Citation : 2021 Latest Caselaw 10541 Raj
Judgement Date : 12 July, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 13212/2020
Sugani Kanwar W/o Shri Gokal Singh, Aged About 60 Years, R/o Village Tota Ajasar, Tehsil Pokaran, District Jaisalmer (Raj.)
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Excise Department, Government Of Rajasthan, Jaipur (Raj.)
2. The Excise Commissioner, Excise Department, Panchwati Udaipur (Raj.)
3. The Joint Secretary, Finance (Excise) Department, Government Of Rajasthan, Secretariat, Jaipur (Raj.)
4. The District Excise Officer, Excise Department, Jaisalmer (Raj.)
----Respondents
For Petitioner(s) : Mr. Paramveer Singh For Respondent(s) : Mr. Girish Sankhla (through VC)
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
12/07/2021
Learned counsel for the parties have submitted that the
controversy involved in this writ petition is squarely covered by
the decision dated 12.01.2021 rendered by this Court in Pushkar
Lal Nai vs. State of Rajasthan (SB Civil Writ Petition No.
10867/2020) and other connected matters.
The petitioner is the licence holders of the shops of selling
Indian made foreign liquor and country made liquor in the State of
Rajasthan. He has filed this writ petition being aggrieved with the
action of the respondent -Excise Department of imposing penalty
upon the petitioner for the reason that he has failed to achieve the
(2 of 4) [CW-13212/2020]
target of selling the liquor as per the conditions of the agreement
executed between them and the respondent - Excise Department
or in other words for selling less quantity of liquor from the fixed
target. The Excise Department has imposed the said penalties and
demanded the same while invoking the provisions of Clauses
3.18(i) & 4.6 of the Excise and Temperance Policy for 2020-21
(hereinafter referred as "Excise Policy 2020-21").
Mr Girish Sankhla has submitted that Division Bench of this
Court at Jaipur Bench in Satveer Chaudhary vs. State of
Rajasthan & Ors. (DBCWP No.10936/2020) and other
connected writ petitions decided on 08.12.2020 has dismissed
the challenge of Clauses 3.18 (i) & 4.6 of the Excise Policy 2020-
21 and the controversy raised in this writ petition is squarely
covered by the said decision.
Learned counsel for the petitioner is not in a position to
dispute the fact that the challenge to the Clauses 3.18(i) & 4.6 of
the Excise Policy 2020-21 has been failed before the Division
Bench of this Court at Jaipur Bench.
The Division Bench of this Court at Jaipur Bench in Satveer
Chaudhary, and other connected writ petitions (supra) has
held as under:
"29. We have considered the contentions.
30. Admittedly, petitioners have entered into a contract and as per the terms and conditions of the license, they are required to follow the conditions imposed by the respondent and the terms of the Excise Policy. As per the terms of the Excise Policy 2020-21, petitioners were required to sell a particular quantity of IMFL/Beer and in case of short lifting, they were required to pay the amount as Additional Minimum Special Vend Fees. Further, they were required to sell 10% more than the last year's quantity. Petitioners have entered into the
(3 of 4) [CW-13212/2020]
contract with open eyes and now, they cannot challenge the terms of the Excise Policy 2020- 21, on the ground that the clauses are contrary to Article 47 of the Constitution of India and against the objects of the Excise Policy. 31. It is a clear case of the respondent that they are duty bound to supply good quality product to the consumers and if restrictions are not imposed, there would be illegal transportation of liquor in the State and bad quality product would find place in the market and would cause revenue loss as well to the Government.
32. The Excise Policy for the year 2015-16 was challenged before the Rajasthan High Court in the case of "Abhishek Jaiswal vs. State of Rajasthan & Ors. (D.B. Civil Writ Petition NO.948/2016)." The matter pertained to short lifting of IMFL/Beer. Division Bench held that charging of Additional Vend Fees on account of short lifting of IMFL/Beer, cannot be said to be a tax or penalty and the same is supported by Subordinate Legislation.
33. In the case of "Har Shankar & Ors. vs. The Deputy Excise & Taxation Commissioner & Ors. (AIR 1975 SC 1121)," Apex Court has held that in a concluded contract, Writ Petition is not an appropriate remedy for impeaching contractual obligations. In, "State of Rajasthan & Ors. vs. M/S C.K.M. & Company (D.B. Civil Special Appeal (Writ) No.212/2007)" there was condition in the agreement that any kind of stoppage of mining operations shall not have any bearing or impact upon the recovery of royalty. The Writ Petitioners in that case had entered into an agreement for collection of royalty which contained the aforesaid language of absolute liability irrespective of the status of the mining operations. The Court observed that in those circumstances, no relief could have been granted to the petitioners as the law of equity, without any basis, cannot override specific conditions in the contract. In the present case in hand also, petitioners have entered into a contract, wherein, they have agreed to pay Additional Special Vend Fees for short lifting and the same cannot be challenged in the Writ Jurisdiction.
34. The basis for challenge in this case is that the Excise Policy 2020-21 is contrary to Article 47 of the Constitution of India. Article 47 of the Constitution of India deals with the Directive Principles of State Policy. The State is bound to raise the level of nutrition and standard of living and to improve public health. As per the reply
(4 of 4) [CW-13212/2020]
submitted by the State, State wants to provide good quality liquor to the consumers and to avoid pilfering of liquor from other States, which may not be quality product, State has put these conditions in the Excise Policy, hence, the same cannot be said to be violative of Article 47 of the Constitution of India.
35. Petitioners having entered into the contract with open eyes, cannot now challenge the terms of the contract under the Writ Jurisdiction. There are as many as 5543 groups and number of shops are 6665. The number of IMFL shops are 1000. Out of so many number of groups/shops, only the present petitioners have approached the Court.
36. It is further evident that the petitioners have not come with clean hands, as suitable relaxation and rebates were given by the State to the petitioners which have not been mentioned in the Writ Petitions and interim order has been obtained from the Hon'ble Court by concealing the material facts.
37. In view of the above, we do not find any merits in the present Civil Writ Petitions. The same are accordingly dismissed."
In view of the above, this writ petition is dismissed in terms
of the judgment dated 08.12.2020 passed by the Division Bench
of this Court at Jaipur Bench in Satveer Chaudhary and other
connected writ petitions (supra).
Stay petition also stands dismissed
(VIJAY BISHNOI),J
Surabhii/60-
Powered by TCPDF (www.tcpdf.org)
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!