Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Gupta Metallice Power Ltd. vs Govt. Of A.P. Another
2022 Latest Caselaw 36 Tel

Citation : 2022 Latest Caselaw 36 Tel
Judgement Date : 4 January, 2022

Telangana High Court
M/S Gupta Metallice Power Ltd. vs Govt. Of A.P. Another on 4 January, 2022
Bench: Ujjal Bhuyan, Chillakur Sumalatha
        THE HON'BLE SRI JUSTICE UJJAL BHUYAN
                         AND
    THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA

                         W.P.No.2353 OF 2003
                         W.P.No.5335 OF 2012
                                 AND
                         W.P.No.13206 OF 2021

COMMON JUDGMENT AND ORDER:
(Per Hon'ble Sri Justice Ujjal Bhuyan)

       All the three writ petitions were heard together and are

being disposed of by this common judgment and order.


2      We have heard Sri Dammalapati Srinivas, learned senior

counsel for the petitioners in W.P.No.5335 of 2012, respondent

No.4 in W.P.No.2353 of 2003 and W.P.No.13206 of 2021; Sri

B.S.Prasad, learned Advocate General for the State respondents

in all the three writ petitions; and Sri B.Adinarayana Rao,

learned senior counsel for the petitioners in W.P.No.2353 of

2003 and 13206 of 2021 and respondent No.5 in W.P.No.5335

of 2012.

W.P.No.2353 of 2003:

3 This writ petition has been filed by the petitioner M/s.

Gupta Metallics & Power Limited. Initially, the Government of

Andhra Pradesh, represented by the District Collector, Ranga

Reddy District and the Board for Industrial and Financial

Reconstruction were arrayed as respondents.

4 By filing this writ petition under Article 226 of the

Constitution of India, petitioner M/s. Gupta Metallics & Power

Limited (for short, 'Gupta Metallics', hereinafter) seeks a

declaration that the action of the respondents in forfeiting an

amount of Rs.61,80,000-00 paid by the petitioner Gupta

Metallics towards 15% of the price for purchase of the

auctioned land pursuant to Gazette Notification dated

18.12.2002, if the balance amount was not paid within 30 days

from the date of sale is arbitrary, unreasonable and illegal and

seeks a direction to the first respondent not to forfeit the said

amount of Rs.61,80,000-00.

5 Case of the petitioner Gupta Metallics is that it is a

company incorporated under the Companies Act, 1956, having

its registered office at Nagpur in the State of Maharashtra.

Gupta Metallics is carrying on the business of trading in coal

products. First respondent in accordance with the provisions of

the Andhra Pradesh Revenue Recovery Act, 1864 (for short,

"Revenue Recovery Act" hereinafter) and the Rules framed

thereunder, issued a Gazette Notification on 18.12.2002,

whereby the property mentioned in the said Gazette was being

put to auction sale.

6 Pursuant to the Gazette Notification, petitioner Gupta

Metallics approached the first respondent and participated in

the auction sale that was held on 10.01.2003 in which it

became the highest bidder. It is stated that auction of the said

property was held in view of the fact that the company whose

properties were being auction sold had become a sick industrial

unit under the provisions of the Sick Industrial Companies

(Special Provisions) Act, 1985 and had defaulted in the payment

of tax dues.

7 Elaborating further, according to petitioner Gupta

Metallics, 52 bidders including itself had participated in the

auction sale in which petitioner Gupta Metallics became the

highest bidder. The upset price in the said auction was fixed at

Rs.20,00,000-00 per acre of the land. The sale was in favour of

the petitioner Gupta Metallics for a consideration of

Rs.30,50,000-00 per acre. The land auction sold measured

Ac.13-20 guntas in Sy.Nos.57, 58, 59, 60, 61, 62, 63, 64,

68(AA) and 86/AA situated at Gaganpahad village,

Rajendranagar Mandal, Ranga Reddy District. The total sale

consideration worked out to Rs.4,11,75,000-00.

8 In terms of Section 36 of the Revenue Recovery Act, Gupta

Metallics immediately deposited 15% of the purchase price

which worked out to Rs.61,76,250-00 (rounded off to

Rs.61,80,000-00) by way of bankers cheques, one dated

09.01.2003 and other six dated 10.01.2003 on the date of the

sale i.e., on 10.01.2003. Receipt of the aforesaid amount was

acknowledged by the Deputy Commercial Tax Officer,

Rajendranagar and authorised nominee of the first respondent.

Petitioner Gupta Metallics was asked to deposit the balance

85% of the bid amount within 30 days of sale.

9 Petitioner Gupta Metallics made all arrangements for

collection and payment of the balance 85%. In the meanwhile,

second respondent i.e. Board for Industrial and Financial

Reconstruction ('BIFR' hereinafter) passed an order on

16.01.2003 by which Collector of Ranga Reddy District was

directed to stay execution of the sale of the land auctioned on

10.01.2003. Deputy Commercial Tax Officer, Rajendranagar

Circle was show caused as to how he could approach the

Collector for initiating proceedings under the Revenue Recovery

Act without the prior approval of BIFR and in violation of

Section 22 (1) of the Sick Industrial Companies (Special

Provisions) Act, 1985 (briefly, "the 1985 Act" hereinafter).

10 In view of the aforesaid order dated 16.01.2003 passed by

the BIFR, petitioner Gupta Metallics made enquiries with the

officials of the Commercial Taxes Department. However,

Commercial Taxes Department authorities insisted upon the

petitioner Gupta Metallics to deposit the balance 85% of the bid

amount failing which it was stated that the amount deposited

by the petitioner would be forfeited.

11 Contending that the aforesaid action of the first

respondent is arbitrary and unreasonable, thus violative of

Article 14 of the Constitution of India, petitioner Gupta

Metallics has filed the present writ petition seeking the reliefs

as indicated above.

12 Commissioner of Commercial Taxes, Government of

Andhra Pradesh got himself impleaded as third respondent in

W.P.No.2353 of 2003. In the counter affidavit filed by the third

respondent on 18.02.2003 it was stated that M/s. Vinedale

Distilleries Limited, Gagahpahad, Ranga Reddy District, is a

registered dealer under the Andhra Pradesh General Sales Tax

Act, 1957 and the Central Sales Tax Act, 1956. M/s. Vinedale

Distilleries Limited (referred to as "Vinedale Distilleries",

hereinafter) is a manufacturer and seller of India Made Foreign

Liquor (IMFL) which is exigible to sales tax. Vinedale

Distilleries approached BIFR under the 1985 Act contending

that it was a sick company and sought for rehabilitation. BIFR

registered the case of Vinedale Distilleries as Case No.70/1989.

A scheme was framed for rehabilitation of the sick company -

Vinedale Distilleries on 24.09.1991 by the BIFR. In view of

such scheme, no coercive steps could be taken by the creditors

for recovery of sales tax dues in the light of the embargo under

Section 22 (1) of the 1985 Act.

13 It is stated that by order dated 19.05.2000, BIFR had held

that arrears of Vinedale Distilleries for the period prior to

24.09.1991 should not be enforced without the permission of

BIFR. However, BIFR gave liberty to the Commercial Taxes

Department to recover the sales tax dues of Vinedale Distilleries

subsequent to 24.09.1991

14 While the arrears prior to 24.09.1991 stood at

Rs.1,20,18,609.00, the arrears relating to post 24.09.1991 were

worked out at Rs.3,39,35,129-00. Commercial Taxes

Department thereafter took steps to recover the arrear tax

amount. Consequently, Gazette Notification for public auction

of the lands belonging to Vinedale Distilleries, admeasuring

Ac.67-13 guntas was issued. Public auction for sale of the land

took place on 10.01.2003. But that was confined to only the

land at Sy.Nos.58 and 59.

15 In the public auction held on 10.01.2003, several bidders

including the petitioner Gupta Metallics had participated.

Gupta Metallics became the highest bidder in respect of the

land admeasuring Ac.13-50 acres located at Sy.Nos.58 and 59

of Gaganpahad village under Rajendranagar Mandal in Ranga

Reddy District for an amount of Rs.30,50,000-00 per acre.

Total value of the land (Ac.13.50) came to Rs.4,11,75,000-00. In

compliance to the requirements of the Revenue Recovery Act,

the auction purchaser i.e. petitioner Gupta Metallics paid 15%

of the aforesaid amount i.e. Rs.61,80,000-00 through bankers

cheques dated 09.01.2003 and 10.01.2003 on the date of the

sale itself.

16 However, BIFR passed an ex parte order on 16.01.2003,

directing the Collector of Ranga Reddy District to stay execution

of the sale of the land auctioned on 10.01.2003. Deputy

Commercial Tax Officer, Rajendranagar Circle, was directed to

explain under what circumstances he had approached the

Collector of Ranga Reddy District for sale of the land under the

Revenue Recovery Act without the consent of BIFR.

17 Assailing the order dated 16.01.2003 passed by the BIFR,

State of Andhra Pradesh filed a writ petition before this Court

which was registered as W.P.No.2139 of 2003. A Division

Bench of this Court, by order dated 06.02.2003 directed that

any confirmation of sale would be subject to further orders of

the Court.

18 Petitioner Gupta Metallics, despite being the highest

bidder, did not approach the Commercial Taxes Department for

confirmation of sale. However, it is stated that as and when

petitioner approaches the Commercial Taxes Department, it

would be asked to pay the balance amount before confirmation

of sale. It is further stated that as on 18.02.2003, there was no

attempt to forfeit the amount of Rs.61,80,000-00 paid by the

petitioner Gupta Metallics.

19 This Court by order dated 07.02.2003 issued notice and

passed an interim order not to forfeit the amount of

Rs.61,80,000-00 deposited by the petitioner Gupta Metallics.

20 Subsequently, third respondent i.e. Commissioner of

Commercial Taxes filed another counter affidavit on

10.07.2021. It is stated that petitioner Gupta Metallics had

filed an additional affidavit seeking a direction to the

respondents to return the amount deposited by it and to treat

the sale proceedings as non-est. That apart, on account of

further developments, it is stated that it has become necessary

to place certain facts before the Court for better appreciation

and adjudication. Therefore, the additional counter affidavit

has been filed with the submission that the additional counter

affidavit may be treated as part of the counter affidavit filed on

18.02.2003

21 It is stated that Vinedale Distilleries, a company

incorporated under the Companies Act, 1956, fell in arrears of

sales tax dues of the Commercial Taxes Department to the tune

of Rs.4,58,00,000-00. Vinedale Distilleries approached BIFR in

BIFR Case No.70/1989. In the meanwhile, land of Vinedale

Distilleries was attached, which was auctioned on 10.01.2003

for realization of the sales tax arrears. In the auction petitioner

Gupta Metallics became the highest bidder in respect of the

said land for an amount of Rs.4,11,75,000.00. Gupta Metallics

paid 15% of the said amount i.e. Rs.61,80,000-00 on the date

of auction itself i.e. 10.01.2003.

22 Ms. BDA Limited, New Delhi, originally planned to take

over Vinedale Distilleries and approached BIFR in Case

No.70/1989. At its instance, order dated 16.01.2003 was

passed by BIFR staying execution of sale of land.

23 Assailing the order of BIFR dated 16.01.2003, the State of

Andhra Pradesh filed W.PNo.2139 of 2003 before this Court.

This Court passed an order on 10.02.2003 to the effect that any

confirmation of sale would be subject to further orders of this

Court.

24 Petitioner Gupta Metallics did not take steps for

confirmation of sale by depositing 85% of the balance purchase

price. Instead, petitioner filed the related writ petition.

25 It is contended that Gupta Metallics was not at all

interested in further auction sale proceedings. Therefore, it

sought for a direction from the Court to the respondents for

return of the deposited amount by treating the auction

proceedings as non-est.

26 According to the third respondent, petitioner Gupta

Metallics did not deposit the balance 85% of the bid amount

which was in contravention of Condition No.3 prescribed in

Form No.7 (notice of sale of land) dated 07.12.2002. As per

Condition No.3, the purchaser was required to deposit 15% of

the purchase price at the time of sale and the balance 85%

within 30 days from the date of sale failing which the money

deposited by the purchaser would be liable to forfeiture. This is

also the requirement of Section 36 of the Revenue Recovery Act.

In view of the stay order granted by this Court, there was no

restraint on the petitioner Gupta Metallics to pay the balance

85%, which it failed to do. Petitioner having acquiesced to the

auction conducted and having failed to deposit 85% of the

balance amount as per auction condition, is estopped from

seeking refund of the 15% deposit.

27 Respondent No.3 has stated that in the meanwhile it

received a communication dated 06.07.2021 from M/s.

Edelweiss Asset Reconstruction Company Limited (referred to

hereinafter as "the Asset Reconstruction Company"). By the

said letter, third respondent was informed that the Asset

Reconstruction Company is the assignee of the debts of the

petitioner M/s.Gupta Metallics, which had borrowed money

from the State Bank of India and other consortium lenders. It

was mentioned that the amount of Rs.62,00,000-00 deposited

by the petitioner had appeared in its balance sheet for the year

ending 31.03.2013, over which the secured creditors were

claiming first charge. Asset Reconstruction Company informed

the third respondent that for recovery of dues from Gupta

Metallics, it had also filed O.A.No.1335 of 2016 before the Debts

Recovery Tribunal - II, Mumbai ("the Tribunal" hereinafter)

under the Recovery of Debts and Bankruptcy Act, 1993 and has

also invoked the provisions of Securitization and

Reconstruction of Financial Assets and Enforcement of Security

Interest Act, 2002 (briefly, 'the SARFAESI Act' hereinafter).

28 In the above circumstances, third respondent has stated

that he is bound to remit the amount deposited by Gupta

Metallics pursuant to the auction sale to the Asset

Reconstruction Company. Question of refund of the said

amount does not arise. In any case, petitioner cannot claim

any refund since it failed to deposit the balance amount within

30 days from the date of sale.

29 Vinedale Distilleries got itself impleaded as respondent

No.4 in the writ petition and filed counter affidavit. In the

counter affidavit it is stated that all the directors of the

petitioner Gupta Metallics have been disqualified to hold office

with effect from 01.11.2016 till 31.10.2023 under Section 164

(2) r/w Section 167 of the Companies Act, 2013. Therefore,

none of the directors can represent the petitioner Gupta

Metallics.

30 No assessment order was passed by the Commercial

Taxes Department whereby and whereafter the tax liability of

the fourth respondent was crystallized, more particularly with

effect from 24.09.1991 when the rehabilitation scheme was

sanctioned by BIFR. That apart, when the scheme was in force

Commercial Taxes Department could not have initiated

proceedings under the Revenue Recovery Act for recovery of un-

determined, un-quantified and un-assessed arrears of sales tax

of the fourth respondent. Fourth respondent has given the

sequence of various orders passed by the revenue authorities,

which finally culminated in the order dated 14.07.2008 passed

by this Court in Special Appeal No.95/1997, setting aside the

order of the Commissioner of Commercial Taxes. Thereafter, no

assessment order was passed.

31 Writ Petition No.2139 of 2003 filed by the Commissioner

of Commercial Taxes was withdrawn on 08.09.2011 whereafter

first respondent issued Memo dated 04.02.2012 giving liberty to

the petitioner Gupta Metallics to pay the balance amount.

32 There were serious property disputes as regards

ownership of the fourth respondent between M/s.Sanman

Distributors Private Limited, Satish Kumar Agarwal and Anil

Agarwal, which resulted in several suits before the Delhi High

Court. In view of above, the property in question of the fourth

respondent was placed in custody of the Court Commissioner

by the Delhi High Court by order dated 13.02.1995 which was

confirmed by the Supreme Court by order dated 10.05.1995.

That being the position, Commercial Taxes Department could

not have resorted to auction sale of the properties which were

in custodia legis of the Delhi High Court.

33 Adverting to various provisions of the Revenue Recovery

Act, it is stated that no such notices were issued under the said

Act before the auction sale.

34 Additionally it is contended that first and third

respondents did not obtain valuation of the land put to auction

sale on 10.01.2003.

35 It is reiterated that petitioner Gupta Metallics had failed

to deposit the balance 85% as is the requirement under the law.

It is the stand of the petitioner Gupta Metallics itself that the

auction sale had become non-est and therefore the amount

deposited by it (15%) should be refunded.

36 In the meanwhile, fourth respondent has stated that it

approached the Commissioner of Commercial Taxes with the

proposal that it would deposit Rs.7,50,000-00 per month

towards whatever arrears of sales tax dues and sought for

renewal of excise license which has been accepted by the

Government. It is however contended that first respondent had

no legal authority to issue the Memo dated 04.02.2012 which

has been impugned in W.P.No.5335 of 2012. In the

circumstances fourth respondent seeks dismissal of the writ

petition.

37 Petitioner has filed two rejoinder affidavits. In the first

rejoinder affidavit to the counter affidavit of the first

respondent, it is stated that petitioner Gupta Metallics

participated in the auction conducted by the first respondent

and being the successful bidder, paid 15% of the bid amount.

As the first respondent threatened to forfeit the deposited

amount of the petitioner, it was constrained to file the present

writ petition.

38 If there is any dispute between Vinedale Distilleries and

the Commercial Taxes Department, petitioner Gupta Metallics

has nothing to do with the same. However, it is stated that

having regard to the nature of the dispute which has unfolded,

petitioner Gupta Metallics felt that it would be desirable if

appropriate orders are passed by the Court directing the first

respondent to refund the entire amount deposited by the

petitioner Gupta Metallics and await outcome of the litigation

pending between Vinedale Distilleries and the Commercial

Taxes Department.

39 Petitioner has also filed rejoinder affidavit to the

additional counter affidavit filed on behalf of the third

respondent. After narrating the relevant facts, including the

fact that by order dated 08.09.2011 this Court dismissed Writ

Petition No.2139 of 2003 filed by the Commercial Taxes

Department challenging the order of BIFR as infructuous on the

statement made by learned counsel for the Commercial Taxes

Department.

40 It is stated that petitioner Gupta Metallics by letters dated

11.03.2006, 11.06.2006 and 12.09.2007, had requested the

Commercial Taxes Department to confirm the sale in its favour

by accepting 85% of the purchase price. But there was no

response. Hence it is contended that the allegation made by

the answering respondent that petitioner did not take any steps

for confirmation of sale by depositing the remaining amount is

not correct. As a matter of fact, in view of the order dated

16.01.2003 of BIFR and categorical refusal by the Commercial

Taxes Department to accept the payment of balance amount by

the petitioner, question of non-payment of the 85% of the sale

price by the petitioner does not arise. In the circumstances the

State is not entitled to forfeit the amount deposited by the

petitioner.

41 Regarding the additional counter affidavit filed by the

third respondent, it is stated that the Commercial Taxes

Department has changed its stand after 18 long years and is

now supporting the defaulter which is difficult to comprehend.

According to the petitioner, Commercial Taxes Department had

induced it to participate in the auction sale and collected

Rs.61,80,000-00 in the year 2003 with the assurance to

confirm the sale. But, instead, petitioner has been made to

suffer for the last 18 years for various reasons which are totally

unconnected to the petitioner.

W.P.No.5335 of 2012:

42 This petition has been filed by M/s.Sanman Distributors

Private Limited and Vinedale Distilleries as the petitioners. It is

stated that Mr.Shiv Shankar Sanyal, Director of M/s.Sanman

Distributors Private Limited was appointed by the Delhi High

Court to represent Vinedale Distilleries. In this proceeding the

two petitioners seek quashing of Memo dated 04.02.2012,

issued by the second respondent i.e. Principal Secretary to the

then Government of Andhra Pradesh, Revenue Department for

recovering the dues from Vinedale Distilleries by proceeding

with confirmation sale of the auctioned property in favour of the

fifth respondent i.e. Gupta Metallics. This petition also seeks

quashing of sale notice dated 18.12.2002 and thereby to nullify

the auction proceedings of the properties belonging to Vinedale

Distilleries.

43 It is stated that Vinedale Distilleries had defaulted in

payment of commercial tax dues which were sought to be

recovered by respondent Nos.1 and 2 by taking coercive steps

in respect of the immovable properties of Vinedale Distilleries.

It is further stated that ownership of the assets belonging to

Vinedale Distilleries is the subject matter of dispute before the

Delhi High Court, which has appointed Court Commissioners to

protect and preserve the assets of Vinedale Distilleries.

Though allegations have been made against the Court

Commissioners as acting against the interest of Vinedale

Distilleries, it may not be necessary for us to enter into the

above aspect in view of the nature of the lis which is before us.

However, it is contended that Delhi High Court is the custodia

legis of the properties of Vinedale Distilleries.

44 Petitioners have given a brief background of the

ownership dispute of Vinedale Distilleries and how the matter

has reached Delhi High Court as well as BIFR under the 1985

Act.

45 Notwithstanding the fact that matter relating to revival of

Vinedale Distilleries was before BIFR, first respondent i.e.

Commissioner of Commercial Taxes issued notice for sale of the

properties belonging to Vinedale Distilleries for recovering

alleged outstanding dues. Therefore, BIFR passed an order on

16.01.2003 staying sale of the properties undertaken by the

first respondent being in violation of Section 22 (1) of the 1985

Act.

46 First respondent filed writ petition before this Court for

setting aside the order of BIFR dated 16.01.2003. But the said

order was neither vacated nor stayed by the High Court.

47 In the meanwhile, the auction purchaser i.e. fifth

respondent - Gupta Metallics filed an application before the

first respondent in April, 2003 for withdrawal of its bid and for

return of the amount deposited.

48 However, the writ petition filed by the first respondent

against the order dated 16.01.2003 passed by BIFR was

withdrawn.

49 Second respondent i.e. Principal Secretary to the then

Government of Andhra Pradesh, Revenue Department issued

the impugned Memo dated 04.02.2012 calling upon the first

respondent to confirm the sale in favour of Gupta Metallics. It

is this Memo which has been impugned in the present writ

petition.

50 This Court, by order dated 05.03.2012, admitted the writ

petition for hearing and passed an interim order directing the

first respondent not to pass orders or to take steps to confirm

the sale of the schedule property in favour of Gupta Metallics.

51 Respondent Nos.1 and 2 have filed a common affidavit

through Smt. Neetu K. Prasad, Commissioner of Commercial

Taxes, Government of Telangana.

52 Putting the facts in perspective, answering respondents

have stated that Vinedale Distilleries was a registered dealer

under the Andhra Pradesh General Sales Tax Act, 1957. It was

carrying on the business of production and sale of alcoholic

products. However, it became a sick company whereafter it

registered itself with the BIFR in Case No.70/1989. After

declaring it as a sick industrial company, BIFR sanctioned

scheme of rehabilitation on 24.09.1991. Two groups of

shareholders i.e. M/s. Agarwal Group and M/s. Sanman Group

tried to take over control of Vinedale Distilleries which led to lot

of litigation and counter litigation.

53 Vinedale Distilleries was required to pay large sums of

money to the Commercial Taxes Department on account of

outstanding commercial tax dues for the period prior to

24.09.1991 and also for the period after 24.09.1991.

Commercial Taxes Department took several steps for recovery of

the outstanding dues with intermittent litigation in between at

the instance of Vinedale Distilleries. Be that as it may,

according to the answering respondents, the outstanding dues

of Vinedale Distilleries for the period prior ro 24.09.1991 was

Rs.1,20,18,809-00 and for the period after 24.09.1991 it was

Rs.3,39,35,129-00, aggregating to Rs.4,59,53,738-00.

54 It is stated that Commercial Taxes Department had

obtained permission from the BIFR to recover the commercial

tax dues of Vinedale Distilleries for the post sanctioned period

i.e. for the period after 24.09.1991. Thereafter notice for sale

was issued on 07.12.2002 in Form No.7 and on 18.12.2002 in

Form No.7A for sale of the immovable properties of Vinedale

Distilleries consisting of Ac.67-13 guntas of land in Sy.Nos.57

to 65, 68 (A) and 86 (AA) of Gaganpahad village, Rajendranagar

Mandal, Ranga Reddy District.

55 Referring to Condition No.3 in Form No.7 dated

07.12.2002, it is stated that as per the said Condition, the

purchaser would be required to deposit 15% of the purchase

price at the time of sale and if the purchaser failed to pay the

remainder of the purchase price within 30 days from the date of

sale, the money deposited by the purchaser would be liable to

forfeiture.

56 On 10.01.2003, the aforesaid property was auctioned in

which Gupta Metallics i.e. fifth respondent was the highest

bidder quoting Rs.31.50 lakhs per acre for Ac.13.5 guntas of

land in Sy.Nos.58 and 59. The total value of the bid was

Rs.4,11,75,000-00. Gupta Metallics deposited Rs.61,80,000-00

by way of bankers cheques on the same day i.e. 10.01.2003

being 15% of the sale price.

57 However, BIFR passed an order dated 16.01.2003 staying

the execution of sale of land belonging to Vinedale Distilleries

auctioned on 10.01.2003.

58 Against the order of BIFR dated 16.01.2003, Commercial

Taxes Department filed Writ Petition No.2139 of 2003 before

this Court. By orders dated 10.02.2003 and 24.02.2003, this

Court clarified that confirmation of sale if any would be subject

to result of the writ petition.

59 Writ Petition No.2139 of 2003 was dismissed as

infructuous on 08.09.2011 as BIFR had disposed of the case

before it i.e. Case No.70 of 1989 on 10.04.2006 on account of

Dena Bank taking over possession of the assets of Vinedale

Distilleries on 26.01.2006 under the SARFAESI Act.

60 Thereafter, reference has been made to the Writ Petition

No.2353 of 2003 filed by Gupta Metallics before this Court.

Respondent Nos.1 and 2 have stated that even though there

was no restraint on Gupta Metallics to pay the remaining 85%

of the bid amount, it did not pay the same.

61 It is further stated that Gupta Metallics had taken a stand

in W.P.No.2353 of 2003 that the amount deposited by it should

be returned. According to the answering respondents, Gupta

Metallics having participated in the auction conducted under

the Revenue Recovery Act and thereafter having failed to

deposit the balance 85% of the sale amount is estopped from

seeking refund of the deposited amount. State would be within

its right to forfeit the amount deposited by Gupta Metallics.

62 After disposal of W.P.No.2139 of 2003 on 08.09.2011,

Government had issued Memo dated 04.02.2012 requesting the

Commissioner of Commercial Taxes to take necessary steps to

confirm the sale by collecting the balance 85% of the sale

amount with interest. It is this order which is under

impugnment in the present proceeding.

63 However, this Court by order dated 05.03.2012 restrained

the Government from passing order(s) or from taking steps to

confirm the sale of the schedule property in favour of Gupta

Metallics.

64 Answering respondents have stated that in view of the

provisions of the Revenue Recovery Act and conditions

prescribed in Form No.7 and as Gupta Metallics had failed to

comply with such conditions by not paying the remaining 85%

of the sale amount within the stipulated period of 30 days, the

auction sale proceedings have failed. In the circumstances the

Government Memo dated 04.02.2012 pales into insignificance

and no right whatsoever can accrue on the basis of the said

Memo. Question of confirmation of sale in favour of Gupta

Metallics does not arise. The only question that may fall for

consideration is whether Gupta Metallics would be entitled to

refund of the forfeited amount.

65 In the meanwhile, the Asset Reconstruction Company

sent a communication dated 06.07.2021 to the Commissioner

of Commercial Taxes informing him that it is the assignee of the

debts of Gupta Metallics which it had borrowed from State

Bank of India and other lenders. It is further stated that the

Asset Reconstruction Company has initiated action against

Gupta Metallics under the SARFAESI Act. In the

circumstances, it is contended that the amount deposited by

Gupta Metallics in the auction sale should be transferred to the

Asset Reconstruction Company on account of the dues of

Gupta Metallics. Therefore, answering respondents have stated

that they would be bound under the law to release the said

amount in favour of the Asset Reconstruction Company.

66 Finally, the answering respondents have stated that

Vinedale Distilleries through Mahalaxmi Hyderabad Projects

LLP has now come forward to pay all the commercial tax

arrears along with interest amounting to Rs.21.75 Crores (Tax:

Rs.4-37 Crores and Interest: Rs.17.38 Crores)

67 Gupta Metallics i.e. fifth respondent has filed counter

affidavit. After narrating and reiterating the facts, it is

contended that Gupta Metallics had participated in a statutory

auction and became the successful bidder. Therefore, it is

entitled to confirmation of sale. There was no default on the

part of Gupta Metallics as it had offered the balance sale

consideration of 85% by way of demand drafts. Since the

proceedings before BIFR stood abated, the bar under Section 22

of the 1985 Act would no longer apply. Therefore, the auction

held on 10.01.2003 can be confirmed by the State Government.

Gupta Metallics, facing SARFAESI proceedings at the hands of

the secured creditors, cannot in any manner influence or effect

the auction sale conducted by the State on 10.01.2003 for

recovery of the dues of Vinedale Distilleries. In the

circumstances, Gupta Metallics seeks dismissal of the writ

petition.

68 Gupta Metallics has also filed a reply affidavit to the

counter affidavit of respondent Nos.1 and 2. It has questioned

the stand taken by respondent Nos.1 and 2 as being contrary to

the Government Memo dated 04.02.2012. It has alleged that

the change of stand of the State is on account of wholly

extraneous reasons.

69 Petitioners have filed a detailed reply affidavit to the

counter affidavit filed by the fifth respondent i.e. Gupta

Metallics to which rejoinder has been filed by Gupta Metallics.

70 Gupta Metallics i.e. fifth respondent has also submitted

brief written submissions.

W.P.No.13206 of 2021:

71 Eighteen years after filing of Writ Petition No.2353 of

2003, Gupta Metallics has again approached this Court by

filing the present writ petition for a direction to respondent

Nos.1 and 2 to consider his representation dated 31.05.2021

and also to take steps to protect the auctioned land of which

petitioner - Gupta Metallics was the successful bidder.

72 After narrating the facts upto filing of Writ Petition

No.5335 of 2012 by Sanman Distributors and Vinedale

Distilleries, it is stated that till a decision is rendered by this

Court in W.P.Nos.2353 of 2003 and 5335 of 2012, respondent

Nos.1 and 2 have to protect the above property from

encroachment by third parties and not allow any activity on the

said land by anybody including by Sanman Distributors and

Vinedale Distilleries. It is stated that Gupta Metallics had

submitted a representation dated 31.05.2021 to respondent

Nos.1 and 2 in this regard. But there has been no response by

the said respondents. Aggrieved, present writ petition has been

filed seeking the reliefs as indicated above.

73 Respondent Nos.1 and 2 have filed a common counter

affidavit through Smt. Neetu K. Prasad, Commissioner of

Commercial Taxes, Government of Telangana. Again the

answering respondents have narrated the facts upto filing of

Writ Petition No.5335 of 2012. In fact, the present counter

affidavit is identical to the counter affidavit filed by the

answering respondents in W.P.No.5335 of 2012.

74 However, it is stated that petitioner, having failed to

comply with the condition for payment of balance 85% of the

sale price within the stipulated period of 30 days, the auction

proceedings had lapsed. Answering respondents would assert

their right to forfeit the amount deposited by the petitioner-

Gupta Metallics. Gupta Metallics has no enforceable right to

demand refund of the amount deposited. However, allegation

made by Gupta Metallics regarding encroachment over the

auctioned property has been denied.

75 Respondent No.4 - Vinedale Distilleries has also filed

counter affidavit. Subject counter affidavit of Vinedale

Distilleries is identical to the counter affidavit filed in

W.P.No.2353 of 2003 and the stand taken in W.P.No.5335 of

2012 as the petitioner.

76 Vinedale Distilleries has asserted that Gupta Metallics

was never a bona fide bidder. This would be borne out by the

fact that it had failed to pay the balance 85% of sale price

within the stipulated period of 30 days. Contention that

auctioned property is in the custody of respondent Nos.1 and 2

has been denied. It is stated that the said property was never

attached nor possession thereof was taken over by respondent

Nos.1 and 2. Vinedale Distilleries is still in possession over the

said property.

77 Insofar submission of representation dated 31.05.2021 by

Gupta Metallics is concerned, it is stated that the same was

filed only as a ground work for filing the present writ petition.

78 It is stated that there has been a change of management

of Vinedale Distilleries. Consequently, all pending inter se

disputes have been resolved and closed. Now Sanman

Distributors alone owns 100% shareholding in Vinedale

Distilleries. The new management is committed to clear all

outstanding tax dues of Vinedale Distilleries.

Submissions:

79 Mr.Srinivas, learned senior counsel appearing for

Vinedale Distilleries submits that Gupta Metallics had paid only

15% of the sale amount and did not pay the balance 85% of the

same. Therefore, Gupta Metallics is only a bidder and cannot

be construed as purchaser. Under Section 36 of the Revenue

Recovery Act, the auction has not only failed but the amount

deposited by Gupta Metallics is liable to forfeiture.

79.1 Learned senior counsel has raised various

objections to the auction sale, such as, there being no

assessment order for claiming arrears of tax. Secondly, the

procedure prescribed under the Revenue Recovery Act for

holding of auction sale, including the requirement for 30 days

notice period which has vitiated the impugned auction sale.

However, according to him all these aspects may not be gone

into as it is sufficient for declaring the auction sale as having

failed in view of contravention of Section 36 of the Revenue

Recovery Act.

79.2 Insofar contention of Gupta Metallics is concerned,

he submits that in the first writ petition i.e. W.P.No.2353 of

2003, Gupta Metallics had sought a direction from the High

Court for refund of the 15% bid amount deposited by it and to

declare the auction sale as non-est and illegal. In contradiction

to this stand, Gupta Metallics, in W.P.No.13206 of 2021, has

sought for a direction to the State respondent i.e. Commercial

Taxes Department to protect and preserve the auctioned

property and not to allow any construction thereon. Such

contradictory stands cannot go together.

79.3 Mr.Srinivas submits that there were corporate

issues plaguing Vinedale Distilleries as to its control and

management for a long time. Now those issues have been

sorted out and Sanman Distributors is 100% in control of

Vinedale Distilleries.

79.4 Mr. Srinivas further submits that Vinedale

Distilleries has now come forward to pay all the commercial tax

arrears along with interest amounting to a total figure of

Rs.21,75,00,000-00. Since the auction has failed which is

admitted by the State respondents, there can be no embargo on

the said respondents in accepting the aforesaid amount from

Vinedale Distilleries which will put a quietus to all the disputes.

In any case, Gupta Metallics is now facing action at the hands

of the Asset Reconstruction Company under the SARFAESI Act.

Therefore, it is in no position to pay the balance amount as per

the auction sale, which in any event is not legally permissible.

On the other hand, the amount deposited by it is liable to be

forfeited because of non-compliance to the provisions of Section

36 of the Revenue Recovery Act. Even if a liberal view is taken

and forfeiture is not insisted upon, the aforesaid deposited

amount is liable to be appropriated by the Asset Reconstruction

Company as part of the recovery of outstanding dues of Gupta

Metallics under the SARFAESI Act.

80 Mr.B.S.Prasad, learned senior counsel and Advocate

General for the State of Telangana submits on behalf of the

State respondents that the stand of the State has been

consistent right from the beginning from the first affidavit filed

by the Commissioner of Commercial Taxes in W.P.No.2353 of

2003. He submits that Commercial Taxes Department took

steps to recover the arrear tax amount of Vinedale Distilleries

post rehabilitation plan framed by BIFR dated 24.09.1991,

which worked out to approximately Rs.3,39,00,000-00. After

following the due process, public auction for sale of land

belonging to Vinedale Distilleries was resorted to. In the public

auction held on 10.01.2003, Gupta Metallics emerged as the

highest bidder in respect of the land admeasuring Ac.13-50

located at Sy.Nos.58 and 59 for a total amount of

Rs.4,11,75,000-00. Gupta Metallics paid 15% of the aforesaid

amount on 10.01.2003 itself by way of bankers cheques

totaling to Rs.61,80,000-00. In the meanwhile, BIFR passed

order dated 16.01.2003 staying execution of the sale of the

auctioned land. Though State had filed a writ petition before

this Court challenging the aforesaid order dated 16.01.2003,

there was no stay granted by this Court; rather it was directed

that any confirmation of sale would be subject to further orders

of the Court.

80.1 Mr. Prasad further submits that in the subsequent

affidavit (additional affidavit) Commercial Taxes Department

has taken the stand that Gupta Metallics was not at all

interested in further proceedings of auction sale. It did not

deposit the balance 85% within 30 days which was in

contravention of Condition No.3 prescribed in the notice for sale

of land as well as Section 36 of the Revenue Recovery Act. After

this Court had stayed forfeiture of the amount deposited, there

was no restraint on Gupta Metallics to pay the balance 85%,

which it failed to do.

80.2 On the other hand, Commercial Taxes Department

was informed by the Asset Reconstruction Company on

06.07.2021 that it is the assignee of the debts of Gupta

Metallics which had borrowed heavily from State Bank of India

and other consortium lenders. Gupta Metallics is facing

proceedings before the Tribunal under the Recovery of Debts

and Bankruptcy Act, 1993 as well as under the SARFAESI Act.

Therefore, Commercial Taxes Department has been called upon

to remit the deposited amount to the Asset Reconstruction

Company.

80.3 Learned Advocate General submits that even after

the writ petition filed by the State against the order of BIFR was

withdrawn on 08.09.2011, Gupta Metallics did not pay the

balance 85%.

80.4 Learned Advocate General points out that this stand

has been reiterated by the Commercial Taxes Department in the

other two writ petitions as well. Though Principal Secretary to

the then Government of Andhra Pradesh, Revenue Department,

had issued Memo dated 04.02.2012 calling upon the

Commissioner of Commercial Taxes to confirm the sale in

favour of Gupta Metallics by collecting the balance 85% of the

sale amount with interest, this Court passed an interim order

on 05.03.2012 restraining the State from taking steps to

confirm the sale in favour of Gupta Metallics. He categorically

submits that in view of the provisions of the Revenue Recovery

Act and Condition No.3 in Form No.7 and as Gupta Metallics

had failed to comply with such condition by depositing the

balance 85% of the sale amount within the stipulated period of

30 days, the auction proceedings had failed. This is the

categorical and clear stand of the State. In the circumstances

the Government Memo dated 04.02.2012 would have no legal

consequence.

80.5 In the event it is directed to release/refund the

amount deposited by Gupta Metallics, Commercial Tax

Department is bound to act in accordance with law and would

have to release the said amount in favour of the Asset

Reconstruction Company in view of Gupta Metallics facing

action under the Recovery of Debts and Bankruptcy Act, 1993

as well as under the SARFAESI Act.

80.6 Finally, learned Advocate General submits that

State may now work out payment of outstanding dues by

Vinedale Distilleries since it has come forward to pay the same

together with interest.

81 Sri B.Adinarayana Rao, learned senior counsel appearing

for Gupta Metallics at the outset submits that it is astonished

to find the State singing the same tune as that of the tax

defaulter. Instead of punishing the defaulter, it has taken a

stand which is likely to benefit the tax defaulter i.e. Vinedale

Distilleries by agreeing to consider its request for payment of

the outstanding dues at this distant point of time.

81.1 Adverting to the relevant facts, learned senior

counsel submits that auction was held on 10.01.2003. After

being declared the successful bidder Gupta Metallics

immediately deposited 15% of the bid amount. Before expiry of

the 30 days window period for deposit of the balance 85%, BIFR

passed an order on 16.01.2003 staying the auction sale. In

view of such stay, Commercial Taxes Department did not accept

payment of the balance 85%. In the first writ petition filed by

Gupta Metallics this Court directed the Commercial Taxes

Department not to forfeit the 15% amount deposited by Gupta

Metallics.

81.2 Special Standing Counsel of the Commercial Taxes

Department by letter dated 12.09.2011 had informed the said

department that it could now proceed with the confirmation of

sale after receiving the balance consideration with applicable

interest. Consequent thereto the State Government issued

Memo dated 04.02.2012 calling upon the Commissioner of

Commercial Taxes to confirm the sale after collecting the

balance 85% of the tax dues together with interest from

10.02.2003 till actual payment. However, this Memo has been

stayed by this Court in W.P.No.5335 of 2012 filed by Vinedale

Distilleries and another.

81.3 Mr.B.Adinarayana Rao, learned senior counsel for

Gupta Metallics submits that due process of law was followed

in conducting the auction. Gupta Metallics could not deposit

85% within the stipulated period due to the stay order of BIFR.

Vinedale Distilleries did not file any application under Section

38 of the Revenue Recovery Act to set aside the auction sale.

He submits that W.P.No.5335 of 2012 filed by Vinedale

Distilleries is nothing but a gross abuse of the process of the

Court. The auction sale was conducted on 10.01.2003. Nine

years thereafter the said writ petition came to be filed to declare

the auction sale as null and void. On the ground of delay and

laches itself W.P.No.5335 of 2012 should be dismissed.

Analysis:

82 Submissions made by learned counsel for the parties have

received the due consideration of the Court. Also perused the

materials on record and the cited judgments.

83 From the materials on record, we find that the Collector of

Ranga Reddy district had published notice of sale of land in

Form No.7 (Section 36) on 07.12.2002 in the Ranga Reddy

District Gazette. It was notified thereunder that the surplus

land belonging to Vinedale Distilleries would be sold by public

auction on 10.01.2003 at 11.00 AM for recovery of arrears of

sales tax and revenue default. As per paragraph No.3 of the

said Form No.7 it was mentioned that the purchaser would be

required to deposit 15% of the purchase money at the time of

sale and if it failed to pay the remainder of the purchase money

within 30 days from the date of sale, the money deposited by it

would be liable to forfeiture. In the said notice of sale the name

of the defaulter was mentioned as Vinedale Distilleries.

84 This notice of sale in Form No.7 was followed by another

notice of sale issued by the Collector of Ranga Reddy District in

Form No.7A on 18.12.2002. While mentioning the date of sale

as 10.01.2003, names of the defaulters were mentioned too.

85 As already noted above, the auction sale was conducted

on 10.01.2003 in which Gupta Metallics emerged as the highest

bidder in respect of land admeasuring Ac.13-50 located at

Sy.Nos.58 and 59 of Ganganpahad village of Rajendranagar

Mandal in Ranga Reddy District for a total sale consideration of

Rs.4,11,75,000-00. Gupta Metallics deposited 15% of the

aforesaid amount i.e. Rs.61,80,000-00 on 10.01.2003.

86 BIFR in Case No.70/1989 passed an order on 16.01.2003.

It was noted that Vinedale Distilleries was declared as sick

industrial company under Section 3 (1) (0) of the 1985 Act on

10.12.1989. Thereafter a scheme for rehabilitation of Vinedale

Distilleries was sanctioned by BIFR on 24.09.1991. While the

scheme was declared failed on 23.02.2001, BIFR had appointed

Industrial Development Bank of India (IDBI) as the Operating

Agency under Section 17 (3) of the 1985 Act. When steps for

change in the management of Vinedale Distilleries were under

consideration, the auction sale was held on 10.01.2003, which

was in violation of Section 22(1) of the 1985 Act, having

overriding effect over other laws. It was held that provisions of

the 1985 Act would take precedence over the Revenue Recovery

Act; recovery proceedings could not have been initiated without

the approval of the BIFR. It is in such circumstances that

BIFR directed stay of execution of the sale of the land.

87 This order was challenged by the State before this Court

by filing W.P.No.2139 of 2003. This Court passed an order on

06.02.2003 directing the State that any confirmation of sale

would be subject to further orders of the Court. Thus, it is

evident that this Court did not stay the auction sale

proceedings. It had only made it clear that any confirmation of

sale would be subject to further orders of the Court. Therefore,

there was no impediment for Gupta Metallics to deposit the

balance 85% of the sale amount.

88 It appears that Dena Bank had taken over possession of

the assets of Vinedale Distilleries under Section 13 (4) of the

SARFAESI Act. In the circumstances BIFR passed an order on

10.04.2006 holding that BIFR could not proceed further in the

matter and therefore the reference pending before it stood

abated in terms of the third proviso to Section 15 (1) of the

1985 Act, as amended. In view of the aforesaid development,

W.P.No.2139 of 2003 was withdrawn by the State on

08.09.2011.

89 We find from the materials on record that Commissioner

of Commercial Taxes had written to the then Principal Secretary

to the Government of Andhra Pradesh (Revenue Department) on

14.12.2011 seeking guidance from the Government whether to

confirm the auction sale by collecting the balance 85% of sale

price. The Principal Secretary, vide Memo dated 04.02.2012

informed the Commissioner of Commercial Taxes that as per

Section 16 of the Andhra Pradesh General Clauses Act, 1957

and Section 22 of the Andhra Pradesh Value Added Tax Act,

2005, if any dealer fails to pay the tax due or fails to pay any

tax assessed or penalty levied within the time prescribed, he

shall pay, in addition to the amount of such tax or penalty that

may be calculated at the rate of one percent per month for the

period of default. Therefore, Commissioner of Commercial

Taxes was requested to take necessary action and to confirm

the sale by collecting the balance 85% of the tax dues and

interest from 10.02.2003 till actual payment of the tax dues.

90 This has been assailed by Vinedale Distilleries in

W.P.No.5335 of 2012. This Court by order dated

05.03.2012 had admitted the writ petition and passed an

interim order directing the State not to pass orders or to

take steps to confirm the sale of the schedule property in

favour of Gupta Metallics.

91 Having noticed the above, we may advert to Section

36 of the Revenue Recovery Act. The same reads as under:

36. Procedure in sale of immovable property:- In the sale of immovable property under this Act the following rules shall be observed.

First-Publication:- The sale shall be by public auction to the highest bidder. The time and place of sale shall be fixed by the Collector of the district in which the property is situated, or other officer empowered by the Collector in that behalf. The time may be either previous to or after the expiration of the fasli year.

Second-Notification one month before sale:- Previous to the sale the Collector, or other officer empowered by the Collector in that behalf, shall issue a notice thereof in English and in the language of the district, specifying the name of the defaulter; the position and extent of land and of his buildings thereon; the amount of revenue assessed on the land, or upon its different sections; the proportion of the public revenue due during the remainder of the current fasli; and the time, place, and conditions of sale. This notice shall be fixed up one month at least before the sale in the

Collector's office and in the Taluk cutcherry, in the nearest police station-house, and on some conspicuous part of the land.

Third-Deposit by purchaser:- A sum of money equal to fifteen per cent of the price of the land shall be deposited by the purchaser in the hands of the Collector, or other officer empowered by the Collector in that behalf, at the time of the purchase, and where the remainder of the purchase-money may not be paid within thirty days, the money so deposited shall be liable to forfeiture.

Fourth-Re-sale in default of payment:- Where the purchaser may refuse or omit to deposit the said sum of money, or to complete the payment of the remaining purchase-money, the property shall be resold at the expense and hazard of such purchaser, and the amount of all loss or expense which may attend such refusal or omission shall be recoverable from such purchaser in the same manner as arrears of public revenue. Where the lands may, on the second sale, sell for a higher price than at the first sale, the difference or increase shall be the property of him on whose account the said first sale was made.

Fifth-Agents to name principals:- All persons bidding at a sale may be required to state whether they are bidding on their own behalf or as agents, and, in the latter case, to deposit a written authority signed by their principals. If such requisition be not complied with, their bids may be rejected.

92 Thus Section 36 envisages five stages in the sale of

immovable property. As per the first stage, the sale should

be by a public auction to the highest bidder. The second

stage provides for issuance of notice notifying the details

which should be fixed up one month at least before the

sale. As per the third stage, a sum of money equal to 15%

of the price of the land shall be deposited by the purchaser

to the Collector or to the empowered officer at the time of

purchase. If the remainder of the purchase money is not

paid within 30 days, the money so deposited shall be liable

to forfeiture. The fourth stage envisages a situation where

the purchaser fails to deposit the 15% or to comply with

the payment of remaining purchase money. In such a

situation the property should be resold at the expense and

hazard of the purchaser. The fifth stage requires the

bidders to declare whether they are bidding on their own

behalf or as agents.

93 Section 38 of the Revenue Recovery Act provides that

an application may be made to the Collector to set aside

sale at any time within thirty days from the date of sale of

the immovable property. Such application may be filed on

the ground of some material irregularity or mistake or

fraud in publishing the sale notice or conducting the sale.

Under sub-Section (3) of Section 38, on expiry of the period

of thirty days from the date of sale, the Collector shall

make an order confirming the sale.

94 In the instant case what we find is that while Gupta

Metallics had paid 15% of the sale price on the date of

auction i.e. on 10.01.2003, but it did not pay the balance

85% within 30 days from the date of sale. Though it may

be contended that the order dated 16.01.2003 passed by

BIFR staying the auction sale had come in the meanwhile

and it prevented Gupta Metallics from depositing the

balance 85%, the fact remains that in W.P.No.2139 of 2003

filed by the State challenging the order dated 16.01.2003,

this Court, by order dated 06.02.2003 clarified that any

confirmation of sale would be subject to orders of this

Court. Therefore, there was no legal impediment for Gupta

Metallics to make payment of the balance 85%. Though

Gupta Metallics has taken a stand that it had come

forward to pay the balance 85%, which was not accepted

by the State, the fact remains that the said amount was

not deposited by Gupta Metallics. There was no

application by Gupta Metallics before this Court seeking a

direction to the State to accept the balance 85% of the sale

price which would have been subject to outcome of the writ

petition. In the absence of the same, we are afraid law will

take its own course. We have already seen that as per

paragraph No.3 of the notice of sale in Form No.7, the

purchaser is required to deposit 15% of sale price on the

date of sale and the remainder 85% within 30 days from

the date of sale, failing which the auction sale would be

construed as having failed. This provision can be traced to

the third stage envisaged by Section 36 of the Revenue

Recovery Act, which says that when the remainder of the

purchase money is not paid within 30 days, the money so

deposited shall be liable to forfeiture.

95 Having noticed the above, we may first advert to the

stand of Gupta Metallics in W.P.No.2353 of 2003 and

W.P.No.13206 of 2021. In the first case, a direction has

been sought for against the State not to forfeit the deposit

of 15% made by it. On the other hand, in W.P.No.13206 of

2021 Gupta Metallics has sought for a direction to the

State to consider its representation dated 31.05.2021 and

to take steps for protection of the auctioned land. The

representation dated 31.05.2021 pertains to alleged

encroachment by third parties on the auctioned land. As

already noticed above in none of the two writ petitions

Gupta Metallics made any statement or sought for any

order from the Court for deposit of the balance 85% of the

sale price subject to outcome of the two writ petitions.

Therefore, we are of the view that Gupta Metallics cannot

insist on taking the auction sale held on 10.012003 to its

logical conclusion by allowing it to pay the balance amount

at this stage after 18 years and thereafter to confirm the

sale. In our considered view such a contention is wholly

untenable and is liable to be rejected.

96 As we have already discussed, Gupta Metallics had

not paid the remaining 85% of the sale price within the

prescribed period, in contravention of paragraph No.3 of

Form No.7 Notice dated 07.12.2002 as well as in terms of

Section 36 of the Revenue Recovery Act. That being the

position, the auction sale had failed.

97 In Manilal Mohanlal Shah Vs. Sardar Sayed Ahmed

Sayed Mahmad1 Supreme Court held that the full amount

of purchase money must be paid within the prescribed

period which is the mandatory requirement. Unless the

deposit and the payment are made as required by the

mandatory provisions, there would be no sale in the eye of

law in favour of the defaulting purchaser and there would

be no right to own and possess the property by him. This

has been the consistent view of the Supreme Court. The

obligation of the purchaser to deposit the full purchase

price within the prescribed time is a mandatory

requirement and non-compliance thereto would render the

sale a nullity. (Shilpa Shares and Securities Vs. National

Co-operative Bank Limited2). Again in C.N. Paramsivam

vs. Sunrise Plaza Tr. Partner3, while considering the

provisions of Rules 57 and 58 of the Income Tax Rules,

1962, Supreme Court held that a breach of the

requirements under those rules would render the auction

non-est in the eye of law.

98 Insofar W.P.No.5335 of 2012 is concerned, the Memo

dated 04.02.2012 of the then Principal Secretary of the

Government of Andhra Pradesh cannot survive in view of

1 AIR 1954 SC 349 2 2007 12 SCC 165 3 AIR 2013 SC 2941

what we have discussed above. In any case, the State

itself has taken a categorical stand in the said writ petition

by filing counter affidavit that in view of failure of Gupta

Metallics to pay the remaining 85% of the sale amount

within the stipulated period, the auction proceedings had

failed. In fact, this has been the consistent stand of the

State in all the three writ petitions. Thus, the Government

Memo dated 04.02.2012 pales into insignificance and no

right whatsoever can accrue on the basis of the said Memo.

Therefore, in view of what we have discussed above, we

concur with the stand of the State that the Government

Memo dated 04.02.2012 has no legal consequence though

it would have been better if the State itself had sought

leave of the Court to withdraw the said Memo dated

04.02.2012.

99 As to challenge to the auction sale held on

10.01.2003 by Vinedale Distilleries is concerned, we find

that the challenge was made after nine years in 2012.

There is no explanation for such belated challenge.

Therefore, it would not be just and proper to examine the

legality and validity of the auction sale and the preceding

sale notice at this distant point of time. In any case, such

a challenge has only become academic in view of what we

have discussed above holding that the auction sale has

failed.

100 Though learned senior counsel for Gupta Metallics

argued that Vinedale Distilleries did not file any application

under Section 38 of the Revenue Recovery Act, we are of

the view that we need not enter into this aspect of the

matter in view of what we have discussed above. Even

otherwise, the said provision providing for filing of

application to set aside the auction sale, may not be

applicable insofar the present case is concerned, inasmuch

as there was no concluded sale. Gupta Metallics had only

deposited 15% of the sale price. Till the full sale price was

not paid, it could not be termed as the purchaser and the

sale was not complete; its status remained nebulous at

best. In such circumstances, it was not necessary to file

application for setting aside the sale.

101 Having reached the conclusion as above, we are of the

view that the question as to whether the 15% deposit made

by Gupta Metallics pursuant to the auction sale held on

10.01.2003 is liable to be forfeited or not and if not,

whether it should be refunded to Gupta Metallics or to the

secured creditor (Asset Reconstruction Company) since

Gupta Metallics is facing proceedings under the Recovery of

Debts and Bankruptcy Act, 1993 as well as under the

SARFAESI Act, should be left to the Commissioner of

Commercial Taxes to take a decision. Furthermore, since the

auction has failed, there is no legal impediment for the

Commercial Taxes Department in accepting the proposal of

Vinedale Distilleries to clear the outstanding tax dues together

with interest by taking a reasoned decision. This is because the

right of Vinedale Distilleries to redeem the property by paying

the outstanding dues would subsist till the property is auction

sold.

Decision:

102 In the light of the above discussions, we issue the

following directions:

i. Commissioner of Commercial Taxes Department, Telangana, shall take a decision as to whether 15% of the sale price deposited by Gupta Metallics on 10.01.2003 is liable to be forfeited or not?

ii. If the decision is in the negative, the Commissioner shall take a further decision as to whether the said amount should be refunded to Gupta Metallics or to the secured creditor represented by the Asset Reconstruction Company?

iii. Let the above decision Nos.1 and 2 be taken by the Commissioner of Commercial Taxes within a period of eight weeks from the date of receipt of a copy of this order after affording an opportunity of hearing to Gupta Metallics as well as to the Asset Reconstruction Company.

iv. Commissioner of Commercial Taxes Department shall also consider the proposal of Vinedale Distilleries to pay the outstanding tax arrears together with applicable interest after hearing Vinedale Distilleries and thereafter passing a reasoned order within a period of four weeks from the date of receipt of a copy of this order.

103 In view of the aforesaid directions, W.P.Nos.2353 of

2003 and 13206 of 2021 are dismissed, whereas,

W.P.No.5335 of 2012 is disposed of in the above terms. No

order as to costs. Miscellaneous petitions, if any, pending

in these writ petitions shall stand closed.

___________________ UJJAL BHUYAN, J

________________________________ Dr.CHILLAKUR SUMALATHA, J

Date: 04.01.2022.

Kvsn

 
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 Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter