/2022 INSC 0178/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.2196 OF 2012 PUNJAB NATIONAL BANK        …..APPELLANT VERSUS UNION OF INDIA & ORS.    …RESPONDENTS J U D G M E N T Vineet Saran, J. 1. The   present   Civil   Appeal   arises   out   of   the   judgment and   order   dated   05.08.2008   passed   by   the   Allahabad High   Court,   wherein   the   writ   petition   filed   by   the Appellant was dismissed in limine. 2. The   brief  facts  of   the   case,  relevant   for   the   purpose  of the   present   appeal,   are   that   the   Commissioner, Customs   and   Central   Excise,   Ghaziabad   (Respondent No. 2) issued a show cause notice dated 31.12.1996 to M/s Rathi Ispat Ltd./Respondent No. 4 (for short “RIL”) 1 for   evasion   of   excise   duty   and   violation   of   the   Central Excise   Act,   1944.   By   an   order   dated   25.11.1997, Respondent No. 2 confirmed an excise duty demand of Rs.6,97,62,102/­ against RIL and imposed a penalty of Rs.7,98,03,000/­   under   Rule   173Q(1)   and   confiscated the   land,   building,   plant   and   machinery   of   RIL   under Rule   173Q(2)   of   the   Central   Excise   Rules,   1944   (for short   “1944   Rules”).     Sub­rule   2   of   Rule   173Q   of   the Central   Excise   Rules,   1944,   came   to   be   omitted   by   a notification   dated   12.05.2000   issued   by   the Government   of   India.     Subsequently,   the   order   dated 25.11.1997   was   set   aside   by   the   Customs,   Excise   & Gold (Control) Appellate Tribunal (CEGAT), now known as   the   Customs   Excise   and   Service   Tax   Appellate Tribunal   (CESTAT),   on   the   ground   of   violation   of principles   of   natural   justice,   and   the   matter   was remanded back for de novo proceedings.  3. In   2005,   RIL   availed   credit   facilities   under   various schemes   from   the   consortium   of   banks,   with   the Appellant/Punjab National Bank as the lead bank, and mortgaged/hypothecated   all   its   movable   and 2 immovable   properties   for   securing   the   loan.     RIL created   a   charge   on   both   the   assets   (raw   material, stock in progress, finished goods, receivables etc.) and block (land, building, plant, machinery and other fixed assets) of the company in favour of the Appellant bank. 4. Subsequently, the Commissioner Customs and Central Excise,   Ghaziabad   vide   order   dt.   26.03.2007, confirmed   the   demand   of   excise   duty   of Rs.7,98,02,226/­ and a penalty of Rs.7,98,03,000/­ on RIL.   The   Commissioner   also   ordered,   under   rule 173Q(2)   of   the   1944   Rules,   for   the   confiscation   of   all the   land,   building,   plant,   machinery   and   materials used in connection with manufacture and storage. 5. The   Central   Excise   Commissioner,   vide   another   order dated   29.03.2007,   confirmed   a   demand   of   central excise   duty   amounting   to   Rs.2,67,00,348   and Rs.74,24,332   from   RIL.   The   Commissioner   also imposed   a   penalty   of   Rs.3,41,24,680/­   and   further, under   rule   173Q(2)   of   the   1944   Rules,   ordered confiscation   of   land,   building,   plant,   machinery, material,   conveyance   etc.   of   RIL   that   were   used   in 3 connection   with   manufacture,   production,   storage   or disposal of goods.  6. However,  in   light  of   the   fact  that   RIL  had   defaulted   in clearing   the   loan   amount   and   had   failed   to   liquidate outstanding dues, the Appellant bank, on 02.08.2007, issued   notice   to   RIL   under   section   13(2)   of   the SARFAESI Act, 2002, further, notice was issued to RIL under section 13(4) of SARFAESI Act, 2002. 7. In   light   of   the   section   13(4)   notice,   the   Office   of   the Assistant   Commissioner,   Customs   and   Central   Excise Division   informed   the   bank,   vide   a   letter   dated 27.11.2007,   that   the   property   was   already   confiscated by   virtue   of   Rule   173Q(2)   of   1944   Rules   and   that   an appeal is pending against the orders and the matter is sub­judice.   Appellant   bank   replied   to   the   above   letter on   22.12.2007,   whereby   it   informed   the   department that   the   properties   in   question   had   been   mortgaged with   the   bank   and   RIL   was   required   to   satisfy   the debts.   In   furtherance   of   this,   the   Appellant   bank   took symbolic   possession   of   the   properties   on   28.12.2007. Subsequently, the Appellant bank was informed by the 4 Assistant Commissioner, Customs and Central Excise, vide   a   letter   dated   15.01.2008,   that   the   properties   of RIL   should   not   be   dealt   with   without   their   written consent.   8. In essence, it has been the contention of the Customs & Excise Department that in view of the fact that that all the movable and immovable properties of RIL stand confiscated by the orders passed by the Commissioner, Customs &  Central  Excise,  Ghaziabad, the possession of   the   property   in   question   cannot   be   taken   by   the Appellant bank.  9. Aggrieved   by   the   orders   of   confiscation   (dated 26.03.2007   and   29.03.2007)   and   the   further communications/letters   by   the   department   (dated 27.11.2007   and   15.01.2008),   the   Appellant   bank   filed a Writ Petition before the Allahabad High Court, which was dismissed with the observations that:  “We find that in the present case, taxes are not   sought   to   be   recovered   from   M/s   Rathi Ispat   Ltd.,   respondent   No.   4,   by   way   of attachment   or   otherwise   from   the   movable or immovable assets of the respondent no.4, but   the   stand   of   the   Central   Excise Authorities   is   that   the   properties   stand 5 confiscated   and   vests   in   the   Central Government   as   a   result   of   the   order   of confiscation” The High Court further held that: “From   the   meaning   of   the   word confiscate/confiscation”, we find that if any property has been confiscated it vests in the state   and   no   person   can   claim   any   right, title, or interest over it.” While   dismissing   the   Writ   Petition   of   the   Appellant bank, the Allahabad High Court, eventually held that:  “In   view   of   the   matter,   the   question   of   first charge or second charge over the properties would   not   arise.   The   debt   does   not   get extinguished   but   it   cannot   be   recovered from the confiscated property that being the position,   we   do   not   find   any   merit   in   the Writ   Petition.  So   far  as  the   challenge  to  the order   of   confiscation   is   concerned,   we   may mention   that   the   petitioner   has   no   locus standi to challenge the order of confiscation as   the   Respondent   no.   4   has   already preferred   an   appeal   against   it.   However,   if in   appeal   preferred   by   Respondent   no.   4, the   order   of   confiscation   is   set   aside   then the bank can proceed against the properties in question in accordance with law” 10. Aggrieved   by   the   abovementioned   High   Court   Order, this   appeal   has   been   filed   by   way   of   Special   Leave Petition.  6 11. Mr.   Dhruv   Mehta,   learned   Senior   Counsel   for   the Appellant  Bank has  raised  before us  the following   two issues which arise for our consideration: Issue No.1 : Whether the Ld. Commissioner Custom and   Central   Excise   could   have   invoked   the   powers under Rule 173(Q)(2) of  Central Excise  Rules, 1944 on   26.03.2007   and   29.03.2007   for   confiscation   of land,   buildings   etc.,   when   on   such   date,   the   rule 173Q(2)   was   not   on   the   Statue   Book   having   been omitted w.e.f. 17.05.2000? Issue   No.2:   Whether   in   the   absence   of   any provisions   providing   for   First   Charge   in   relation   to Central Excise dues in the Central Excise Act, 1944, the   dues   of   the   Excise   department   would   have priority   over   the   dues   of   the   Secured   Creditors   or not? 12. With   respect   to   the   first   issue ,   it   has   been   argued   by the   learned   Counsel   for   the   Appellant   bank   that   the Commissioner could not have passed the orders dated 26.03.2007   and   29.03.2007   by   invoking   the   powers under Rule 173Q(2), which was not in existence in the Statute Books as on the said date, having been omitted by a notification dated 12.05.2000.  13. It   has   been   contended   that   reliance   upon   the provisions   contained   in   Section   38A   of   the   Central 7 Excise Act, 1944 and Section 6 of the General Clauses Act, 1897 to support the orders of the Commissioner is liable to  be rejected for  the  reason  that  a  Constitution Bench   of   this   Court,   in   the   matter   of   Kolhapur Canesugar   Works   Ltd.   Vs   Union   of   India   &   Ors. [(2000)   2   SCC   536]   has   held   that   the   provisions contained   in   section   6   of   the   General   Clauses   Act, 1897 are not applicable to the Central Excise Rules. It has   further   been   contended   that   no   reliance   can   be placed on section 38A for the reason that the provision contained in the said section 38A are attracted “unless a different intention appears”. In the present case, the contra­intention   of   the   legislature   that   the   legislature did   not   intent   to   revive/restore   the   power   of confiscation   of   any   land,   building,   plant   machinery etc., after omission of the provisions contained in Rule 173Q(2) w.e.f 12.05.2000 is evident from the following: I. The provisions contained in Rule 173Q(2) i.e. power to confiscate any land, building, plant, machinery   etc.   after   omission   w.e.f. 12.05.2000   has   not   been   introduced   in   the subsequent   Central   Excise   Rules,   2001, 8 Central   Excise   Rules,   2002   and   Central Excise Rules, 2017. II. Further,   Rule   211   of   the   Central   Excise Rules,   1944,   inter   alia,   provided   that “anything”   confiscated   under   the   Rules   shall thereupon   vest   in   Central   Government, whereas   Rule   28   of   the   Central   Excise   Rules of   2001,   2002   and   2017,   which   are   pari materia   to   the   earlier   Rule   211   of   the   1944 Rules,   instead   of   the   word   “anything”, provided for vesting of confiscated “Goods” in the Central Government. III. Thus, after omission of Rule 173Q(2) of 1944 Rules   w.e.f.   12.05.2000   and   after supersession of Rule 211 of 1944 Rules in the year   2001,   the   newly   enacted   Rule   28   of   the Rules   of   2001,   Rule   28   of   the   Rules   of   2002 and   Rule   28   of   the   Rules   of   2017,   did   not provide for confiscation of any land, building, plant,   machinery   etc.   and   their   consequent vesting   in   the   Central   Government,   as   Rule 28   only   provided   for   vesting   in   the   Central Government   the   “Goods”   confiscated   by   the Central   Excise   Authorities   under   the   Excise Act, 1944.  In   support   of   the   abovementioned   submissions,   Mr. Dhruv   Mehta   relies   upon   a   judgment   of   the   Gujarat High   Court,   in   the   matter   of   Kotak   Mahindra   Bank Ltd.   Vs.   District   Magistrate   [2010   SCC   online Gujarat 10656].  9 14. With   respect   to   the   first   issue,   the   Senior   Counsel   for the Appellant concluded his submission by stating that the   Commissioner   had   no   power,   authority   or jurisdiction to invoke the provisions contained in Rule 173Q(2)   of   the   Central   Excise   Rules,   which   stood omitted from the Statue book w.e.f. 12.05.2000, much prior   to   the   passing   of   the   orders   dated   26.03.2007 and 29.03.2007. 15. The  second issue  raised by the learned Senior Counsel for   the   Appellant   is   “Whether   in   the   absence   of   any provisions   providing   for   First   Charge   in   relation   to Central Excise dues in the Central Excise Act, 1944, the dues of the Excise department would have priority over the   dues   of   the   Secured   Creditors   or   not?”   It   has   been contended that prior to insertion of Section 11E in the Central   Excise   Act,   1944   w.e.f.   08.04.2011,   there   was no provision in the Act of 1944 inter alia, providing for First   Charge   on   the   property   of   the   Assessee   or   any person   under   the   Act   of   1944.   Therefore,   in   the   event like   the   present   case,   where   the   land,   building,   plant 10 machinery,   etc.   had   been   mortgaged/hypothecated   in favour   of   the   secured   creditor,   having   regard   to   the provisions   contained   in   section   2(zc)   to   (zf)   of SARFAESI Act, 2002, read with provisions contained in Section   13   of   the   SARFAESI   Act,   2002,   the   secured creditor will have a First Charge on the Secured Assets. 16. The learned Senior Counsel has further submitted that section   35   of   the   SARFAESI   Act,   2002   inter   alia, provides   that   the   provisions   of   the   said   Act, notwithstanding   anything   inconsistent   therewith contained   in   any   other   law   for   the   time   being   in   force or   any   instrument   having   effect   by   virtue   of   any   such law,   the   provisions   of   the   SARFAESI   Act,   2002   shall have  overriding   effect  on   all   other  laws.   It   was   further contended   that   even   the   provisions   contained   in section 11E of the Central Excise Act, 1944, which has been   inserted   w.e.f.   08.04.2011,   provides   for   First Charge   on   the   property   of   the   Assessee   and   is   a   non­ obstante Clause. However, the provisions contained in Section 11E are subject to the provisions contained in the   SARFAESI   Act,   2002.   Thus,   the   provisions   of 11 SARFAESI   Act,   2002,   even   after   insertion   of   Section 11E in the Central Excise Act, 1944 w.e.f. 08.04.2011, has   overriding   effect   on   the   provisions   of   the   Act   of 1944. 17. In   addition   to   the   abovementioned   submissions,   the learned   Senior   Counsel   for   the   Appellant   has   argued that it is well settled law laid down  by  this Court that the Crown debts (Unsecured) have no priority over the Secured   dues   of   the   Secured   Creditors/   Pawnee/ Bailee.   In   support   of   the   above   submission,   reliance has been placed upon the following judgements: i. Bank   of   Bihar   vs   State   of   Bihar   [(1972)   3   SCC 196] ii. Dena Bank vs Bhikhabhai Prabhu Dass Parikh & Anr. [(2000) 5 SCC 694] iii. Central   Bank   of   India   Vs.   Siriguppa   Sugurs   & Chemicals Ltd. & Ors. [(2007) 8 SCC 353] iv. Union   of   India   vs   SICOM   Ltd.   &   Anr.   [(2009)   2 SCC 121] v. Rana   Girders   Ltd.   Vs   Union   of   India   &   Ors. [(2012) 10 SCC 746] 12 vi. Sitani   Textiles   and   Fabrics   (Pvt.)   Ltd.   Vs. Assistant   Collector   of   Customs   &   Central   Excise [1998 SCC Online Andhra Pradesh 416] vii. UTI   Bank   Ltd.   Vs.   Dy.   Commissioner   Central Excise   [2006   SCC   Online   Madras   1182   (Full Bench)]  viii. Krishna   Lifestyle   Technologies   Ltd.   Vs.   Union   of India & Ors. [2008 SCC Online Bombay 137] 18. Mr.   Mehta   has,   thus,   submitted   that   in   view   of   the above   submissions   and   decided   cases,   the   Appellant bank, being a secured creditor under the provisions of SARFAESI Act, 2002, had First Charge on the secured Assets and is entitled to recover its secured dues, prior to the dues of the Excise Department. It has also been submitted   that   the   intention   of   the   Legislature,   apart from   the   provisions   contained   in   Section   11E   in   the Central   Excise   Act,   1944   [inserted   w.e.f.   08.04.2011], is also evident from the subsequent provisions inserted in   RDBA   Act,   1993,   by   way   of   Section   31B   [notified w.e.f.   01.09.2016]   and   insertion   of   Section   26E   in   the SARFAESI Act [w.e.f. 24.01.2020], that the Legislature 13 has   always   intended   that   the   Banks   and   Financial Institutions   will   have   priority   to   recover   its   secured dues   from   the   Secured   Assets   prior   to payment/recovery   of   the   dues   of   Revenue/Taxes, Government dues. 19. Per   contra,   Mr.   K.M.   Nataraj,   learned   Additional Solicitor   General   appearing   for   the   respondent   has contended   that   the   appeal   raises   the   following   two questions of law: (A) Issue   No.   1:   Whether   a   confiscation   order passed   by   Respondent   No.   2   in   respect   of   the land,   building,   plant   and   machinery   of   the Respondent   No.   4   (RIL)   can   be   defeated   by   a security   interest   created   by   the   said Respondent   No.   4   (RIL)   in   favour   of   the Appellants   and   other   banks,   almost   8   years after   the   confiscation   proceedings   (under   Rule 173Q(2) of the Central Excise Rules, 1944) had been   initiated   by   the   respondent   No.   2   against RIL? (B) Issue   No.   2 :   Whether   the   Proceedings   initiated by the  Respondent  no.2, Commissioner Custom &   Central   Excise   under   rule   173Q(2)   of   the Central   Excise   Rules,   1944,   prior   to   the omission of the said Rule from the Statute Book are not saved on account  of Section 38A(c) and 38A(e)   of   the   Central   Excise   Act,   1944   and consequently,   Whether   the   Commissioner   was 14 not   justified   in   passing   orders   of   confiscation dated 26.03.2007 and 29.03.2007, although on such   date,   the   said   Rule   173Q(2)   was   omitted and   the   1944   rules   were   replaced   with   the Central Excise Rules 2001 subsequently.  20. The learned Additional Solicitor General submitted that the first issue raised by the Appellant was never raised by   the   Appellant   either   before   the   Tribunal   or   in   the Appeal   before   this   Court   and   has   been   raised   for   the first time in this Appeal.  21. With   respect   to   the   second   issue   raised   by   the Appellant, it has been argued by the Learned ASG that this   question,   as   framed   and   answered   by   the Appellant, is entirely alien to the dispute at hand. The present   dispute   is   not   at   all   one   of   priority   of   charges or   debts.   On   the   other   hand,   what   was   challenged before   the   High   Court   was   the   order   of   confiscation, and   the   relevant   question   for   consideration   of   this Court   is   whether   a   confiscation   order   passed   by   the Central   Excise   Authorities   in   respect   of   the   land, building,   plant   and   machinery   of   RIL   can   be   defeated by   a   security   interest   created   by   RIL   in   favour   of   the 15 Appellant   and   other   banks,   almost   8   years   after   the confiscation   proceedings   (under   Rule   173Q(2)   of   the Central   Excise   Rules,   1944)   had   been   initiated   by   the respondent No. 2 against RIL? 22. Mr.   K.M.   Nataraj,   ASG,   has   contended   that   the proceedings   under   Rule   173Q(2)   of   the   1944   Rules commenced   by   show   cause   notice   dated   31.12.1996. Notwithstanding  the  omission  of Section  173Q(2) from the 1944 Rules vide notification dated 12.05.2000, the respondent No. 3 was entitled to continue proceedings on account of Section 38A(c) and Section 38A(e) of the Central   Excise   Act,   1944.   The   respondent   No.   2   was therefore entitled to pass orders dated 26.03.2007 and 29.03.2007   in   exercise   of   his   powers   under   the repealed Rule 173Q(2) of the 1944 Rules, even though as  on  the  date of the said orders,  the 1944 Rules had been   replaced.   In   support   of   the   same   he   submitted that   it   is   not   in   dispute   that   the   confiscation proceedings   against   RIL   were   initiated   in   1996   i.e. much before the repeal of the 1944 Rules and although the order initially passed in those proceedings was set 16 aside by the CEGAT on account of the violation of the principles   of   natural   justice,   it   is   evident   from   the remand order itself that the proceedings (post remand) were   a   continuation   of   what   had   been   initiated   vide show   cause   notice   dated   31.12.1996.   To   buttress   this submission,   reliance   has   been   placed   upon   the decision   rendered   in   the   case   of   Nagarjuna Construction   Company   Ltd.   Vs.   Government   of Andhra   Pradesh   (2008)   16   SCC   276,   wherein   it   is held   that   when   an   order   is   stuck   down   as   invalid, being   in   violation   of   principles   of   natural   justice,   all that is done is vacation of the order assailed by virtue of   its   inherent   defect,   but   the   proceedings   are   not terminated.   While   doing   so,   this   court   relied   upon Canara Bank vs Debasis Das (2003) 4 SCC 557 ) . 23. It   was   thus   urged,   that   once   it   is   established   that   the confiscation   proceedings   under   Rule   173Q   started much   prior   to   the   omission   of   the   said   Rule   from   the Statute,   the   question   for   consideration   would   be whether   the   proceedings   against   RIL   could   be 17 continued   under   a   provision   which   no   longer   existed on   the   Statute.   Mr.   K.M.   Nataraj,   ASG   has   submitted in   this   context   that   section   38A   of   the   Central   Excise Act, 1944, provides, inter alia, that even when a Rule is repealed,   amended   or   superseded,   unless   a   different intention   appears,   such   repeal   would   not   affect   any right   or   liability   acquired   or   accrued   or   affect   any investigation,   legal   proceeding   or   remedy   in   respect   of any such right or liability. 24. In context of the application of section 6 of the General Clauses   Act,   1897,   learned   ASG   relied   upon   decisions of   this   Court   in   the   cases   of   Gammon   India   vs Special   Chief   Secretary   [(2006)   3   SCC   354]; Ambalal   Sarabhai   Enterprises   Ltd.   Vs   Amritlal [(2001)   8   SCC   397];   Brihan   Maharashtra   Sugar Syndicate   Ltd.   Vs   Janarand   Ramachandra Kulkarni   (1960   3   SCR   85)   and   contended   that although   Rule   173Q(2)   was   initially   omitted   from   the 1944   Rules   and   subsequently   the   1944   Rules   were repealed   and   were   substituted   by   the   2001   Rules, 18 there   was   nothing   expressly   stated   in   the   new   Rules which   manifested   any   intention   to   destroy   the liabilities which came into existence on account of the 1944   Rules   or   which   manifested   any   intention   to nullify any investigation that was pending in respect of such   accrued   liability.   Learned   ASG   thus   submitted, that   Section   38A(c)   and   38A(e)   of   the   Central   Excise Act would apply with full force to save the proceedings which   had   already   been   initiated   under   Rule   173Q(2) of   the   1944   Rules,   as   Section   38A(c)   of   the   Act   saves the  rights  and  liabilities which  were  not  only  acquired but   also   accrued   as   on   the   date   of   the   amendment   or repeal   of   a   provision,   and   Section   38A(e)   of   the   Act saves   investigations   that   had   commenced   into   such rights and liabilities. 25. Mr. Natraj, learned ASG has further submitted that the second   issue   raised   by   the   Appellant   (regarding   the priority of the dues of the secured creditor over that of crown debts or government debts) does not arise at all in  the facts of  the present case, since the  confiscation order  by   the   Respondent   No.   2  is   not   merely   an   order 19 for   recovery   of   dues   but   instead   is   in   the   nature   of   a penal   order   to   punish   the   wrongdoer   i.e.   RIL.   This,   is evident from  the  fact  that even under  the 1944 Rules, confiscation   is   provided   for   under   Rule   173Q   whereas mere recovery of dues is provided for under section 11 of the Central Excise Act, 1944.  26. It   is   contended   by   Mr.   K.M.   Nataraj,   ASG,   that   in   the present   case,   the   confiscation   proceedings   were initiated   almost   9   years   prior   to   the   charge   being created   in   respect   of   the   very   same   properties.   At   the time   of   creation   of   security   interest,   it   was   for   the Appellant   bank   to   be   aware   of   the   existence   of   the confiscation proceedings. It is further submitted that a charge   or   security   interest   created   on   a   property cannot   defeat   or   affect   confiscation   proceedings initiated by a statutory body in any manner.  27. Mr.   Natraj,   learned   ASG   also   contended   that   the decisions   relied   upon   by   the   Appellant   are distinguishable   on   facts,   since   those   cases   deal   with the   question   of   priority   of   a   secured   creditor   over   the Crown’s debts and does not even touch on the issue of 20 confiscation proceedings with respect to the interest of a secured creditor. 28. It has been submitted that a similar question did arise in   the   case   of   Bank   of   Bihar   vs   State   of   Bihar [(1972)   3   SCC   196] ,   where   a   question   was   as   to whether   a   valid   seizure   can   defeat   the   right   of   a secured   creditor.   In   that   case,   this   Court   did   not interfere   with   the   seizure   but   only   held   that   after   the goods had been seized by the government, the secured creditors   may   still   retain   his   right   to   satisfy   his   debt. This principle finds reflection in Section 13(4)(d) of the SARFAESI   Act.   It   has,   thus,   been   submitted   that,   at best,   the   Appellant   may   resort   to   the   mechanism prescribed under section 13(4)(d) of the SARFAESI Act to   recover   the   amounts   due   to   it,   if   and   when   the properties   are   sold   by   the   respondent   authorities. Therefore,   assuming   the   existence   of   any   right   of recovery from Respondents, the Appellant may, at best, be   entitled   to   issue   a   notice   as   envisaged   in   Section 13(4)(d) of the SARFAESI Act and then take the further steps mentioned therein. 21 29. Lastly,   Mr.   K.M.   Nataraj,   ASG   has   submitted   that   the validity   of   the   confiscation   order   cannot   be   called   into question   merely   on   account   of   the   Appellant   being   a secured   creditor.   The   question   as   to   whether   the amounts   due   to   the   Customs   Department   would   have priority over the debts due to the secured creditor does not   arise   in   this   case,   since   what   is   challenged   is   the confiscation   order   and   nothing   else.   A   confiscation order,   cannot   be   quashed   merely   because   a   security interest is created in respect of the very same property. 30. For   ready   reference,   the   relevant   provisions   of   the concerned Act and Rules are extracted below:­  (Central Excise Act, 1944) “ Section 11 .          Recovery of sums due to Government.   ­   In   respect   of   duty   and   any other   sums   of   any   kind   payable   to   the Central   Government   under   any   of   the provisions   of   this   Act   or   of   the   rules   made thereunder including the amount required to be   paid   to   the   credit   of   the   Central Government   under   Section   11D,   the   officer empowered   by   the   Central   Board   of   Excise and  Customs  constituted  under the  Central Boards of Revenue Act, 1963 (54 of 1963) to levy   such   duty   or   require   the   payment   of such sums [may deduct or require any other Central   Excise   officer   or   a   proper   officer 22 referred   to   in   section   142   of   the   customs act, 1962 (52 of 1962) to deduct the amount so   payable   from   any   money   owing   to   the person   from   whom   such   sums   may   be recoverable   or   due   which   may   be   in   his hands   or   under   his   disposal   or   control   or may   be   in   the   hands   or   under   disposal   or control of such other officer, or may recover the   amount]   by   attachment   and   sale   of excisable   goods   belonging   to   such   person; and   if   the   amount   payable   is   not   so recovered,   he   may   prepare   a   certificate signed   by   him   specifying   the   amount   due from the person liable  to pay the same and send   it   to   the   Collector   of   the   district   in which   such   person   resides   or   conducts   his business   and   the   said   Collector,   on   receipt of   such   certificate,   shall   proceed   to   recover from   the   said   person   the   amount   specified therein   as   if   it   were   an   arrear   of   land revenue. Provided that where the person (hereinafter referred   to   as   predecessor)   from   whom   the duty   or   any   other   sums   of   any   kind,   as specified   in   this   section,   is   recoverable   or due,   transfers   or   otherwise   disposes   of   his business   or   trade   in   whole   or   in   part,   or effects   any   change   in   the   ownership thereof,   in   consequence   of   which   he   is succeeded in such business or trade by any other person, all excisable goods, materials, preparations,   plants,   machineries,   vessels, utensils,   implements   and   articles   in   the custody   or   possession   of   the   person   so succeeding   may   also   be   attached   and   sold by   such   officer   empowered   by   the   Central Board   of   Excise   and   Customs,   after obtaining   written   approval   from   the Principal Commissioner of Central Excise or 23 Commissioner   of   Central   Excise,   for   the purposes   of   recovering   such   duty   or   other sums   recoverable   or   due   from   such predecessor   at   the   time   of   such   transfer   or otherwise disposal or change.” “ Section   38A .   Effect   of   amendments, etc.,   of   rules,   notifications   or   orders.   ­ Where   any   rule,   notification   or   order   made or   issued   under   this   Act   or   any   notification or   order   issued   under   such   rule,   is amended,   repealed,   superseded   or rescinded, then, unless a different intention appears,   such   amendment,   repeal, supersession or rescinding shall not ­ a) revive anything not in force or existing at the   time   at   which   the   amendment,   repeal, supersession or rescinding takes effect; or b) affect the previous operation of any rule, notification   or   order   so   amended,   repealed, superseded   or   rescinded   or   anything   duly done or suffered thereunder; or c)   affect   any   right,   privilege,   obligation   or liability acquired, accrued or incurred under any   rule,   notification   or   order   so   amended, repealed, superseded or rescinded; or d)   affect   any   penalty,   forfeiture   or punishment   incurred   in   respect   of   any offence   committed   under   or   in   violation   of any   rule,   notification   or   order   so   amended, repealed, superseded or rescinded; or e) affect any investigation, legal proceeding or   remedy   in   respect   of   any   such   right, privilege,   obligation,   liability,   penalty, forfeiture   or   punishment   as   aforesaid,   and any   such   investigation,   legal   proceeding   or remedy   may   be   instituted,   continued   or enforced and any such penalty, forfeiture or punishment  may  be   imposed   as   if  the   rule, 24 notification   or   order,   as   the   case   may   be, had   not   been   amended,   repealed, superseded or rescinded.” (Central   Excise   Act,   1944)   w.e.f. 08.04.2011 “Section   11E.   Liability   under   Act   to   be first charge.  ­ Notwithstanding   anything   to   the   contrary contained   in   any   Central   Act   or   State   Act, any   amount   of   duty,   penalty,   interest,   or any   other   sum   payable   by   an   assessee   or any other person under this Act or the rules made   thereunder   shall,   save   as   otherwise provided   in   section   529A   of   the   Companies Act, 1956, (1 of 1956) the Recovery of Debts Due to Banks and the Financial Institutions Act,   1993   (51   of   1993)   and   the Securitisation   and   Reconstruction   of Financial   Assets   and   the   Enforcement   of Security Interest Act, 2002, (54 of 2002) be the   first   charge   on   the   property   of   the assessee   or   the   person,   as   the   case   may be.” Rule   173   Q   of   Central   Excise   Rules. 1944 Prior to 12.5.2000 “ Rule   173   Q.   Confiscation   and   Penalty­ (1)   If   any   manufacturer,   producer   or licensee of a warehouse­ (a) Removes   any   excisable   goods   in contravention   of   any   of   the   provisions   of these rules; or (b) Does   not   account   for   any   excisable goods manufactured, produced or stored by him; or (c) Engages   in   the   manufacture, production   or   storage   of   any   excisable 25 goods without having applied for the license required under section 6 of the Act; or (d) Contravenes   any   of   the   provisions   of these rules with intent to evade payment of duty, Then   all   such   goods   shall   be   liable   to confiscation and the manufacturer producer or   licensee   of   the   warehouse,   as   the   case may   be   shall   be   liable   to   a   penalty   not exceeding   three   times   the   value   of   the excisable   goods   in   respect   of   which   any contravention   of   the   nature   referred   to   in clause   (a)   or   clause   (b)   or   clause   (c)   or clause   (d)   has   been   committed   or   five thousand rupees, whichever is greater.  (2) Where­ (a)   In   case   of   a   contravention   of   the   nature referred   to   in   clause   (a)   or   clause   (b)   or clause   (c)   or   clause   (d)   of   sub   rule   (1),   the duty   leviable   on   the   excisable   goods referred to in that sub rule exceeds one lakh rupees, or (b)   Any   manufacturer,   producer   or   licensee of   a   warehouse,   whose   excisable   goods were   confiscated   under   sub   rule   (1)   and upon   whom   penalty   was   imposed   under that   sub   rule,   contravenes   against   any   of the   provisions   of   clause   (a)   or   clause   (b)   or clause   (c)   or   clause   (d)   of   sub   rule   (1)   and the   duty   leviable   on   the   excisable   goods   in respect   of   the   contravention   for   the   second or   any   subsequent   occasion   exceeds   ten thousand rupees. Then,   in   a   case   falling   under   clause   (a)   of this   sub   rule   or   in   a   case   falling   under clause   (b)   thereof   (whether   the contravention   under   that   clause   has   been 26 committed for the second or any subsequent occasion),   the   officer   adjudging   the   case under section 33 of the Act may, in addition to the award of the confiscation and penalty under the sub rule (1), direct, for reasons to be   recorded   in   writing,   the   confiscation   of any or all of the following belonging to such manufacturer,   producer   or   licensee   of   a warehouse, namely:­ (i) any   land,   building,   plant,   machinery, materials, conveyance, animal or any other thing   used   in   connection   with   the manufacture,   production,   storage,   removal or disposal of such goods, or (ii) any   other   excisable   goods   on   such land,   or   in   such   building   or   produced   or manufactured   with   such   plant,   machinery, materials or thing]” (Central Excise Rules, 1944) “ Rule  211 .   On   confiscation,   property  to vest in Central Government:  ­ (1)   When   anything   is   confiscated   under these   rules,   such   things   shall   thereupon vest in" Central Government. (2)   The   officer   adjudging   confiscation   shall take   and   hold   possession   of   the   things confiscated,   and   every   Officer   of   Police,   on the   requisition   of   such   officer,   shall   assist him   in   taking   and   holding   such possession.” Rule 28 of Central Excise Rules, 2001 [Issued   in   supersession   of   Central Excise Rules, 1944] “ Rule   28.   Confiscated   property   to   vest in Central Government:  ­   27 When   any   goods   are   confiscated   under these   rules,   such   things   shall   thereupon vest in the Central Government. The   Central   Excise   Officer   adjudging confiscation shall take and hold possession of   the   things   confiscated,   and   every   officer of   police,   on   the   requisition   of   such   Central Excise   Officer,   shall   assist   him   in   taking and holding such possession.” Rule 28 of Central Excise Rules, 2002 [Issued   in   supersession   of   Central Excise Rules, 2001] “Rule   28.   Confiscated   property   to   vest in Central Government:  ­  When   any   goods   are   confiscated   under these   rules,   such   things   shall   thereupon vest in the Central Government. The   Central   Excise   Officer   adjudging confiscation shall take and hold possession of   the   things   confiscated,   and   every   officer of   police,   on   the   requisition   of   such   Central Excise   Officer,   shall   assist   him   in   taking and holding such possession.” Rule 28 of Central Excise Rules, 2017 [Issued   in   supersession   of   Central Excise Rules,2002] “RULE 28.   Confiscation and penalty.   — (1)   Subject   to   the   provisions   of   section   11 AC   of   the   Act,   if   any   producer, manufacturer,   registered   person   of   a warehouse,   or   an   importer   who   issues   an invoice   on   which   CENVAT   credit   can   be taken, or a registered dealer, (a)   removes   any   excisable   goods   in contravention   of   any   of   the   provisions   of these rules or the notifications issued under these rules; or 28 (b) does not account for any excisable goods produced or manufactured or stored by him; or (c)   engages   in   the   manufacture,   production or   storage   of   any   excisable   goods   without having applied for the registration certificate required under section 6 of the Act; or (d)   contravenes   any   of   the   provisions   of these rules or the notifications issued under these rules with intent to evade payment of duty, then,   all   such   goods   shall   be   liable   to confiscation   and   the   producer   or manufacturer   or   registered   person   of   the warehouse,   or   an   importer   who   issues   an invoice   on   which   CENVAT   credit   can   be taken,   or   a   registered   dealer,   as   the   case may   be,   shall   be   liable   to   a   penalty   not exceeding   the   duty   on   the   excisable   goods in respect of which any contravention of the nature referred to in clause (a) or clause (b) or   clause   (c)   or   clause   (d)   has   been committed,   or   five   thousand   rupees, whichever is greater. (2)   An   order   under   sub­rule   (1)   shall   be issued   by   the   Central   Excise   Officer, following the principles of natural justice.” SARFAESI Act, 2002 Section 2(zc) to 2(zf)  “(zc)   “ secured   asset ”   means   the   property on which security interest is created;  (zd)  “ secured creditor”  means— (i)   any   bank   or   financial   institution   or   any consortium   or   group   of   banks   or   financial institutions   holding   any   right,   title   or 29 interest   upon   any   tangible   asset   or intangible asset as specified in clause (l); (ii)   debenture   trustee   appointed   by   any bank or financial institution; or (iii)   an   asset   reconstruction   company whether acting as such or managing a trust set up by such   asset   reconstruction   company   for   the securitisation or reconstruction, as the case may be; or (iv)   debenture   trustee   registered   with   the Board   appointed   by   any   company   for secured debt securities; or (v)   any   other   trustee   holding   securities   on behalf of a bank or financial institution, in whose favour security interest is created by   any   borrower   for   due   repayment   of   any financial assistance.] (ze)  “secured debt”  means a debt which is secured by any security interest; (zf)   “security   interest”   means   right,   title or   interest   of   any   kind,   other   than   those specified   in   section   31,   upon   property created   in   favour   of   any   secured   creditor and includes— (i)   any   mortgage,   charge,   hypothecation, assignment   or   any   right,   title   or   interest   of any kind, on tangible asset, retained by the secured   creditor   as   an   owner   of   the property, given on hire  or financial lease or conditional sale or under any other contract which   secures   the   obligation   to   pay   any unpaid   portion   of   the   purchase   price   of   the asset   or   an   obligation   incurred   or   credit provided   to   enable   the   borrower   to   acquire the tangible asset; or 30 (ii)   such   right,   title   or   interest   in   any intangible asset or assignment or licence of such   intangible   asset   which   secures   the obligation   to   pay   any   unpaid   portion   of   the purchase price of the intangible asset or the obligation incurred or any credit provided to enable   the   borrower   to   acquire   the intangible   asset   or   licence   of   intangible asset.” Section 13  “   13. Enforcement of security interest    .— ( 1)   Notwithstanding   anything   contained   in section 69 or section 69A of the Transfer of Property Act, 1882 (4 of 1882), any security interest   created   in   favour   of   any   secured creditor   may   be   enforced,   without   the intervention of the court or tribunal, by such creditor in accordance with the provisions of this Act. (2)   Where   any   borrower,   who   is   under   a liability   to   a   secured   creditor   under   a security   agreement,   makes   any   default   in repayment   of   secured   debt   or   any instalment   thereof,   and   his   account   in respect   of   such   debt   is   classified   by   the secured   creditor   as   non­performing   asset, then,   the   secured   creditor   may   require   the borrower by notice in writing to discharge in full   his   liabilities   to   the   secured   creditor within   sixty   days   from   the   date   of   notice failing   which   the   secured   creditor   shall   be entitled   to   exercise   all   or   any   of   the   rights under sub­section (4). (3)   The   notice   referred   to   in   sub­section   (2) shall give details of the amount payable by the   borrower   and   the   secured   assets intended   to   be   enforced   by   the   secured 31 creditor   in   the   event   of   non­payment   of secured debts by the borrower.   (4)   In   case   the   borrower   fails   to   discharge his   liability   in   full   within   the   period specified   in   sub­section   (2),   the   secured creditor may take recourse to one or more of the   following   measures   to   recover   his secured debt, namely:— (a)   take   possession   of   the   secured assets   of   the   borrower   including   the right   to   transfer   by   way   of   lease, assignment   or   sale   for   realising   the secured asset; [(b)   take   over   the   management   of the   business   of   the   borrower   including the   right   to   transfer   by   way   of   lease, assignment   or   sale   for   realising   the secured asset: Provided   that   the   right   to   transfer by   way   of   lease,   assignment   or   sale shall   be   exercised   only   where   the substantial   part   of   the   business   of   the borrower   is   held   as   security   for   the debt: Provided   further   that   where   the management   of   whole   of   the   business or part of the business is severable, the secured   creditor   shall   take   over   the management   of   such   business   of   the borrower   which   is   relatable   to   the security for the debt; (c)   appoint   any   person   (hereafter referred to as the manager), to manage the   secured   assets   the   possession   of which   has   been   taken   over   by   the secured creditor; (d) require at any time by notice in writing,   any   person   who   has   acquired any   of   the   secured   assets   from   the borrower and from whom any money is 32 due   or   may   become   due   to   the borrower,   to   pay   the   secured   creditor, so much of the money as is sufficient to pay the secured debt. (5)   Any   payment   made   by   any   person referred to in clause (d) of sub­section (4) to the   secured   creditor   shall   give   such   person a   valid   discharge   as   if   he   has   made payment to the borrower. (6)   Any   transfer   of   secured   asset   after taking   possession   thereof   or   take   over   of management   under   sub­section   (4),   by   the secured   creditor   or   by   the   manager   on behalf   of   the   secured   creditor   shall   vest   in the transferee all rights in, or in relation to, the   secured   asset   transferred   as   if   the transfer   had   been   made   by   the   owner   of such secured asset. (7)   Where   any   action   has   been   taken against   a   borrower   under   the   provisions   of sub­section   (4),   all   costs,   charges   and expenses   which,   in   the   opinion   of   the secured   creditor,   have   been   properly incurred by him or any expenses incidental thereto,   shall   be   recoverable   from   the borrower   and   the   money   which   is   received by the secured creditor shall, in the absence of   any   contract   to   the   contrary,   be   held   by him   in   trust,   to   be   applied,   firstly,   in payment   of   such   costs,   charges   and expenses and secondly, in discharge of the dues of the secured creditor and the residue of   the   money   so   received   shall   be   paid   to the   person   entitled   thereto   in   accordance with his rights and interests. 8 …………………….. 9 …………………….. 10 …………………… 11 …………………… 12 …………………… 33 13 …………………… SARFAESI Act, 2002 Section 35   “   35.   The   provisions   of   this   Act   to override   other   laws    .—The   provisions   of this   Act   shall   have   effect,   notwithstanding anything   inconsistent   therewith   contained in any other law for the  time  being in force or any instrument having effect by virtue of any such law.”             (emphasis supplied) 31. We have heard learned counsel for both the parties at length and have carefully perused the record. 32. The   Commissioner   Customs   and   Central   Excise, Ghaziabad   vide   order   dt.   26.03.2007,   ordered   the confiscation of all the land, building, plant, machinery etc.   of   RIL.   This   confiscation   order   was   passed   under rule   173Q(2)   of   the   Central   Excise   Rules,   1944. However,   in   the   impugned   order,   the   High   Court   has not   considered   that   on   the   date   of   the   confiscation orders   i.e.   26.03.2007   and   29.03.2007,   Rule   173Q(2) stood omitted from  the statute books vide government notification dated 12.05.2000.  34 33. We do not find merit in the submission of the learned Counsel   for   the   Respondent   that   notwithstanding   the omission of Section 173Q(2) from  the 1944 Rules vide notification   dated   12.05.2000,   the   Respondent   No.   3 was entitled to continue the proceedings on account of Section 38A(c) and Section 38A(e) of the Central Excise Act,   1944,   read   along   with   Section   6   of   the   General Clauses Act, 1897. 34. Constitution   bench   of   this   Court   in   Kolhapur Canesugar   Works   Ltd.   Vs   Union   of   India   &   Ors. [(2000) 2 SCC 536]  has held that: “11.   In   the   factual   backdrop   of   the   case discussed   earlier   the   question   that   arises for  determination  is   whether  after  omission of   the   old   Rule   10   and   10­A   and   its substitution   by   the   new   Rule   10   by   the Notification   No   267/77   dated   6.8.77   the proceedings   initiated   by   the   notice   dated 27.4.77   could   be   continued   in   law.   If   the question is answered in the affirmative then the   order   dated   15/27th   October,   1977   of the   Asstt.   Collector   of   Central   Excise confirming   the   demand   for   re­credit   of   the amount   of   Rs.   61,41,930   cannot   be interfered   with.   On   the   other   hand,   if   the question   is   answered   in   the   negative   then the said order is to be taken as non­est. . . 35 . 34.   (...)   It   is   not   correct   to   say   that   in considering   the   question   of   maintainability of   pending   proceedings   initiated   under   a particular provision of the rule after the said provision   was   omitted   the   Court   is   not   to look for a provision in the newly added rule for continuing the pending proceedings. It is also   not   correct   to   say   that   the   test   is whether   there   is   any   provision   in   the   rules to   the   effect   that   pending   proceedings   will lapse   on   omission   of   the   rule   under   which the   notice   was   issued.   It   is   our   considered view that in such a case the Court is to look to the provisions in the rule which has been introduced   after   omission   of   the   previous rule   to   determine   whether   a   pending proceeding will continue or lapse. If there is a   provision   therein   that   pending proceedings shall continue and be disposed of   under   the   old   rule   as   if   the   rule   has   not been   deleted   or   omitted   then   such   a proceeding   will   continue.   If   the   case   is covered by Section 6 of the General Clauses Act   or   there   is   a   pari­materia   provision   in the   statute   under   which   the   rule   has   been framed   in   that   case   also   the   pending proceeding will not be  affected by omission of   the   rule.   In   the   absence   of   any   such provision   in   the   statute   or   in   the   rule   the pending   proceedings   would   lapse   on   the rule   under   which   the   notice   was   issued   or proceeding   was   initiated   being deleted/omitted.   It   is   relevant   to   note   here that   in   the   present   case   the   question   of divesting the Revenue of a vested right does not   arise   since   no   order   directing   refund   of the   amount   had   been   passed   on   the   date when Rule 10 was omitted. 36 35. We, therefore, hold that the decisions of the   Full   Bench   of   the   Gujarat   High   court and   the   Division   Bench   of   the   Karnataka High   Court   noted   above   were   not   correctly decided. The said decisions are overruled. 36. In the case in hand, Rule 10 or Rule 10­ A   is   neither   a   "Central   Act"   nor   a "Regulation" as defined in the Act. It may be a   Rule   under   Section   3(51)   of   the   Act. Section   6   is   applicable   where   any   Central Act   or   Regulation   made   after commencement   of   the   General   Clauses   Act repeals   any   enactment.   It   is   not   applicable in the case of omission of a "Rule". 37.   The   position   is   well   known   that   at common law,  the  normal  effect  of  repealing a   statute   or   deleting   a   provision   is   to obliterate   it   from   the   statute   book   as completely   as   if   it   had   never   been   passed, and   the   statute   must   be   considered   as   a law   that   never   existed.   To   this   rule,   an exception   is   engrafted   by   the   provisions Section   6(1).   If   a   provision   of   a   statute   is unconditionally   omitted   without   a   saving clause in favour of pending proceedings, all actions must stop where the omission finds them,   and   if   final   relief   has   not   been granted before the omission goes into effect, it cannot be granted afterwards. Savings of the   nature   contained   in   Section   6   or   in special Acts may modify the position. Thus, the operation of repeal or deletion as to the future and  the past  largely depends  on the savings   applicable .   In   a   case   where   a particular   provision   in   a   statute   is   omitted and   in   its   place   another   provision   dealing with   the   same   contingency   is   introduced without   a   saving   clause   in   favour   of 37 pending   proceedings   then   it   can   be reasonably inferred that the intention of the legislature   is   that   the   pending   proceeding shall not continue but a fresh proceeding for the   same   purpose   may   be   initiated   under the new provision.”     (emphasis supplied) 35. The   Gujarat   High   Court   in   Kotak   Mahindra   Bank Ltd.   Vs.   District   Magistrate   [2010   SCC   online Gujarat   10656]   has   held  that   from   a   perusal   of  Rule 28,   it   is   clear   that   the   Legislature   intended   to confiscate   only   “goods”   which   is   distinct   from immovable   property   like   land,   building,   plant, machinery etc. We quote, with approval, the reason for which,   the   High   Court   held   that   “The   competent authority of Excise and Customs Department, including the   Commissioner   of   Central   Excise   and   Customs, Vadodara­II   had   no   jurisdiction   to   confiscate   the   land under Rule 173Q (2), the said rule having been omitted and substituted by Rule 28, by the time the Order dated 25.02.2006   was   passed.   The   order   being   without jurisdiction  is   nullity  in  the   eye   of   law  and  thereby  the 38 authorities   cannot   derive   advantage   of   the   order   dated 25.02.2006.” 36. In   the   case   at   hand,   the   proceedings   initiated   under the   erstwhile   Rule   173Q(2)   would   come   to   an   end   on the   repeal   of     the   said   Rule   173Q(2)   of   the   Central Excise Rules, 1944. Respondent Counsel’s submission that   the   proceedings   would   be   saved   on   account   of Section   38A(c)   and   38A(e)   of   the   Central   Excise   Act, 1944 and Section 6 of the General Clauses Act, 1897, is   misplaced   and   lacks   statutory   backing.   Firstly,   as has been held by a Constitution Bench of this Court in Kolhapur Canesugar Works Ltd. Vs Union of India &   Ors.   [(2000)   2   SCC   536] ,   Section   6   of   the   General Clauses Act, 1897 is applicable where any Central Act or   Regulation   made   after   commencement   of   the General   Clauses   Act   repeals   any   enactment.   It   is   not applicable   in   the   case   of   omission   of   a   "Rule".   Hence, the   question  of   applicability   of  Section   6  is  decided  in the   negative.  Secondly,   on   the  issue  of   applicability   of Section   38A(c)   and   38A(e)   of   the   Central   Excise   Act, 39 1944, it is held that the Respondent would not be able to   enjoy   its   protection   because   Section   38A(c)   and 38A(e)   are   attracted   only   when   “unless   a   different intention appears”. In the present case, the legislature has   clarified   its   intent   to   not   restore/revive   the   power of   confiscation   of   any   land,   building,   plant   machinery etc., after omission of the provisions contained in Rule 173Q(2)   w.e.f   12.05.2000.   This   intention   of   the legislature  can   be  drawn  out   from  the  fact  that   power to confiscate any  land, building, plant, machinery  etc. after   omission   w.e.f.   12.05.2000   has   not   been introduced   in   the   subsequent   Central   Excise   Rules, 2001,   Central   Excise   Rules,   2002   and   Central   Excise Rules, 2017. Additionally, this intent is also fortified by the   fact   that   Rule   211   of   the   Central   Excise   Rules, 1944,   inter   alia,   provided   that   “anything”   confiscated under   the   Rules   shall   thereupon   vest   in   Central Government,   whereas   Rule   28   of   the   Central   Excise Rules of 2001, 2002 and 2017, which are pari materia to   the   earlier   Rule   211   of   the   1944   Rules,   instead   of the word “anything”, provided for vesting of confiscated 40 “Goods”   in   the   Central   Government.   Lastly,   after omission   of   Rule   173Q(2)   of   1944   Rules   w.e.f. 12.05.2000 and after supersession of Rule 211 of 1944 Rules   in   the   year   2001,   the   newly   enacted   Rule   28   of the   Rules   of   2001,   Rule   28   of   the   Rules   of   2002   and Rule   28   of   the   Rules   of   2017,   did   not   provide   for confiscation   of   any   land,   building,   plant,   machinery etc.   and   their   consequent   vesting   in   the   Central Government,   as   Rule   28   only   provided   for   vesting   in the  Central Government of the  “Goods” confiscated by the   Central   Excise   Authorities   under   the   Excise   Act, 1944.   This   derivation   of   the   legislature’s   intent,   in conjunction   with   the   ratio   laid   in   the   case   of   Kotak Mahindra   Bank   (supra)   makes   it   apparent   that   the confiscation   proceedings   were   not   saved   by   these mentioned   provisions   and   that   the   final   confiscation order   dated   26.03.2007   and   29.03.2007   were   passed without   jurisdiction   by   the   Commissioner   of   Central Excise and Customs. 41 37. Secondly,   coming   to   the   issue   of   priority   of   secured creditor’s debt over that of the Excise Department, the High   Court   in   the   impugned   judgment   has   held   that “In   view   of   the   matter,   the   question   of   first   charge   or second charge over  the properties would  not arise.”   In this context, we are of the opinion that the High Court has misinterpreted the issue to state that the question of   first   charge   or   second   charge   over   the   properties, would not arise.  38. A  Full  Bench   of  the  Madras High  Court  in  the  case  of UTI Bank Ltd. Vs. Dy. Commissioner Central Excise [2006   SCC   Online   Madras   1182],   while   dealing   with a similar issue, has held that: “25.   In   the   case   on   hand,   the   petitioner Bank which took possession of the property under   Section   13   of   the   SARFAESI   Act, being a special enactment, undoubtedly is a secured   creditor.   We   have   already   referred to   the   provisions   of   the   Central   Excise   Act and   the   Customs   Act.   They   envisage procedures   to   be   followed   and   how   the amounts   due   to   the   Departments   are   to   be recovered.   There   is   no   specific   provision either   in   the   Central   Excise   Act   or   the Customs   Act,   claiming   "first   charge"   as provided   in   other   enactments,   which   we have pointed out in earlier paragraphs. 42 26. In the light of the above discussion, we conclude,  “(i)  Generally,  the   dues   to   Government,  i.e., tax,   duties,   etc.  (Crown's   debts)   get   priority over ordinary debts. (ii) Only when there is a specific provision in the   statute   claiming   "first   charge"   over   the property,   the   Crown's   debt   is   entitled   to have priority over the claim of others. (iii)   Since   there   is   no   specific   provision claiming "first charge" in the Central Excise Act   and   the   Customs   Act,   the   claim   of   the Central   Excise   Department   cannot   have precedence   over   the   claim   of   secured creditor, viz., the petitioner Bank. (iv) In the absence of such specific provision in   the   Central   Excise   Act   as   well   as   in Customs   Act,   we   hold   that   the   claim   of secured   creditor   will   prevail   over   Crown's debts." In   view   of   our   above   conclusion,   the petitioner   UTI   Bank,   being   a   secured creditor   is   entitled   to   have   preference   over the   claim   of   the   Deputy   Commissioner   of Central Excise, first respondent herein.”  (emphasis supplied) This   Court,   while   dismissing   the   Civil  Appeal  No.3627 of   2007   filed   against   the   judgment   of   the   Full   Bench, vide order dated 12.09.2009 held as under:  “Having   gone   through   the   provisions   of   the Securitization   Act,   2002,   in   light   of   the 43 judgment of the Division Bench of this court in the case of Union of India vs Sicom Ltd. & Anr.,   reported   in   2009   (1)   SCALE   10,   we find   that   under   the   provisions   of   the   said 2002   Act,   the   appellants   did   not   have   any statutory   first   charge   over   the   property secured   by   the   respondent   bank.   In   the circumstances,   the   Civil   Appeal   is dismissed with no order as to costs”  (emphasis supplied) Hence   the   reasoning   given   by   the   High   Court   stands strong and has been affirmed by this Court.  39. This   Court,   in   Dena   Bank   vs   Bhikhabhai   Prabhu Dass Parikh & Anr. [(2000) 5 SCC 694],  wherein the question   raised   was   whether   the   recovery   of   sales   tax dues (amounting to Crown debt) shall have precedence over   the   right   of   the   bank   to   proceed   against   the property   of   the   borrowers   mortgaged   in   favour   of   the bank, observed as under: “10. However, the Crowns preferential right of   recovery   of   debts   over   other   creditors   is confined to ordinary or unsecured creditors. The   common   law   of   England   or   the principles of equity and good conscience (as applicable to India)  do not accord  the Crown a   preferential   right   of   recovery   of   its   debts over   a   mortgagee   or   pledgee   of   goods   or   a Secured Creditor.”              (emphasis supplied) 44 40. Further,   in   Central   Bank   of   India   Vs.   Siriguppa Sugars   &   Chemicals   Ltd.   &   Ors.   [(2007)   8   SCC 353],   while   adjudicating   a   similar   matter,   this   Court has held as under: “18. Thus, going by the principles governing the   matter,   propounded   by   this   Court   there cannot   be   any   doubt   that   the   rights   of   the appellant­bank over the pawned sugar had precedence   over   the   claims   of   the   Cane Commissioner   and   that   of   the   workmen. The   High   Court   was,   therefore,   in   error   in passing an interim order to pay parts of the proceeds   to   the   Cane   Commissioner   and   to the   Labour   Commissioner   for   disbursal   to the   cane   growers   and   to   the   employees. There   is   no   dispute   that   the   sugar   was pledged   with   the   appellant   bank   for securing   a   loan   of   the   first   respondent   and the   loan   had   not   been   repaid.   The   goods were   forcibly   taken   possession   of   at   the instance   of   the   revenue   recovery   authority from   the   custody   of   the   pawnee,   the appellant­bank.   In  view  of  the  fact  that  the goods were validly pawned to the appellant bank,   the   rights   of   the   appellant­bank   as pawnee cannot be affected by the orders of the   Cane   Commissioner   or   the   demands made   by   him   or   the   demands   made   on behalf   of   the   workmen.   Both   the   Cane Commissioner   and   the   workmen   in   the absence   of   a   liquidation,   stand   only   as unsecured  creditors  and  their rights  cannot prevail over the rights of the pawnee of the goods.”     (emphasis supplied) 45 41. The   Bombay   High   Court   in   Krishna   Lifestyle Technologies   Ltd.   Vs.   Union  of  India  &  Ors.   [2008 SCC   Online   Bombay   137],   wherein   the   issue   for consideration was “whether tax dues recoverable under the   provisions   of   The   Central   Excise   Act,   1944   have priority   of   claim   over   the   claim   of   secured   creditors under   the   provisions   of   the   Securitisation   and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002” held that: “ Considering   the   language   of   Section   35 and  the   decided  case   law,  in our opinion  it would   be   of   no   effect,   as   the   provisions   of SARFAESI Act override the provisions of the Central   Sales   Tax   Act   and   as   such   the priority   given   to   a   secured   creditor   would override Crown dues or the State dues . In so far as the SARFAESI Act is concerned a   Full   Bench   of   the   Madras   High   Court   in UTI Bank Ltd. v. Deputy Commissioner of C. Excise,   Chennai­II   has   examined   the   issue in   depth.   The   Court   was   pleased   to   hold that   tax   dues   under   the   Customs   Act   and Central   Excise   Act,   do   not   have   priority   of claim over the dues of a secured creditor as there   is   no   specific   provision   either   in   the Central Excise Act or the Customs Act giving those dues first charge, and that the claims of the secured creditors will prevail over the 46 claims   of   the   State.   Considering   the   law declared by the Apex Court in the matter of priority of state debts as already discussed and   the   provision   of   Section   35   of SARFAESI   Act   we   are   in   respectful agreement   with   the   view   taken   by   the Madras High Court.” (emphasis supplied) 42. An SLP (No. 12462/2008) against the above judgement of   the   Bombay   High   Court   stands   dismissed   by   this Court on 17.07.2009 by relying upon the judgement in the   matter   of   Union   of   India   vs   SICOM   Ltd.   &   Anr. Reported in [(2009) 2 SCC 121],  wherein the question involved   was   “Whether   realization   of   the   duty   under the   Central   Excise   Act   will   have   priority   over   the secured   debts   in   terms   of   the   State   Financial Corporation Act, 1951” and this Court held as under: “9.   Generally,   the   rights   of   the   crown   to recover the debt would prevail over the right of   a   subject.   Crown   debt   means   the   debts due  to the  State  or the king; debts  which a prerogative   entitles   the   Crown   to   claim priority   for   before   all   other   creditors.   [See Advanced   Law   Lexicon   by   P.   Ramanatha Aiyear   (3rd   Edn.)   p.   1147].   Such   creditors, however,   must   be   held   to   mean   unsecured creditors .   Principle   of   Crown   debt   as   such pertains   to   the   common   law   principle.   A common   law   which   is   a   law   within   the 47 meaning   of   Article   13   of   the   Constitution   is saved in terms of Article 372 thereof. Those principles of common law, thus, which were existing   at   the   time   of   coming   into   force   of the   Constitution   of   India   are   saved   by reason   of   the   aforementioned   provision.   A debt which is secured or which by reason of the provisions of a statute becomes the first charge   over   the   property   having   regard   to the   plain   meaning   of   Article   372   of   the Constitution of India must be held to prevail over the Crown debt which is an unsecured one.             (emphasis supplied) 43. In view of the above, we are of the firm opinion that the arguments of the learned counsel for the Appellant, on the   second   issue,   hold   merit.   Evidently,   prior   to insertion   of   Section   11E   in   the   Central   Excise   Act, 1944   w.e.f.   08.04.2011,   there   was   no   provision   in   the Act of 1944 inter alia, providing for First Charge on the property of the Assessee or any person under the Act of 1944.   Therefore,   in   the   event   like   in   the   present   case, where   the   land,   building,   plant   machinery,   etc.   have been   mortgaged/hypothecated   to   a   secured   creditor, having   regard   to   the   provisions   contained   in   section 2(zc)   to   (zf)   of   SARFAESI   Act,   2002,   read   with provisions   contained   in   Section   13   of   the   SARFAESI 48 Act,   2002,   the   Secured   Creditor   will   have   a   First Charge on the Secured Assets. Moreover, section 35 of the   SARFAESI   Act,   2002   inter   alia,   provides   that   the provisions   of   the   SARFAESI   Act,   shall   have   overriding effect   on   all   other   laws.   It   is   further   pertinent   to   note that   even   the   provisions   contained   in   Section   11E   of the   Central   Excise   Act,   1944   are   subject   to   the provisions contained in the SARFAESI Act, 2002.  44. Thus,   as   has   been   authoritatively   established   by   the aforementioned   cases   in   general,   and   Union   of   India vs   SICOM   Ltd.   (supra)   in   particular,   the   provisions contained   in   the   SARFAESI   Act,   2002,   even   after insertion   of   Section   11E   in   the   Central   Excise   Act, 1944   w.e.f.   08.04.2011,   will   have   an   overriding   effect on the provisions of the Act of 1944.  45. Moreover,   the   submission   that   the   validity   of   the confiscation   order   cannot   be   called   into   question merely   on   account   of   the   Appellant   being   a   secured creditor   is   misplaced   and   irrelevant   to   the   issue   at hand. The contention that a confiscation order cannot 49 be   quashed   merely   because   a   security   interest   is created   in   respect   of   the   very   same   property   is   not worthy of acceptance. However, what is required to be appreciated   is   that,   in   the   present   case,   the confiscation order is not being quashed merely because a   security   interest   is   created   in   respect   of   the   very same   property.   On   the   contrary,   the   confiscation orders,   in   the   present   case,   deserve   to   be   quashed because   the   confiscation   orders   themselves   lack   any statutory   backing,   as   they   were   rooted   in   a   provision that   stood   omitted   on   the   day   of   the   passing   of   the orders.   Hence,   it   is   this   inherent   defect   in   the confiscation orders that paves way for its quashing and not merely the fact that a security interest is created in respect of the very same property that the confiscation orders dealt with. 46. Further,   the   contention   that   in   the   present   case,   the confiscation   proceedings   were   initiated   almost   8­9 years prior to the charge being created in respect of the very   same   properties   in   favour   of   the   bank   is   also inconsequential.   The   fact   that   the   charge   has   been 50 created   after   some   time   period   has   lapsed   post   the initiation   of   the   confiscation   proceedings,   will   not provide   legitimacy   to   a   confiscation   order   that   is   not rooted in any valid and existing statutory provision. 47. To   conclude,   the   Commissioner   of   Customs   and Central   Excise   could   not   have   invoked   the   powers under  Rule  173Q(2) of  the Central  Excise  Rules, 1944 on 26.03.2007 and 29.03.2007 for confiscation of land, buildings   etc.,   when   on   such   date,   the   said   Rule 173Q(2)   was   not   in   the   Statute   books,   having   been omitted   by   a   notification   dated   12.05.2000.   Secondly, the   dues   of   the   secured   creditor,   i.e.   the   Appellant­ bank,   will   have   priority   over   the   dues   of   the   Central Excise   Department,   as   even   after   insertion   of   Section 11E in the Central Excise Act, 1944 w.e.f. 08.04.2011, and   the   provisions   contained   in   the   SARFAESI   Act, 2002 will have an overriding effect on the provisions of the Central Excise Act of 1944. 48. Accordingly, the Appeal is Allowed and the confiscation orders   dated   26.03.2007   and   29.03.2007,   passed   by 51 the   Commissioner   Customs   and   Central   Excise, Ghaziabad, are quashed. ………………………………..J.                                                [L. NAGESWARA RAO] ………………………………..J.                                               [VINEET SARAN] New Delhi Dated: February 24, 2022 52