1987 INSC 0021 M. G. Wagh and Others Vs Jay Engineering Works Ltd. Civil Appeals Nos. 797 and 798 of 1976 (M. P. Thakkar, K. N. Singh JJ) 13.01.1987 JUDGMENT THAKKAR J. - Whether section 12(2) (Where any export of goods has been made to which a notification under sub-section (1) applies, no person entitled to sell, or procure the sale of, the said goods shall, except with permission of the Reserve Bank, do or refrain from doing anything or take or refrain from taking any action which has the effect of securing that - (a) the sale of the goods is delayed to an extent which is unreasonable having regard to the ordinary course of trade, or (b) payment for the goods is made otherwise than in the prescribed manner or does not represent the full amount payable by the foreign buyer in respect of the goods, subject to such deductions, if any, as may be allowed by the Reserve Bank, or is delayed to such extent as aforesaid : Provided that on proceedings in respect of any contravention of this sub-section shall be instituted unless the prescribed period has expired payment for the goods representing the full amount as aforesaid has not been made in the prescribed manner.) of Foreign Exchange Regulation Act of 1947 ('Act') designed to prevent wholesale or partial evasion of repatriation of earnings from export of goods covers only sale proceeds of goods exported "for sale" as held by the High Court of Calcutta by the judgment under appeal, to sale proceeds of goods exported "on sale" in the context of sales completed before export also, as held by the Madras High Court (R. Venkatasubbu v. Director of Enforcement, Enforcement Directorate, New Delhi, ILR (1968) 3 Mad 18) and as contended by the appellants is the problem. 2. The learned single judge of the Calcutta High Court dismissed a writ petition instituted by the respondent-company and refused to quash two show-cause notices dated November 5, 1966, issued under section 12(2) of the Act, as it stood at the material time, on taking the view canvassed by the appellants in this appeal. A Division Bench of the High Court however allowed the appeal preferred by the respondent-company reversed the order of the learned single judge dismissing the writ petition, and issued a writ of mandamus commanding the competent authorities under the Act (appellants herein) to forbear from giving effect to the said notices and from commencing any proceedings pursuant thereto. The competent authorities under the Act have approached this court by way of the present appeal by a certificate under article 133(1)(a) of the Constitution of India. The hub of the argument addressed by the respondent company, which found favour with the Calcutta High Court, but failed to impress the Madras High Court is the expression "no person entitled to sell, or procure the sale of the said goods" employed by the Legislature in the opening part of section 12(2) of the Act, which to the material extent deserves to be quoted : 12(2). Where any export of goods has been made to which a notification under sub- section (1) applies, no person entitled to sell or procure the sale of the said goods shall, except with the permission of the Reserve Bank, do or refrain from doing anything or take or refrain from taking any action which was the effect of securing that - 3. The argument runs thus : Section 12(2) of the Foreign Exchange Regulations Act, 1947, on its plain terms applies only to person who are entitled to sell or procure the sale of the said goods. The word entitled governs the word "sell" as well as the expression "procure the sale of". Further, both these expressions are used with respect to the "said goods" - which means the goods which have already been exported. It is in these premises, submitted that section 12(2) applies only to such persons who are entitled to sell or procure the sale of goods which have already been exported. 4. We are not impressed by this submission that the aforesaid expression can be so narrowly construed so as to govern the scope of section 12(2) in such a truncated manner which renders it virtually impotent in so far as transactions of "exports on sale" are concerned. Too much is being read into too little for no more laudable a purpose than to paralyze the provision. It appears to us that this expression does not necessarily induce one to the conclusion that the legislature wanted to prevent abuse in the context of 'exports for sale' only. The expression is meaningful, relevant, and can co-exist in the context of abuse arising from 'exports on sale' from completed transactions as well. The expression no person entitled to sell, or procure the sale of the said goods is merely descriptive of the person who is accountable under the said provision as has been held by the Madras High Court in R. Venkatasubbu case (R. Venkatasubbu v. Director of Enforcement, Eenforcement Directorate, New Delhi, ILR (1968) 3 Mad 18), which has made a correct meaningful, and purposeful approach with which we unhesitatingly agree. The whole purpose is to 'identify' the accountable person to prevent malpractices and ensure compliance. It is conceivable that the exports might be made in the name of or through the agency of a person other than the 'owner of goods' or the person entitled to sell the goods arising out of an 'export on sale'. In our view, Anantaraman, C.J., who spoke for the Madras High Court in Venkatasubbu case (R. Venkatasubbu v. Director of Enforcement, Enforcement Directorate, New Delhi, ILR (1968) 3 Mad 18) was right in taking the view that the words "no person entitled to sell, or procure the sale of the goods" are descriptive words which refer to the persons in the capacity of the seller of the goods or the person entitled to procure the sale of the goods after the export of the goods has been made and that this expression does not necessarily imply that the export must be to a nominee of the consignor at the other end in pursuance of a contemplated transaction of sale. We are therefore unable to accede to the submission urged on behalf of the respondent company (original writ petitioner) that section 12(2) can apply only to such persons who are entitled to sell or procure the sale of goods which have already been exported for sale and not to the exports made in pursuance of sales which have already been effected to a foreign buyer before the exports. In our opinion, the said expression has been employed by the legislature merely in order to identify the accountable persons and is merely descriptive in that sense. The said expression does not restrict the operation of the Act to the persons who have not yet sold the goods. One would have to take a quantum jump in order to conclude that persons referred to in section 12(2) are the persons who have not yet sold the goods but are entitled to sell the goods in future merely because the expression 'entitled to sell' has been employed. The persons who have exported the goods to a foreign buyer, in our view, are not sought to be excluded from the operation of section 12(2). This conclusion is reinforced if clauses (a) and (b) of section 12(2) are taken into account. Clause (a) in terms adverts to the sale of goods otherwise than in the prescribed manner and also envisions a case where the payment does not represent the full amount payable by the foreign buyer in respect of the goods. Clause (a) and (b) are compatible both with transactions of export on sale as also with transactions of exports for sale. They are compatible with all transactions pertaining to both types of sales. There is no warrant to assume that the legislature has not made any provision in order to ensure that the full amount of the sale price is repatriated and foreign exchange earned therefrom is not lost of the nation regardless or whether it is in respect of 'export on sale' or 'export for sale'. The avowed and the evident object of section 12 is to ensure that the nations does not lose foreign exchange which is very much essential for the economic survival of the nation. The exporter cannot be allowed to siphon away a part of the foreign exchange or to deprive the nation of the foreign exchange earned by the exports. Such is the philosophy of Section 12. To take the view that the legitimate national interest in the sphere of preservation of foreign exchange has relevance only in the context of transactions of exports for sales and that the legislature exhibited total unconcern for the foreign exchange earned in the context of transactions of completed sales or consignment sales, is to attribute to the legislature irrationality, And to impute to the legislature that it did not know its job inasmuch as it has tackled the problem only partially without any rational basis for excluding the transactions of completed sales from the purview of the legislation which would substantially erode or defeat the purpose of the legislation. When it is equally possible to take the view which would be conclusive to the conclusion that there is no lacuna in the legislation, it would be unreasonable to take the view that the legislature has left a lacuna either by negligence or by lack of foresight or because it did not know its job. In order to escape from the clutches of this answerless argument learned counsel for the respondent-Company contended that in so far as completed sales are concerned, they would be governed by section 10 (Duty of persons entitled to receive foreign exchange etc. - (1) No person who has a right to receive any foreign exchange or to receive any foreign exchange or to receive from a person resident outside India a payment in rupees shall, except with the general or special permission of the Reserve Bank, do or refrain from doing anything or take or refrain from taking any action which has the effect of securing - (a) that the receipt by him of the whole or part of that foreign exchange or payment is delayed, or (b) that the foreign exchange or payment ceases in whole or in part to be receivable by him. (2) Where a person has failed to comply with the requirements of sub-section (1) in relation to any foreign exchange or payment in rupees, the Reserve Bank may give to him such directions as appear to be expedient for the purpose of securing the receipt of the foreign exchange or payment as the case may be.) and that the lacuna argument would accordingly lose significance. It is our firm opinion that section 10 has no application in respect of foreign exchange earnings related to export of goods. Section 10 is designed primarily to impose an obligation on persons who have a right to receive any foreign exchange from a person resident outside India. This section has nothing to do with the foreign exchange earned by export of goods. The entire matter pertaining to payments for exported goods and the foreign exchange earnings arising therefrom tin our considered opinion has been dealt with in Section 12 which is a complete code in itself. It would be an irrational approach to make to hold that while Section 12 deals with payments for exported goods and foreign exchange earnings arising therefrom in all situations, it excludes from its purview one particular situation namely that arising in the context of failure to repatriate the sale proceeds of goods exported pursuant to a complete transaction of sale. Evidently Section 12 has been very carefully designed. Every possible situation has been conceived of and appropriate prophylatic measurers to ensure the preservation of foreign exchange and prevention of siphoning off of foreign exchange, which is very much essential to the economic life the nation, have been embedded therein. The entire subject of foreign exchange earnings relatable to export of goods has been specifically and specially dealt with in Section 12. It would therefore, be futile to search for an alibi in Section 10 merely in order to support the plea that Section 12 does not take within its fold the foreign exchange earnings relatable to transactions of completed sales. Pray what is the reason of the purpose for doing so ? Why take care to deal with 'all' matters pertaining to export of goods and foreign exchange earnings therefrom in Section 12, but even so exclude foreign exchange earnings arising out of completed transactions of sale from its scope and ambit ? When there is a specific provisions which can reasonably be interpreted to cover this aspect of foreign exchange earnings also, as embodied in Section 12, which appears to us to be a complete code in itself with by Section 10 which essentially deals with foreign exchange receivable from individuals and has nothing top do with export of goods ? On a plain reading of Section 10, the matter pertaining to the foreign exchange earned by exports in the context of completed sales will not directly fall within the ambit of it. It will have to be strained beyond the point of endurance in order to accommodate this aspect. Section 10 is akin to a complementary provisions which deals with preservation of foreign exchange which does not fall within a specific provision like Section 12. What is more if completed transactions are excluded from Section 12, the purpose of the legislation will not be served, because sub-section (6) of section 12 ((12(6) For purpose of ensuring compliance with the provisions of this section and any orders or directions made thereunder, the Reserve Bank may require any person making any export of goods to which a notification under sub-section (1) applies to exhibit contracts with his foreign buyer or other evidence to show that the full amount payable by the said buyer in respect of the goods has been, or will within the prescribed period be, paid in the prescribed manner.) which has been designed to ensure compliance with the provisions made in section 12(1) to Section 12(5) cannot be availed of. In that event, in regard to the persons who syphon off foreign exchange earned out of the transactions in the context of a completed sale or export on sale, they cannot be dealt with under Section 12(6) and so sanction to ensure compliance will be available. The Act will thus be rendered toothless in ensuring compliance with evasion in the context of a completed sale. There is accordingly no compulsion of law, logic or philosophy, to adopt such a view. 5. We accordingly allow this appeal and set aside the order of the High Court quashing the show cause notices impugned in the writ petition by the original writ petitioner. The matter will now go back to the competent authority for proceeding in accordance with law. The competent authority will extend the time for showing cause to the respondent-company and after affording a reasonable opportunity of hearing, proceed to pass appropriate orders in accordance with law as may be called for by the relevant records and the materia and such materials as may have been produced before him in the light of the cause shown by the respondent-company on merits in response to the show cause notice. It will be open to the competent authority to pass an appropriate order uninhibited by any observations which may have been made by the High Court touching on the facts or merits of the case or in regard to incidental matters. We issue this direction having regard to the fact that it was in the first instance for the competent authority to form an opinion on merits on the basis of the relevant material in so far as the factual aspect was concerned. Since the High Court was quashing the notice on a jurisdictional issue there was no occasion for making any observation touching on the facts of the case or the merits of the other contentions incidental thereto. We also wish to make it clear that the question regarding the validity or otherwise of the views expressed by the High Court in regard to points other than the aforesaid point regarding the applicability of Section 12(2) have been kept open for decision in future as and when an occasion arises. We should not be understood as having pronounced on these matters one way or the other. 6. We, therefore, allow this appeal, set aside the order passed by the High Court and dismiss the writ petition instituted by the respondents with liberty to the parties to raise all contentions on facts and law barring the contention that section 12(2) of the Act is not attracted. No order as to costs. Civil Appeal No. 798 of 1976 7. Having regard to the view taken by us in Civil Appeal No. 797 of 1976, the appeal must be allowed. The Order passed by the High Court is set aside. The writ petition will stand dismissed with liberty to the parties to raise all contentions on facts and law bar ring the contention that Section 12(2) of the Act is not attracted. No order as to costs.