Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 1]

Customs, Excise and Gold Tribunal - Tamil Nadu

Raj Television Network And Ors. vs Commissioner Of Customs on 7 June, 2007

Equivalent citations: 2007(120)ECC426, 2007ECR426(TRI.-CHENNAI), 2007(215)ELT71(TRI-CHENNAI)

ORDER
 

P.G. Chacko, Member (J)
 

1. M/s. Raj Television Network Ltd. (appellants in Appeal No. C/293/2005) had imported certain telecommunication equipments under 2 EPCG licences dated 30.5.2003 and 18.7.2003 issued by the Directorate-General of Foreign Trade and had cleared the goods under 11 Bills of Entry during June to October 2003. The clearance was obtained against payment of duty on concessional rate in terms of Customs Notification No. 55/2003 dated 1.4.2003. The goods so cleared included a DSNG (Digital Satellite News Gathering) system, a satellite communication equipment, covered by Bill of Entry No. 6394 dated 6.8.2003. The remaining equipments were covered by the other 10 Bills of Entry. The EXIM Policy relevant to the period of subject imports had stipulated that satellite communication equipments (like DSNG equipment) classifiable under CTH 8525 20 92 could be imported only against an import licence issued by the WPC (Wireless Planning & Coordination) wing of the Department of Telecommunications under the Ministry of Communications and Information Technology (hereinafter referred to as WPC licence). A Separate licence from the same authority was required for establishing and operating the equipment. For obtaining this licence (called operating licence) the applicant was required to satisfy the licensing authority that the equipment conformed to the technical parameters such as frequency, emission, bandwidth etc. laid down by the said authority. Under the EPCG scheme, the appellant-company was required to fulfill their export obligation in relation to the imported capital goods within a period of 8 years from the date of issue of EPCG licence. Within this period, export obligation should be discharged in the following proportions:

  Block of 1st and 2nd years      -      Nil
Block of 3rd and 4th years      -      15%
Block of 5th and 6th years      -      35%
Block of 7th and 8th years      -      50%

 

The benefit of concessional rate of duty under the Customs Notification was available to the imported goods, subject to the further condition that certificates from the jurisdictional Deputy Commissioner of Central Excise or Assistant Commissioner of Central Excise confirming installation and use of the capital goods in the importer's premises be produced within six months from the date of completion of imports or within such extended period as might be allowed by the Customs authorities. Of course, the importer had also to comply with other usual conditions attached to EPCG scheme in respect of the goods cleared under all the 11 Bills of Entry.

2. The goods were cleared by the appellant-company after final assessments on the Bills of Entry by the assessing authority, followed by payment of the duty assessed (at concessional rate in terms of the Customs Notification), by the company.

3. In November 2004, the Special Intelligence and Investigation Branch (SIIB) of the Department launched investigations into the above imports and found that the DSNG equipment had been imported and cleared without producing WPC licence. SIIB searched the importer's premises and seized documents such as copies of the Bills of Entry, copies of EPCG licences, proforma invoice, correspondence between the importer and the Ministry of Information and Broadcasting etc. They found that the importer had misclassified the goods and misdeclared its description in Bill of Entry No. 6394 dated 6.8.2003 with intent to secure clearance of the goods with the benefit of the Notification without WPC licence. The DSNG system was seized under a mahazar dated 23.11.2004 under Section 110 of the Customs Act. A scrutiny of the seized documents revealed that the appellant-company had classified the DSNG system under CTH 8529 90 90 as freely importable goods. Visual examination of the equipments and study of technical data available with it disclosed that the DSNG system was a complete set of equipments classifiable under CTH 8525 20 92 as 'other satellite communication equipment', which was restricted for import and could be imported only under WPC licence in terms of Customs Notification No. 71/53 dated 25.9.1953. SIIB also found that the appellant-company had obtained a permission from the Ministry of Information & Broadcasting to use DSNG equipment for getting live feeds from the States of Tamilnadu, Andhra Pradesh, Kerala and Karnataka to be downlinked at their earth station in Chennai for permitted TV channels. This permission was seen to have been communicated in the Ministry's letter dated 5.8.2003. SIIB did not accept this permission as substitute for WPC licence. Further, they found that the appellant-company had applied for such licence on 16.10.2003 only and were yet to receive the licence. Statements were recorded from Shri M. Raajhendran, Managing Director of the company (appellant in Appeal No. C/294/2005), Shri M. Raveendran, Director of the Company (appellant in Appeal No. C/295/2005) and Shri E. Kirubakaran, Senior Engineer - Maintenance of the Company under Section 108 of the Customs act. Any WPC licence or installation certificate was not produced by the appellants even during the course of investigations.

4. On the basis of investigative results, the Department issued show-cause notice dated 8.2.2005 to the appellant-company, its Managing Director and 3 other Directors viz. S/Shri M. Raveendran, M. Rajarathinam (appellant in Appeal No. C/296/2005) and M. Raghunathan (appellant in Appeal No. C/297/2005) proposing:

(a) to classify the DSNG system covered by Bill of Entry No. 6394 dated 6.8.2003 and valued at Rs. 1,26,11,222/-, under CTH 8525 20 92;
(b) to confiscate the said goods under Section 111(d) and (o) of the Customs Act and read with Section 11(U) of the said Act and Section 3(2) of the Foreign Trade (Development & Regulation) Act, 1992;
(c) to enforce the bank guarantee executed by the company at the time of clearance of the said goods, towards duty of Rs. 57,75,940/- on such goods on the ground of breach of Condition No. (4) of Customs Notification No. 55/2003 dated 1.4.2003;
(d) to confiscate the goods covered by the remaining 10 Bills of Entry and valued at Rs. 1,40,44,270/- under Section 111(o) of the Customs Act and to realize duty of Rs. 64,32,275/- in respect of the said goods by enforcing the bank guarantee executed by the company at the time of clearance of the goods, on the ground of non-fulfilment of Condition No. (4) of the above Customs Notification; and
(e) to impose penalties on the noticees under Section 112(a) of the Customs Act.

These proposals were contested. In adjudication of the dispute, learned Commissioner of Customs (Airport & ACC) passed the following order:

(a) I order that the imported goods cleared under Bill of Entry No. 6394 dated 6.8.2003 should be treated as a complete set of Digital Satellite News Gathering system and appropriately classifiable under CTH 85252092 which is restricted for import and permitted for import only on production of a WPC licence;
(b) Since no WPC licence is produced, I order absolute confiscation of the seized goods imported vide Bill of Entry No. 6394 dated 6.8.2003 valued at Rs. 1,26,11,222/- under Section 111(d) and (o) of the Customs Act, 1962 read with Section 3(2) of the Foreign Trade (Development & Regulation) Act, 1992 and the provisions of Indian Wireless Telegraphic Act, 1933; since absolute confiscation is ordered demanding duty on the same does not arise;
(c) I order that the imported goods covered under 10 Bills of Entry totally valued at Rs. 1,40,44,270/- are ineligible for the exemption of duty and accordingly the importers are liable to pay the differential duty of Rs. 64,32,275/- alongwith interest. After adjusting the duty amount of Rs. 57,75,940/- paid on 21.5.2005, the remaining amount of Rs. 6,56,335/- and interest as applicable shall be paid within 10 days from the date of receipt of this order, failing which the bank guarantee and bond executed in their behalf is enforceable;
(d) I order that the goods imported vide 10 Bills of Entry valued at Rs. 1,40,44,270/- is held liable for confiscation under Section 111(o) of the Customs Act, 1962. However, I impose a redemption fine of Rs. 70,00,000/- (Rupees Seventy lakhs only) in lieu of confiscation;
(e) I impose a penalty of Rs. 1,90,00,000/- (Rupees One crore ninety lakhs only) on M/s. Raj Television Network Ltd. under Section 112(a) of the Customs Act, 1962;
(f) I impose a penalty of Rs. 50,00,000/- (Rupees Fifty lakhs only) on Shri M. Raajhenndran, Managing Director of M/s. Raj Television Network Ltd. Under Section 112(a) of the Customs Act, 1962;
(g) I impose a penalty of Rs. 10,00,000/- (Rupees Ten lakhs only) on Shri M. Raveendran, Director of M/s. Raj Television Network Ltd. Under Section 112(a) of the Customs Act, 1962;
(f) I impose a penalty of Rs. 10,00,000/- (Rupees Ten lakhs only) on Shri M. Rajarathinam, Director of M/s. Raj Television Network Ltd. Under Section 112(a) of the Customs Act, 1962; and
(f) I impose a penalty of Rs. 50,00,000/- (Rupees fifty lakhs only) on Shri M. Ragunathan, Director of M/s. Raj Television Network Ltd. Under Section 112(a) of the Customs Act, 1962;

5. The appellants are aggrieved by the above order. One of their grievances is that the Commissioner did not give them sufficient time to produce WPC licence. It is their further case that importation of goods under the EPCG licences is not complete and a long period upto the year 2011 remains for fulfilment of export obligation under the said licences and therefore the Commissioner's proceedings are premature and preposterous. It is also contended by the appellants that they are not required, under Customs Notification No. 55/2003, to produce installation certificate after each import. According to them, such a certificate need be produced only after completion of all imports. On this basis, they argue that the goods imported by them were not liable to be confiscated under Section 111(o) of the Customs Act on the ground of non-production of installation certificate. It is submitted by the appellants that they did not misclassify the DSNG equipment and that the wrong heading (8529 90 90) was entered in the Bill of Entry by their clearing agent. They have also described as fanciful the redemption fine of Rs. 70.00 lakhs and the penalty of Rs. 1.90 crores imposed by the Commissioner on the company. There is a similar challenge to the penalties imposed on the Managing Director and other Directors of the company.

6. Heard both sides. Learned Counsel for the appellants reiterated the grounds of the appeals and further submitted that the description of goods given in each Bill of Entry was the same as the one mentioned in the relevant invoice. Such description tallied with the description of capital goods given in the corresponding EPCG licence. Therefore, according to learned Counsel, there was no misdescription of goods by the importer. Learned Counsel also argued that mere mention of wrong tariff entry could not be termed 'misclassification'. Referring to the provisions of Section 17 of the Customs Act, he submitted that it was the assessing authority's duty to classify the imported goods under the CTA Schedule for the purpose of assessing the goods to duty. Where classification itself was a departmental function, there could be no misclassification by the importer, counsel argued. Without prejudice to this argument, learned Counsel submitted that there was no mens rea in misclassification, unlike in misdeclaration. He relied on the Karnataka High Court's judgment in Commissioner of Customs, Bangalore v. A. Mahesh Raj to bring out the distinction between misclassification and misdeclaration. In respect of the DSNG equipment, learned Counsel further pointed out that WPC licence had since been produced before the Commissioner and provisional release of the equipment obtained by the appellants in terms of Miscellaneous Order No. 512/2007 dated 31.5.2007 passed by the Tribunal in Appeal No. C/293/2005. He also suggested that the matter relating to DSNG equipment be remanded to the Commissioner for fresh decision. As regards other equipments, it was submitted that the Commissioner had misinterpreted the condition pertaining to installation certificate. Commissioner had misunderstood the expression 'completion of imports' as 'completion of each import'. Counsel pointed out that some more equipments mentioned in the EPCG licences were yet to be imported, and argued that Notification No. 55/2003-Cus. had allowed six months time from the date of completion of imports for producing installation certificate of the jurisdictional Deputy Commissioner/Assistant Commissioner of Central Excise before the Customs authorities. Therefore, according to learned Counsel, the appellants could not be held to have violated the above condition. On this basis, it was argued that the confiscation of the goods and the demand of duty thereon were premature. Yet another argument advanced by counsel was that it was not open to the Department to demand duty on the goods from the appellant-company before the expiry of the period of 8 years granted by DGFT for fulfilment of export obligation. In this connection, he claimed support from the decision of this Bench in Sharpscan and Prints Ltd. v. Commissioner of Customs, Chennai 2007 (209) ELT 107 (Tri. Chennai). Counsel also attacked the quanta of redemption fine and penalties imposed by the Commissioner.

7. Learned JDR Shri M.K.A.K. Mohideen submitted that WPC licence was a condition precedent insofar as import of DSNG system was concerned. He referred to ITC (HS) CLASSIFICATION OF EXPORT AND IMPORT ITEMS relevant to the period of imports and submitted that 'other satellite communication equipment' falling under EXIM Code 8525 20 92 was not permitted to be imported except against a licence issued by the WPC Wing of the Ministry of Communication. He pointed out that the appellants had accepted the classification of DSNG equipment as 'other satellite communication equipment' under EXIM Code 8525 20 92. The equipment imported without WPC licence was liable to be confiscated under Section 111(d) of the Customs Act. Learned JDR contested the appellant's claim of having obtained WPC licence in respect of DSNG equipment imported by them. He submitted that Import Licence dated 25.5.2007 produced by the company was a licence to import at Chennai the apparatus specified in the ANNEXURE thereto during the period 25.5.2007 to 24.8.2007. The licence would not cover the DSNG equipment imported prior to 25.5.2007. Moreover, there was no specific mention of DSNG equipment in the ANNEXURE to the Import Licence dated 25.5.2007 produced by the appellants. The DR also pointed out that the permission given to the appellants by the Ministry of Information & Broadcasting on 5.8.2003 was to use DSNG for getting live feeds from the southern States by downlinking to their licensed earth station at Chennai for permitted TV channels subject to condition that uplinking should be in 'C' Band by using 3 MHz capacity on THAICOM - 3 satellite. But, as per the technical parameters laid down by the WPC Wing of the Department of Telecommunications under the above Ministry through letter dated 24.5.2007 addressed to the appellant-company [produced along with Import Licence dated 25.5.2007], the allocated bandwidth was 2 MHz and, that too, on INSAT 2E satellite network. On this basis, learned JDR submitted that it was difficult to correlate the Import Licence dated 25.5.2007 produced by the appellants with the DSNG equipment imported by them. Referring to the condition relating to installation certificate, the DR supported the Commissioner's finding, by submitting that the import period allowed by the DGFT was 24 months only and that no extension of this period had been obtained by the appellant-company. The import period had expired long ago and hence there was no question of any further imports by the company under the EPCG licences. The DR also supported other findings of the Commissioner.

8.1. We have given careful consideration to the submissions. The classification of the DSNG system under EXIM Code 8525 20 92 as a satellite communication equipment has been accepted by the appellants. It is not in dispute that a WPC licence was required for its import. Admittedly, the equipment was imported without this licence. The appellants have made a feeble attempt to salvage the import on the strength of the letter dated 5.8.2003 issued by the Ministry of Information & Broadcasting conveying the Ministry's permission for use of DSNG equipment by the appellant-company for getting live feeds from the southern States to be downlinked at their earth station in Chennai. This letter dated 5.8.2003 of the Ministry was not a licence to import DSNG equipment. On the other hand, the letter advised the company to obtain 'frequency clearance' from the WPC Wing and also to get a licence from the Telecom Department for DSNG terminals to be located at specified places. The letter indicates that the company had not applied for WPC licence till 5.8.2003 whereas the relevant Bill of Entry was filed on 6.8.2003 for clearing the equipment. The correspondence between the company and the Ministry of Information and Broadcasting indicates that their application for WPC licence was submitted only on 16.10.2003. This licence was not obtained by the company either. Of late, the appellants through counsel produced a copy of Import Licence No. SR-IMP-034 dated 25.5.2007 issued by WPC Wing of the Department of Telecommunications, Ministry of Communications & Information Technology, Govt. of India. This document (with ANNEXURE thereto) referred to by both sides is reproduced below:

L-14027/01/07-RLO(SR) GOVERNMENT OF INDIA Ministry of Communications & Information Technology Department of Telecommunications Wireless Planning and Co-ordination Wing Regional Licensing Office, Chennai International Monitoring Station Campus Perungudi, Chennai - 600096 IMPORT LICENCE NO. SR-IMP-034 DATED: 25/05/07 LICENCE TO IMPORT WIRELESS TRANSMITTING AND/OR RECEIVING APPARATUS INTO INDIA In pursuance of Notification No. 71-Customs dated September 25, 1953 issued Section 19 of the Sea Customs Act 1878 (VIII of 1878) the Ministry of Communications & information Technology of the Government of India (hereinafter called the Ministry) hereby grant to:
M/S. RAJ TELEVISION NETWORK LTD. 32, POES, ROAD, 2ND STREET TEYNAMPET, CHENNAI - 600018 (Hereinafter called licensee) during the term/period commencing on the day of the date hereof, and terminating on the last day of 24.8.2007 Licence and permission to import at CHENNAI the following apparatus for Wireless Telegraphs:
ITEM NO.
DESCRIPTION OF APPARATUS MODEL OR TYPE NO. AND FREQUENCY BAND (in MHz) POWER QUANTITY AS PER ANNEXURE-I This is only a clearance from technical angle and does not pertain to administrative and/or financial aspects of Import. Please note that grant of import licence does not imply permission to establish, maintain and operative a W/T equipment. A separate licence will be required for operational usage of equipment.
Sd/-
Astt/Dy. Wireless Adviser To the Govt. of India Ministry of Communications & IT.
L-14027/01/07-RLO(SR) SR-IMP-34 Item No. Manufacturer's Name Whether Transmitter/ Transreceiver or components thereof Model or Type No. Quantity Frequency of Operation & RF Power Output Approx. CIF value, if known 1 2 3 4 5 6 7
1.

C.P.I (Canada) Satellite communication equipment 400 Watts HPA (One) C BAND 5.8 - 6.2 Hz.

 

2. ADVENT (U.K.)

-do-

1.8 MTR Anteena (One)

-do-

 

3. TANBERG (U.K.)

-do-

ENCODERS (One)

-do-

 

4. ADVENT (U.K.)

- do -

Upconverter (One)

-do-

 

Sd/-

(M. RAVINDRAN) DIRECTOR The covering letter of the licensing authority, dated 25.5.2007, for the above import licence indicates that the licence was issued with reference to letter dated 24.5.2007 of the appellant-company. The licence is apparently not one issued with reference to the application dated 16.10.2003 submitted by the company. Further, the above licence permits the company to import at Chennai the equipments specified in the Annexure during the period from 25.5.2007 to 24.8.2007 (3 months). The DSNG system described in, and cleared under, Bill of Entry No. 6394 dated 6.8.2003 does not find specific mention in the Annexure to the above licence. In fact, the equipments mentioned in the above Annexure are not correctable to the equipments cleared under the said Bill of Entry. In any case, the above licence for import of equipments during the specified period of three months from 25.5.2007 to 24.8.2007 cannot be accepted as a licence for the DSNG equipment imported and cleared on 6.8.2003. The appellants have also produced a letter dated 24.5.2007 of the same authority addressed to the company. This letter conveys the decision of the Ministry to grant a licence to the company for establishing wireless telegraph station. This letter lays down certain technical parameters to be satisfied by the appellant-company for the purpose of obtaining licence from the Ministry for establishing wireless telegraph station. These parameters include INSAT 2E (83E) as the satellite network and 2 MHz as the allocated bandwidth. But the satellite network and bandwidth prescribed by the Ministry in their letter dated 5.8.2003 in connection with permission for using mobile DSNG equipment are THAICOM - 3 Satellite and 3 MHz respectively. Non-mention of such parameters in the description of DSNG system in the Bill of Entry also stands in the way of correlation of the goods specified in Import Licence dated 25.5.2007 and those cleared by the appellants under Bill of Entry No. 6394 dated 6.8.2003. For all these reasons, we hold that the appellants failed to produce WPC licence in respect of the DSNG equipment covered by Bill of Entry dated 6.8.2003 at the time of its import and clearance or at any later stage. Consequently, the confiscation of the goods under Section 111(d) of the Customs Act is liable to be sustained. Before parting with this part of our order, we must also record that we have not found any misdescription of the goods by the appellants inasmuch as the Revenue has not established that the description of goods as given in the Bill of Entry is at variance with that given in the relevant invoice or that the goods were different from the items mentioned in the relevant EPCG licence. Again, we have found a valid point for the counsel in having submitted that classification is a departmental function and therefore an importer cannot be accused of having 'misclassified' the goods imported by him.

8.2. It appears from the record of evidence in this case that this equipment, after its clearance, was mounted on a vehicle and put to use as mobile unit for the intended purpose by the appellants. The company's Chartered Accountant's certificate, produced by counsel, shows that, out of use of the imported equipments, they could achieve substantial exports (to the extent of US $ 783423 upto 17.7.2006) under the EPCG scheme. However, the requisite installation certificate was not produced within the period prescribed under Notification No. 55/2003-Cus. or thereafter. It has been argued by learned Counsel that it was not necessary to produce installation certificate after each import and that such a certificate was required to be produced only after completion of imports under the EPCG licences. This argument cannot be accepted for the reason that each EPCG licence had prescribed a period of 24 months for completing imports thereunder and the licensing authority was never approached for extension of the period with the result that no further imports were possible after the expiry of the above period. On the facts of this case, it is not necessary to embark on interpretation of the expression "completion of imports" used in the Notification. As rightly pointed out by learned JDR, the period allowed for imports under the EPCG licences dated 30.5.2003 and 18.7.2003 had expired on 29.5.2005 and 17.7.2005 respectively. The company was not entitled to make any import under the EPCG licences beyond the above period and therefore their plea that time is available for importing the remaining items and that installation certificate is required to be produced only after completion of such imports cannot be accepted. Admittedly, the appellants have not produced installation certificate in respect of the DSNG equipment. Therefore, we have to uphold the Commissioner's decision to confiscate the DSNG equipment under Section 111(o) also. However, learned Commissioner appears to have overlooked the requirements of Section 125 of the Customs Act, whereunder an option for redeeming the goods was available to the importer. He ought not to have ordered absolute confiscation and should have allowed the party to redeem the goods on payment of a reasonable fine besides duty. In the facts and circumstances of this case, we are of the view that 15% of the value of the goods would be a reasonable fine for redemption thereof and this works out to Rs. 19,00,000/- (Rupees nineteen lakhs only). The company will be entitled to redeem the DSNG equipment against payment of this fine. The duty foregone in Bill of Entry No. 6394 dated 6.8.2003 shall also be paid along with redemption fine as the company disentitled themselves to the benefit of the Notification by not fulfilling the mandatory requirement of installation certificate.

8.3. In respect of the remaining goods covered by the 10 Bills of Entry also, the Commissioner's decision to confiscate the goods under Section 111(o) of the Customs Act with option for redemption has to be upheld. We have already stated our reasons for such confiscation, in the case of DSNG system. The same reasons are equally applicable to other goods. However, the quantum of fine imposed by the Commissioner is rather harsh. He took 50% of the value of the goods to be the fine. Applying the same yardstick which we employed in the case of DSNG system, we reduce this fine to Rs. 21,00,000/- (Rupees twenty-one lakhs only) being 15% of the value. We are also of the view that the penalty of Rs. 1.90 crores imposed on the company by the Commissioner is unconscionable. We reduce this penalty to Rs. 25,00,000/- (Rupees twenty-five lakhs only) in the facts and circumstances of the case.

8.4. We have not accepted ld. Counsel's argument that the demand of duty before expiry of the period prescribed for discharge of export obligation is premature. The demand is consequential to the assessee's failure to comply with another mandatory requirement under the exemption Notification, i.e., production of installation certificate from the jurisdictional Assistant Commissioner or Deputy Commissioner of Central Excise. Non-fulfilment of export obligation is not a ground for the demand of duty on the assessee. The decision in Sharpscan & Prints (supra) is not applicable to the present case as, in that case, the party was challenging a demand of duty which was raised on the sole ground of non-fulfilment of export obligation.

9. In the result, Appeal No. C/293/2005 gets disposed of, with the following results:

(a) The classification of the goods cleared under Bill of Entry No. 6394 dated 6.8.2003 is affirmed under CTH 8525 20 92 and its confiscation under Section 111(d) and (o) of the Customs Act is upheld. The redemption fine in lieu of such confiscation shall be Rs. 19,00,000/- (Rupees nineteen lakhs only). The duty foregone in the above Bill of Entry shall also be paid by the appellant.
(b) The confiscation of the goods cleared under the remaining 10 Bills of Entry, with option for redemption thereof, is upheld. The fine to be paid in lieu of confiscation shall be Rs. 21,00,000/- (Rupees twenty-one lakhs only). Duty as demanded by the Commissioner shall also be paid on these goods.
(c) The penalty on the appellant-company stands reduced to Rs. 25,00,000/- (Rupees twenty-five lakhs only).

10. Learned Commissioner has imposed penalties on the Managing Director and 3 other Directors of the company under Section 112(a) of the Act. We have already upheld the proposal to penalize the company under Section 112(a) for their commissions/omissions which rendered the goods liable for confiscation under Section 111. Over and above such commissions/omissions, learned Commissioner has not brought out any separate commission or omission of the Managing Director and Directors of the company rendering the goods liable for confiscation. He has not found against them abetment of the company's offence either. In the circumstances, the proposal to penalize the Managing Director and other Directors of the company under Section 112(a) of the Act is not justifiable. In the result, Appeal Nos. C/294 to 297/2005 stands allowed.

(Operative portion of the order was pronounced in open court on 7.6.2007)