/2023 INSC 0207/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1711 OF 2011 AVTAR SINGH & ANR.           .…Appellant(s) Versus STATE OF PUNJAB                             …Respondent(s) J U D G M E N T Rajesh Bindal, J. 1. The   judgment   of   the   High   Court   of   Punjab   & Haryana   in   Criminal   Appeal   No.   562­SB   of   1997   dated January 15, 2010 is under challenge in this Appeal. 2. The   appellants   are   aggrieved   of   their   conviction under   Section   7   of   the   Essential   Commodities   Act,   1955 (hereinafter referred to as ‘the Act’). 2 3. The   Trial   Court   vide   judgment   and   order   dated July 8, 1997 had convicted the appellants and directed them to   undergo   imprisonment   for   a   period   of   six   months alongwith fine of  ₹ 500/­ each. 4. The   facts,   as   are   available   on   record,   are   that   on 26.02.1995,   Sub­Inspector   of   Police   alongwith   other   police officials was present at bus stop, Phagwara.  They received a secret   information   that   the   appellants   were   indulging   in selling   gas   cylinders   in   black.     They   were   charging   ₹ 250/­ (Rs.   two   hundred   and   fifty   only)   instead   of   the   prescribed rate  of   ₹ 102/­(Rs.  one   hundred   and  two  only).    Their   truck bearing   No.   HR­05A­4918   was   parked   in   front   of   Chawla Auto Workshop.   Finding the information to be reliable, FIR was   registered   and   police   officials   went   at   the   spot   and apprehended the accused. They were taken into custody. 5. In the  evidence  led  before the  trial court,  none  of the   independent   witnesses   or   the   alleged   buyers   of   the cylinders in black supported the case of the prosecution.   It was only two official witnesses who deposed in favour of the prosecution. 3 6. The   only   charge   which   could   be   proved   was unauthorized   possession   of   gas   cylinders   on   the   basis   of which   the   trial   court   convicted   the   appellants   and   ordered imprisonment. 7. The order passed by the trial court was upheld in appeal by the High Court.   8. The   sole   argument   raised   by   the   learned   counsel for   the   appellants   is   that   in   terms   of   Liquefied   Petroleum Gas   (Regulation   of   Supply   and   Distribution)   Order,   1988 dated   08.03.1988   (hereinafter   referred   to   as   ‘   the   Order’), entry and seizure should be in exercise of the powers under clause   7   of   the   Order.         Clause   7   of   the   Order   authorises certain   persons   to   stop   and   search   any   vessel   or   vehicle which the officer  has reason to believe has been or  is being or is about to be used in contravention of the order. 9. Clause   3   of   the   Order   restricts   unauthorised possession   of   gas   cylinders.     The   submission   is   that   as   per clause   7,   an   officer   or   the   Department   of   Food   and   Civil Supplies   of   the   Government,   not     below   the   rank   of     an Inspector   authorised   by   such   Government   and   notified   by Central   Government   or   any   officer   not   below   the   rank   of   a 4 Sales  Officer   of  an   Oil  Company,  or   a  person   authorized  by the Central Government or a State Government and notified by   the   Central   Government   may,   with   a   view   to   ensure compliance with the provisions of the Order, for the purpose of   satisfying   himself   that   this   order   or   any   order   made thereunder   has   been   complied   with,   is   authorised     to   carry out such exercise/seizure. 10. In the case in hand, the action has been taken by sub­Inspector   of   the   Police   who,   as   per   the   Government Order,   is   not   authorised.     Hence,   the   entire   case   of   the prosecution   falls.     The   aforesaid   argument   has   not   been considered either by the trial Court or by the High Court. 11. On   the   other   hand,   learned   counsel   for   the   State submitted   that   the   appellants   have   been   found   in unauthorized   possession   of   the   gas   cylinders.     They   have rightly   been   convicted.     Merely   for   some   technical   default, they   should   not   be   allowed   to   go   scot­free.     At   that   time, there  was  a  huge   shortage   of   gas   cylinders  and   Order     was issued   to   check   its   black   marketing   and   unauthorised possession. 5 12. Heard learned counsel for the parties and perused the relevant referred record.   13.  The   facts   in   the   case   as   noticed   above   as   such, are   not   in   dispute.     The   only   argument   raised   is   about   the power of the person who had seized cylinder on the basis of which   the   appellants   were   prosecuted.     Clause   7   of   the Order,   which   is   reproduced   hereunder,   prescribes   officers who have the power. “ 7. Power of entry, search and seizure:­ (1) an   officer   or   the   Department   of   Food   and   Civil Supplies of the Government, not  below the rank of  an Inspector authorised by such Government and   notified   by   Central   Government   or   any officer   not   below   the   rank   of   a   Sales   Officer   of an  Oil  Company,  or  a  person  authorized  by  the Central Government or a State Government and notified by the Central Government may, with a view to ensuring compliance with the provisions of   this   Order,   for   the   purpose   of   satisfying herself   that   this   order   or   any   order   made thereunder has been complied with:  (a) Stop   and   search   any   vessel   or   vehicle which the Officer has reason to believe has 6 been, or is being or is about to be, used in the contravention of this Order; (b) Enter or search any place with such aid or assistance as may be necessary; (c) Seize   and   remove   with   such   aid   or assistance   as   may   be   necessary   ,   the entire   quantity   of   any   stock   of   liquefied petroleum gas in cylinders, cylinder valves and   pressure   regulators,   alongwith   the vehicles, vessels or any other conveyances used   in   carrying     such   stock   if   he   has reason to suspect that any provision of this Order   has   been   or   is   being   or   is   about   to be,   contravened   in   respect   of   such   stock and thereafter take or authorise the taking of all measures necessary for securing the production   of   the   stock   of   liquefied petroleum   gas   in   cylinder,   cylinders,   gas cylinder   valves,   pressure   regulators, vehicles,   vessels   or   other   conveyances   so seized   before   the   Collector   having jurisdiction  under  the  provisions   of   section of the Essential Commodities Act, 1955 (10 of 1955) and for their safe custody pending such production……” 7 14. It nowhere prescribes that a Sub­Inspector  of the Police   can   take   action.     No   doubt,   the   aforesaid   Clause provides   that   in   addition   to   the   specified   officers,   the persons authorised by the Central or State Government may take   action   under   the   Order.     However,   nothing   has   been placed   on   record   to   support   the   argument   that   the   Sub­ Inspector   of   the   Police   was   authorised   to   take   action   under the aforesaid Order.    15. It is a settled law that where a power is given to do a certain thing in a certain way, the thing must be done in that way   or   not   at   all.     Other   methods   are   necessarily   forbidden. Reference   can   be   made   to   Dharani   Sugars   and   Chemicals Ltd.   Vs.   Union   of   India   and   Ors .   reported   in   (2019)   5   SCC 480 .  16. In the absence of the authority and power with the Sub­Inspector to take action as per the Order, the proceedings initiated   by   him   will   be   totally   unauthorised   and   have   to   be struck down. 8 17. For   the   reasons   mentioned   above,   the   appeal   is allowed.     The   judgment   by   the   High   Court   of   Punjab   & Haryana   in   Criminal   Appeal   No.   562­SB   of   1997   dated January   15,   2010   and   the   order   dated   08.07.1997   passed   by the Trial Court are set aside.  As a consequence, the conviction and sentence of the appellants under Section 7 of the Act is set aside.  The bail bond stands discharged. …………………J.                                                          [Abhay S. Oka] …….……………J.      [Rajesh Bindal] New Delhi  23.03.2023.