2019 INSC 0082 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3529 OF 2008 Union of India & Ors.             ….Appellant(s) VERSUS M/s Premier Limited (Formerly    …Respondent(s) Premier Automobiles Ltd.) & Ors. J U D G M E N T Abhay Manohar Sapre, J. 1.  This   appeal   is   filed   by   the   Union   of   India against   the   final   judgment   and   order   dated 13.07.2006 passed by the High Court of Judicature at Bombay in Writ Petition Nos. 1567 of 2005, 2780, 2781   &   2782   of   2004   wherein   the   High   Court allowed   the   writ   petitions   and   quashed   the   orders passed by the Special Director (Appeals). 1 2. The   controversy   involved   in   this   appeal   is short.     However,   in   order   to   appreciate   the   same, few undisputed facts need mention hereinbelow. 3. On 01.05.1991, a memorandum to show cause notice   was   issued   by   the   Special   Director   to respondent   Nos.   2,   3   and   4,   namely,   M/s   Godrej Industries   Ltd.   [formerly   known   as   Godrej   Soaps Ltd.   (R­2)]   and   its   two   Directors   (R­3   and   R­4)   for allegedly committing contravention of Sections 9 (1) (a),   9(1)(c)   and   Section   16(1)   of   the   Foreign Exchange Regulation Act, 1973 (hereinafter referred to   as    “FERA”)   in   respect   of   imports   and   exports   of certain   commodities   made   with   two   foreign   parties, viz.,   M/s   Fingrain,   S.A.,   Geneva   and   M/s Continental   Grain   Export   Corporation,   New   York during the year 1977­78. 4. During the pendency of the proceedings, FERA was   repealed   with   effect   from   01.06.2000.   It   was, however,   replaced   by   Foreign   Exchange 2 Management   Act,   1999   (hereinafter   referred   to   as “FEMA”).   5. On   05.12.2003,   an   adjudication   order   was passed   by   the   Deputy   Director   of   Enforcement under FEMA read with FERA in relation to the show cause   notice   dated   01.05.1991.   By   this   order, penalty   of   Rs.15,50,000/­     was   imposed   on   M/s Godrej   Industries   Ltd.   and   its   two   Directors   for contravening  the provisions of Sections 9 (1)(a)  and 9(1)(c) read with Section 16 (1) of FERA. 6. On 15.01.2004, the respondent Nos. 2 to 4 felt aggrieved   by   the   adjudication   order   dated 05.12.2003   and   filed   appeal   before   the   Special Director (Appeals) under Section 17 of FEMA. 7. On   08.09.2004   and   08.11.2004,   the   Special Director   (Appeals)   dismissed   the   appeals   as   being not maintainable. He held that the Special Director (Appeals)   has   no   jurisdiction   to   hear   the   appeals against the adjudication order passed under Section 51 of FERA. 3 8. Respondent Nos. 2 to 4 felt aggrieved by orders dated   08.09.2004   and   08.11.2004   and   filed   writ petitions   before   the   High   Court   of   Bombay   at Mumbai.     By   impugned   common   order,   the   High Court   allowed   the   writ   petitions   and   quashed   the orders   of   the   Special   Director   (Appeals).   The   High Court   held   that   the   appeals   filed   by   respondent Nos.2   to   4   before   the   Special   Director   (Appeals) against   the   adjudication   order   dated   05.12.2003 were maintainable inasmuch as the Special Director (Appeals)   possessed   the   jurisdiction   to   decide   the appeals on merits.  9. It is against  this order  of the  High Court,   the Revenue   has   felt   aggrieved   and   filed   the   present appeal by way of  special leave before this Court.   10. Heard learned counsel for the parties. 11. Learned   counsel   for   the   appellant   (Union   of India)   while   assailing   the   legality   of   the   impugned order   contended   that   on   proper   reading   of   relevant provisions   of   FERA   and   FEMA   and   especially 4 Section   81   of   FERA   and   Sections   17,   19   and   49   of FEMA   in   juxtaposition ,   it   is   clear   that   the   appeal against   the   order   dated   05.12.2003   passed   by   the Deputy   Director   of   Enforcement   (Adjudicating Officer)   under   Section   51   of   FERA   read   with   FEMA would   lie   only   to   the   Appellate   Tribunal   under Section   19   of   FEMA   but   not   before   the   Special Director (Appeals) under Section 17 of FERA.  12. It   is   this   submission,   the   learned   counsel elaborated   in   his   argument   by   referring   to   various provisions of FERA and FEMA. 13. In   reply,   learned   counsel   for   the respondents(assessees)     supported   the   view   taken by   the   High   Court   and   contended   that   the   appeal was   rightly   held   maintainable   under   Section   17   of FEMA   before   the   Special   Director   (Appeals)   against the   order   dated   05.12.2003   passed   by   Deputy Director   of   Enforcement   as   an   Adjudicating   Officer for its disposal.  Learned counsel also referred to the 5 provisions   of   FERA   and   FEMA   to   support   his arguments. 14. Having   heard   the   learned   counsel   for   the parties   and   on   perusal   of   the   record   of   the   case including   the   written   submissions,   we   find   force   in the   submissions   of   learned   counsel   for   the appellants­UOI.  15. The question, which arises for consideration in this   appeal,   is   ­   which   is   the   proper   appellate authority   for   deciding   the   appeals   filed   after   repeal of   FERA   on   01.06.2000   against   the   order   passed under   Section   51   of   FERA     in   the   proceedings initiated   prior   to   01.06.2000,   viz.,   is   it   the   “Special Director   (Appeals)”   under   Section   17   of   FEMA   or   is it   the   “Appellate   Tribunal”   under   Section   19   of FEMA. 16. In   other   words,   the   question   is,   if   the Adjudicating   Officer   has   passed   an   order   after   the repeal  of  FERA  in  the  proceedings  initiated  prior   to 01.06.2000,   whether   an   appeal   against   such   order 6 will lie before the “Special Director (Appeals)” under Section   17   of   FEMA   or   before   the   “Appellate Tribunal” under Section 19 of FEMA. 17. In order to answer the question involved in this appeal, it is necessary to take note of some relevant provisions   of   FERA   (since   repealed)   and   FEMA under   which   the   issue   was   dealt   with.     Though Rules   are   also   framed   under   FEMA   prescribing   the manner   in   which   the   appeals   are   to   be   prosecuted but   for   deciding   the   question,   it   may   not   be necessary to examine the Rules.   18. The  relevant  Sections  are Sections 50, 51, 52, 54 and 81 of FERA and Sections 17, 18, 19 and 49 of FEMA which read as under: “ FERA Section 50 Penalty ­If   any   person   contravenes   any   of   the provisions of this Act other than section 13, clause (a) of   sub­section   (1)   of   section   18,   section   18   A   and clause   (a)   of   sub­section   (   1   )   of   section   19     or   of   any rule,   direction   or   order   made   thereunder,   he   shall   be liable   to   such   penalty   not   exceeding   five   times   the amount or value involved in any such contravention or five   thousand   rupees,   whichever   is   more   as   may   be adjudged by the Director of Enforcement or any other officer   of   Enforcement   not   below   the   rank   of   an 7 Assistant   Director   of   Enforcement   specially empowered   in   this   behalf   by   order   of   the   Central Government   (in   either   case   hereinafter   referred   to   as the adjudicating officer). Section 51 Power   to   adjudicate   ­   For   the   purpose   of   adjudging under section 50 whether any person has committed a contravention   of   any   of   the   provisions   of   this   Act (other than those referred to in that section) or of any rule,   direction   or   order   made   thereunder,   the adjudicating   officer   shall   hold   an   inquiry   in   the prescribed   manner   after   giving   that   person   a reasonable opportunity for making a representation in the matter and if, on such inquiry, he is satisfied that the   person   has   committed   the   contravention,   he   may impose   such   penalty   as   he   thinks   fit   in   accordance with the provisions of that section. Section 52 Appeal   to   Appellate   Board   ­   (1)   The   Central Government,   may   by   notification   in   the   Official Gazette, constitute an Appellate Board to be called the Foreign   Exchange   Regulation   Appellate   Board consisting   of   a   Chairman   [being   a   person   who   has   for at least ten years held a civil judicial post or who has been a member of the Central Legal Service (not below Grade   1)   for   at   least   three   years   or   who   has   been   in practice as an advocate for at least ten years] and such number   of   other   members,   not   exceeding   four   to   be appointed   by   the   Central   Government   for   hearing appeals   against   the   orders   of   the   adjudicating   officer made under section 51.  (2) Any person aggrieved by such order may, on payment   of   such   fee   as   may   be   prescribed   and   after depositing   the   sum   imposed   by   way   of   penalty   under section 50 and within forty­five days from the date on which   the   order   is   served   on   the   person   committing the   contravention,   prefer   an   appeal   to   the   Appellate Board:  Provided   that   the   Appellate   Board   may entertain any appeal after the expiry of the said period of   forty­five   days,   but   not   after   ninety   days   from   the date   aforesaid   if   it   is   satisfied   that   the   appellate   was prevented by sufficient cause from filing the appeal in time:  8 Provided further that where the Appellate Board is   of   opinion   that   the   deposit   to   be   made   will   cause undue   hardship   to   the   appellant,   it   may,   in   its   own discretion,   dispense   with   such   a   deposit   either unconditionally   or   subject   to   such   conditions   as   it may deem fit.  (3)   On   receipt   of   an   appeal   under   sub­section   (2)   the Appellate   Board   may,   after   making   such   further inquiry   as   it   deems   fit,   confirm,   modify   or   set   aside the   order   appealed   against   and   the   decision   of   the Appellate   Board   shall,   subject   to   the   provisions   of section 54, be final and if the sum deposited by way of penalty   under   sub­section   (2)   exceeds   the   amount directed to be paid by the Appellate Board, the excess amount shall be refunded.  (4)   The   Appellate   Board   may,   for   the   purpose   of examining the legality, propriety or correctness of any order   made   by   the   adjudicating   officer   under   section 50 read with section 51 in relation to any proceeding, on its own motion or otherwise, call for the records of such proceeding and make such order in the case as it thinks fit.   (5)   No   order   of   the   adjudicating   officer   made   under section 50 read with section 51 shall be varied by the Appellate Board so as to prejudicially affect any person without   giving   such   person   a   reasonable   opportunity for making a representation in the matter; and subject thereto   the   Appellate   Board   shall   follow   such procedure,   in   respect   of   the   proceedings   before   it,   as may be prescribed.  (6)   The   powers   and   functions   of   the   Appellate   Board may   be   exercised   and   discharged   by   Benches consisting   of   two   members   and   constituted   by   the Chairman of the Appellate Board:  Provided   that   if   the   members   of   the   Bench differ on any point or points, they shall state the point or points on which they differ and refer the same to a third   member   (to   be   specified   by   the   Chairman)   for hearing   on   such   point   or   points   and   such   point   or points   shall   be   decided   according   to   the   opinion   of that member:  Provided   further   that   it   shall   be   competent   for the   Chairman   or   any   other   member   of   the   Appellate Board   authorised   by   the   Chairman   in   this   behalf   to exercise the powers and discharge the functions of the 9 Appellate   Board   in   respect   of   any   appeal   against   an order  imposing  a  penalty  of  an  amount  not  exceeding two lakhs and fifty thousand rupees. Section 54 Appeal to High Court   ­ An appeal shall lie to the High Court   only   on   questions   of   law   from   any   decision   or order   of   the   Appellate   Board   under   sub­section   (3)   or sub­section (4) of section 52:  Provided   that   the   High   Court   shall   not entertain   any   appeal   under   this   section   if   it   is   filed after   the   expiry   of   sixty   days   of   the   date   of communication   of   the   decision   or   order   of   the Appellate Board, unless the High Court is satisfied that the   appellant   was   prevented   by   sufficient   cause   from filing the appeal in time.  Explanation. —In this section and in section 55, "High Court" means­  (i) the High Court within the jurisdiction of which the aggrieved   party   ordinarily   resides   or   carries   on business or personally works for gain; and (ii)   where   the   Central   Government   is   the   aggrieved party, the High Court within the jurisdiction of which the respondent, or in a case where there are more than one   respondent,   any   of   the   respondents,   ordinarily resides   or   carries   on   business   or   personally   works   for gain.  Section 81 Repeal   and   Saving   ­   (1)   The   Foreign   Exchange Regulation Act, 1947 (7 of 1947) is hereby repealed.  (2) Notwithstanding such repeal­  (a) anything done or any action taken or purported to have   been   done   or   taken   (including   any   rule, notification,   inspection,   order   or   notice   made   or issued,   or   any   appointment,   confirmation   or declaration   made   or   any   licence,   permission, authorisation   or   exemption   granted   or   any   document or   instrument   executed   or   any   direction   given   or   any proceedings taken or any confiscation adjudged or any penalty or fine imposed) under the Act hereby repealed shall,   in   so   far   as   it   is   not   inconsistent   with   the 10 provisions of this Act, be deemed to have been done or taken under the corresponding provisions of this Act; (b) the provisions of section 60 of this Act shall apply in   relation   to   the   contravention   of   any   of   the provisions   of   the   Act   hereby   repealed   or   of   any   rule, direction or order made thereunder;  (c)   any   appeal   preferred   to   the   Foreign   Exchange Regulation   Appellate   Board   under   sub­section   (2)of section   23E   of   the   Act   hereby   repealed   but   not disposed of before the commencement of this Act and any   appeal   that   may   be   preferred   to   the   said   Board against   any   order   made   or   to   be   made   under   section 23   of   the   Act   hereby   repealed   may   be   disposed   of   by any member of the Appellate Board constituted under this   Act   in   accordance   with   the   provisions   of   sub­ section (6) of section 52 of this Act; (d)   every   appeal   from   any   decision   or   order   of   the Foreign   Exchange   Regulation   Appellate   Board   under sub­section (3) or sub­section (4) of section 23E of the Act   hereby   repealed   shall,   if   not   filed   before   the commencement   of   this   Act,   be   filed   before   the   High Court   within   a   period   of   sixty   days   of   such commencement:   Provided that the High Court may entertain any such appeal after the expiry of the said period of sixty days if it is satisfied that the appellant was prevented by   sufficient   cause   from   filing   the   appeal   within   the said period.  (3) The mention of particular matters in sub­section (2) shall   not   be   held   to   prejudice   or   affect   the   general application   of   section   6   of   the   General   Clauses   Act, 1897 (10 of 1897) with regard to the effect of repeal. FEMA Section 17   Appeal to Special Director (Appeals) .— (1    )   The   Central   Government   shall,   by   notification, appoint   one   or   more   Special   Directors   (Appeals)   to hear   appeals   against   the   orders   of   the   Adjudicating Authorities under this section and shall also specify in the said notification the matter and places in relation 11 to   which   the   Special   Director   (Appeals)   may   exercise jurisdiction. (2)   Any   person   aggrieved   by   an   order   made   by   the Adjudicating  Authority, being  an Assistant  Director of Enforcement   or   a   Deputy   Director   of   Enforcement, may prefer an appeal to the Special Director (Appeals). (3)   Every   appeal   under   sub­section   (1)   shall   be   filed within forty­five days from the date on which the copy of   the   order   made   by   the   Adjudicating   Authority   is received   by   the   aggrieved   person   and   it   shall   be   in such   form,   verified   in   such   manner   and   be accompanied by such fee as may be prescribed:  Provided   that   the   Special   Director   (Appeals) may   entertain   an   appeal   after   the   expiry   of   the   said period   of   forty­five   days,   if   he   is   satisfied   that   there was sufficient cause for not filing it within that period. (4)   On   receipt   of   an   appeal   under   sub­section   (1),   the Special Director (Appeals) may after giving the parties to the appeal an opportunity of being heard, pass such order   thereon   as   he   thinks   fit,   confirming,   modifying or setting aside the order appealed against. (5)   The  Special  Director  (Appeals)  shall  send  a  copy  of every order made by him to the parties to appeal and to the concerned Adjudicating Authority. (6)   The   Special   Director   (Appeals)   shall   have   the   same powers   of   a   civil   court   which   are   conferred   on   the Appellate   Tribunal  under   sub­section  (2)   of  section   28 and— (a)   all   proceedings   before   him   shall   be   deemed   to   be judicial   proceedings   within   the   meaning   of   sections 193 and 228 of the Indian Penal Code (45 of 1860); (b)   shall be deemed to be a civil court for the purposes of   sections   345   and   346   of   the   Code   of   Criminal Procedure, 1973 (2 of 1974). Section 18 Appellate   Tribunal .—   The   Appellate   Tribunal constituted   under   sub­section(1)   of   Section   12   of   the Smugglers   and   Foreign   Exchange   Manipulators (Forfeiture   of   Property)   Act,   1976   (13   of   1976),   shall, on   and   from   the   commencement   of   Part   XIV   of Chapter VI of the Finance Act, 2017, be the Appellate 12 Tribunal   for   the   purposes   of   this   Act   and   the   said Appellate   Tribunal   shall   exercise   the   jurisdiction, powers and authority conferred on it by or under this Act.  Section 19 Appeal to Appellate Tribunal .— (1)   Save   as   provided   in   sub­section   (2),   the   Central Government or any person aggrieved by an order made by   an   Adjudicating   Authority,   other   than   those referred   to   in   sub­section   (1)   of   section   17,   or   the Special Director (Appeals), may prefer an appeal to the Appellate Tribunal:  Provided that any person appealing against the order   of   the   Adjudicating   Authority   or   the   Special Director   (Appeals)   levying   any   penalty,   shall   while filing   the   appeal,   deposit   the   amount   of   such   penalty with such authority as may be notified by the Central Government:  Provided   further   that   where   in   any   particular case, the Appellate Tribunal is of the opinion that the deposit of such penalty would cause undue hardship to such person, the Appellate Tribunal may dispense with such   deposit   subject   to   such   conditions   as   it   may deem fit to impose so as to safeguard the realisation of penalty. (2)   Every   appeal   under   sub­section   (1)   shall   be   filed within   a   period   of   forty­five   days   from   the   date   on which   a   copy   of   the   order   made   by   the   Adjudicating Authority or the Special Director (Appeals) is received by the aggrieved person or by the Central Government and   it   shall   be   in   such   form,   verified   in   such   manner and be accompanied by such fee as may be prescribed:  Provided   that   the   Appellate   Tribunal   may entertain an appeal after the expiry of the said period of   forty­five   days   if   it   is   satisfied   that   there   was sufficient cause for not filing it within that period. (3)   On   receipt   of   an   appeal   under   sub­section   (1),   the Appellate Tribunal may, after giving the parties to the appeal an opportunity of being heard, pass such orders thereon   as   it   thinks   fit,   confirming,   modifying   or setting aside the order appealed against. (4)   The   Appellate   Tribunal   shall   send   a   copy   of   every order   made   by   it   to   the   parties   to   the   appeal   and   to 13 the   concerned   Adjudicating   Authority   or   the   Special Director (Appeals), as the case may be. (5)   The   appeal   filed   before   the   Appellate   Tribunal under   sub­section   (1)   shall   be   dealt   with   by   it   as expeditiously as possible and endeavour shall be made by   it   to   dispose   of   the   appeal   finally   within   one hundred   and   eighty   days   from   the   date   of   receipt   of the appeal:  Provided   that   where   any   appeal   could   not   be disposed of within the said period of one hundred and eighty   days,   the   Appellate   Tribunal   shall   record   its reasons   in   writing   for   not   disposing   of   the   appeal within the said period. (6)   The   Appellate   Tribunal   may,   for   the   purpose   of examining the legality, propriety or correctness of any order   made   by   the   Adjudicating   Authority   under section   16   in   relation   to   any   proceeding,   on   its   own motion   or   otherwise,   call   for   the   records   of   such proceedings   and   make   such   order   in   the   case   as   it thinks fit. Section 35 Appeal   to   High   Court .—Any   person   aggrieved   by   any decision or order of the Appellate Tribunal may file an appeal   to   the   High   Court   within   sixty   days   from   the date of communication of the decision or order of the Appellate   Tribunal   to   him   on   any   question   of   law arising out of such order: Provided   that   the   High   Court   may,   if   it   is satisfied that the appellant was prevented by sufficient cause   from   filing   the   appeal   within   the   said   period, allow   it   to   be   filed   within   a   further   period   not exceeding sixty days.  Explanation.—In   this   section   “High   Court” means— (a)   the High Court within the jurisdiction of which the aggrieved   party   ordinarily   resides   or   carries   on business or personally works for gain; and (b)   where   the   Central   Government   is   the   aggrieved party, the High Court within the jurisdiction of which the respondent, or in a case where there are more than one   respondent,   any   of   the   respondents,   ordinarily resides   or   carries   on   business   or   personally   works   for gain. 14 Section 49 Repeal and saving .— (1)   The   Foreign   Exchange   Regulation   Act,   1973   (46   of 1973)   is   hereby   repealed   and   the   Appellate   Board constituted   under   sub­section   (1)   of   section   52   of   the said   Act   (hereinafter   referred   to   as   the   repealed   Act) shall stand dis solved. (2)   On the dissolution of the said Appellate Board, the person   appointed   as   Chairman   of   the   Appellate   Board and   every   other   person   appointed   as   Member   and holding   office   as   such   immediately   before   such   date shall   vacate   their   respective   offices   and   no   such Chairman   or   other   person   shall   be   entitled   to   claim any   compensation   for   the   premature   termination   of the term of his office or of any contract of service. (3)   Notwithstanding   anything   contained   in   any   other law   for   the   time   being   in   force,   no   court   shall   take cognizance   of   an   offence   under   the   repealed   Act   and no   adjudicating   officer   shall   take   notice   of   any contravention   under   section   51   of   the   repealed   Act after the expiry of a period of two years from the date of the commencement of this Act. (4)   Subject   to   the   provisions   of   sub­section   (3)   all offences   committed   under   the   repealed   Act   shall continue   to   be   governed   by   the   provisions   of   the repealed Act as if that Act had not been repealed. (5)   Notwithstanding such repeal,— (a)   anything  done or  any action  taken or  purported to have   been   done   or   taken   including   any   rule, notification,   inspection,   order   or   notice   made   or issued   or   any   appointment,   confirmation   or declaration   made   or   any   licence,   permission, authorisation   or   exemption   granted   or   any   document or   instrument   executed   or   any   direction   given   under the   Act   hereby   repealed   shall,   in   so   far   as   it   is   not inconsistent   with   the   provisions   of   this   Act,   be deemed   to   have   been   done   or   taken   under   the corresponding provisions of this Act; (b)   any   appeal   preferred   to   the   Appellate   Board   under sub­section   (2)   of   section   52   of   the   repealed   Act   but not disposed of before the commencement of this Act shall   stand   transferred   to   and   shall   be   disposed   of   by the Appellate Tribunal constituted under this Act; 15 (c)   every   appeal   from   any   decision   or   order   of   the Appellate   Board   under   sub­section   (3)   or   sub­section (4)  of section  52 of  the repealed  Act shall,  if not  filed before   the   commencement   of   this   Act,   be   filed   before the   High   Court   within   a   period   of   sixty   days   of   such commencement:   Provided   that   the   High   Court   may entertain   such   appeal   after   the   expiry   of   the   said period of sixty days if it is satisfied that the appellant was   prevented   by   sufficient   cause   from   filing   the appeal within the said period. (6)   Save   as   otherwise   provided   in   sub­section   (3),   the mention   of   particular   matters   in   sub­sections   (2),   (4) and   (5)   shall   not   be   held   to   prejudice   or   affect   the general application of section 6 of the General Clauses Act,   1897   (10   of   1897),   with   regard   to   the   effect   of repeal.” 19. Section   49   (5)(b)   of   FEMA   deals   with   repeal and saving in relation to the action taken and to be taken   under   FERA,   1973.   Reading   of   this   Section shows that the legislature has equated the Appellate Board   constituted   under   FERA   with   the   Appellate Tribunal constituted under FEMA for disposal of the appeals   filed   under   Section   52(2)   of   FERA   against an   order   passed   under   Section   51   of   FERA   which were   pending   before   the   Appellate   Board   as   on 01.06.2000.   Such   appeals   stood   transferred   from the   Appellate   Board   to   the   Appellate   Tribunal   for their disposal in accordance with law.  16 20. The   reason   as   to   why   a   specific   provision   for transfer of such pending appeals was made for their disposal   from   the   Appellate   Board   to   the   Appellate Tribunal   was   that   the   Appellate   Board   constituted under   FERA   stood   dissolved   by   Section   49(1)   of FEMA with effect from 01.06.2000.  21. It   is   this   dissolution   of   the   Appellate   Board, which   necessitated   the   legislature   to   make   a corresponding   provision   in   the   new   Act   (FEMA)   so that the consequences arising out of the dissolution of   the   Appellate   Board   constituted   under   FERA   is taken   care   of   by   another   appellate   authority constituted   under   the   FEMA   and   all   pending appeals   are   automatically   transferred   to   the Appellate Board for their disposal under FEMA.  22. Having   examined   the   relevant   provisions   of FERA   and   FEMA,   we   are   of   the   considered   opinion that   any   appeal   filed   after   01.06.2000   against   the order   of   the   Adjudicating   Officer   passed   under Section   51   of   FERA   in   the   proceedings   initiated 17 under FERA would lie before the Appellate Tribunal under   Section   19   of   FEMA.   This   we   say   for   more than one reason set out in detail hereinbelow. 23. First, if the Adjudicating Officer had passed an order   under   Section   51   of   FERA   prior   to 01.06.2000, then the appeal against such order was required to be filed before the Appellate Board under Section 52 (2) of FERA. In   other   words,   if   the Adjudicating   Officer   had   passed   the   order   under Section 51 of FERA prior to 01.06.2000 when FERA was   in   force,   the   appeal   against   such   order   was maintainable   only   under   Section   52   (2)   before   the Appellate Board under FERA.  24. Second,   if   such   appeal   had   remained   pending before the Appellate Board on 01.06.2000, the same would   have   been   transferred   to   the   Appellate Tribunal   constituted   under   FEMA   in   terms   of Section 49 (5)(b) of FEMA for its disposal.  18 25. Indeed,   there   can   be   no   dispute   to   the   legal position   mentioned   in   the   First   and   Second reasoning  supra . 26. Third,   a   fortiori ,   any   appeal,   if   filed   after 01.06.2000   and   against   the   similar   order,   i.e.,   an order passed under Section 51 of FERA should also be   held   to   lie   before   the   Appellate   Tribunal   under Section   19   of   FEMA   alike   the   appeals   filed   prior   to 01.06.2000   and   which   were   transferred   to   the Appellate   Tribunal   by   virtue   of   Section   49(5)(b)   of FEMA.       27. Fourth,   the   reason   behind   this   simultaneous statutory   transfer   of   pending   appeals   to   the Appellate   Tribunal   under   FEMA   appears   to   be   that the   legislature   did   not   intend   to   provide   two separate   Appellate   Authorities   under   FEMA   for challenging   the   adjudication   order   passed   under Section   51   of   the   FERA,   i.e.,   one   appeal   before   the Special   Director   (Appeals)   and   the   other   appeal before the Appellate Tribunal under FEMA. 19 28. In   other   words,   the   legislature   did   not   intend to   make   a   distinction   between   the   two   appeals   for their   disposal   by   two   different   appellate   authorities under FEMA only because one appeal was filed prior to   01.06.2000,   therefore,   it   will   lie   before   the Appellate   Tribunal   whereas   the   other   appeal   which was   filed   after   01.06.2000   though   against   the similar   order,   it   will   lie   before   the   Special   Director (Appeals).   In our view, there does not appear to be any   justifiable   reason   to   make   such   distinction   for filing   of   appeals   filed   against   the   similar   order passed   under   FERA   before   two   different   appellate authorities under FEMA. 29. In our opinion, this intention of the legislature is   strengthened   when   we   read   Section   49   (5)(b)   of FEMA and Section 81(c) of FERA.   30. So   far   as   Section   49(5)(b)   of   FEMA   is concerned,     as   mentioned   above,   it   specifically provides that the appeals filed under Section 52 (2) of FERA against the order passed under Section 51 20 of   FERA   will   be   decided   by   the   Appellate   Tribunal under FEMA.  31. So   far   as   Section   81(c)   of   FERA,   1973   is concerned, it deals with Repeal and Saving of FERA, 1947.   Clause (c) of Section 81 specifically  provides that all the appeals filed under Section 23 of FERA, 1947, whether pending on the date of Repeal or/and those   filed   after   the   repeal   of   FERA,   1947,   shall   be disposed   of   by   the   Appellate   Board   constituted under FERA, 1973. 32. It is true that Section 49 (5)(b) of FEMA is not worded   alike   Section   81   (c)   of   FERA,     yet,   in   our view, it shows the intention of the legislature that all such   appeals   have   to   be   heard   by   the   Appellate Board   under   the   FERA.   The   legislative   intent contained   in   Section   81   (c)   can   be   taken   into account   for   interpreting   the   relevant   provisions   of FERA and FEMA for deciding the question which is the subject matter of this appeal. 21 33.   We cannot, therefore, accept the submission of learned counsel for the respondents(assessees) that since   Section   49(5)(b)   of   FEMA   is   not   identically worded on the pattern of Section 81(c) of FERA, that itself   would   justify   that   the   legislature   intended   to provide  two   appellate  authorities  in   FEMA   for   filing two types of appeals arising out of a similar order.  34. In other words, it is not possible to accept the submission   of   learned   counsel   for   the respondents(assessees)   that   by   interpretative process   this   Court   can   uphold   creation   of   another appellate   authority   for   the   disposal   of   the   appeals filed   against   the   order   passed   under   Section   51   of FERA   after   01.06.2000   which   do   not   fall   under Section 49 (5)(2) of FEMA. 35.   Indeed,     as   mentioned   above,   when   similar occasion   arose   at   the   time   of   repealing   of   FERA, 1947 by a new Act­ FERA, 1973 on 01.01.1974, the legislature   provided   in   Section   81(c)   of   FERA,   1973 that   all   appeals   filed   under   Section   23   (E)(2)   of 22 FERA, 1947 and pending before the Appellate Board including   those   appeals   which   are   filed   against   the order   passed   after   01.01.1974   shall   be   disposed   of by the Appellate Board under FERA, 1973. 36. Keeping in view this legislative intent, we are of the view that there is no reason as to why the same legislative intent while interpreting the provisions of FERA, 1973 and FEMA, 1999 is applied for deciding the identical question now arising in the case.  37. The   aforementioned   submission   is   not acceptable   for   yet   another   reason.     Perusal   of Scheme   of   FEMA   would   show   that   the   Special Director (Appeals) is subordinate in hierarchy to the Appellate Tribunal prescribed under Section 49(5)(2) of  FEMA.   It is, therefore, not possible to hold that one   appeal   would   be   maintainable   before   the Appellate Tribunal and the other appeal arising out of   similar   order   would   be   maintainable   before   the Special   Director   (Appeals),   who   is   subordinate   in 23 hierarchy   to   the   Appellate   Board.     Such   distinction does not stand for any logic. 38. This   question   can   be   examined   from   another angle also.  If the submission of the learned counsel for   the   respondents   is   accepted   that   the   appellate forum   in   this   case   for   filing   appeal   is   ­     “Special Director (Appeals)” and not the  “Appellate Tribunal” under   FEMA     then   it   will   result   in   anomalous situations which will again be incongruous. 39. The anomalous situation would be,  the orders passed   by   the   Appellate   Tribunal   in   the   appeals, which stood transferred to the Appellate Tribunal by virtue   of   Section   49   (5)(b),     are   appealable   to   the High Court under Section 35 of FEMA whereas   the orders   passed   by   the   Special   Director   (Appeals)   in the   appeals   filed   after   01.06.2000   are   not appealable   to   the   High   Court   under   Section   35   of FEMA.     So,   against   the   same   order,   one   appellant has a right of appeal to the High Court but the other appellant   has   no   such   right   of   appeal   because   he 24 suffered   dismissal   of   his   appeal   from   Special Director   (Appeals)   against   whose   order   appeal   does not   lie   under   Section   35   to   the   High   Court.   In   our view,   such   anomalous   situation   while   interpreting the provisions of the Act should always be avoided. 40. Applying   the   principle   of   purposive interpretation, we are of the view that the appellate forum   for   deciding   the   appeals   arising   out   of   the order   passed   under   Section   51   of   FERA   whether filed   prior   to   01.06.2000   or   filed   after   01.06.2000 must   be   the   same,   i.e.,   Appellate   Tribunal   under FEMA. 41. In  view  of the  foregoing  discussion, we  cannot concur   with   the   view   taken   by   the   High   Court   and accordingly hold that the appeal filed by respondent Nos.   2   to   4   against   the   order   dated   05.12.2003 passed   by   Deputy   Director   of   enforcement   under Section   51   of   FERA   will   lie   and   was,   therefore, maintainable   only   before   the   Appellate   Tribunal under Section 19 of FEMA.  25 42. The   appeals   bearing   Nos.SD/A/MUM/04­ 05/38,39,40   and   SD/A/MUM/03­04/22   which respondent   Nos.   2   to   4   had   filed   before   the   Special Director (Appeals) are accordingly transferred to the concerned   Appellate   Tribunal   constituted   under Section   18   of   FEMA   for   their   disposal   on   merits   in accordance with law.  43. The   appeal   is   accordingly   allowed.   The impugned order is set aside.      …………………………………J.       [ ABHAY MANOHAR SAPRE ]                                                                    ....…..................................J.              [INDIRA BANERJEE] New Delhi; January 29, 2019.                26