/2023 INSC 0202/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION        CIVIL APPEAL NO(S). 4369 OF 2009 M/S. PLATINUM THEATRE AND OTHERS ….APPELLANT(S) VERSUS COMPETENT AUTHORITY SMUGGLERS & FOREIGN EXCHANGE MANIPULATORS (FORFEITURE OF PROPERTY) ACT, 1976 AND ANOTHER ….RESPONDENT(S) J U D G M E N T Rastogi, J. 1. The instant appeal is directed against the judgment and order dated   19 th   April,   2007   passed   by   learned   Single   Judge   of   the   High Court of Karnataka at Bangalore upholding the order passed by the competent   authority   under   Section   7   read   with   19(1)   of   the Smugglers   and   Foreign   Exchange   Manipulators(Forfeiture   of 1 Property) Act, 1976(hereinafter being referred to as the “Act, 1976”) dated 31 st  December, 1997. 2. Appellant   no.1   is   said   to   be   a   registered   partnership   firm comprising of appellant nos. 2 to 5 and one N.A. Yusuf(not a party herein)  as  its  partners  with   the  profit   sharing  ratio   of  the  partners as follows:­ N.A. Yusuf ­ 50% P.M. Saheeda(appellant no. 2) ­ 25% Mohd. Ali(appellant no. 3) ­ 8.33% Shaukat Ali(appellant no. 4) ­ 8.33% Mumtaz(appellant no. 5) ­ 8.33% 3. The background facts culled out from the record which led to passing   of   the   order   forfeiting   the   subject   property   are   that   one   of the partners of the first appellant, namely, N.A. Yusuf, was ordered to be detained by Conservation of Foreign Exchange and Prevention of   Smuggling   Activities   Act,   1974(hereinafter   being   referred   to   as “COFEPOSA”) by order dated 21 st   January, 1985 by Government of Maharashtra   and   later   by   the   Central   Government   by   order   dated 27 th   August,   1991.     The   two   detention   orders   against   N.A.   Yusuf 2 came to be challenged in the writ petition before Delhi High Court. Both   the   petitions   were   allowed   by   judgments   dated   15 th   October, 1991 and 11 th   May, 1992 respectively.   In consequence thereof, the forfeiture   order   passed   by   the   competent   authority   on   23 rd November, 1977 came to an end. 4. On 16 th   October, 1994, a show cause notice was issued to the first appellant firm and its partners calling upon them to provide an explanation   as   to   why   the   subject   theatre   (M/s.   Platinum   Theatre) should not be forfeited.   After  affording  opportunity of hearing, the competent   authority,   in   the   first   instance,   passed   an   order   of forfeiture   against   the   first   appellant   firm   forfeiting   M/s.   Platinum Theatre   and   its   equipment   by   order   dated   31 st   July,   1995. However,   on   appeal   being   preferred   at   the   instance   of   the appellants,   the   matter   was   remanded   back   to   the   competent authority for fresh consideration by order dated 17 th  July, 1997. 5. The competent authority after revisiting the matter afresh and affording an opportunity of hearing to the parties, passed an order dated   31 st   December,   1997   of   forfeiture   of   M/s.   Platinum   Theatre under   Section   7   of   the   Act,   1976.     Subsequently,   the   Appellate 3 Tribunal for Forfeited Property, New Delhi(hereinafter being referred to as the “Tribunal”) dismissed the appeal and upheld the order of forfeiture   passed   by   the   competent   authority   on   7 th   September, 1999   and,   thereafter,   the   writ   petition   filed   at   the   instance   of   the appellants also came to be dismissed by judgment and order dated 19 th   April,   2007   which   became   a   subject   matter   of   challenge   in appeal before us. 6. Learned counsel for the appellant has challenged the order of forfeiture particularly on the following submissions:­ (i) The land on which the subject theatre was constructed is not the property of the first appellant firm.  It is owned by appellant no. 2(P.M.   Saheeda   w/o   Ibrahim   Soofi)   through   a   registered   sale   deed dated   16 th   April,   1969.     Since   the   land   was   privately   owned   by appellant   no.   2,   the   order   regarding   forfeiture   of   land,   in   the   facts and circumstance of the case, is not legally sustainable. (ii) The   competent   authority   ought   to   have   applied   Section   9   of the   Act,   1976   in   the   present   case   and   should   have   provided   an option to the appellants to pay fine in lieu of forfeiture, taking into consideration   the   fact   that   the   appellants   had   disclosed   source   of 4 more   than   50%   cost   incurred   in   construction   of   the   theatre.     The loan   of   Rs.12   lakhs   obtained   from   Vijaya   Bank   by   the   appellants constituted more than 50% of cost of the theatre’s construction.  As such, the authority was under an obligation to give an option to the appellants to pay a fine in lieu of forfeiture in terms of Section 9 of the Act, 1976. (iii) The   forfeiture   proceeding   initiated   in   1995   was   grossly delayed.  The partnership firm is of the year 1974, the construction of the theatre was carried out during the period 1971­1974 and the forfeiture   order   was   passed   in   1997,   after   more   than   two   decades. The   competent   authority   ought   to   have   considered   the   inordinate delay   in   passing   of   an   adverse   order   of   forfeiture   on   the   premise that it could not have been possible because of long  delay  to  trace the relevant documents which, indeed, has caused prejudice to the appellants. 7. Per   contra,   learned   counsel   for   the   respondents,   while supporting the finding returned by the competent authority, in the first   instance,   forfeiting   the   subject   property   in   question   and   later 5 confirmed   by   the   Tribunal   in   the   impugned   judgment,   in   counter, has made the following submissions:­ (i) Section 8 of the Act, 1976 provides that the burden to proof, in any   proceedings   under   this   Act,   shall   lie   on   the   person   affected. The   appellants   have   failed   to   discharge   the   said   burden,   in consequence   of   which   the   finding   recorded   by   the   competent authority   duly   supported   with   the   material   on   record   justify   and support   the   order   of   forfeiture   passed   by   the   competent   authority dated 31 st  December, 1997. (ii) Both   N.A.   Yusuf   and   appellant   no.   2(P.M.Saheeda)   failed   to disclose   any   source   of   their   capital   contribution   in   the   first appellant firm and have failed to disclose any books of accounts for the   expenditure   in   construction   of   the   subject   theatre   and   also failed   to   disclose   any   bank   account   from   which   money   was disbursed   for   building   the   said   theatre.     In   addition,   appellant   no. 2(P.M. Saheeda) failed to substantiate with proof the claim that the land  was bought from  her  wedding  gifts in 1969.   In the facts and circumstances,   the   finding   of   forfeiture   recorded   by   the   competent 6 authority has been rightly confirmed at all later stages in the course of proceedings. (iii) The contribution of N.A. Yusuf was more than half of the total contribution of Rs.10.20 lakhs of capital infused in the partnership firm.  Since more than 50% of the value remained unexplained, the appellants were not entitled to seek an option to pay a fine in lieu of forfeiture as contemplated under Section 9 of the Act. (iv) There was no delay which could be attributed to the authority for   the   reason   that   proceedings   were   initiated   in   the   first   instance against   the   appellant   firm   by   issuance   of   show   cause   notice   dated 13 th   January, 1977 and since then the proceedings were continued one   after   the   other.     In   reference   to   the   instant   proceedings,   the show   cause   notice   was   served   to   the   appellant   firm   and   its partners(appellant nos. 2 to 5)  on  16 th   October, 1994 which  finally culminated into forfeiture of the property under Section 7 by order dated 31 st   December, 1997.   In the given circumstances, there was no delay  on the  part of  the  respondent  authorities in  initiating  the proceedings in reference to the forfeiture of the property under the 7 Act, 1976 which, in no manner, be said to be fatal in the given facts and circumstances to interfere in the instant proceedings. 8. We  have  heard   learned   counsel   for   the   parties   and  with   their assistance perused the material available on record. 9. The   Act,   1976   has   been   enacted   by   the   Parliament   with   an object to provide for the forfeiture of illegally acquired properties of smugglers   and   foreign   exchange   manipulators   and   for   matters connected   therewith   or   incidental   thereto.     At   the   same   time,   to provide   an   effective   prevention   of   smuggling   activities   and   foreign exchange   manipulations   which   are   having   a   deleterious   effect   on the national economy, it is necessary to deprive persons engaged in such   activities   and   manipulations   of   their   ill­gotten   gains.     It   also provides   that   such   persons   have   been   augmenting   such   gains   by violations of wealth­tax, income­tax or other laws or by other means and have thereby been increasing their resources for operating in a clandestine   manner   and   to   nail   such   persons   who   are   holding   the properties   acquired   by   them   through   such   gains   in   the   name   of their relatives, associates and confidants. 8 10. Section 2(1) of the Act, 1976 applies to the persons specified in sub­section (2).   Section 2(2) gives a long list of different categories of   persons   to   whom   the   Act   applies   and   includes   as   defined   in Section   2(2)(b)   that   every   person   in   respect   of   whom   an   order   of detention   has   been   made   under   the   COFEPOSA   and   also   includes every associate of a person referred to in clause (a) or clause (b) as defined in sub­clause(d) read with Explanation 3, which refers to an associate and covers all individuals who had been or is a member, partner   or   director   of   an   association   of   persons   including association, body, partnership firm or private company, etc.    11. Sections   2,   6,   7,   8  and  9   of  the   Act,  1976  which   are  relevant for the purpose, are extracted hereinbelow: “ 2. Application.   (1)   The   provisions   of   this   Act   shall   apply   only   to   the   persons specified in sub­section (2).  (2)   The   persons   referred   to   in   sub­section   (1)   are   the   following, namely: ­  (a) every person­  (i) who has been convicted under the Sea Customs Act, 1878   (8   of   1878),   or   the   Customs   Act,   1962   (52   of 1962),   of   an   offence   in   relation   to   goods   of   a   value exceeding one lakh of rupees ; or  9 (ii)   who   has   been   convicted   under   the   Foreign Exchange   Regulation   Act,   1947   (7   of   1947),   or   the Foreign   Exchange   Regulation   Act,   1104   1973   (46   of 1973),   of   an   offence,   the   amount   or   value   involved   in which exceeds one lakh of rupees; or  (iii) who having been convicted under the Sea Customs Act, 1878 (8 of 1878), or the Customs Act, 1962 (52 of 1962),   has   been   convicted   subsequently   under   either of those Acts ; or  (iv)   who   having   been   convicted   under   the   Foreign Exchange   Regulation   Act,   1947   (7   of   1947),   or   the Foreign   Exchange   Regulation   Act,   1973   (46   of   1973), has been convicted subsequently under either of those Acts ;  (b) every person in respect of whom an order of detention has been made under the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 (52 of 1974);  Provided that­  (i) such order of detention, being an order to which the   provisions   of   section   9   or   section   12A   of   the   said Act do not apply, has not been revoked on the report of the   Advisory   Board   under   section   8  of  the   said   Act   or before   the   receipt   of   the   report   of   the   Advisory   Board or before making a reference to the Advisory Board; or   (ii) such order of detention, being an order to which the   provisions   of   section   9   of   the   said   Act   apply,   has not   been   revoked   before   the   expiry   of   the   time   for,   or on   the   basis   of,   the   review   under   subsection   (3)of section 9, or on the report of the Advisory Board under section 8, read with sub­ section (2) of section 9, of the said Act ; or  (iii) such order of detention, being an order to which, the provisions of section 12A of the said Act apply, has not   been   revoked   before   the   expiry   of   the   time   for,   or on   the   basis   of,   the   first   review   under   sub­section   (3) of   that   section,   or   on   the   basis   of   the   report   of   the 10 Advisory Board under section 8, read with sub­section (6) of section 12A, of that Act ; or (iv) such   order   of   detention   has   not   been   set   aside by a court of competent jurisdiction ;  (c)  every  person  who  is a relative  of a  person referred to in clause (a) or clause (b) ;  (d) every associate of a person referred to in clause (a) or clause (b); (e)   any   holder   (hereafter   in   this   clause   referred   to   as   the   present holder) of any property which was at any time previously held by a person   referred   to   in   clause   (a)   or   clause   (b)   unless   the   present holder or, as the case may be, anyone who held such property after such  person  and  before  the present  holder,  is  or  was a  transferee in good faith for adequate consideration. Explanation 1.­  Explanation 2.­­  Explanation   3.­For   the   purposes   of   clause   (d),   "associate",   in relation to a person, means­  (i) any individual who had been or is residing in the residential   premises   (including   outhouses)   of   such person;   (ii) any individual who had been or is managing the affairs or keeping the accounts of such person;   (iii) any   association   of   persons,   body   of   individuals, partnership   firm,   or   private   company   within   the meaning   of   the   Companies   Act,   1956   (   1   of   1956),   of which   such   person   had  been   or   is   a   member,   partner or director;   (iv) any   individual   who   had   been   or   is   a   member, partner   or   director   of   an   association   of   persons,   body of   individuals,   partnership   firm   or   private   company referred to in clause (iii) at any time when such person had   been   or   is   a   member,   partner   or   director   of   such association,   body,   partnership   firm   or   private company; 11   (v) any   person   who   had   been   or   is   managing   the affairs,   or   keeping   the   accounts,   of   any   association   of persons,   body   of   individuals,   partnership   firm   or private company referred to in clause (iii);  (vi) ….” …. 6. Notice of forfeiture.  (1) If, having regard to the value of the properties held by   any   person   to   whom   this   Act   applies,   either   by himself or through any other person on his behalf, his known sources of income, earnings or assets, and any other information or material available to it as a result of   action   taken   under   section   18   or   otherwise,   the competent authority has reason to believe (the reasons for   such   belief   to   be   recorded   in   writting)   that   all   or any of such properties are illegally acquired properties. it   may   serve   a   notice   upon   such   person   (hereinafter referred   to   as   the   person   affected)   calling   upon   him within   such   time   as   may   be   specified   in   the   notice, which   shall   not   be   ordinarily  less   than   thirty  days,   to indicate the sources of his income, earnings or assets, out   of   which   or   by   means   of   which   he   has   acquired such   property,   the   evidence   on   which   he   relies   and other   relevant   information   and   particulars,   and   to show   cause   why   all   or   any   of   such   properties,   as   the case   may   be,   should   not   be   declared   to   be   illegally acquired   properties   and   forfeited   to   the   Central Government under this Act.  (2)   Where   a   notice   under   sub­section   (1)   to   any specifies any property as being  held on behalf of such person by any other person. a copy of the notice shall also be served upon such other person.  7. Forfeiture of property in certain cases.   (1) The competent authority may, after considering the explanation,   if   any,   to   the   show­   cause   notice   issued under   section   6,   and   the   materials   available   before   it 12 and   after   giving   to   the   person   affected   (and   in   a   case where the person affected holds any property specified in the notice through any  other  person,  to such  other person   also)   a   reasonable   opportunity   of   being   heard, by   order,   record   a   finding   whether   all   or   any   of   the properties in question are illegally acquired properties. (2)   Where   the   competent   authority   is   satisfied   that some   of   the   properties   referred   to   in   the   show   cause notice   are   illegally   acquired   properties   but   is   not   able to identify specifically such properties then, it shall be lawful   for   the   competent   authority   to   specify   the properties   which,   to   the   best   of   its   judgment,   are illegally   acquired   properties   and   record   a   finding accordingly under sub­section (1).  (3)   Where   the   competent   authority   records   a   finding under   this   section   to   the   effect   that   any   property   is illegally   acquired   property,   it   shall   declare   that   such property   shall,   subject   to   the   provisions   of   this   Act, stand forfeited to the Central Government free from all encumbrances.  (4)   where   any   shares   in   a   company   stand   forfeited   to the   Central   Government   under   this   Act,   then,   the company shall, notwithstanding anything contained in the Companies Act, 1956 (1 of 1956), or the articles of association   of   the   company,   forthwith   register   the Central Government as the transferee of such shares.  8. Burden of proof.   In   any   proceedings   under   this   Act,   the   burden   of proving that any property specified in the notice served under section 6 is not illegally acquired property shall be on the person affected.  9. Fine in lieu of forfeiture.   (1) Where the competent authority makes a declaration that   any   property   stands   forfeited   to   the   Central Government under section 7 and it is a case where the source   of   only   a   part,   being   less   than   one­half   of   the income,   earnings   or   assets   with   which   such   property 13 was acquired has not been proved to the satisfaction of the competent authority, it shall make an order giving an   option   to   the   person   affected   to   pay,   in   lieu   of forfeiture,   a   fine   equal   to   one   and   one­fifth   times   the value of such part.  Explanation.­For the purposes of this sub­section, the value   of   any   part   of   income,   earnings   or   assets,   with which any property has been acquired, shall be,­  (a) in the case of any part of income or earnings, the amount of such part of income or earnings;  (b)   in   the   case   of   any   part   of   assets,   the proportionate   part   of   the   full   value   of   the consideration for the acquisition of such assets.  (2) Before making an order imposing a fine under sub­ section   (1),   the   person   affected   shall   be   given   a reasonable opportunity of being heard,  (3) Where the person affected pays the fine due under sub­ section (1), within such time as may be allowed in that   behalf,   the   competent   authority   may,   by   order, revoke the declaration of forfeiture under section 7 and thereupon such property shall stand released.” 12. Taking into consideration the scope and ambit of Act, 1976 of which   a   detailed   reference   has   been   made,   forfeiture   proceedings could   be   initiated   under   Section   6   in   reference   to   such   illegally acquired properties by such persons who are covered under Section 2   read   with   the   explanation,   appended   thereto,   by   a   show   cause notice and after due compliance of principles of natural justice, the 14 power vests in the competent authority to pass an order of forfeiture of the property in exercise of power under Section 7 of the Act 1976. 13. Section   8   clearly   postulates   that   burden   of   proof,   in   any proceedings under this Act, in reference to the notice served under Section   6   in   regard   to   the   illegally   acquired   properties   shall   lie   on the   person   affected   and   while   exercising   power   under   Section   7, forfeiting the illegally acquired properties in a case where the source of only a part, being less than one­half of the income of which such property   is   acquired,   the   acquisition   has   been   subject   to   proof   to the satisfaction of the competent authority, can be offered an option to the person affected to pay in lieu of forfeiture, a fine of the value of such part, as indicated under Section 9 of the Act 1976.  14. The   respondents   have   initiated   the   proceedings   serving   show cause notice under Section 6 of forfeiture of the property which was taken   from   ill­gotten   gains   to   the   first   appellant   firm   and   its partners(Appellant   nos.   2   to   5)   dated   16 th   October,   1994.   The competent   authority,   in   the   first   instance,   after   taking   into consideration   the   material   on   record   returned   a   finding   that   the total contribution of the partners in M/s. Platinum Theatre by way 15 of   capital   was   Rs.10,20,000/­   as   could   be   seen   from   the Partnership Deed as well as returns of M/s. Platinum Theatre that clearly indicates that N.A. Yusuf contributed Rs.5 lakhs.   Appellant no.2 (P.M. Saheeda) and  her  minor  son  contributed Rs.5.20 lakhs. The partners are the joint owners of the property of a firm by virtue of their capital contribution in terms of Partnership Deed. 15. N.A.   Yusuf   has   not   disclosed   any   source   from   which   he   got capital contribution of Rs.5 lakhs.   In respect of contribution made by Appellant no. 2(P.M. Saheeda) and her minor son to the tune of Rs. 5.20 lakhs in the partnership firm, no explanation was tendered about   the   source   of   funds   infused   in   the   partnership   firm.   The authorities of  the  income­tax  department  on  assessment were able to substantiate that neither the source of contribution made by N.A. Yusuf   nor   anyone   else   and   the   entire   sum   of   Rs.4.57   lakhs   was assessed   as   income   of   Appellant   no.   2(P.M.   Saheeda).     From   the other   documentary   evidence   which   has   come   on   record,   it   reveals that the construction and decoration of the theatre was undertaken by   N.A.   Yusuf   as   a   proprietor.     A   finding   was   recorded   that   the entire capital in M/s. Platinum Theatre in the names of N.A. Yusuf, 16 P.M. Saheeda(Appellant no. 2)  and her  minor   children  was  created through   the   illegally   earned   money   by   N.A.   Yusuf   through   his smuggling   activities.     It   was   supported   by   income­tax   returns   for the assessment year 1975­76.  Appellant no. 2(P.M. Saheeda) which claimed that the land was purchased by her for Rs.33,000/­ in the year   1969   from   her   own   funds   generated   through   wedding   gifts   in support of which no proofs was produced, and with land, the value of the theatre would work out to be Rs.25.12 lakhs.  The appellants failed to justify that the loan of Rs. 12 lakhs from Vijaya Bank was ever invested in the subject theatre.  There was no document placed on record which could justify  that Rs.12 lakhs was invested in the construction   of   theatre.     According   to   the   finding   recorded   by   the competent   authority,   more   than   50%   of  the   value  assessed(i.e.   Rs. 13.12   lakhs)   of   the   theatre   has   remained   unexplained   and accordingly   the   theatre   was   liable   for   forfeiture   under   Section   7   of the  Act, 1976, free from  all encumbrances, under  Order  dated 31 st December,   1997.   On   appeal   being   preferred,   the   finding   stood affirmed by order dated 7 th  September, 1999. 17 16. Against the said order, a writ petition was filed before the High Court   under   Article   226   of   the   Constitution.     The   learned   Single Judge of the High Court revisited the factual matrix on record and returned   a   finding   that   no   documentary   evidence   was   placed   by either   of   the   appellants,   during   the   proceedings   initiated   by   the competent authority, who are under an obligation to prove in terms of   Section   8   of   the   Act   1976.     From   the   evidence   which   came   on record, it could be gathered that out of the investment made by the partners(Appellant  nos.  2  to  5)  to  the  tune  of  Rs.10.20  lakhs,  N.A. Yusuf contributed Rs.5 lakhs and Appellant no.2(P.M. Saheeda) and her children have contributed to the tune of Rs.5.2 lakhs each but neither   N.A.   Yusuf   has   justified   any   source   from   where   his   capital contribution   was   made   nor   the   explanation   was   tendered   by Appellant   nos.   2   to   5   regarding   their   source   of   income   and   it   was disbelieved at all stages and a finding was returned that major part of   the   investment   has   been   treated   as   income   from   undisclosed sources.     That   apart,   no   evidence   was   placed   by   Appellant   no. 2(P.M.   Saheeda)   on   record   to   justify   that   the   land   in   question   was purchased from the resources available at her command in the year 18 1969,   through   the   sale   deed   dated   16 th   April,   1969.     In   the   given circumstances, the appellants are not entitled to seek protection of Section 9 of the Act 1976. 17. That   apart,   as   regards   the   submissions   made   by   the   counsel for   the   appellants   to   impose   fine   in   lieu   of   forfeiture,   as contemplated   under   Section   9   of   the   Act   1976,   after   noticing   the argument   advanced   by   the   appellants   before   the   High   Court,   a categorical finding   has been  recorded  as to  why  the appellants  are not entitled to seek protection of Section 9 of the Act 1976, which is as follows: “The  argument   of  petitioners’   counsel   is,   major   contribution is from the petitioners and that the land in question was acquired in the year 1969 prior to the entering into a partnership agreement out   of   the   borrowings   of   2 nd   petitioner   Saheeda   and   that   land   in question   ought   not   have   been   taken   into   consideration   to   forfeit the same, and as such, the Competent Authority and the Appellate Tribunal   ought   to   have   taken   note   of   the   same   into   consideration only to impose fine and not to forfeit the property and also the land in question should be available to the petitioners and it should not be the subject matter of forfeiture. In this regard, it appears the Competent Authority as well as the   Appellate   Tribunal   having   noted   the   transaction   and   also having   noted   that   there   is   no   explanation   offered   by   the   2 nd petitioner properly regarding acquisition of the land in question for Rs.33,000/­   in   the   year   1969,   and   also   having   doubted   the unsigned   agreement   between   the   2 nd   petitioner   and   N.A.   Yusuf, and in the absence of any such proper explanation as to source of acquisition,   held   that   major   investment   remain   unexplained   and also disbelieved the version of the 2 nd  petitioner on the ground that the proof of gift from her marriage has not been produced.   Thus, 19 according   to   the   Competent   Authority   as   well   as   the   Appellate Tribunal, even if the value of the land is taken only at Rs.33,000/­, the   total   value   of   the   land   and   building   will   work   out   at Rs.25,20,000/­ and as such, it was of the view  that  major  part  of the investment remained unexplained.   Even the accounts are not maintained   in   respect   of   the   cost   of   construction   of   the   building and all other various installations made.”      18. Taking   into   consideration   the   submissions   made,   we   find   no error   being   committed   in   the   finding   returned   by   the   High   Court which may call for our interference. 19. Even   before   this   Court,   there   is   no   material   that   has   been placed by Appellant no.2 (P.M. Saheeda) in rebuttal which may even prima facie justify the sources of fund available at her command for acquisition of the land in question to the tune of Rs.33,000/­ in the year 1969.  In the absence of proper explanation as to the source of acquisition and as majority of investment remains unexplained, the authority   disbelieved   the   version   of   Appellant   no.   2(P.M.   Saheeda) as  no  proof was  placed  on  record of  gifts from  her  marriage.   That apart, if the value of the land is taken only of Rs.33,000/­, the total value of the land and building work out at Rs.25,20,000/­, and as such,   the   major   part   of   the   investment   still   remains   unexplained. Even   the   accounts   were   not   maintained   in   respect   of   the   cost   of construction of the building, in absence whereof, the authority has 20 not   committed   any   manifest   error   in   forfeiting   the   property   in exercise of power under Section 7 of Act 1976. 20. Suffice   it   to   say   that   the   proceedings   were   initiated   in reference to the appellants, in the first instance, pursuant to show cause notice dated 13 th  January, 1977 and the competent authority passed   an   Order   of   forfeiture   on   23 rd   November,   1977.     Later   that came   to   be   set   aside   in   the   year   1991   and   fresh   forfeiture proceedings   were   initiated   pursuant   to   show   cause   notice   under Section   6   of   the   Act   dated   16 th   October,   1994   which   finally culminated into passing of order of the competent authority on 31 st December,   1997   and   on   dismissal   of   appeal,   the   writ   petition   was preferred  at  the  instance  of  the  appellants  and  the  matter  reached to this stage.   Thus, in the given facts and circumstances, the very plea of so called alleged gross delay in initiating the proceedings for forfeiture of  the  property  is  misconceived  and  deserves  an  outright rejection. 21. Consequently,   the   appeal   is   without   substance   and accordingly dismissed.  No costs. 22. Pending application(s), if any, shall stand disposed of. 21    ..…….………………….J.    (AJAY RASTOGI)    ………………………….J.    (BELA M. TRIVEDI) NEW DELHI; MARCH 22, 2023. 22