1981 INSC 0425 Swastik Rubber Products Ltd. Vs Municipal Corporation of the City of Poona and Another Civil Appeals Nos. 1600, 1568 and 1416 of 1970 (D.A. Desai, A.D. Koshal, R.B. Misra JJ) 16.09.1981 JUDGMENT MISRA, J. ­ 1. The present appeals by certificate are directed against a common judgment of the Bombay High Court dated February 13, 1969. By the impugned order the High Court dismissed the petitions filed by the appellants under Article 226 of the Constitution challenging the demand of octroi duty by the Municipal Corporation of Poona. 2. The Bombay Provincial Municipal Corporations Act, 1949 (for short the Act) came into operation in the City of Poona on February 15, 1950. Section 127(2) thereof authorises the Corporation to impose octroi and other taxes. Section 149 prescribes the procedure to be followed in levying taxes. Insofar as it is material, it reads : 149. (1) In the event of the Corporation deciding to levy any of the taxes specified in sub-section (2) of Section 127, it shall make detailed provision, insofar as such provision in not made by this Act, in the form of rules, modifying, amplifying or adding to the rules at the time in force.... (2) The rules shall be submitted by the Corporation to the Provincial Government and the Provincial Government may either refuse to sanction them or refer them back to the Corporation for further consideration or sanction them either as they stand or with such modification as it thinks fit, not, however, involving an increase in the rate or rates of the levy or the extent thereof. 3. It appears that sometime in the year 1957 the Corporation in order to boost industrial development and to encourage the industrialists to establish industries in the city, had decided to give certain concession in the nature of exemption from octroi duty on certain products under certain conditions. Pursuant to this objective the Corporation made Rule 62-B in Chapter VIII to the Schedule of the said Act in 1957. It reads : "Industrial Estate or Area" means the area which Corporation may from time to time demarcate for the purposes of the rule as the area in which industries can be suitably located in the interest of industrialisation of the City of Poona. In respect of any raw materials or machinery imported by any industrial manufacturing concern established or to be established in the industrial estate solely for the purpose of manufacturing finished articles in the said industrial estate, the Commissioner shall not, for a period of twelve years only, from the date on which this rule comes into force, levy octroi... Under this rule no levy of octroi was to be made for a period of twelve years from the date on which the rule came into force. 4. Later on the Corporation framed extensive new Octroi Rules under their resolution dated August 7, 1962, which received the sanction of the Government of Maharashtra on January 28, 1963. As the entire argument on behalf of the appellants is based on Rule 5(8) of the said Rules, it will be appropriate to quote the rule : In respect of any raw materials or machinery belonging to and imported by the industrial, manufacturing, processing or assembling concern established or to be established in the industrial estate or area for the purpose of manufacturing, processing, or assembling finished articles in the said industrial estate or area, the Commissioner shall not levy octroi for a period of 10 years from the date of demarcation of such areas as an industrial estate or area. Provided that this exemption shall not be given in respect of any raw materials imported for the purpose of refilling, packing or repacking only : Provided that no exemption from octroi shall be given or claimable unless the importer produces at the time of import but not afterwards a certificate in the form prescribed in Schedule P signed by the proprietor or the manager of the said industrial concern certifying that the raw materials or machinery that are being imported are the property of the ownership of the said industrial concern and that the said materials or machinery are to be used or are intended to be used by the said industrial concern for the purpose of manufacturing, processing or assembling finished articles in the said industrial estate or area. For the purpose of this exemption "Industrial Estate or Area" shall mean the area which the Corporation may from time to time demarcate for the purposes of this rule as the area in which industries can be suitably located in the interest of industrialisation of the City of Poona. 5. The Corporation had been levying octroi on the materials received by the appellants. They, however, sought to get exemption under Rule 5(8) from octroi. As the pattern of facts in each of the appeals is similar, we shall deal with the application made by the appellant in Appeal No. 1568 of 1970. The appellant in this case applied on November 17, 1964 for exemption from payment of octroi duty under Rule 5(8) of the Octroi Rules. The Superintendent of Octroi, Poona Municipal Corporation wrote back on December 5, 1964 as follows : ..... exemption from payment of octroi duty can only be granted if the area within which the concern is situated is declared as industrial area and is demarcated for the purpose under the resolution of the Corporation. As the area in question has not been demarcated as an industrial area, under the resolution of the Municipal Corporation, the question of granting exemption from the payment of octroi duty does not arise. It is, therefore, regretted that the exemption asked for cannot be granted. Similar was the position of the appellants in the other two appeals. 6. In the circumstances the appellants filed petitions under Article 226 of the Constitution for a mandamus requiring the Municipal Corporation to define and demarcate the area where their factories were situate as industrial area within the meaning of sub-rule (8) of Rule 5 and to exempt them form payment of octroi. 7. It appears that during the pendency of the writ petitions Rules 5(8) of the Octroi Rules was repealed by a notification with effect from September 1, 1968. The appellants, therefore, applied for amendment of the petitions. By these amendments, the appellants sought to take up two more pleas : (1) that the repeal of sub-rule (8) of Rules 5 was illegal and/or ultra vires and, therefore, Rule 5(8) still continues to be effective, and (2) that in any event the appellants can get the benefit of Rule 62- B which has not been repealed. 8. The High Court repelled both the contentions and held that old Rule 62-B and the new Rule 5(8) were repealed and there was no legal flaw. It, however, took the view that despite the repeal of Rule 5(8) the appellants could still get the relief under Rule 5(8) if other conditions were satisfied, because of the proviso attached to the repealing rule. On merits, however, the High Court did not accept the case of the appellants. In its opinion the area in question was not demarcated as industrial estate or area for the purpose of Rule 5(8). The High Court further held that in view of Rule 5(8) of the Octroi Rules it was solely in the discretion of the Corporation to demarcate an area as industrial estate. The appellants have now come to challenge the order of the High Court by these appeals. 9. Dr. Singhvi appearing for the appellant in one of the appeals, Civil Appeal No. 1568 of 1970, has contended that if certain area has been demarcated as an industrial area under the Bombay Town Planning Act, 1954 the same shall be taken to be an industrial area within the meaning of Rule 5(8) of the Octroi Rules. The argument proceeded in the first instance on the assumption that the disputed area had already been included in the development plan under the Bombay Town Planning Act, 1954 before the promulgation of Rule 5(8) and had thus automatically become an industrial estate or area for the purposes of that rule. But the development plan was prepared by the Corporation on November 20, 1958 which was sanctioned by the Government on July 7, 1966 and it came into force on August 15, 1966. Therefore, no area had been declared as industrial area under the development plan before 1957 and in fact it was only after the enforcement of the development plan on August 15, 1966 that the disputed area became an industrial area under the Bombay Town Planning Act. Dr. Singhvi's assumption clearly lacks any factual basis. 10. Now the question is whether demarcation of a particular area as an industrial estate or area in pursuance of the Bombay Town Planning Act could be taken to be a demarcation within the meaning of Rule 5(8). On a bare perusal of Rule 5(8) it will be apparent that for the purpose of the exemption from octroi, an industrial estate or area means the area which the Corporation may from time to time demarcate for the purpose of this rule as the area in which industries can be suitably located for the interest of industrialisation of the City of Poona. Obviously, therefore, the demarcation made under the Town Planning Act will not be a demarcation for the purpose of Rule 5(8) and unless there is a demarcation as contemplated by Rule 5(8) the appellants cannot claim exemption from octroi. The view taken by the High Court is fully warranted by Rule 5(8) of the Octroi Rules. 11. It is next contended for the appellant that the Corporation has refused to grant exemption to the appellant on the arbitrary ground that the concern of the appellant was not a new one. The learned counsel seeks to support his argument by the following expression used in sub-rule (8) of Rule 5 : "... concern established or to be established in the industrial estate or area." The expression obviously includes not only a concern to be established but also one already established. But even then the appellant cannot get exemption unless he proves that there has been a demarcation within the meaning of sub-rule (8) of Rule 5 of the Octroi Rules. While demarcating an area for the purpose of Rule 5(8) the Corporation may have to take into consideration various factors and circumstances different from those which might weigh with it for marking out an area as industrial under the Town Planning Act. The purpose of that Act is to plan the town and thus to keep industrial areas away from the residential or commercial areas and no industries could be set up in an area other than the industrial area declared in pursuance of that Act, while the purpose of demarcation as industrial estate or area under Rule 5(8) is the giving of incentive and impetus to industries in a particular area. In so doing the Corporation has got to see whether a particular area is or is not suitably located in the interest of industrialisation irrespective of any consideration as to how the town is to be planned. 12. It was next contended that there has been violation of Article 14 of the Constitution inasmuch as some industries in similar situation have been granted exemption while the appellants have been deprived of the benefit of Rule 5(8). There is no foundation for this ground. It has not been alleged, much less proved, that any other unit has been granted exemption even without a demarcation by the Corporation under Rule 5(8). There is absolutely no force in this contention. 13. For the respondent it was contended that Rule 5(8) of the Octroi Rules having been deleted the appellant cannot seek exemption under Rule 5(8). Dr. Singhvi for the appellant in reply has contended that, for one thing, the appellant can fall back on the old Rule 62-B as the same has not been repealed. The Preamble to the new Octroi Rules reads : Whereas it is found necessary to rescind Rules 26, 28, 29, 33, 62 and Rules 35 and 49 (insofar as they relate to octroi) contained in Chapter VIII of the Schedule of the Bombay Provincial Municipal Corporations Act, 1949, and all other existing rules and bye-laws relating to octroi enacted under the Bombay District Municipal Act, 1901, and the Bombay Municipal Boroughs Act, 1925, and whereas it is found necessary to make new rules relating to octroi under sub-section (1) of Section 149 of the Bombay Provincial Municipal Corporations Act, 1949, the Municipal Corporation of the City of Poona under its Resolution No. 78, dated August 7, 1962 in pursuance of the power vesting in it under clause (7) and clause (17) of Section 457 read with Section 454 of the said Act is placed to rescind the rules and bye-laws aforementioned and to make the new rules as follows : 14. It is true that seven rules covering the subject of octroi and contained in Chapter VIII of the Schedule to the Bombay Provincial Municipal Corporations Act, 1949 have been specifically mentioned in the Preamble as being rescinded and Rule 62-B is conspicuous by its absence therefrom, which fact apparently supports Dr. Singhvi's contention. A closer analysis of the Preamble under which new rules were framed, however, makes it clear that Rule 62-B relating to octroi was repealed by implication. It is noteworthy that Chapter VIII above-mentioned does not contain any rule relating to octroi, except Rule 62-B, which did not find a place in the Preamble. All rules relating to octroi and enacted under the 1901 and the 1925 Acts were also repealed without exception. Another pointer (which is perhaps the most important in this connection) is available in the fact that octroi was made the subject-matter of a new and comprehensive set of rules which not only dealt with the matters covered by the rules contained in Chapter VIII and specifically mentioned in the Preamble but also the one covered by Rule 62-B, namely, the matter of exemption of goods from octroi in areas considered suitable for industrialisation. It does not stand to reason that the rule-making authority framed new rules, of which Rule 5(8) covers the entire field of the earlier Rule 62-B, and yet left the latter intact. It could possibly not have been the intention of that authority to have two rules on the same subject and thus create confusion. The promulgation of Rule 5(8) as a part of an exhaustive set of new rules, in our opinion, has the effect of a repeal of Rule 62- B by necessary implication, although not in express terms. 15. Dr. Singhvi, however, as a second string to the bow banks upon the proviso to the resolution of the Corporation seeking to repeal Rule 5(8) which is in these words : Octroi Rule 5(8) is hereby repealed. Provided that notwithstanding such repeal the exemption already granted shall continue until the expiry of the respective periods of their grants. The resolution so passed was sent to the Government and, as held in Municipal Corporation for the City of Poona v. Bijlee Products (India) Ltd. [(1979) 1 SCR 765 : (1978) 4 SCC 214 : AIR 1979 SC 304], the Government accepted it in full and sanctioned the repeal of Rule 5(8), as also the proposed proviso. But then the appellants would not be entitled to any benefit by reason of the proviso because they were never granted any exemption under Rule 5(8). 16. The other contention raised by Dr. Singhvi is that the Corporation while denying the benefit of exemption from octroi has taken into consideration extraneous or irrelevant considerations. In support of his contention he referred to Paragraph 7 of the counter-affidavit filed by the Corporation in the writ petition, which is as follows : The respondents grant exemptions to concerns on certain policies. The purpose of extending exemption from octroi duty is to attract new industries in the Corporation limits. This policy is also carried out with a view to develop the city and also to secure employment to citizens and thus to have progress in the economic conditions, commerce and trade for the welfare of the people in general. Moreover the aim of giving exemptions to new industries is to secure permanent sources of income for the respondents after a certain period, i.e., ten years. This is the main object in granting exemptions in the cases of new industries to be started that help the development of the city and secure permanent sources of income for the respondents after a definite period. Side by side, there are certain other objects also which are kept in view while determining the question of granting exemptions. These are whether defence needs are satisfied, whether in the interest of public health and sanitation the grant of exemptions is beneficial, whether foreign exchange is saved, whether the problem of housing accommodation is solved, to some extent and the like. The respondents will suffer hugs loss in revenue if exemptions are granted to each and every industry falling within the industrial areas under the Town Planning Scheme. All these considerations are within the full discretion of the respondents while determining the question of grant of exemptions.... In our opinion the considerations which have weighed with the Corporation cannot be said to be either irrelevant or extraneous. These considerations are within the ambit of Rule 5(8) of the Octroi Rules. 17. A lot of argument was advanced on behalf of the appellant by Dr. Singhvi on the nature of relief of be granted to the appellant. His contention was that a writ of certiorari may not be of much avail unless the Court grants a writ of mandamus directing the Corporation to demarcate the area in question under Rule 5(8) of the Octroi Rules and grant him the exemption from octroi duty. A number of authorities were cited that the Court can issue a writ of mandamus in suitable cases even in respect of administrative orders. We do not think it is necessary to decide this point as in our opinion the appellants have not been able to make out a case for any relief. 18. In Civil Appeal No. 1600 of 1970 Shri R.B. Datar adopted the arguments advanced by Dr. Singhvi. In the third appeal, No. 1416 of 1970 also the same questions of fact and law are involved and, therefore, this judgment will govern the other two appeals. 19. For the reasons given above these appeals must fail. They are accordingly dismissed. The parties, however, shall bear their own costs.