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 12, Cited by 11]

Supreme Court of India

Rib Tapes (India) Pvt. Ltd. & Anr vs Union Of India & Ors on 2 September, 1986

Equivalent citations: 1986 AIR 2014, 1986 SCR (3) 697, AIR 1986 SUPREME COURT 2014, 1986 TAX. L. R. 2103, 1986 SCC(TAX) 421, (1987) 31 DLT 19, (1986) JT 312 (SC), 1986 SCC(CRI) 421, 1986 (19) STL 137, (1986) SC CR R 332, (1986) 2 CURCC 906, (1986) ALLCRIC 482, (1986) 26 ELT 193, (1986) 8 ECR 731, 1986 (4) SCC 185, (1986) 3 SUPREME 450

Author: G.L. Oza

Bench: G.L. Oza

           PETITIONER:
RIB TAPES (INDIA) PVT. LTD. & ANR.

	Vs.

RESPONDENT:
UNION OF INDIA & ORS.

DATE OF JUDGMENT02/09/1986

BENCH:
OZA, G.L. (J)
BENCH:
OZA, G.L. (J)
NATRAJAN, S. (J)

CITATION:
 1986 AIR 2014		  1986 SCR  (3) 697
 1986 SCC  (4) 189	  JT 1986   312
 1986 SCALE  (2)367


ACT:
     Customs   Act,   1962;-Section   III(m)-Difference	  in
'value'- Whether  could be  made basis	of breach  prior  to
1973.
     Statutory Interpretation:-	 Object and Reasons of Bill-
Resort to - for intention of Legislature re-Permissible.



HEADNOTE:
     The appellants,  owners of	 a hosiery factory, imported
27 knitting  machines in  1972 under the import licence held
by them.  According to the Customs authorities the machinery
was not	 new as the licence permitted to import, but was old
reconditioned, and  that the price shown was much lower than
the  actual   value.  After   hearing  the  appellants,	 the
Collector of Customs found that the appellants had committed
breach of  s. l l l(d) and also of s. l ll(m) of the Customs
Act 1962  and for  both the  counts he	imposed the penalty,
which was  maintained by  the Board. On revision the Central
Government reduced  the penalty	 from Rs.  1,47,000  to	 Rs.
1,00,000 which	had been imposed for breach of s. 111 (m). A
writ petition  filed by	 the appellants was dismissed by the
High Court.
     In	 the   appeal  to  this	 Court,	 on  behalf  of	 the
appellants it was contended that a penal provision has to be
construed  strictly   and  in	absence	 of  specific  words
requiring 'value'  to be mentioned, it could not be inferred
that any  difference in	 value could  be made  the basis  of
penalty.
     On behalf	of the	respondents it	was  contended	that
although the  term 'value' was not in s. 1 l l(m) before the
1973 amendment	but that  will make  no difference  as	even
without	 the   term  'value'   a  mis-description  could  be
interpreted to	be a  mis-description on  the basis of value
stated and  ultimately the  goods found	 to be	of a  higher
value. By  the amendment  the Legislature  had only tried to
explain or clarify the position.
698
     Allowing the Appeals, the Court,
^
     HELD: 1.  The impugned  orders are	 set aside  and	 the
penalty imposed	 on the appellants under s. Ill(m) read with
s. 111(d) of the Customs Act 1962 is quashed. [704A-B]
     2. Before	the amendment  in 1973,	 s. 111(m)  did	 not
contemplate  any   difference  in  material  particulars  in
respect of  value but  it referred  matters other  than	 the
value. [703B-C]
     3. Unamended  s. 111(m)  indicated that  wherever goods
actually imported are different in material particulars than
the goods  which were  shown in	 the  bill  of	entry  or  a
declaration as	contemplated in	 s. 46	then it	 will  be  a
breach of s. 11 l(m). The difference in particulars could be
in respect of anything but value, as this sub-clause clearly
shows that  the difference  in value  could not	 be made the
basis of  breach of  this sub-clause before the amendment of
1973, when  the term  'value' has  been introduced into this
sub-clause. [70 1 B-C ]
     4. In  order to interpret a particular provision and to
infer the  intention of	 the Legislature,  the	objects	 and
Reasons stated	in the	Bill, when  it is  presented to	 the
Legislature, could be used. [703B ]
     5. The  amendment inserting  the  term  'value'  in  s.
111(m) cannot be said to be explanatory. [703Fl
     Union of  India &	ors. v.	 M/s. Rai  Bahadur Shree Ram
Durga Prasad (P) Ltd. & ors., [1969] 2 SCR 727, relied upon.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 172 of 1979 From the Judgment and order dated 4.4.1978 of the Delhi High Court in Civil Writ No. 261 of 1978.

B.R. Aggarwala for the Appellants.

O.P. Sharma for the Respondents.

The Judgment of the Court was delivered by OZA, J. This appeal on special leave arises out of a Judgment of 699 the Delhi High Court dated 4th April, 1978. The leave is granted on a limited question as regards the question of interpretation of sub-clause . (m) of Section 111 of the Customs Act, 1962 ('Act' for short). The appellants imported 27 knitting machines as the appellants owns a hosiery factory in 1972. The appellants held an import licence for import of knitting machinery.

According to the Customs authorities the machinery was not new as the licence permitted to import, but was old reconditioned. The Customs authorities also held that the price shown by the appellant on the basis of invoice was much lower than what the price actually should be. The price shown by the appellant on the basis of invoice was Rs.77441 whereas according. to the Customs authorities the price came to Rs.2,98,359. On this basis, a show cause notice was issued and after hearing the appellant, the Collector of Customs Bombay by order dated 29.12.73 found that the appellants had committed breach of Section 111(d) of the Act and also Section 111(m) of the Act and for both the counts the penalty was imposed on the appellants. Under Section 111(d) the penalty imposed was Rs.1,12,000 in lieu of confiscation of goods and for breach Section 111(m) a penalty of Rs. 1.47,000 was imposed under Section 112 of the Act.

Against this order passed by the Collector of Customs, an appeal was filed by the appellants before the Board and the Board maintained the order passed by the Collector of Customs. On revision, the Central Government reduced the penalty from Rs.1,47.000 to Rs. One lac only. Against this the appellant preferred a writ petition before the Delhi High Court which was dismissed by a Division Bench of the High Court by its judgment dated 4th April, 1978 and aggrieved by this the present appeal has been preferred.

So far as the penalty under Section 111(d) in lieu of confiscation was concerned, the leave has not been granted and it is not disputed that the appellants have taken away the goods after paying the duty and in this appeal therefore we are not concerned with it. The only challenge before us therefore is in respect of penalty of Rs. One lac imposed under Section 111(m) of the Act.

It is not disputed that Section 111(m) of the Act has been amended in 1973 by Act No. 36 of 1973 but this amendment will not be applicable to the present case. Section 111(m) as it stood before the amendment reads as under:

700
"Any dutiable or prohibited goods which do not correspond in any material particular with the entry made under this Act or in the case of baggage with the declaration made under Section 77 in respect thereof."

and After the Amendment Act 1973 this provision now reads like:

"any goods which do not correspond in respect of value or in any other particular with the entry made under this Act or in the case of baggage with the declaration made under Section 77 in respect thereof."

It is therefore clear that the word 'value' was inserted in this provision. Before the insertion of this word 'value'; Section 111(m) appears to mean that if the dutiable or prohibited goods are imported which do not correspond in any material particular with the entry made under Section 46 of the Act and in case of baggage with the declaration made under Section 77, then alone Section 111(m) could be attracted:

Section 46 of the Act provides:
"46(1) The importer of any goods, other than goods in tended for transit or transhipment, shall make entry thereof by presenting to the proper officer a bill of entry for home consumption or warehousing in the prescribed form:
Provided that if the importer makes and subscribes to a declaration before the proper officer, to the effect that he is unable for want of full information to furnish all the particulars of the goods required under this sub-section, the proper officer may, pending the production of such information, permit him, previous to the entry thereof (a) to examine the goods in the presence of an officer of customs or (b) to deposit the goods in a public warehouse appointed under Section 57 without warehousing the same. XX XX XX XX XX XX XX XX XX XX XX XX (4) The importer while presenting a bill of entry shall at the foot thereof make and subscribe to a declaration as to MANOHAR 701 the truth of the contents of such bill of entry and shall, in A support of such declaration, produce to the proper officer the invoice, if any, relating to the imported goods."

XX XX XX XX It is in respect of this that Section 111(m) indicated that wherever goods actually imported are different in material particulars than the goods which were shown in the bill of entry or a declaration as contemplated in Section 46 then it will be a breach of Section 111(m). The difference in particulars could be in respect of anything but value, as this sub-clause clearly show that the difference in value could not be made the basis of breach of this sub-clause before the amendment of 1973, when the term 'value' has been introduced into this sub-clause.

It was contended by the learned counsel for the appellants that in fact in the decision of this Court in Union of India & ors. v. M/s Rai Bahadur Shree Ram Durga Prasad (P) Ltd. & ors., [1969] 2 SCR 727 this Court considered the question of description and came to the conclusion that a penal provision has to be construed strictly and in absence of specific words requiring 'value' to be mentioned, it could not be inferred that any difference in value could be made the basis of penalty. Whereas learned counsel appearing for the respondents contended that although the term 'value' was not in Sec. 111(m) of the Act before the amendment but that will make no difference as according to him even without the term 'value' a mis-description could be interpreted to be a mis- description on the basis of value stated and ultimately the goods found to be of a higher value. By the amendment the Legislature had only tried to explain or clarify the position and he contended that this was the view taken by the High Court while considering this question. In Union of India's case the Court held:

"If we are to hold that every declaration which does not state accurately the full export value of the goods exported is a contravention of the restrictions imposed by s. 12(1) then all exports on consignment basis must be held to contravene the restrictions imposed by s. 12(1). Admittedly s. 12(1) governs every type of export. Again it is hard to believe that the legislature intended that any minor mistake in giving the full export value should be penalised in the manner provided in s. 23(A). The wording of s. 12(1) does 702 not support such a conclusion. Such a conclusion does not accord with the purpose of s. 12(1).
It is true that the regulations contained in the Act are enacted in the economic and financial interest of this country. The contravention of those regulations which we were told are widespread are affecting vital economic interest of this country. Therefore the rigour and sanctity of those regulations should be maintained but at the same time it should not be forgotten that s. 12(1) is a penal section. The true rule of construction of a section like s. 12(1) is, if we may say so with respect, as mentioned by Plowman, J. in Re H.P.C. Productions Ltd.-[1962] Ch. Dn. 466 at 473."

It is therefore clear that their Lordships relied on the rule of construction holding that penal provision has to be strictly construed and held that where the provision itself did not require the value to be stated for any error in respect of that, no penalty could be imposed. Learned counsel contended that it was because of this decision that the Amendment Act 1973 was passed by the Parliament and the term 'value' was inserted in Sec. 111(m) of the Act. Learned counsel referred to objects and Reasons for the amendment mentioned in the Bill, which resulted in Act No. 36 of 1973. The material words mentioned in the objects and Reasons for the amendment as stated in the Bill reads as under

"The amendments to these Acts proposed in the Bill mainly seek to make the punishments prescribed thereunder more severe and to make certain other provisions the rein with regard to the rules of evidence and procedure with a view to removing the loopholes noticed in the working of these Acts and making their enforcement more effective.
2. The notes on clauses explain in detail the various provisions of the Bill.
-Clause(2). This clause seeks to amend Section 111 of the Customs Act, 1962, with a view to providing for the confiscation of goods in cases of mis- declaration of the value or imported goods irrespective of whether or not such goods 703 are dutiable or prohibited, in order to cover cases of over invoiced imports."

It is not in dispute that in order to interpret a particular provision and to infer the intention of the Legislature, the objects and Reasons stated in the bill, when it is presented to the Legislature, could be used. In this view of the matter it appears that before the amendment in 1973, Sec. 111(m) did not contemplate any difference in material particulars in respect of value but it referred matters other than the value.

It is not disputed that penalty under Sec. 111(m) has been imposed solely on the ground that the price shown by the appellant in the declaration was much less than what was ultimately found by the Department to be the price of imported goods and in respect of this difference of price, it was held that there is a difference in material particulars which brought the matter within the mischief of Sec. 111(m) of the Act. But in view of the fact that the term 'value' was not in Sec. 111(m) before the amendment of 1973 this difference on the basis of value could not be said to be a difference in material particulars within the meaning of the language of Sec. 111(m) and in this view of the matter, the view taken by the authorities could not be maintained.

The High Court in its judgment realising this difficulty observed that this amendment where the term 'value' has now been inserted is merely explanatory and that was what was also contended by learned counsel for the respondents.

It is not in dispute that a penal provision has to be strictly construed and reading Sec. 111(m) before the amendment it is not possible to draw an inference that any difference in material particulars may be referable to 'value'. This argument therefore can not be accepted. The scheme of Sec. 111(m) as it stood then nowhere referred to the difference of value as one of the ingredients which may attract this provision. In such a situation therefore if it was not the specific intention of the provision, a difference in respect of value therefore could not be said to attract this provision and on that basis no penalty could be imposed.

704

The appeal is allowed and the orders passed by the Collector, Board, Central Government and the High Court are hereby set aside. The penalty imposed on the appellants under Sec. 111(m) read with Sec. 112 is hereby quashed. The appellant shall be entitled to get refund of the penalty if already deposited. No order as to costs.

A.P.J.					    Appeals allowed.
705