Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Amco Batteries Limited, Bangalore Vs. Collector of Central Excise, Bangalore [2003] INSC 120 (26 February 2003)
2003 Latest Caselaw 119 SC

Citation : 2003 Latest Caselaw 119 SC
Judgement Date : Feb/2003

    

M/S Amco Batteries Limited, Bangalore Vs. Collector of Central Excise, Bangalore [2003] Insc 120 (26 February 2003)

M.B. Shah & D. M. Dharmadhikari Shah, J.

It is apparent that in taxation matters, amendments, clarifications, exemption notifications or their withdrawal play an important role in increasing litigation. Repeatedly, it is stated that law and procedure thereunder is required to be streamlined and simplified, yet clarifications, amendments and notifications are issued creating confusion and leaving Judges and Lawyers to search for their exact meaning. In such a state of affairs, in some cases, it is difficult to draw inference of fraud, wilful concealment or suppression of facts so as to attract penal consequences.

Short facts of the case are that appellant is engaged in manufacture of lead acid electric storage batteries and parts thereof falling under Tariff Heading 85.07 in its two factories, one at Hebbal and other at Mysore Road plant. Lead in the form of ingots is the main raw material required for manufacture of the batteries. During the course of manufacture of the parts, certain quantities of waste and scrap is sent to the job workers who manufacture ingots out of that and return its ingots to the appellant who use the same in the manufacture of their final products. The question is with regard to payment of excise duty on waste and scrap sent to the job workers.

After issuance of show cause notice and adjudicating the matter, the authority confirmed demand of duty and imposed penalty for the period from 1st March 1986 to 13th August 1989. That order was challenged before the Tribunal.

Admittedly, appellant obtains lead ingots from following four sources:

1) imports by appellant on payment of additional duty of customs.

2) Duty-paid lead ingots obtained through MMTC.

3) Ingots purchased from refiners.

4) Ingots received from job workers to whom waste & scrap of lead was sent without payment of duty to convert them into lead ingots.

For the purchase of ingots from first and second source, there is no dispute. With regard to the third source, namely, ingots purchased from refineries, it is exempted under Notification 37/81-CE. The relevant part of the said notification which is quoted by the Tribunal is as under:

"The Central Government hereby exempts lead unwrought, falling under heading No. 78.01 of the Schedule to the Central Excise Tariff Act, 1985 (5 of 1986), if such lead unwrought is produced out of one or more of the following materials, from the whole of the duty of excise leviable thereon, namely:

(a) old scrap of lead;

(b) scrap obtained from lead unwrought on which appropriate amount of duty of excise, or, as the case may be, the additional duty leviable under section 3 of the Customs Tariff Act, 1975 (51 of 1975) has been paid;

(c) lead waste and scrap, falling under heading No. 78.02 on which appropriate amount of duty of excise, or, as the case may be, the additional duty leviable under section 3 of the Customs Tariff Act, 1975 (51 of 1975), has been paid;

(d) lead ash, lead slag and lead residues."

Thereafter, scrap was exempted under notification No. 186/84-CE dated 1.8.1984. Relevant part of the Notification is as under:

"The Central Government hereby exempts wastes and scrap of lead, falling under sub-heading No. 7802.00 of the Schedule to the central Excise Tariff Act, 1985 (5 of 1986) from the whole of the duty of excise leviable thereon under section 3 of the Central Excise and Salt Act, 1944 (1 of 1944):

Provided that such waste and scrap

(i) are manufactured from goods, falling under the Heading Nos. 78.01 to 78.05 of the said Schedule on which the duty of excise leviable under the said section 3 of the additional duty leviable under the Customs Tariff Act, 1975 (51 of 1975), as the case may be, has already been paid, or

(ii) arise from goods, falling under any Heading or sub-heading No. of the same Schedule other than Heading Nos. 78.01 to 78.05 thereof manufactured or produced in India.

Explanation: For the purpose of this notification all stocks of lead and products thereof in the country, except such stocks as are clearly recognisable as being non- duty-paid, shall be deemed to be lead and products thereof on which the duty has already been paid." Further, by notification 246/87-CE dated 2.11.1987, 2nd proviso to the notification 186/84-CE (as amended) was added immediately before the existing Explanation. Said proviso is also reproduced below:

"Provided further that the exemption contained in this notification shall apply only if:- No credit has been taken on the input from which such scrap has been generated under rule 57A of the Central Excise Rules, 1944; or (ii) an amount equivalent to the credit taken, if any, on the input from which such scrap has been generated, has been debited back in the RG 23A account or the current account maintained by the assessee." At the time of hearing of these appeals, learned counsel for the appellant has only submitted that there was no wilful suppression on the part of the appellant and hence, extended period under proviso to sub-section (1) of Section 11A of the Central Excise Act (hereinafter referred to as "the Act") ought not to have been invoked.

It is admitted that during the manufacture of batteries from the ingots received by first and second source, waste and scrap of lead emerges. Such scrap is removed by the appellant and sent to the job workers which are small units engaged in recovery/reclaiming of metal from the scrap. The recovered metal in the form of lead ingots is returned by the job workers to the appellant and the appellant uses the same for manufacture of batteries. Admittedly, there is no sale of scrap by the appellant to the job workers. The entire movement of the scrap to the job workers and receipt of the ingots from the job workers is recorded in the regular books of accounts and proper documentation is maintained in the form of delivery challans.

It has also been pointed out that lead ingots, scrap and batteries are all covered by the MODVAT scheme even during the relevant period. Since the scrap is ultimately used in the manufacture of batteries, even if any duty is paid/payable on the scrap, the same is available as MODVAT credit to the appellant. Thus the exercise of payment of excise duty was entirely revenue neutral.

From the facts stated above, particularly the fact that entire movement of waste and scrap to the job workers and receipt of ingots manufactured by the job workers is recorded in regular books of accounts and proper documentation is maintained in form of delivery challan and that there was no reason for the appellant to suppress as it was entitled to have facility of MODVAT Scheme, it would be difficult to hold that there was any wilful suppression on the part of the appellant which would empower the authorities to invoke extended period of limitation under proviso to Section 11A (1) of the Act. This has been made clear repeatedly by this Court. In M/s Padmini Products v. Collector of Central Excise, Bangalore [(1989) 4 SCC 275] this Court has held that something positive other than mere inaction or failure on the part of the manufacturer or producer of conscious or deliberate withholding of information when the manufacturer knew otherwise, is required to be established before it is saddled with any liability beyond the period of six months. The Court pertinently observed that mere failure or negligence on the part of the producer or manufacturer either not to take out a licence in case where there was scope for doubt as to whether licence was required to be taken out or where there was scope for doubt whether goods were dutiable or not, would not attract Section 11-A of the Act.

In the present case also, there is no material on record from which it could be inferred or established that duty of excise was not levied or paid by reason of any fraud, collusion or any wilful misstatement or suppression of facts, or contravention of any of the provisions of the Act or the Rules made thereunder with intent to evade payment of duty. It was a bonafide belief on the part of the appellant that scrap and waste, which was recovered while manufacturing batteries, was exempt from levy of excise duty.

Further, appellant was entitled to get benefit of MODVAT scheme, therefore, there was no justifiable reason for the appellant to suppress any fact.

In the result, the appeals are partly allowed. The matters are remitted to the Adjudicating Authority to modify the demand by confining it to the period of six months prior to issue of show cause notice and pass consequential orders.

Ordered accordingly. There shall be no order as to costs.

IN THE SUPPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION SPECIAL LEAVE PETITION (CIVIL) NO. 16838 OF 2002 Federation of Railway Officers Association & Ors. Petitioners Versus Union of India Respondents [With SLP (C) No. 17306/2002] J U D G M E N T RAJENDRA BABU, J :

The petitioners before us filed a writ petition in the High Court of Delhi challenging the formation of seven railway zones. The petitioners contended that the notification issued for formation of new zones is violative of Section 3 of the Railways Act, 1989 (hereinafter referred to as 'the Act') as the same is not formed for the purpose of efficient administration of the railways.

The petitioners relied upon a proceeding of the Railway Board and a note prepared for the consideration of the meeting to be held on November 30, 2001.

There are several aspects considered in that note, namely,

(i) that there is unprecedented financial crunch in the railways and recommendations made by the Railways Reforms Committee in 1984 to form new four Zones remained unimplemented on account of the same and the position has not improved but has only worsened;

(ii) that on account of technological innovations by utilisation of Information Technology the Railways can centralise their operations and thus reducing the relevance of the new zones;

(iii) that the Comptroller & Auditor General has recommended for reconsideration of the decision for creation of new zones and division from the point of view of financial viability;

(iv) that the Standing Committee of Parliament on Railway have recommended for creation of new zones on the basis of work load, efficiency and effective management;

(v) that the Railway Convention Committee recommended that instead of creating new zones expenditure to be incurred on the same could be better utilised for procurement of rolling stock, doubling and renewal of railway lines and in electrification programmes;

(vi) that the management cadres and staff federations are not in favour of new zones and divisions;

(vii) that Rakesh Mohan Committee has suggested that the formation of additional zones would be of dubious merit and would add substantial cost and be of little value to the system;

(viii) that there would be tremendous dislocation in the zones, operating discipline, traffic accounts and staff matters that will affect the system adversely;

(ix) that the creation of zones or divisions apart from causing upheaval will also divert the railway's attention to restructure itself to be more competitive in the market;

(x) that therefore, the Board was of the view that it would not be appropriate for formation of seven new zones in the context of financial crunch, the opinion expressed by the Parliamentary Committees and, therefore, calls for further examination of the matter.

The petitioners also placed reliance upon the draft that has been prepared by the Member Secretary of the Committee to finalise the detailed territorial jurisdiction of new zones and stated that "Though the recommendations of the Study Group were accepted by the Railways in principle, the entire issue was further examined in the Railway Board and the final proposal was made for the creation of the six new zones, four as per the Report of the Study Group and two additional zones with the objective of the development of the backward areas particularly of Orissa and Bihar. Another zone of Bilaspur was added as it had heavy workload and in view of the continuous long pending demand of the region." It was very strongly contended that though Railway Reforms Committee had recommended in 1984 for formation of new zones, the situation has entirely changed in view of various factors referred to above and this was admitted position inasmuch as in Parliament the Minister for Railways answered that no study regarding utilisation of new zones had been conducted and even as late as on March 1, 2002 it was stated that owing to resource crunch the proposed new zones and divisions will only gradually become operational depending on the availability of the investable resources and, therefore, no time frame could be fixed. It was pointed that the expenditure in the creation of new zones would result in accumulation of fresh arrears regarding replacement of over aged assets, thereby affecting safety.

Reliance was also placed on a letter addressed by six former Chairmen of the Railway Board. In their joint letter to the Prime Minister sent on July 12, 2002 they stated that the creation of new zones would be operational debacle, a financial disaster and an administrative blunder and from considerations of sound management and operational efficiency, there is a case for reduction in the number of zonal rail headquarters. Therefore, it was contended that the decision in respect of at least three of the seven zones, namely, Hazipur, Bilaspur and Bhubaneswar is not based on any expert study whatsoever and is based on extreneous considerations not germane to efficiency in the railways. For reasons already stated, it was submitted that the recommendations of the Railways Reforms Committee has become outdated in view of the later developments. It was also contended that the formation of Hazipur zone was decided by the Government without any study or report of any expert body within three weeks of a new Railway Minister assuming office whose constituency was Hajipur and Bilaspur zone was announced in an election rally by Shri Atal Bihari Vajpayee, Prime Minister, again without any study or recommendation of any expert body. Therefore, it is submitted that the decision of the Government in this regard is mala fide. It was further contended that when the statute has provided the guidance in regard to the formation of a policy, the same should be based on proper information obtained from appropriate sources and in this context, the petitioners placed reliance on the decision of this Court in Bangalore Medical Trust vs. B.S. Muddappa, 1991 (4) SCC 54, and also pointed out that in Kasturi Lal Lakshmi Reddy vs. State of Jammu & Kashmir & Anr, 1980 (3) SCR 1338, Ramana Dayaram Shetty vs. International Airport Authority of India & Ors.,1979 (3) SCC 489; Ugar Sugar Works Ltd. vs. Delhi Administration & Ors., 2001 (3) SCC 635 and State of U.P. vs. U.P. University Colleges Pensioners' Association, 1994 (2) SCC 729, it was held that even policy decisions of the Government can be interfered with if it is arbitrary or mala fide and manifestly contrary to public interest. They, therefore, submitted that the action taken by the Government should be quashed in reversal of the judgment of the High Court.

Dr. D.P. Pal, the learned senior Advocate who appears in SLP (C) No. 17306/2002 , submitted that the provision of Section 3 of the Act provides for test as to formation of railway zones and the critical test is efficiency in the administration which is an objective test. The criterion being objective, the Court can examine the material on record to draw an inference one way or the other.

The efficiency would increase only if it can reduce the cost of administration and the earnings in the zone will increase.

The learned Attorney General referred to the constitution of the Railway Reforms Committee on May 12, 1981 to recommend ways of enhancing the efficiency of the functioning of the Indian railways. At that time, there were nine zones in existence, namely,

(i) Eastern Railways (Calcutta),

(ii) South Eastern Railways (Calcutta),

(iii) Central Railways (Bombay),

(iv) Western Railways (Bombay),

(v) Northern Railways (Delhi),

(vi) Southern Railways (Madras),

(vii) North Eastern Railways (Gorakhpur),

(viii) North Eastern Frontier Railways (Gauhati), and

(ix) South Central Railways (Secunderabad). Railway Reforms Committee proposed the addition of four new zones in phases as follows : in Phase 1, East Central and North Western Railways; in Phase II, North Central Railways; and in Phase III, Southern Western Railways to be considered later.

The Railway Reforms Committee also projected the need for 15 zones by the year 2000. It is submitted that the former Chairmen of the Railway Board, namely, Shri M.S. Gujral and Shri M.N. Bery were associated with the Railway Reforms Commission's deliberations as Member and Chairman of the Working Group of Structural Reorganisation. In February 24, 1994 the Minister of Railways in his Budget speech for the year 1984-85 stated that it was necessary to conduct a detailed study to rationalise the geographical distribution of existing zones and divisions and on May 6, 1994 a Study Group was set up consisting of Advisers of the Railway Board to go into the question of reorganisation of railway zones and divisions The Study Group after examination of the entire gamut of the issues pertaining to railway reorganisation recommended the setting up of four additional railways zones, namely, North Western Railway with its headquarters at Jaipur, South Western Railway with its headquarters at Bangalore, East Central Railway with its headquarters at Jabalpur and North Central Railway with its headquarters at Allahabad. The Minister for Railways in his Budget speech for the year 1995-96 stated that the Committee's recommendations had been accepted. The Union Cabinet, however, deferred the proposal of creating four zones and called for more material from the Ministry of Railways. Thereafter, the Union Cabinet headed by Shri Deve Gowda, then Prime Minister, considered these proposals in their meeting held on July 12, 1996 as to formation of six new railway zones and they are North Western Railway with its headquarters at Jaipur, South Western Railway with its headquarters at Bangalore, West Central Railway with its headquarters at Jabalpur, North Central Railway with its headquarters at Allahabad, East Coast Railway with its headquarters at Bhubneswar and East Central Railway with its headquarters at Hajipur. At the time of considering the same, the Union Cabinet took into account the financial viability, traffic growth and the norms of carving out a zone before deciding the creation of six new zones on July 16, 1996. Minister of Railways in his Budget speech for the year 1996-97 announced new six zones. Thereafter, on September 9, 1998 the Union Cabinet headed by Prime Minister Shri Atal Bihari Vajpayee approved the creation of a new seventh Zone with headquarters at Bilaspur. On February 22, 1999 the Union Cabinet also decided to move the headquarters of the South Western Railway from Bangalore to Hubli. From 1999 to 2001 the work of Zones had been progressing slowly and a debate was going on for and against the formation of new zones. During this period Railway Board had also expressed reservations in going ahead with formation of zones mainly due to financial crunch. On 29th November 2001 the Minister for Railways while responding to various questions raised in Parliament clarified as follows :- "In the year 1995 the Union Cabinet had deferred a proposal based on the recommendations of the RRC for creating 4 new Zones.

However, in the year 1996, the Union Cabinet had examined and approved the proposal for creating 6 new zones. Subsequently, the Government decided to form the 7th Zone with headquarters at Bilaspur. It is not correct to allege that there had been no examination of the proposal. As far as opinions and observations on the new Zones are concerned, there have always been two opposing views. Further, the slow progress in this regard is attributable to a resource crunch. However, there was never any intention not to proceed with the creation of any of the new Zones as consecutive Governments (the United Front and the National Democratic Alliance governments) had taken a policy decision to create the new Zones." In December 2001 Railway Board initiated action for operationalisation of new zones. On June 4 and 14, 2002 the Railway Board met and decided to operationalise North Western Railway with its headquarters at Jaipur and East Central Railway with its headquarters at Hajipur by October 1, 2002 after finalising their respective jurisdictions. In the meanwhile, on July 5, 2002 a writ petition was filed by Biswajit Deb, petitioner in SLP No. 17306/2002, before the Calcutta High Court challenging the notification of setting up a new zone. The Calcutta High Court dismissed the said petition holding that setting up of new zone is purely a policy decision of the Railway Board to arrange their own administration which cannot be adjudicated in a Public Interest Litigation. The Delhi High Court in the case of petitioner herein in SPECIAL LEAVE PETITION (CIVIL) NO. 16838 OF 2002 held that the jurisdiction of the court in the matter of interference with policy decision of the Government is very limited; that the question whether such a decision should have been taken or whether such a decision would ultimately be beneficial to the Railway Administration in general is not a matter which is within the domain of the court. It is also noticed that the fact that there is no expert body decision in the matter would not call for consideration in a writ proceeding merely because the petitioner or some other persons may have different views in the matter.

On July 26, 2002 a detailed note of reorganisation of the railways was sent to the Union Cabinet to keep it apprised of the current situation and the views of the Standing Committee of Parliament on Railways (1996-97), the Railway Convention Committee (1996), Railway federations, the Deputy Comptroller and Auditor General (1999), the Comptroller and Auditor General (2001) and the comments of Rakesh Mohan Committee (2001) against the formation of additional railway zones were also placed before the Cabinet and the Cabinet did not review its previous decision. Two new zones, that is, North Western Railway with its headquarters at Jaipur and East Central Railway with its headquarters at Hajipur began functioning in accordance with the notification dated June 14, 2002 issued by the Railway Board. It is also pointed out that Parliament had approved the establishment of a Special Railway Fund of Rs. 17, 000 crores by Government to ensure the safety of the railways in accordance with the recommendations of the Railway Safety Review Committee Report, 2000. All the safety related tasks to be carried out on the basis of moneys drawn from this Fund have been listed and placed before Parliament and have been approved by Parliament as part of the Railway Budget.

The learned Attorney General also placed reliance on the decision of this Court in Rustom Cavasjee Cooper vs. Union of India, 1970 (3) SCR 530, wherein whether a right arising under Article 19(1)(g) is not protected against operation of any law imposed in the interest of general public to be reasonable restrictions on the exercise of the right conferred by the said sub-clause was considered. In this context, an argument was raised that the enactment of Bank Nationalisation was not in the larger interest of the nation but to subserve political ends, that is , not with the object to ensure better banking facilities, or to make them available to a wider public, but only to take control over the deposits of the public with the major banks, and to use them as a political lever against industrialists who had built up industries by decades of industrial planning and careful management and the Court's attention was invited to a mass of evidence from the speeches of the Deputy Prime Minister and of the Governor and the Deputy Governor of the Reserve Bank and also extracts from the Reserve Bank Bulletins issued from time to time and other statistical information collected from official sources in support of the thesis of the petitioner that the performance of the named banks exceed the targets laid down by the Reserve Bank in its directives; that the named banks had effectively complied with the requirements of the law and they had served the diverse interests including small scale sector and so on. On the other hand, the learned Attorney General in that case contended that the commercial banks followed a conservative policy because they had to look primarily to the interests of the shareholders and on that account could not adopt bold policies or schemes for financing the needy and worthy causes and that if the resources of the banking industry are properly utilised for the weaker sections of the people economic regeneration of the nation may be speedily achieved; that 28% of the towns in India were not served by commercial banks; that there had been unequal development of facilities in different part of the country and deserving sections were deprived of the benefit of an important national resources resulting in economic disparities.

This Court held that Court is not the forum in which these conflicting claims may be debated; that whether there is a genuine need for banking facility in the rural areas, whether certain classes of the community are deprived of the benefit of the resources of the banking industry, whether administration by the Government of the commercial banking sector will not prove beneficial to the community and will lead to rigidity in the administration, whether the Government administration will eschew the profit motive and even if it be eschewed, there will accrue substantial benefits to the public, whether an undue accent on banking as a means of social regeneration, especially in the backward areas, is a doctrinaire approach to a rational order of priorities for attaining the national objectives enshrined in our Constitution and whether the policy followed by the Government in office or the policy propounded by its opponents may reasonably attain the national objectives are matters which have little relevance in determining the legality of the measure and it is again not for this Court to consider the relative merits of the different political theories or economic policies.

The learned Attorney General also relied upon the decision in BALCO Employees' Union (Regd.) vs. Union of India & Ors., 2002 (2) SCC 333, case wherein it is observed that :- "It is evident that it is neither within the domain of the courts nor the scope of the judicial review to embark upon an enquiry as to whether a particular public policy is wise or whether better public policy can be evolved. Nor are our courts inclined to strike down a policy at the behest of a petitioner merely because it has been urged that a different policy would have been fairer or wiser or more scientific or more logical." The learned Attorney General also pointed out similar observations in Narmada Bachao Andolan vs. Union of India & Ors., 2000 (10) SCC 664.

Dr. Pal insisted that the provisions of Section 3 of the Act provides the norms upon which a railway zone can be formed and that is administrative efficiency. Shri Prashant Bhushan and Dr. Pal have, as set forth earlier, contended that on the basis of the material placed by them the formation of zones now under challenge will only result in deterioration of the efficiency of administrative system and not improve, while the stand of the learned Attorney General is that the Government has taken note of the workload index, geographical spread, strength of manpower, traffic streams and patterns for determining optimum size of a zone or a division and, in this context, territorial, ethnic, linguistic or such other considerations are not the basis for reorganisation of the railway zones.

In examining a question of this nature where a policy is evolved by the Government judicial review thereof is limited. When policy according to which or the purpose for which discretion is to be exercised is clearly expressed in the statute, it cannot be said to be an unrestricted discretion. On matters affecting policy and requiring technical expertise Court would leave the matter for decision of those who are qualified to address the issues. Unless the policy or action is inconsistent with the Constitution and the laws or arbitrary or irrational or abuse of the power, the Court will not interfere with such matters.

Tested in this background set forth above, what we have to see is whether Government has acted within the parameters of Section 3 of the Act or not. Section 3 of the Act mentions constitution of the railway zones for the purpose of efficient administration. Therefore, to find out what would constitute efficient administration we have to look to various matters on the basis of which the railway zones have been constituted and have been working. In this context, a Committee had been constituted by the Government known as Railway Reforms Committee which submitted its report in July 1984 after exhaustive consideration of various aspects. The Committee, after taking into consideration the workload and manpower along with the concepts of modernisation, computerisation and updating of technology, traffic pattern, evolved certain formula for the formation of zones. And the Committee further stated that "as for the criterion of geographical spread and the time taken to reach the remotest point of a Zone or Division from its headquarters, each case would have to be examined individually. This is so because the headquarters of the various Zones and Divisions are not always centrally located." Ultimately, the Committee concluded that the immediate requirement of additional zones is three if one goes by the criterion of workload and four if one goes by the criterion of manpower and as far as divisions were concerned, immediate requirement for additional Divisions would appear to be 15 by the criterion of workload and six by the criterion of manpower. The requirement of Zones and Divisions on the basis of the workload by the year 2000 would be even higher. But they did not finally suggest that the Zones and Divisions should be formed at that rate but indicated their interest for examining all those aspects of the matter.

Thereafter a Study Group was constituted consisting of several officers to critically analyse the impact of major developmental projects, to review or define criteria to be adopted while considering issues/demands relating to creation or reorganisation of Zones and Divisions amongst other aspects. They suggested that for addressing the issues relating to rationalisation of geographical distribution and reorganisation of Zones and Divisions, it was essential that there should be broad quantitative norms in consonance with the Railway Reforms Committee's recommendations made earlier. The workload index is now redefined as total transportation effort of a Zone/Division which is also adequately weighted for the financial performance of these units and should therefore be the over-riding criterion. It was also taken note of that the norm of 200 units by 2000 AD is the optimum value of the workload index both in the case of zones as well as divisions and this interpolated to 1992-93, that is, the last year for which estimated workload indices are presently available. Besides workload, major decision variable is accessibility. They suggested that zones/Divisions which have workload indices in excess of criticality norm and also poor accessibility deserve immediate relief. Heavily worked zones/divisions which are compact, that is, where accessibility of the remote points/activity centres is good and, therefore, does not pose any administrative problem on this account, need not necessarily be truncated for providing relief. Further, in the case of lightly worked zones/divisions, accessibility alone will not be considered as a necessary and sufficient criterion for providing relief through reorganisation.

They are also of the view that the average travelling time between Zonal and Divisional Headquarters and its remote activity centres by a representative Mail/Express train should be about 6 hours in either case. High workload with poor accessibility is the only necessary as well as sufficient condition for providing relief to such zones/divisions through the setting up of new zones and divisions which would arise only after full scope of territorial readjustments between existing, adjoining zones/divisions are fully explored or exhausted.

They recommended formation of zones North-Western, South-Western, East- Central and North-Central. Adopting the same criteria as was done by the R.R.C, to which we have adverted already, this study group summed up in its report as follows :- "The identification of zones/ divisions which deserve attention/relief has been done on the basis of their workload. For computing a zonal / divisional workload index both physical as well as financial output indicators are taken into account. The norm of 200 workload units in 2000 AD (as had also been suggested by the RRC) is defined as the optimum value of the workload index.

Besides workload the accessibility of activity centres/remote points from its respective zonal/divisional headquarters is the other important criterion. The norm in this case is defined as an average travelling time (between the zonal and the divisional headquarters and, also, between the divisional headquarters and its remote activity centres) of about six (6) hours.

Based on the workload and accessibility norms defined above, zones/divisions which have workload indices in excess of the criticality norm and also poor accessibility have been identified for the purposes of providing relief through reorganisation/creation of new zones and divisions. Ethnic, linguistic and/or territorial (i.e. State Boundaries, etc.) considerations do not form the basis for evaluating issues pertaining to railway reorganisation.

The highlights of the Study Group are given in Annexure-I.

M.R. in his Budget (1995-96) Speech on 14.3.95 had, inter alia conveyed that the Committee's recommendations had been accepted by this Ministry and we being processed further." The credibility of the said report is questioned and its bonafides are doubted on behalf of the petitioners. The various factors considered by them are also certainly relevant for the efficient administration of the Railways. None of these factors taken note of by the study group can be stated to be irrelevant in this context. But what is to be seen is whether the report made by them would, in essence, be not worthy of credit and not merely on imaginary basis such as they are officers of the Government and they would have worked under pressure of the Minister concerned to draw up a report to suit his whims. Therefore, we do not think, we can accept the attack made by the petitioners on the report of the study group.

Cabinet notes were prepared, inter alia, after referring to RRC report, report of the study group extracts of previous cabinet proceedings on the subject, views of the Parliamentary Standing Committee on RCC, views of Railway Federations, reports of Comptroller and Auditor General of India, comments of Rakesh Mohan Committee and proposal was made to set up six new zones –

(1) North-Western Railway, headquarters Jaipur;

(2) South-Western Railway, Headquarters Bangalore;

(3) West-Central Railway, Headquarters Jabalpur;

(4) North-Central Railway, Headquarters Allahabad;

(5) East-Central Railway, Headquarters Hajipur and

(6) East Coast Railway, Headquarters Bhubaneswar and various details regarding the workload, route kilometers and information regarding the accessibility and other criteria were fully furnished to the Cabinet.

It is indicated that with the criterion of six new zones the accessibility of the Divisional Headquarters with Railway Headquarter will increase and the Indian Railway average will improve to 6.2 hours from the existing 8.9 hours. As regards the cost implication and strategy adopted detailed consideration was made. The impact of the Information Technology was also taken into account.

Various views that had been expressed at different levels and in public both opposing and supporting the formation of new zones were also set forth. On July 12, 1996 the Cabinet authorised the Ministry of Railways to make suitable readjustments in the territorial jurisdiction of the zones.

It has been contended that the objective of developing backward areas or to meet public demand new zones have been formed and such a step will not be consistent with efficiency in administration. These two factors are noticed not in isolation but along with other criteria as to increase in traffic load and accessibility. Therefore, the contention ignores all the factors taken into consideration and is not tenable. Even otherwise, to meet the demands of backward areas cannot by itself be inconsistent with efficiency. When Railway is a public utility service it has to take care of all areas including backward areas.

In doing so, providing service, efficient supervision and keeping the equipment and other material in good and workable condition are all important factors. Such services can be appropriately extended if there is an exclusive zone to cater to such areas. If more facilities become available in those zones naturally efficiency would go up. Therefore, the concept of "efficiency" should not be approached in a doctrinaire or pedantic manner. Thus formation of zones in backward areas for providing proper facilities and services will improve the efficiency and not retard it. Merely setting up of new zone in a backward area cannot be condemned only on the basis that it is being formed in a backward area, particularly when it fulfils other criterion to which we have already adverted.

Even if we assume that there is force in the material placed by the petitioners that by forming new railway zones efficiency in the railway administration would not enhance, the reasons given by the Government and material placed by them in support of forming new railway zones is no less or even more forceful. Further, when technical questions arise and experts in the field have expressed various views and all those aspects have been taken into consideration by the Government in deciding the matter, could it still be said that this Court should reexamine to interfere with the same. The wholesome rule in regard to judicial interference in administrative decisions is that if the Government takes into consideration all relevant factors, eschew from considering irrelevant factors and act reasonably within the parameters of the law, courts would keep off the same. Even on the test suggested by Dr. Pal we cannot travel outside this principle to sit in appeal on the decision of the Government.

The decision in B.S.Muddappa's case is distinguishable both on principle and on facts from the present case. The question in that case is whether 'park' can be alloted to a trust for setting up of a private nursing home. There is no application of mind by any of the authorities as to whether setting up a nursing home in place of a 'park' would amount to an improvement as contemplated under the statute with which this court was concerned in that case. In the present case, the problem is entirely different. The question before the Court is whether formation of zones is for efficient administration of Railways. On this aspect we have considered the rival contentions including the material placed before the Government of India and the criteria evolved for formation of the zones. The test whether such formation of zones is for the purpose of efficient administration of Railways have been duly considered by the Government before taking decision while such consideration was lacking in Muddappa's case. Hence, that decision cannot be of any assistance to appellant. We have applied the principles set out in other decisions relied upon by the appellant to the facts of the case in reaching our conclusion in this matter.

However, Shri Prashant Bhushan sought to impress upon us that within three weeks of a new Railway Minister assuming office without any study or report or any expert body a new railway Zone Hazipur was announced and steps were taken to constitute such zone. But the material on record would indicate otherwise. Matter has been under consideration of the Government since 1981 as to reorganisation of the zones. Thereafter, a Study Group was formed to look into the matter to make its recommendations. It is only in 1996 a decision was taken by the Government for a zone at Hazipur. If formation of a zone at Hazipur as its headquarters fulfils the norms set up by the Government and there is enough statistical data in that regard, it becomes difficult for us to state that the same is mala fide. Allegations regarding malafides cannot be vaguely made and it must be specific and clear. In this context, the concerned Minister who is stated to be involved in the formation of new Zone at Hazipur is not made a party who can meet the allegations.

The stand of the respondents is that in regard to East Central Zonal Railway and the North Western Zonal Railways efficiency has shown improvement for the months of October-November 2002 as compared to October-November 2001 which is as under :- Railway Revenue Tonnes Originating Earnings in In million Tonnes In crores 2002 2001 %age variation 2002 2001 %age variation East Central October 4.32 4.19 3.1 270.82 250.81 7.98 November 4.43 4.31 2.78 264.42 261.4 1.16 Oct + Nov 8.75 8.5 2.94 535.24 512.21 4.50 North Western October 1.34 1.12 19.64 97.65 74.74 3065 November 1.23 1.23 0 89.25 73.91 20.75 Oct + Nov 2.57 2.35 9.36 186.9 148.65 25.73 Revenue Tonnes Originating Railway Month 2002 2001 Variation October 1.34 1.12 0.22 North-Western November 1.23 1.23 0 Oct + Nov 2.57 2.35 0.22 October 2.24 2.47 -0.23 Western November 2.25 2.43 -0.18 Oct + Nov 4.49 4.9 -0.41 October 3.58 3.59 -0.01 Total November 3.48 3.66 -0.18 Oct + Nov 7.06 7.25 -0.19 If these figures furnished by respondents are correct then efficiency on formation of the zones has certainly not deteriorated.

Shri Prashant Bhushan contended that Bilaspur zone was formed subsequent to an announcement made by Shri Atal Bihari Vajpayee in his election speech, but the allegation as to when he had made such a speech is not set out either in the petition filed before the High Court or in these proceedings.

Unless full details are given as to place, time or date, it would be very difficult for any one to deny the same, more so when Shri Atal Bihari Vajpayee has not been impleaded as a party in these proceedings.

It is next contended by Shri Prashant Bhushan that though there may have been justification for forming compact zones and they may be economically viable whether Hazipur or Bilaspur or Bhubaneswar should be made zonal Headquarters has not been adequately considered. The decision of the Central Government to locate the headquarters of South Western Railways at Hubli instead of Bangalore was the subject matter of challenge in Union of India & Ors. vs. Kannadapara Sanghatanegala Okkuta & Kannadigara & Ors.

Though the High Court had quashed shifting of Headquarters from Bangalore to Hubli, this Court stated as follows :- "it is not the function of the court to decide the location or the site of the Headquarters, it is the function of the Government." If benefit of a zonal headquarters in a particular place is more suited than any other place in zone it would not affect the ultimate efficient functioning of the railway administration. Thus all contentions of the petitioners stand rejected.

These petitions stand dismissed.

..J.

[S. RAJENDRA BABU] .J.

[G.P. MATHUR] NEW DELHI, MARCH 13, 2003.

CIVIL APPELLATE JURISDICTION SPECIAL LEAVE PETITION (CIVIL) NO. 16838 OF 2002 Federation of Railway Officers Association & Ors. Petitioners Versus Union of India Respondents WITH SLP (C) No.17306/2002 Dear brother, A draft judgment in the abovementioned matter is being circulated for favour of your kind consideration.

With warm regards, [ S. RAJENDRA BABU ] March 12 , 2003 Hon'ble Mr. Justice G.P.Mathur REPORTABLE J U D G M E N T In SPECIAL LEAVE PETITION (CIVIL) NO. 16838 OF 2002 Federation of Railway Officers Association & Ors. Petitioners Versus Union of India Respondents WITH SLP (C) No.17306/2002 On Thrusday, March 13, 2003 By HON'BLE MR. JUSTICE S. RAJENDRA BABU 24 10 IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION Writ Petition (Civil) No.490 of 2002 etc.

People's Union for Civil Liberties (PUCL) and another Petitioners Union of India and another Respondents With Writ Petition Nos. 509/2002 & 515/2002

Dharmadhikari J.

I have carefully gone through the well considered separate opinions of Brothers MB Shah J. and P.V.Reddi JJ. Both the learned judges have come to a common conclusion that Section 33B inserted in the Representation of people Act, 1951 by Amendment Ordinance 4 of 2002, which on repeal is succeeded by 3rd Amendment Act of 2002, is liable to be declared invalid being violative of Article 19(1)(a) of the Constitution.

I am in respectful agreement with the above conclusion reached in common by both the learned brothers. I would, however, like to supplement the above conclusion.

The reports of the advisory Commission set up one after the other by the Government to which a reference has been made by Brother Shah J., highlight the present political scenario where money-power and muscle-power have substantially polluted and perverted the democratic processes in India. To control the ill-effects of money-power and muscle-power the Commissions recommend that election system should be overhauled and drastically changed lest democracy would become a teasing illusion to common citizens of this country. Not only a half-hearted attempt in the direction of reform of the election system is to be taken, as has been done by the present legislation by amending some provisions of the Act here and there, but a much improved election system is required to be evolved to make the election process both transparent and accountable so that influence of tainted money and physical force of criminals do not make democracy a farce - Citizen's fundamental 'right of information' should be recognised and fully effectuated. This freedom of a citizen to participate and choose a candidate at an election is distinct from exercise of his right as a voter which is to be regulated by statutory law on the election like the R.P. Act.

Making of law for election reform is undoubtedly a subject exclusively of legislature. Based on the decision of this Court in the case of Association for Democratic Reforms (supra) and the directions made therein to the Election Commission, the Amendment Act under consideration has made an attempt to fill the void in law but the void has not been filled fully and does not satisfy the requirements for exercise of fundamental freedom of citizen to participate in election as a well informed voter.

Democracy based on 'Free and fair elections' is considered as basic feature of the Constitution in the case of Keshvanand Bharati (supra). Lack of adequate legislative will to fill the vacuum in law for reforming the election process in accordance with the law declared by this Court in the case of Association for Democratic Reforms (supra), obligates this Court as an important organ in constitutional process to intervene.

In my opinion, this Court is obliged by the Constitution to intervene because the legislative field, even after the passing of the Ordinance and the Amendment Act, leaves a vacuum. This Court in the case of Association for Democratic Reforms (supra) has determined the ambit of fundamental 'right of information' to a voter.

The law, as it stands today after amendment, is deficient in ensuring 'free and fair elections'. This Court has, therefore, found it necessary to strike down Section 33 B of the Amendment Act so as to revive the law declared by this Court in the case of Association for Democratic Reforms (supra).

With these words, I agree with conclusions (A) to (E) in the opinion of Brother Shah J. and conclusion Nos. (1), (2), (4), (5), (6), (7) & (9) in the opinion of Brother P.V. Reddi J.

With utmost respect, I am unable to agree with conclusion Nos. (3) & (8) in the opinion of Brother P.V. Reddy J., as on those aspects, I have expressed my respectful agreement with Brother Shah J.

J.

[ D.M. Dharmadhikari ] New Delhi March 13, 2003.

Dharmadhikari J.

I have carefully gone through the well-considered opinion of Brother MB Shah J. I agree with his conclusion that Section 33B inserted in Representation of People 1951 by Amendment Ordinance 4 of 2002 followed by 3rd Amendment Act 2002 is liable to be declared invalid being violative of Article 19(1)(a) of the Constitution.

I, however, consider it necessary to deal with some additional grounds urged on behalf of the parties after the Amendment Ordinance became the Act. I would, therefore, supplement the conclusion of Brother Shah J. on my own additional reasons.

Since Brother Shah J. has covered in detail all legal questions involved with the assistance of various reports of the Commissions set up by the Government for introducing election reforms leading to the promulgation of the Ordinance and then passing of the third Amendment Act of 2002, I would straightway deal with some additional grounds urged separately by the counsel for the parties after the Amendment Ordinance was repealed and substituted by the Amendment Act.

On behalf of the petitioner it has been submitted that fundamental right to "freedom of speech and expression" has been held by this Court in the case of PUCL (supra) [2002(5) SCC 294] to include within it right of a citizen as a voter to know the relevant antecedents of the candidate at the election. In the case of Keshvanand Bharati [1973 (4) SCC 225] "fundamental rights" and "democratic form of Government" to be constituted through "a free and fair election," have been held to be basic features or structures of the Constitution and beyond the amending power of Parliament.

It is for achieving the constitutional principles that elaborate provisions are required to be made in the election laws for ensuring free and fair election. The importance of participatory role of the people in governance is the hallmark of a democratic republic to which the Constitution is committed by the preamble and the provisions contained in the Articles of the Constitution.

The petitioners submit that the law declared by this Court in the case PUCL (supra) is binding on the Legislature and the Executives under Articles 141 and 144 of the Constitution. The right of a citizen, to know about the relevant information of a candidate at an election for his effective participation as a voter in a democratic process, is a fundamental right duly recognised by this Court which is distinct from his legal or statutory right under the RP Act to vote or contest any election. On behalf of petitioners, the following political thought of Maddison is relied:- "A popular government, without popular information or the means of acquiring it, is but a prologue to a farce or a tragedy or perhaps both and a people who need to be their own governors, must arm themselves with the power that knowledge gives." Counsel for the petitioner submits that people's court being the real democratic favourite forum, it is logical that this should be equipped with all facts regarding those it chooses to elect as its representatives.

Assailing the provisions of Section 33B inserted by Ordinance and Amendment Act to the RP Act of 1951 the contention advanced is that competence of the legislature to annul the effect of a judgment by altering the basis of the interpretation by Court can be conceded but where the court has held 'right to information' of a citizen regarding antecedents of a candidate at an election as part of his fundamental "right of speech and expression" under Article 19(1)(a) of the Constitution, legislature by amending the RP Act of 1951 cannot nullify such fundamental right recognized and declared by this Court.

On behalf of respondents i.e. Union of India and its authorities learned Solicitor General made strenuous efforts to support the provisions of the Amendment Ordinance and Amendment Act. It is submitted that in the case of PUCL (supra) the Court issued directions to the Election Commission to suitably make provisions for declaration of information by a candidate at an election regarding his criminal antecedents, if any, his qualifications and financial status because the Court found that in the provisions of the Act and the Rules, there were no provisions for imparting necessary information by the candidate to the voter. This legislative vacuum was filled by the Court in discharge of its constitutional obligation. It is submitted that firstly by the Ordinance and later by the Amendment Act the so- called legislative vacuum has been filed by the Parliament. Elections in future will now be regulated by the law newly enacted and not in accordance with the directions made by the Court to the Election Commission at the time when there did not exist any law or provision on the question of imparting of relevant information by the candidate to the voter.

On behalf of respondents, it is further submitted that in the Amendment Act, suitable provisions have been made for disclosure of criminal antecedents of a candidate. He has also to disclose his assets, not at the time of election, but only if he gets elected. The contention advanced is that once the legislature has filled the vacuum in law identified by the Court and earlier filled by directions of the Court to the Election Commission, the legislature could by enacting Section 33B as part of the RP Act 1951, give an over-riding effect to the amending law over any judgment of the Court or instructions issued by the Election Commission. It is argued that the judgment in the case of PUCL (Supra) of this Court itself contemplated that the directions of the Court requiring candidates to supply requisite information to the voter at an election were to operate only till an appropriate legislation was made. Once such legislation is made by the Parliament, the decision of this Court in the case of PUCL (Supra) loses its efficacy because Amendment Act has filled the vacuum or void in the RP Act. The legislative wisdom of filling the vacuum in a particular manner cannot be a subject matter of judicial scrutiny when there is no violation of any fundamental right of the citizen.

Learned Solicitor General alternatively contended that assuming that a right to get relevant information by the voter from a candidate at an election is a fundamental right, the extent of operation of this right is the matter that the legislature alone can decide. It is submitted that even if this Court concludes that the extent of information required to be given by the provisions inserted by the Ordinance followed by the Amendment Act are not adequate, that by itself would constitute no ground to strike down the impugned Ordinance and the Act or Section 33B inserted to the Representation of People Act, 1951. The legislature has filled the void in law in the manner thought most appropriate and practical. It is asserted that this court should not insist that the legislative void has to be filled only in the manner indicated in the directions of this Court in the case of PUCL (supra).

Another alternative argument advanced on behalf of the Union of India is that this Court by interpretation of Article 19(1)(a) of the Constitution, cannot elevate a statutory right to vote of a voter under the RP Act of 1951 to a fundamental right when such a right is nowhere recognized by the Constitution. The under-mentioned decisions of this Court have been relied to support the submission that right to vote and right to contest at an election have always been recognized to be special law or statutory right and not a common law or constitutional right.

Ajab Singh vs. State of UP [2000(3) SCC 521 at 525]; Jyoti Basu vs. Debi Ghosal [1982 (1) SCC 691 paras 8,9 at page 696];

Jumuna Prasad Mukhariya vs. Lachhi Ram [1955 (1) SCR 608 at 609-610]; NP Ponnuswami vs. Returning Officer [1952 SCR 218 at 220, 236].

Learned Solicitor General emphatically submitted that in the case of PUCL(supra), equating the right of a voter to exercise his right of franchise to a fundamental right of speech and expression, is clearly in contradiction to the various decisions of equal and larger benches of this court where such a right of voter is only recognised as a statutory right. It is submitted in view of a clear conflict of opinions between three-judges bench decision of this Court in PUCL (supra) and benches consisting of equal strength of judges or larger benches in the case cited and noted above, it is necessary for this Court to refer the matter to a Constitution Bench on this very important and vital question of the nature of right of a voter in the ambit of a fundamental right under Article 19(1)(a) of the Constitution.

Elaborating his argument to question the correctness of the decision of this Court in the case of PUCL (supra) learned Solicitor General argued that only necessary information regarding a candidate can be insisted upon which would not affect the candidate's "right to privacy." It is also submitted that there are dangers inherent in enlarging "right to information" as being part of the right of "freedom of speech and expression." It is pointed out that if "right to information" regarding the candidate is fundamental right under Article 19(1)(a), the only restriction that can be put on such right would be those which are mentioned in clause (2) of Article 19 such as in the interest of security of the State, friendly relations with foreign countries, public order, decency or morality. Placing interpretation on the contents of Article 19(1)(a) with clause (2) thereunder, it is submitted that right to information of a voter to the candidate is not conceived by the Constitution as a fundamental right. It is submitted that a candidate cannot be asked to disclose such information about him which is not required by the provisions of RP Act and which does not disqualify him from contesting the election. The educational qualifications are not required for a voter or candidate under the Constitution and the RP Act. The insistence, therefore, on the candidate to supply his educational bio-data is wholly irrelevant. Similarly, he cannot be asked to disclose his assets or financial status before he is elected at an election as such imparting of information affects his "right to privacy" and is likely to expose him to dangers from unknown quarters because of the disclosure of his wealth and means. It is questioned, "why should a candidate be asked to supply information of assets or wealth of his wife and dependants?" With the above submissions, the prayer made is that the question raised by the petitioners be referred for decision by a Constitution Bench in accordance with Article 145(3) of the Constitution.

The above-mentioned contentions advanced by the parties, which have been dealt with and answered by Brother Shah J. and with which I am in complete agreement, are not required to be dealt with by me separately. I would, however, like to add some additional reasons for our agreed conclusion.

. The subject of reform of election system is no doubt exclusively of legislature but the question is: will the judiciary remain a silent spectator to see the possible failure of democratic process? Where the legislature has failed to show the required legislative will to undertake essential legislative reforms as indicated by this court in the case of PUCL (supra), unfilled legislative void has to be filled by judiciary as part of its constitutional obligation and duty. The legislative void has been filed no doubt, only partially by the Amendment Act. The Constitution envisages and expects from independent judiciary a role of a "sentinel on the quivi" or in other words a "watchdog." The judiciary has to oversee the functions of the Legislature and Executive to ensure that constitutional principles are strictly adhered to and the laws are so framed and adequately implemented to uphold the basic structure of the Constitution. 'Free and fair elections' for a Parliamentary democracy are already identified to be the basic features of the Constitution. The impugned provisions of the Amendment Ordinance and Act show want of adequate legislative will in improving the election system on the lines suggested and in accordance with the law declared by this Court in the case of PUCL (supra). The judiciary is duty bound by constitution, therefore, to step in to fill the unfilled void in election law.

There can be no dispute on the legal proposition advanced on behalf of Union of India that "right to elect and get elected" for formation of a democratic Government is not recognised in the Constitution as fundamental right. In a series of decisions relied and dicussed by Brother Shah J. right to vote and contest at an election is recognised only as a legal right based on election law. But as has been held in the unanimous opinion of this Court in the case of PUCL (supra), 'a voter while voting or contesting an election does not lose his fundamental right as a citizen.' The formation of a real democratic government through 'free and fair election' is the basic structure of the Constitution. The right of a citizen to participate effectively in an election can be exercised only if he is able to obtain relevant information about a candidate in whose favour he may choose to vote or not to vote. This 'right of information' of a citizen in a participatory democratic process is distinct from his statutory right as a 'voter' given to him in election law.

In my opinion this Court is obliged by the Constitution to intervene as the legislative field still leave a vacuum. On an issue of fundamental right, this Court would be guilty

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