courts is an entirely different concept.

It was further held that importing elements from such

concepts in administrative functioning would inject an

avoidable rigidity in administrative process. It was yet

further held that administrators and administrative bodies

have power to make or change decisions, as the

circumstances warrant, having regard to the nature of the

power and the purpose for which it is granted.

(k) Union of India Vs. Narendra Singh (2008) 2 SCC 750

where the mistake of a department in promoting a person

though he was not eligible and qualified was held to be

correctable and it was observed that mistakes are

mistakes and they can always be corrected by following

due process of law and that employer cannot be

prevented from applying the rules rightly and in

correcting the mistake.

(l) United India Insurance Co. Ltd. Vs. Rajendra Singh

(2000) 3 SCC 581 where it was held that the remedy of

moving the Motor Accident Claims Tribunal for recalling

the order on the basis of newly discovered facts

amounting to fraud of high degree, cannot be foreclosed

in such a situation -- no Court or Tribunal can be

regarded as powerless to recall its own order if it is

convinced that the order was wangled through fraud or

misrepresentation of such a dimension as would affect

the very basis of the claim.

13. The counsel for the respondent No.1 CCI:

(a) contended that though earlier CCI had been conferred a power

to review its order but the said power has been taken away with

effect from 12th October, 2007;

(b) invited attention to our judgment in South Asia LPG Company

Private Limited Vs. Competition Commission of India

MANU/DE/2053/2014 (it was informed that till then no appeal

thereagainst had been preferred to the Supreme Court) holding

that reasons given by the Supreme Court in SAIL (supra) for

holding that no notice or hearing is required to be given to the

person / enterprise informed / referred against before forming a

prima face opinion and directing investigation under Section

26(1) of the Act apply also to the stage under Section 26(7) of

the Act which is also an initial stage and is not determinative in

nature and substance and on the basis thereof contended that

since investigation is but an initial stage and is not

determinative in nature and substance, the appellants will not

suffer any prejudice;

(c) contended the appellants in the guise of an application for recall

are wanting a complete hearing at the stage of Section 26(1) of

the Act and which is impermissible;

(d) contended that whatever the appellants are contending in their

application for recall can be contended at a subsequent stage

also;

(e) contended that the appellants in the recall application have not

taken any plea of fraud but only of suppression of facts by the

respondent No.2 complainant;

(f) contended that the application for recall is in substance an

application for review;

(g) invited attention to Kapra Mazdoor Ekta Union Vs. Birla

Cotton Spinning and Weaving Mills Ltd. (2005) 13 SCC 777,

in the context of a Court or a quasi judicial authority having

jurisdiction to adjudicate on merits, laying down that its

judgment or order can be reviewed on merit only if the Court or

the quasi-judicial authority is vested with the power of review

by express provision or by necessary implication and it is only

procedural illegality which goes to the root of the matter and

invalidates the proceeding itself and consequently the order

passed, which can be reviewed; on the basis thereof it was

contended that a perusal of the application of the appellants for

recall showed that the appellants were not seeking any

procedural review but a review on merits;

(h) invited attention to para Nos.13 to 22 of one of the two opinions

in the order dated 15th April, 2014 and to para Nos.13 to 29 of

the other opinion in the order dated 15th April, 2014 and on the

basis thereof contended that it is not as if the CCI at that stage

was oblivious of the aspect of territorial jurisdiction over the

appellants and further contended that from a perusal of the said

paragraphs, it is evident that CCI formed a prima facie opinion

that it had territorial jurisdiction and has in the said orders dealt

elaborately with the aspect of territorial jurisdiction;

(i) contended that the question whether the appellants had violated

any of the provisions of the Competition Act or not is different

from the question whether CCI has territorial jurisdiction over

the appellants or not;

(j) contended that the issue of jurisdiction is a mixed question of

law and fact;

(k) contended that the prejudice if any to the enterprise from being

investigated against has to necessarily yield to larger public

good;

(l) invited attention to Section 38 of the Competition Act

conferring the CCI with the power to rectify any mistake

apparent from the record in the orders passed by it, stipulating

that while rectifying the mistakes, the order shall not amend any

substantial part of the order and therefrom contended that it

follows that the power of substantial review is expressly

prohibited;

(m) to controvert the contention of the appellants that recall is

different from review, placed reliance on:

(i) Asit Kumar Kar Vs. State of West Bengal (2009) 2 SCC

703 laying down that there is a distinction between a

review petition and a recall petition; while in review

petition the Court considers on merits where there is an

error apparent on the face of the record; in a recall

petition, the Court does not go into the merits but simply

recalls an order which was passed without giving an

opportunity of hearing to the affected party;

(ii) Rajeev Hitendra Pathak Vs. Achyut Kashinath Karekar

(2011) 9 SCC 541 laying down in the context of

Consumer Protection Act, 1986 that Tribunals are

creatures of the statute and derive their power from the

express provisions of the statute and that the District

Forums and the State Commissions have not been given

any power to set aside ex parte orders and the power of

review and the powers which have not been expressly

given by the statute cannot be exercised;

(iii) Haryana State Industrial Development Corporation

Ltd. Vs. Mawasi (2012) 7 SCC 200 laying down that a

power of review is a creature of the statute and no Court

or quasi-judicial body or administrative authority can

review its judgment or order or decision unless it is

legally empowered to do so (we may however note that

the Supreme Court in the said case was concerned with

power of review of High Courts and the Supreme Court

and which in civil cases is confined to grounds specified

in Order 47 Rule 1 of the CPC);

(iv) Kalabharati Advertising Vs. Hemant Vimalnath

Narichania (2010) 9 SCC 437 laying down that unless

the statute / rules so permit, review application is not

maintainable in case of judicial / quasi-judicial orders;

(n) contended that since the Supreme Court in SAIL (supra) has

held that the person / enterprise informed / complained /

referred against has no right of hearing at the stage of Section

26(1) of the Act, the question of the appellants being denied the

right of hearing at that stage or seeking review on that ground

does not arise;

(o) placed reliance on the judgment of the Full Bench of the High

Court of Punjab and Haryana in Deep Chand Vs. Additional

Director, Consolidation of Holdings MANU/PH/0572/1963

laying down that an application for recall of an order is only

another name for the power to review and a power to recall

cannot be claimed as separate and distinct jurisdiction;

(p) made reference to the judgment of the Division Bench of the

High Court of Bombay in Aamir Khan Productions Private

Limited Vs. Union of India MANU/MH/1025/2010 where in

the context of challenge under Article 226 of the Constitution

of India to the notices issued by CCI under Section 26(8) of the

Act, it was held that the question whether CCI has jurisdiction

to initiate proceedings in the facts and situation is a mixed

question of law and fact which CCI is competent to decide and

that the matter being still at the stage of further inquiry and CCI

yet to take a decision in the matter, there was no reason to

interfere; on the basis thereof contended that same is the

position here;

(q) placed reliance on Ramesh B. Desai Vs. Bipin Vadilal Mehta

(2006) 5 SCC 638 to contend that a mixed question of law and

fact cannot form a preliminary objection and on D.P.

Maheshwari Vs. Delhi Administration (1983) 4 SCC 293 to

contend that the Supreme Court had deprecated the practice of

entertaining challenge under Article 226 of the Constitution of

India on preliminary objections and held that all questions

should be allowed to be decided first;

(r) contended that investigation under Section 26(1) of the Act has

been ordered against the appellants in as many as three other

cases and the appellants have not assailed the said orders and

there is no reason for the appellants to in the subject complaint

case raise objection;

(s) invited attention to the definition of ―consumer‖ in Section 2(f)

of the Competition Act to contend that the respondent No.2 is a

consumer of the appellants and the situs of the customers of the

respondent No.2 is irrelevant;

(t) invited attention to Section 2(h) defining ―enterprise‖ and to

Section 32 of the Act to contend that the acts in violation of the

provisions of the Act even if committed outside India have

effect in India, the CCI would have territorial jurisdiction.

14. The counsel for the respondent No.2 complainant, besides contending

that the CCI has rightly exercised territorial jurisdiction, has contended:

(aa) that there is a distinction between exercise of administrative

power and exercise of statutory power, even if administrative in

nature;

(bb) that the judgments cited by the senior counsel for the

appellants, on decisions taken in exercise of administrative

power being reviewable by the decision making authority even

in the absence of any specific power, would not be applicable to

exercise of statutory power inasmuch as the power of the

authorities exercising statutory power is controlled by the

statute itself;

(cc) that the scheme of the Competition Act does not permit any

review / recall;

(dd) that the scheme of the Competition Act does not permit any

interference in the investigation once set in motion pursuant to

an order under Section 26(1) thereof, not even by the CCI itself;

        (ee)    placed reliance on:

               (i)    Lal Singh Vs. State of Punjab 1981 CriLJ 1069 where

the question for consideration before the Full Bench of

the Punjab and Haryana High Court was whether State

Government can review or recall its decision under

Section 378 of the Code of Criminal Procedure (Cr.P.C.),

1973 to prefer an appeal against an order of acquittal,

before its actual presentation in the High Court. It was

held:

(A) that the power is administrative in nature and not

quasi-judicial.

(B) that there is a distinction between decisions of the

State Government which are purely administrative

in nature, passed under the umbrella of executive

power vested in it by Article 162 of the

Constitution of India, and the exercise of power

though administrative in nature but conferred by a

specific provision of the statute itself.





                       (C)     while the decisions in exercise of power of the

                              former     category   are   purely   and      inherently

administrative and involve no sanctity or finality

and are thus reviewable and recallable but a

decision in exercise of power of the second

category cannot be recalled or reviewed except in

accordance with the provisions of the statute from

which they derive their source - if such a provision

provides expressly or by necessary intendment for

a review and recall, then alone and in accordance

therewith can the earlier exercise of the statutory

power be reconsidered - in the absence of such a

provision, there is no inherent power to repeatedly

review or recall such a statutory administrative

order or decision as the power once exercised

exhausts itself.

(D) exercise of statutory power must be necessarily

governed by the provisions of the statute itself and

must carry with it a degree of finality;

(ii) State of Madras Vs. C. P. Sarathy AIR 1953 SC 53 and

State of Bihar Vs. D. N. Ganguly AIR 1958 SC 1018

laying down that the power of the Government under

Section 10 of the Industrial Disputes Act, 1947 (I.D. Act)

is administrative in nature and since the said Act does not

expressly confer any power on the Government to cancel

or supersede a reference, no such power exists. It was

further held that Section 21 of the General Clauses Act

cannot be attracted and on a perusal of the provisions of

the I.D. Act it was held that once a reference had been

made, it is the Labour Court / Industrial Tribunal only

which can exercise jurisdiction over the dispute referred.

(iii) Neelima Misra Vs. Harinder Kaur Paintal (1990) 2

SCC 746 laying down that an administrative function is

called quasi-judicial when there is an obligation to adopt

the judicial approach and to comply with the basic

requirements of justice; where there is no such

obligation, the decision is called purely administrative.

(iv) Kazi Lhendup Dorji Vs. Central Bureau of

Investigation 1994 Supp (2) SCC 116 where the question

for consideration was whether it is permissible to

withdraw the consent given by the State Government

under Section 6 of the Delhi Special Police

Establishment Act, 1946. It was held that even if Section

21 of the General Clauses Act was held to be applicable,

the same did not enable issuance of an order having

retrospective operation and the revocation of consent

could be prospective in operation only and would not

affect matters in which action had been initiated prior to

the revocation. It was further held that the investigation

which was commenced by Central Bureau of

Investigation (CBI) prior to withdrawal of consent had to

be completed and it was not affected by the said

withdrawal of the consent order and that the CBI was

competent to complete the investigation and submit the

report under Section 173 Cr.P.C. in the competent Court.

On the basis of this judgment, it was contended that the

investigation by the DG, CCI once ordered, has

necessarily to be completed.

(v) Barpeta District Drug Dealers Association Vs. Union of

India MANU/GH/1052/2012 where a Single Judge of the

Gauhati High Court was also concerned with the order of

CCI of dismissal of applications for recall of the notices

issued by the DG, CCI pursuant to the order under

Section 26(1) of investigation, but on the ground of the

CCI having not found any merit in the said applications;

the writ petitions were dismissed in view of the dicta of

the Supreme Court in SAIL (supra).

(vi) Dharmeshbhai Vasudevbhai Vs. State of Gujarat (2009)

6 SCC 576 laying down that when an order is passed

under Section 156(3) Cr.P.C., an investigation must be

carried out and interference in the exercise by the police

of statutory power of investigation, by the Magistrate, far

less direction for withdrawal of any investigation which

is sought to be carried out, is not envisaged under the

Cr.P.C.; the Magistrate's power in this regard is limited

and he has no power to recall his order.

(vii) State of Madhya Pradesh Vs. Ajay Singh (1993) 1 SCC

302 holding that the power under Section 21 of the

General Clauses Act cannot permit replacement or

reconstitution of a Commission under the Commissions

of Inquiry Act, 1952;

(ff) that prior to the amendment with effect from 12th October, 2007

creating the Competition Appellate Tribunal (CompAT), the

powers exercised by CCI were judicial; however with the

creation of the CompAT, the powers exercised by CCI are

purely administrative; hence the legislature did not deem it

necessary to vest a power of review in the CCI exercising

administrative powers only; reference in this regard is made to

Brahm Dutt Vs. Union of India (2005) 2 SCC 431;

(gg) that provisions in the form of Sections 43A, 44 and 45 exist in

the Competition Act for penalizing the complainant / informant

for making a misleading / false statement;

(hh) that once investigation has been ordered in exercise of power

under Section 26(1) and till the submission of the report by the

DG, CCI under Section 26(3) of the Act, there is no power with

the CCI to interfere with the investigation;

(ii) S. Nagraj (supra), Budhia Swain (supra) and United India

Insurance Co. Ltd. (supra) relied upon by the appellants have

no application as the same were concerned with exercise of

adjudicatory and not purely administrative powers as under

Section 26(1) of the Competition Act.

We may record that the compilation of judgments handed over by the

counsel for respondent No.2 / complainant also contains copies of judgments

in (i) New Central Jute Mills Co. Ltd. Vs. Deputy Secretary, Ministry of

Defence AIR 1966 Calcutta 151; (ii) Rohtas Industries Vs. S.D. Agarwal

1969 (1) SCC 325; (iii) Emperor Vs. Khwaja Nazir Ahmad AIR (32) 1945

PC 18; (iv) Clariant International Ltd. Vs. Securities & Exchange Board

of India (2004) 8 SCC 524; (v) T.N. Seshan, Chief Election Commissioner

of India Vs. Union of India (1995) 4 SCC 611; (vi) Indian Bank Vs.

Satyam Fibres (India) Pvt. Ltd. (1996) 5 SCC 550; and (vii) Shaikh

Mohammedbhikhan Hussainbhai Vs. The Manager, Chandrabhanu

Cinema AIR 1986 Gujarat 209 but neither was any reference thereto made

during the hearing nor is any reference thereto found in the written synopsis

filed and it is not clear as to in what context these have been included. We

thus do not feel the need to go into the same.

15. The counsel for the respondent No.1 CCI added that Section 26(1) of

the Competition Act is a unique provision and order whereunder has not

even been made appealable and is merely a preparatory stage and the

Supreme Court in SAIL (supra) has held that there is no right of hearing also

to the person / enterprise complained / referred against at that stage. It was

further contended that none of the judgments cited by the senior counsel for

the appellants was concerned with such a statutory provision.

16. The senior counsel for the appellants in rejoinder contended:

(i) that in some other petitions under Article 226 of the

Constitution of India particularly by Indian Oil Corporation

Ltd. (IOCL) and by the Delhi Development Authority (DDA)

against the orders under Section 26(1) of the Act, the learned

Single Judge has granted stay of investigation.

(ii) that the Government, upon exercise of power of reference of

dispute under Section 10 of the I.D. Act, becomes functus

officio; the same is not the position under the Competition Act,

where the CCI remains seized of the dispute even during

investigation.

(iii) that the judgment of the Full Bench of the Punjab High Court in

Lal Singh (supra) is contrary to the judgment of the Division

Bench of this Court in Samir Kohli (supra) .

(iv) that a statutory administrative power remains administrative in

nature and cannot take a different hue.

17. We have weighed the position in law in the light of contentions

aforesaid and particularly in the light of the judgment of the Supreme Court

in SAIL (supra). The position which emerges may be thus crystallized.

(A) In the light of the judgment of the Supreme Court in SAIL

(supra), the power exercised by CCI under Section 26(1) is

administrative.

(B) A decision taken in exercise of administrative powers can be

reviewed / recalled by the person / authority taking the said decision

even in the absence of any specific power in that regard.

The only question is, whether the said rule is not applicable to

decisions taken, though in exercise of administrative power, but conferred

under a statute.

The ancillary question is, whether there is anything in the statute

which indicates that an order under Section 26(1) ought not to be reviewed /

recalled.

18. We, for the following reasons conclude that order of the CCI/direction

to the DG, CCI in exercise of power under Section 26(1) of the Act, to cause

investigation, is capable of review / recall:

(A) The CCI, before it passes an order under Section 26(1) of the

Act directing the DG to cause an investigation to be made into

the matter, is required to, on the basis of the reference received

from the Central or the State Government or a statutory

authority or on the basis of the information/complaint under

Section 19 or on the basis of its own knowledge, form an

opinion that there exists a prima facie case of contravention of

Section 3(1) or Section 4(1) of the Act. Without forming such

an opinion, no investigation by the DG can be ordered to be

made. However, while forming such an opinion, as per SAIL

(supra), CCI is not mandated to hear the person/enterprise

referred/informed against.

(B) The statute does not provide any remedy to a person /

enterprise, who / which without being afforded any opportunity,

has by an order / direction under Section 26(1) been ordered /

directed to be investigated against / into. Though ComPAT has

been created as an appellate forum against the orders of CCI but

its appellate jurisdiction is circumscribed by Section 53A of the

Competition Act and no appeal is prescribed against the order

of CCI under Section 26(1) of the Act. The said person /

enterprise, in the absence of any remedy, has but to allow itself

to be subjected to and participate in the investigation.

(C) The DG, during the course of such investigation, by virtue of

Section 41(2) read with Section 36(2) of the Act has the same

powers as are vested in a Civil Court under the Code of Civil

Procedure, 1908, while trying a suit in respect of, (i)

summoning and enforcing the attendance of any person and

examining him on oath, (ii) requiring the discovery and

production of documents, (iii) receiving evidence on affidavit,

(iv) issuing commissions for the examination of witnesses and

documents, and (v) requisitioning public records or documents

from any public office. The DG is further empowered by

Section 41(3) read with Sections 240 and 240A of the

Companies Act, 1956 to keep in its custody any books and

papers of the person/enterprise investigated against / into for a

period of six months and to examine any person on oath

relating to the affairs of the person/enterprise being investigated

against / into and all officers, employees and agents of such

person/enterprise are also obliged to preserve all books and

papers which are in their custody and power.

(D) Failure to comply, without reasonable cause, with any direction

of the DG, under Section 43 of the Act has been made

punishable with fine extending to rupees one lakh for each day

of failure, subject to a maximum of rupees one crore.

(E) It would thus be seen that the powers of the DG during such

investigation are far more sweeping and wider than the power

of investigation conferred on the Police under the Code of

Criminal Procedure. While the Police has no power to record

evidence on oath, DG has been vested with such a power. Our

experience of dealing with the matters under the Competition

Act has shown that not only statement on oath of witnesses

summoned during the course of investigation is being recorded

but the said witnesses are being also permitted to be cross-

examined including by the informant / claimant and which

evidence as part of the report of the DG forms the basis of

further proceedings before the CCI. Thus while in investigation

by Police under the Cr.P.C., the rule of audi alteram partem

does not apply, there is no such embargo on the DG, CCI.

(F) Thus, investigation by DG, CCI tantamount to commencement

of trial / inquiry on the basis of an ex parte prima facie opinion.

Though the Supreme Court in Para 116 of SAIL (supra) has

held that inquiry by CCI commences after the DG, CCI has

submitted report of investigation but, in the facts of that case,

had no occasion to consider that the DG, CCI in the course of

investigation has powers far wider than of the Police of

investigation. Para 29 of the judgment also notices that the

counsels had addressed arguments on issues not strictly arising

for adjudication in the facts of that case; however since it was

felt that the said questions were bound to arise in future, the

Supreme Court proceeded to deal with the said contentions

also.

(G) The investigation by the DG ordered by the CCI thus stands on

a different pedestal from a show cause notice, the scope of

judicial review whereof, though lies, is very limited and from

investigation/inquiry pursuant to an FIR by the Police which in

some cases has been held to be not causing any prejudice and

thus furnishing no cause of action for a challenge thereto.

(H) Before registration of an FIR the concerned Police Officer is

not to embark upon an inquiry and is statutorily obliged (under

Section 154(1) of the Cr.P.C.) to register a case and then, if has

reason to suspect (within the meaning of Section 157(1)

Cr.P.C.) to proceed with the investigation against such person.

Per contra, as noticed above, investigation by the DG under the

Competition Act commences not merely on the receipt of

reference/information but only after CCI has formed a prima

facie opinion of violation of the provisions of the Act having

been committed.

(I) In the absence of any statutory remedy against investigation

commenced on the basis of a mere reason to suspect in the

mind of the Police, writ petition under Article 226 of the

Constitution of India for quashing of FIR has been held to be

maintainable albeit on limited grounds. Reference in this regard

may be made to State of Haryana Vs. Bhajan Lal 1992 Supp

(1) SCC 335 arising from a writ petition for quashing of the

entire criminal proceedings including the registration of the

FIR. It was held, (i) that the Police do not have an unfettered

discretion to commence investigation and their right of inquiry

is conditioned by reason to suspect and which in turn cannot

reasonably exist unless the FIR discloses the commission of

such offence; (ii) that serious consequences flow when there is

non-observance of procedure by the Police while exercising

their unfettered authority; (iii) in appropriate cases an aggrieved

person can always seek a remedy by invoking the power of the

High Court under Article 226 of the Constitution under which,

if the High Court is convinced that the power of investigation

has been exercised by a Police Officer mala fide, the High

Court can always issue a writ of mandamus restraining the

Police Officer; (iv) the fact that the Cr.P.C. does not contain

any provision giving power to a Magistrate to stop investigation

by the Police, cannot be a ground for holding that such power

cannot be exercised under Article 226; (v) the gravity of the evil

to the community resulting from anti-social activities can never

furnish an adequate reason for invading the personal liberty of a

citizen except in accordance with the procedure established by

the Constitution and the laws - the history of personal liberty is

largely the history of insistence on observance of procedure -

observance of procedure has been the bastion against wanton

assaults on personal liberty over the years - under our

Constitution, the only guarantee of personal liberty for a person

is that he shall not be deprived of it except in accordance with

the procedure established by law; (vi) that though investigation

of an offence is the field exclusively reserved for the Police,

whose powers in that field are unfettered so long as the power

to investigate into the offences is legitimately exercised in strict

compliance with the provisions falling under Chapter XII of the

Code of Criminal Procedure and the Courts are not justified in

obliterating the track of investigation when the investigating

agency is well within its legal bounds; though a Magistrate is

not authorized to interfere with the investigation or to direct the

Police how that investigation is to be conducted but if the

Police transgresses the circumscribed limits and improperly and

illegally exercises investigatory powers in breach of any

statutory provision causing serious prejudice to the personal

liberty and also property of a citizen, then the Court on being

approached has to consider the nature and extent of the breach

and pass appropriate orders without leaving the citizens to the

mercy of Police since human dignity is a dear value of our

Constitution; (vii) no one can demand absolute immunity even

if he is wrong and claim unquestionable right and unlimited

powers exercisable up to unfathomable cosmos - any

recognition of such power will be tantamount to recognition of

divine power which no authority on earth can enjoy; (viii) if the

FIR discloses no cognizable offence or the allegations in the

FIR even if accepted in entirety do not constitute the offence

alleged, the Police would have no authority to undertake an

investigation and it would be manifestly unjust to allow the

process of the criminal Court to be issued against the accused

person and in such an eventuality the investigation can be

quashed; (ix) in appropriate cases an aggrieved person can

always seek a remedy by invoking the power of the High Court

under Article 226 and if the High Court is convinced that the

power of investigation has been exercised by the Police mala

fide, the High Court can always issue a writ; (x) the High Court

can quash proceedings if there is no legal evidence or if there is

any impediment to the institution or continuance of proceedings

but the High Court does not ordinarily inquire as to whether the

evidence is reliable or not; (xi) if no offence is disclosed, an

investigation cannot be permitted as any investigation, in the

absence of offence being disclosed, will result in unnecessary

harassment to a party whose liberty and property may be put to

jeopardy for nothing; (xii) where there is an express legal bar

engrafted in any of the provisions of the Cr.P.C. or the

concerned Act (under which a criminal proceeding is instituted)

to the institution and continuance of the proceedings and/or

where there is a specific provision in the Cr.P.C. or the

concerned Act, providing efficacious redress for the grievance

of the aggrieved party, power under Article 226 could be

exercised to prevent abuse of the process of any Court or

otherwise to secure the ends of justice; (xiii) Similarly, where a

criminal proceeding is manifestly attended with mala fide

and/or where the proceeding is maliciously instituted with an

ulterior motive for wreaking vengeance on the accused and with

a view to spite him due to private and personal grudge, power

under Article 226 of the Constitution of India can be exercised;

(xiv) whether an offence has been disclosed or not must

necessarily depend on the facts and circumstances of each

particular case; (xv) however, the power of quashing should be

exercised sparingly and with circumspection.

(J) Supreme Court, in Para 87 of SAIL (supra) has held that the

function discharged by CCI while forming a prima facie

opinion under Section 26(1) is inquisitorial / regulatory in

nature.

(K) We are of the opinion that once petitions under Article 226 for

quashing of investigation under the Cr.P.C. have been held to

be maintainable, on the same parity a petition under Article 226

would also be maintainable against an order/direction of the

CCI of investigation under Section 26(1) of the Competition

Act particularly when the powers of the DG, CCI of

investigation are far wider than the powers of Police of

investigation under the Cr.P.C.

(L) However, a petition under Article 226 of the Constitution of

India against an order under Section 26(1) of the Act would lie

on the same parameters as prescribed by the Supreme Court in

Bhajan Lal (supra) i.e. where treating the allegations in the

reference/information/complaint to be correct, still no case of

contravention of Section 3(1) or Section 4(1) of the Act would

be made out or where the said allegations are absurd and

inherently improbable or where there is an express legal bar to

the institution and continuance of the investigation or where the

information/reference/complaint is manifestly attended with

mala fide and has been made/filed with ulterior motive or the

like.

(M) Just like an investigation by the Police has been held in Bhajan

Lal (supra) to be affecting the rights of the person being

investigated against and not immune from interference,

similarly an investigation by the DG, CCI, if falling in any of

the aforesaid categories, cannot be permitted and it is no answer

that no prejudice would be caused to the person/enterprise

being investigated into/against or that such person/enterprise, in

the event of the report of investigation being against him/it, will

have an opportunity to defend.

(N) The Supreme Court, in Rohtas Industries (supra) and the

Calcutta High Court in New Central Jute Mills Co. Ltd.

(supra), cited by the counsel for the respondent No.2 /

complainant, also has held that an investigation against a public

company tends to shake its credit and adversely affects its

competitive position in the business world even though in the

end it may be completely exonerated and given a character

certificate and that the very appointment of Inspector (in that

case under Section 237(b) of the Companies Act to investigate

the Company's affairs) is likely to receive much press publicity

as a result of which the reputation and prospects of the

Company may be adversely affected.

(O) When the effect of, an order of investigation under Section

26(1) of the Competition Act can be so drastic, in our view,

availability of an opportunity during the course of proceedings

before the CCI after the report of the DG, to defend itself

cannot always be a ground to deny the remedy under Article

226 of the Constitution of India against the order of

investigation. Though we do not intend to delve deep into it but

are reminded of the principle that in cases of violation of

fundamental rights, the argument of the same causing no

prejudice is not available (see A.R. Antulay Vs. R.S. Nayak

(1988) 2 SCC 602).

(P) Though the Supreme Court in Para 30 of SAIL (supra) has

observed that an order of investigation does not entail civil

consequences for any but had no occasion to consider the effect

of such an order or the aspect of challenge under Article 226 of

the Constitution to an order under Section 26(1) of the

Competition Act.

(Q) The reason which prevailed in SAIL (supra) for holding that a

person / enterprise sought to be investigated into has no right to

be heard at the stage of Section 26(1) of the Competition Act as

is evident from paras 92 and 125 of the judgment, was that an

order of investigation when called for is required to be passed

expeditiously and without spending undue time. The view

which we are taking, does not impinge on the said reasoning of

the Supreme Court. Moreover, if there is found to be a right to

approach the High Court under Article 226, the said right

cannot be defeated on the ground of the same causing delay;

human failings cannot be a ground for defeating substantive

rights. The Supreme Court in Madhu Limaye Vs. State of

Maharashtra (1977) 4 SCC 551 held that the bar introduced by

sub-section (2) of Section 397 of the Cr.P.C. limiting the

revisional power of the High Court, to bring about expeditious

disposal of the cases finally would not be a bar to the exercise

of the inherent power under Section 482 of the Cr.P.C. by the

High Court. The same principle was reiterated in B.S. Joshi Vs.

State of Haryana (2003) 4 SCC 675, though subsequently in

Manoj Sharma Vs. State (2008) 16 SCC 1 it was stated that the

same is permissible in rare and exceptional cases.

(R) Again, as aforesaid, CCI can order/direct investigation only if

forms a prima facie opinion of violation of provisions of the

Act having been committed. Our Constitutional values and

judicial principles by no stretch of imagination would permit an

investigation where say CCI orders/directs investigation

without forming and expressing a prima facie opinion or where

the prima facie opinion though purportedly is formed and

expressed is palpably unsustainable. The remedy of Article 226

would definitely be available in such case.

(S) Even otherwise, the remedy under Article 226 of the

Constitution of India has been held to be a part of the basic

structure of our constitution. Reference if any required in this

regard can be made to L. Chandra Kumar Vs. Union of India

(1997) 3 SCC 261, Nivedita Sharma Vs. Cellular Operators

Association of India (2011) 14 SCC 337 and Madras Bar

Association Vs. Union of India (2014) 10 SCC 1. The rule of

availability of alternative remedy being a ground for not

entertaining a petition under Article 226 is not an absolute one

and a petition under Article 226 can still be entertained where

the order under challenge is wholly without jurisdiction or the

like.

(T) A Division Bench of the Madras High Court also recently in

The Tamil Nadu Film Exhibitors Association Vs. Competition

Commission of India MANU/TN/0689/2015 held that the bar

in Section 61 of the Competition Act to the jurisdiction of Civil

Courts in respect of any matter which the CCI or CompAT is

empowered to determine does not apply to the jurisdiction of

the High Court under Article 226 of the Constitution and which

has been held to be part of the basic structure.

(U) We find a Division Bench of the Bombay High Court also, in

Kingfisher Airlines Limited Vs. Competition Commission of

India MANU/MH/1167/2010, to have held a writ petition

under Article 226 of the Constitution of India to be

maintainable against an order/direction for investigation under

the Competition Act albeit for compelling reason or when the

reference / information / complaint does not disclose any

contravention of Section 3(1) or Section 4(1) of the Act.

However in the facts of that case no case for quashing of the

order/direction for investigation was found to have been made

out. We may notice that SLP(C) No.16877/2010 preferred by

Kingfisher Airlines Limited was dismissed as withdrawn on

24th September, 2010 in view of the judgement in SAIL (supra).

(V) A Single Judge of this Court in Asahi Glass India Vs.Director

General of Investigation MANU/DE/2568/2009 held a writ

petition under Article 226 to be maintainable against an

order/direction for investigation by the DG under the

Monopolies and Restrictive Trade Practices Act, 1969 (MRTP

Act) (which the Competition Act repeals vide Section 66

thereof), of course in cases of inherent lack of jurisdiction or

abuse of process of law or jurisdictional issues.

(W) One of the modes in which an inquiry under Section 19 read

with Section 26 can be set in to motion is on receipt of

reference from the Central Government or State Government or

a statutory authority. Under Section 31 of the erstwhile MRTP

Act also the Government was empowered to make a reference

to the MRTP Commission. A Division Bench of this Court in

Colgate Palmolive India (P) Ltd. Vs. Union of India

MANU/DE/0181/1979 though held that the Government before

making such a reference was not required to give an

opportunity of hearing to the party against whom reference was

made but also held that it did not mean that reference could be

made on any whimsical ground and will be immune from

challenge. It was held that if it can be shown that there was no

material before the Government on the basis of which it could

appear that a monopolistic trade practice was being practiced,

the order of reference would be bad.

(X) We may notice that the Division Bench of the High Court of

Bombay also in Aamir Khan Productions Private Limited

supra cited by the counsel for the CCI did not hold a petition

under Article 226 against the notices of CCI under Section

26(8) to be not maintainable and only in the facts of the case

found no reason to interfere. Moreover, the said Division

Bench also relied on Kingfisher Airlines Limited supra.

(Y) We are of the opinion that rather than this Court in exercise of

jurisdiction under Article 226 of the Constitution of India in the

first instance investigating whether an ex parte order under

Section 26(1) of investigation can be sustained or not, without

any findings of the CCI in this respect in the absence of the

person / enterprise complained / referred against being present

before the CCI at the time of making of the order under Section

26(1), it would be better if the said exercise is undertaken in the

first instance by the CCI and this Court even if approached

under Article 226, having the views of CCI before it.

(Z) Reference in this regard may be made to Vinod Kumar Vs.

State of Haryana (2013) 16 SCC 293 where it was held that if a

wrong and illegal administrative act can in the exercise of

powers of judicial review be set aside by the Courts, the same

mischief can be undone by the administrative authority by

reviewing such an order if found to be ultra vires and that it is

open to the administrative authority to take corrective measure

by annulling the palpably illegal order.

(ZA) Deletion of Section 37 of the Competition Act as it stood prior

to the amendment with effect from 12th October, 2007 cannot

be a conclusive indication of the legislature having intended to

divest the CCI of the power of review or an argument to

contend that the power of review if found to be existing in the

CCI de hors Section 37 has been taken away by deletion of

Section 37. It is well nigh possible that the legislature deleted

Section 37 finding the same to be superfluous in view of the

inherent power of the CCI to review/recall its orders. The

Supreme Court in K.K. Velusamy Vs. N. Palanisamy (2011) 11

SCC 275 negatived such a contention in the context of deletion

from the Civil Procedure Code of Order XVIII Rule 17A for

production of evidence not previously known or evidence

which could not be produced despite due diligence. It was held

that the deletion of the said provision does not mean that no

evidence can be received at all after a party closes evidence and

that it only means that the amended Civil Procedure Code

found no need for such a provision.

(ZB) The counsels for the respondents have not been able to

controvert that an order / direction issued in the exercise of

administrative powers (as the order of CCI under Section 26(1)

has in SAIL (supra) been held to be) is inherently reviewable /

recallable and have not brought to our notice / argued that there

exists any specific bar in the Act or the Regulations framed

thereunder to preclude the invocation of the inherent power to

recall / review.

(ZC) The judgment of the Full Bench of the Punjab and Haryana

High Court in Lal Singh (supra) carving out a distinction

between administrative powers conferred by a statute and

administrative powers conferred by Article 162 of the

Constitution of India is indeed contrary to the judgment of the

Division Bench of this Court in Samir Kohli (supra).

(ZD) The said judgment of the Full Bench of the Punjab and Haryana

High Court is with reference to Section 378 of the Cr.P.C. and

which is akin to Section 10 of the I.D. Act. The Government

after taking the decision to prefer an appeal has nothing further

to do in the matter. It is for this reason that it was held that the

power of the Government under Section 378 exhausts itself

upon a decision being taken. It is not so under Section 26(1) of

the Competition Act. While the decision of the Government

under Section 378 of the Cr.P.C. is final, the decision of the

CCI under Section 26(1) to order investigation is on a prima

facie view of the matter and on which CCI is yet to take a final

decision. Thus the chief reason which prevailed with the Full

Bench of the Punjab and Haryana High Court for holding that

the competent authority in the Government after taking the

decision having exhausted the power does not apply to Section

26(1) of the Competition Act. The same was the position in

Ajay Singh (supra) cited by the counsel for the respondent No.2

complainant.

(ZE) Moreover the political backdrop of the judgment of the Punjab

and Haryana High Court cannot be lost sight of; there, a

political party in power had taken a decision to prefer an appeal

against the order of acquittal of a leader of the opposite political

party and which came in power and sought to recall the said

decision. The Court stepped in to prevent such change in

decision for political considerations; however legal reasons

were given.

(ZF) We have however considered whether even in the case of a

decision under Section 378 of the Cr.P.C., converse would be

true i.e. whether a decision not to prefer an appeal even if

erroneous can attain finality. We shudder to think the

consequences of holding so. The same would lead to a push

and pull for having such a decision taken and thereby

preventing the right minded in the Government from reversing

the same.

(ZG) Per contra, the Division Bench of this Court in Samir Kohli

(supra) was directly concerned with the power of the Central

Government to review an order / decision in exercise of powers

under Section 41(3) of the Delhi Development Act, 1957 in the

absence of any provision thereof in the said statute. One of the

contentions there also was that once such power had been

exercised, the Central Government could not invoke it again

and had been rendered functus officio and ceased to have

jurisdiction to deal with the matter or to arrive at a different

conclusion and that DDA being a subordinate authority to the

Central Government could not question the decision of the

Central Government or refuse to obey it. It was however held:

(i) that the power of the Central Government under the said

provision was a supervisory one and not quasi-judicial in

the sense traditionally understood.

(ii) there can be no doubt that whatever be the character of

the order, it would be reviewable under Article 226 of the

Constitution of India.

(iii) that the Supreme Court in U.P. Power Corporation Ltd.

Vs. National Thermal Power Corporation Ltd. (2009) 6

SCC 235 had held that the power of regulation conferred

upon an authority with the obligations and functions that

go with it and are incidental to it are not spent or

exhausted with the grant of permission.

(iv) reliance was placed on R.R. Verma and Maharaja

Dharmander Prasad Singh (supra).

(v) reference was made to Section 21 of the General Clauses

Act which empowers every authority clothed with any

statutory power to issue orders rescinding, varying or

altering previous orders or notifications.

(vi) that lack of an express mention in the statute to review or

modify a previous order under Section 41(3) does not bar

the Central Government from doing so if the

circumstances so warrant.

(ZH) We have no reason to disagree with the judgment of the Co-

ordinate Bench of this Court and qua which no argument also

was made and hence are unable to accept the view of the Full

Bench of the High Court of Punjab and Haryana.

(ZI) there is nothing in the scheme of the Competition Act to

suggest that the CCI, after ordering investigation is functus

officio; on the contrary as aforesaid the order of investigation is

on a prima facie one sided view of the matter and even if report

of the investigation finds contravention of provisions of the

Act, the CCI under Section 26(8) of the Act is to give an

opportunity of hearing to the person / enterprise against whom

such report has been made and to at that stage conduct a two

sided inquiry.

(ZJ) The report of the DG, CCI is not binding on the CCI. The

decision whether there is contravention or not is admittedly to

be taken after notice and it is well nigh possible that the CCI

may finally reject the report of the DG, CCI.

(ZK) The DG, CCI under Section 16 of the Competition Act, is only

investigative arm of the CCI with the decision, whether there is

any contravention of the provisions of the Act being required to

be taken under Section 27 of the Act by the CCI.

(ZL) It is also not as if the investigative powers of the DG are

unlimited. The DG, CCI in conducting the investigation is

bound by the confines of investigation set out in the order of the

CCI under Section 26(1) of the Act and is not empowered to

conduct a roving and fishing inquiry. This is also evident from

Section 26(7) of the Act empowering the CCI to direct the

Director-General to cause further investigation into the matter

and from Regulation 20(6) of the Competition Commission of

India (General) Regulations, 2009, empowering CCI to direct

DG to make further investigation. It is thus not as if once an

order under Section 26(1) of the Act of investigation has been

made, the investigation goes outside the domain of CCI.

(ZM) SAIL (supra) is a judgment only on the right of hearing of the

person / enterprise complained / referred against at the stage of

Section 26(1) of the Act. What it lays down is that CCI at that

stage is not required to issue notice to such a person /

enterprise. The question whether CCI is entitled to recall /

review the order so made did not arise for consideration therein.

It is settled principle of law (see Bhavnagar University Vs.

Palitana Sugar Mill P. Ltd. (2003) 2 SCC 11, Bharat Forge

Co. Ltd. Vs. Uttam Manohar Nakate (2005) 2 SCC 489,

Inderpreet Singh Kahlon Vs. State of Punjab AIR 2006 SC

2571) that a judgment is a precedent on what falls for

adjudication and not what can be logically deduced or inferred

therefrom.

(ZN) The fact that said judgment holds that CCI is not required to

hear the person complained / referred against before ordering

investigation cannot lead to an inference that such a person

even if approaches the CCI for recall / review of such an order

is not to be heard.

(ZO) The senior counsel for the appellant is correct in his contention

that the Supreme Court also in the said judgment has

recognized the jurisdiction of the CCI to if so deems necessary

give notice to the person / enterprise complained / referred

against and hear him also before ordering investigation. It is

thus not as if there is any lack of power or jurisdiction in the

CCI to hear the person / enterprise complained / referred against

at the stage of Section 26(1) of the Act.

(ZP) Mention in this regard may also be made of Section 29 of the

Act providing procedure for investigation of combinations and

which requires the CCI to before causing investigation by the

DG, issue a notice to show cause to the parties to the

combination as to why investigation should not be conducted.

We have not been able to fathom any difference in the

violations of Section 3(1) or 4(1) for inquiring into which

procedure is provided under Section 26 and violations under

Section 5 for inquiring into which procedure of inquiry under

Section 29 is provided or to understand as to why a notice to

show cause before investigation has been provided in Section

29 and not even an opportunity of hearing before investigation

has been interpreted in Section 26. Unfortunately Section 29

remained to be noticed in this context in SAIL (supra).

(ZQ) Just like it is in the discretion of the CCI to hear or not to hear

the person / enterprise complained / referred against at the stage

of Section 26(1) of the Act, CCI cannot be held to be without

jurisdiction to recall / review the order.

(ZR) Notice in this regard may also be taken of Section 36 which

empowers the CCI to in the discharge of its functions regulate

its own procedure. The same also permits CCI, even if were to

be held to be inspite of exercising administrative power under

Section 26(1) having no inherent power of review/recall, to if

so deems it necessary, entertain an application for review/recall.

(ZS) CCI having dismissed the application of the appellants for

review / recall under the assumption that the same was not

maintainable, we refuse to go into the question, whether while

doing so it also made some observations on the merits of the

grounds urged for review / recall. It is now for the CCI to

consider whether the application of the appellants discloses any

grounds to, without requiring any investigation dislodge the

prima facie opinion earlier formed by the CCI, while ordering

investigation.

(ZT) In our view, a mere filing of an application for review / recall

would not stall the investigation by the DG, CCI already

ordered. Ordinarily, the said application should be disposed of

on the very first date when it is taken up for consideration,

without calling even for a reply and without elaborate hearing

inasmuch as the grounds on which the application for recall /

review is permissible as aforesaid are limited and have to be

apparent on the face of the material before the CCI. Even if

CCI is of the opinion that the application for recall / review

requires reply / further hearing, it is for the CCI to, depending

upon the facts order whether the investigation by the DG, CCI,

is to in the interregnum proceed or not.

(ZU) In the light of the view which we have taken, the judgment

cited by the counsel for CCI carving out a distinction between

review and recall are of no avail.

(ZV) The existence of a provision in the Competition Act for

penalizing the complainant / informant for making a misdealing

/ false statement leading to investigation being ordered cannot

take away the right of the person / enterprise ordered to be

investigated against / into to apply for review / recall of the

order of investigation, if in law found to be entitled thereto.

19. However having said that, we are not to be understood as conveying

that in every case in which CCI has ordered investigation without hearing

the person / enterprise complained / referred against, such person/enterprise

would have a right to apply for review / recall of that order. Such a power

though found to exist has to be sparingly exercised and ensuring that the

reasons which prevailed with the Supreme Court in SAIL (supra) for

negating a right of hearing to a person are not subverted.

20. Such a power has to be exercised on the well recognized parameters

of the power of review / recall and without lengthy arguments and without

the investigation already ordered being stalled indefinitely. In fact, it is up

to the CCI to also upon being so called upon to recall / review its order

under Section 26(1) of the Act to decide whether to, pending the said

decision, stall the investigation or not, as observed hereinabove also. The

jurisdiction of review / recall would be exercised only if without entering

into any factual controversy, CCI finds no merit in the complaint / reference

on which investigation had been ordered. The application for review / recall

of the order under Section 26(1) of the Act is not to become the Section

26(8) stage of the Act.

21. We therefore answer the question framed hereinabove for adjudication

in affirmative and hold that respondent No.1 CCI has the power to recall /

review the order under Section 26(1) of the Act but within the parameters

and subject to the restrictions discussed above.

22. The respondent No.1 CCI in the present case dismissed the

application of the appellants for review / recall being of the opinion that it is

not vested with such a power. The matter has thus to be remanded to the

respondent No.1 CCI for consideration of the application of the appellants

for review / recall afresh.

23. We have considered whether during the said time, the investigation

already ordered should remain stayed. We intend to direct the respondent

No.1 CCI to dispose of the said application within a definite time schedule

and since during the pendency of these proceedings, the respondent No.1

CCI had assured that in the meanwhile investigation would not be concluded

and no precipitative steps would be taken, we deem it appropriate that the

said arrangement continues till the fresh decision of the said application for

review / recall by the respondent No.1 CCI.

24. We accordingly dispose of the appeal and the writ petition by

directing the respondent No.1 CCI to consider the application of the

appellants for review / recall afresh, however within two months hereof.

The parties to appear before the Secretary, CCI on 12th May, 2015 at 1100

hours for fixing a date of hearing of the said application for recall / review.

No costs.

RAJIV SAHAI ENDLAW, J

CHIEF JUSTICE APRIL 27, 2015 ‗gsr'

 
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