Custom, Excise & Service Tax Tribunal
Shri Payangadi Moidu Mohammed Ali vs Commissioner Of Customs, Chennai on 8 August, 2016
IN THE CUSTOMS, EXCISE & SERVICE TAX
APPELLATE TRIBUNAL
SOUTH ZONAL BENCH, CHENNAI
C/40694/2015
(Arising out of Order-in-Appeal C. Cus. No.91/2015 dated 5.3.2015 passed by the Commissioner of Customs (Appeals I), Chennai)
Shri Payangadi Moidu Mohammed Ali Appellant
Vs.
Commissioner of Customs, Chennai Respondent
Appearance Shri Siva Sankar, Advocate for the Appellant Shri R. Subramaniyan, AC (AR) for the Respondent CORAM Honble Shri D.N. Panda, Judicial Member Honble Shri Devender Singh, Technical Member Date of Hearing / Decision: 08.08.2016 Final Order No. 41321 / 2016 Per D.N. Panda The matter is on mention list but noticing the emergency of the matter, appeal is heard since a preliminary issue is involved in the appeal as to maintainability.
2. Appellants grievance today is that the appeal may be expeditiously disposed following the direction of the Honble High Court of Madras in W.P. No. 33285/2015 disposed on 17.12.2015.
3. Against the above prayer, Revenues objection is that the Tribunal being a creature of the statute is bound by the proviso to section 129A(1) of the Customs Act, 1962. That first proviso states that Tribunal has no jurisdiction to hear any appeal in respect of goods imported or exported as baggage. They also placed a letter vide F. No. C1/25/2016-Legal Air dated 22.2.2016 from the Commissionerate stating that the appellant having contravened the Baggage Rules framed under Customs Act, 1962, the appeal arising out of that shall not be maintainable before Tribunal but revision lies under section 129DD of the Customs Act, 1962.
4. Heard both sides and perused the records.
5. We do appreciate the anxiety of the appellant for expeditious disposal of the matter following the direction of the Honble High Court of Madras in the above said writ petition. But being handicapped by the statute and most particularly by the first proviso to section 129A(1) read with section 129DD, we may state that the baggage grievances is redressable before Revisionary Authority. For convenience of reference, the said Proviso to section 129A(1) so far as that is relevant to the present proceeding s concerned is reproduced as under:-
SECTION 129A. Appeals to the Appellate Tribunal. - (1) Any person aggrieved by any of the following orders may appeal to the Appellate Tribunal against such order -
(a) a decision or order passed by the Commissioner of Customs as an adjudicating authority
(b) an order passed by the Commissioner (Appeals) under section 128A;
(c) an order passed by the Board or the Appellate Commissioner of Customs under Section 128, as it stood immediately before the appointed day;
(d) an order passed by the Board or the Commissioner of Customs, either before or after the appointed day, under section 130, as it stood immediately before that day :
Provided that no appeal shall lie to the Appellate Tribunal and the Appellate Tribunal shall not have jurisdiction to decide any appeal in respect of any order referred to in clause (b) if such order relates to, -
(a) any goods imported or exported as baggage;
(b) any goods loaded in a conveyance for importation into India, but which are not unloaded at their place of destination in India, or so much of the quantity of such goods as has not been unloaded at any such destination if goods unloaded at such destination are short of the quantity required to be unloaded at that destination;
(c) payment of drawback as provided in Chapter X, and the rules made thereunder
6. For convenience of reading section 129DD is reproduced which has conferred jurisdiction on the Revisionary Authority to hear the appeal of the present nature.
SECTION 129DD. Revision by Central Government.- (1) The Central Government may, on the application of any person aggrieved by any order passed under section 128A, where the order is of the nature referred to in the first proviso to sub-section (1) of section 129A, annul or modify such order.
Provided that the Central Government may in its discretion, refuse to admit an application in respect of an order where the amount of duty or fine or penalty, determined by such order does not exceed five thousand rupees.
Explanation. - For the purposes of this sub-section, "order passed under section 128A" includes an order passed under that section before the commencement of section 40 of the Finance Act, 1984, against which an appeal has not been preferred before such commencement and could have been, if the said section had not come into force, preferred after such commencement, to the Appellate Tribunal.
(1A) The Commissioner of Customs may, if he is of the opinion that an order passed by the Commissioner (Appeals) under section 128A is not legal or proper, direct the proper officer to make an application on his behalf to the Central Government for revision of such order.
(2) An application under sub-section (1) shall be made within three months from the date of the communication to the applicant of the order against which the application is being made :
Provided that the Central Government may, if it is satisfied that the applicant was prevented by sufficient cause from presenting the application within the aforesaid period of three months, allow it to be presented within a further period of three months.
(3) An application under sub-section (1) shall be in such form and shall be verified in such manner as may be specified by rules made in this behalf and shall be accompanied by a fee of, -
(a) two hundred rupees, where the amount of duty and interest demanded, fine or penalty levied by an officer of customs in the case to which the application relates is one lakh rupees or less;
(b) one thousand rupees, where the amount of duty and interest demanded, fine or penalty levied by an officer of customs in the case to which the application relates is more than one lakh rupees :
Provided that no such fee shall be payable in the case of an application referred to in sub-section (1A).
(4) The Central Government may, of its own motion, annul or modify any order referred to in sub-section (1).
(5) No order enhancing any penalty or fine in lieu of confiscation or confiscating goods of greater value shall be passed under this section, -
(a) in any case in which an order passed under section 128A has enhanced any penalty or fine in lieu of confiscation or has confiscated goods of greater value, and
(b) in any other case, unless the person affected by the proposed order has been given notice to show cause against it within one year from the date of the order sought to be annulled or modified.
(6) Where the Central Government is of opinion that any duty of customs has not been levied or has been short-levied, no order levying or enhancing the duty shall be made under this section unless the person affected by the proposed order is given notice to show cause against it within the time limit specified in section 28.
7. Revenue has also brought to our notice that in the Baggage Rules, 1998, the gold jewellery brought to this country is taken care under Appendix D as well As Annexure I to that Rule. For the convenience of reading, Appendix D and Annexure I are also reproduced as under:-
APPENDIX D (1) Jewellery (2) Indian passenger who has been residing abroad for over one year.
(i) Jewellery upto an aggregate value of 50,000 by a gentleman passenger, or
(ii) Upto aggregate value of 1,00,000 by a lady passenger.
Annexure I
1. Firearms.
2. Cartridges of fire arms exceeding 50.
3. Cigarettes exceeding 100 or cigars exceeding 25 or tobacco exceeding 125 gms.
4. Alcoholic liquor or wines in excess of two litres.
5. Gold or silver, in any form, other than ornaments.
6. Flat Panel (LCD/LED/Plasma) Television.
8. We are given to understand that section 123 of the Customs Act has brought gold into the purview of law as notified goods which is restricted and requires the burden of proof to be discharged by the importer of the gold. The gold appearing in that section also covers the gold appearing in Annexure I to Baggage Rules, 1998. Revenue has also brought out that there is a Baggage Regulation made which is Customs Baggage Declaration Regulations, 2013 to deal with baggage cases.
9. On the above position of law, Revenue says that the Tribunal has no jurisdiction to entertain a baggage matter for which the appellant may choose to exercise its right of revision before the Revisionary Authority.
10. In view of the position of law as above and valid objection of Revenue, which is supported by law, the appeal is dismissed not being maintainable before Tribunal.
(Dictated and pronounced in open court)
(DEVENDER SINGH) (D.N. PANDA)
Technical Member Judicial Member
Rex
6