Customs, Excise and Gold Tribunal - Delhi
Cce vs Rishabh Velveleen (P) Ltd. on 28 March, 2006
Equivalent citations: 2006(110)ECC246, 2006ECR246(TRI.-DELHI), 2006(201)ELT437(TRI-DEL)
ORDER K.C. Mamgain, Member (T)
1. This appeal is filed by the Revenue against the Order-in-original No. 73/Commisioner/95 dated 29.12.95.
2. M/s. Rishabh Velveleen (P) Ltd. (hereinafter referred to RVPL), Hardwar are manufacturers of flocked fabrics falling under Central Excise Tariff sub-heading No. 59.06. On the basis of information that respondents are evading central excise duty, the central excise officers conducted search at their factory, branch offices and at the premises of their customers/ dealers and transporters. As a result of the search, 9095.10 metres of velveleen flock fabrics unaccounted were seized at the factory and incriminating documents were recovered from the various premises. On scrutiny of the documents recovered, statement of various concerned persons were recorded. During investigation, it was found that the respondents were maintaining a register for sale of velvet fabrics for the year 1993-94. The register is numbered at serial No. 93 in the list of the seized documents. The register was containing month-wise and date-wise sales of flock fabrics to the customers. It was found that many bill numbers were repeated several times in respect of some of the customers. During investigation, it was found that entries in register appearing at serial No. 93 of the list of seized documents were tallying with another computer generated report maintained by the respondents which was in the form of print-out on the computer as DISP report from 1.4.93 to 31.3.94. After scrutiny of the documents, it was found that the duty of Rs. 1,08,00,122/- as detailed in Annexure-C-I to the show cause notice for the years 1993-94 and 1994-95 leviable on the goods removed clandestinely was not paid by the respondents. Therefore, show cause noticed was issued to them along with directors of M/s. Rishabh Velveleen Pvt. Ltd. its Accounts Officer and its customers M/s. Girdhar & Company, M/s. Pearls Marketing Company and M/s. K.M. Enterprises. M/s. Rishabh Velveleen Pvt. Ltd. were charged for contravention of provisions of Rules 9(1), 52A, 53, 173E and 173G of Central Excise Rules, 1944 inasmuch as they had manufactured velveleen flock fabrics without accounting for in the statutory record and cleared them without determining and paying central excise duty leviable thereon. They had deliberately suppressed and mis-declared the actual production of velveteen flock fabrics and removed fraudulently from their factory by using parallel serial number of invoices and challans. They did not produce documents before the jurisdictional central excise officer and did not reflect them in the central excise record. Shri U.C. Jain, Shri J.C. Jain, and Shri Piyush Jain, all directors of M/s. Rishabh Velveleen Pvt. Ltd. and Shri Vikas Kumar Singh, Accounts Officer of M/s. Rishabh Velveleen Pvt. Ltd. have concerned themselves with the said excisable goods removed from the factory illicitly which they knew and had reasons to believe were liable to confiscation under the provisions of Central Excise Rules and were thereby liable for penalty under Rule 209A of the Central Excise Rules, 1944. M/s. Girdhar & Co., Delhi, M/s. Pearl Marketing, Bombay and M/s. K.M. Enterprises, Delhi, all customers of RVPL have also concerned themselves in the sales and purchase of such flock fabrics which they did not account for in their books. Thus, they have knowledge and reasons to believe that such goods were liable for confiscation under the provisions of Central Excise Rules, 1944. Therefore, show cause notice was issued to them for taking penal action under Rule 209A of Central Excise Rules, 1944. The central excise duty of Rs. 1,08,00,122/- was demanded from M/s. Rishabh Valveleen Pvt. Ltd. under Rule 9(2) of the Central Excise Rules, 1944 read with proviso to Section 11A(1) of the Central Excise Act. Penalty was also proposed on them under Rule 9(2) and 173Q(1) of the Central Excise Rules, 1944 for various contraventions. Show cause notice also proposed for confiscation of 9095.10 mtrs. of velveleen flock fabrics seized from their factory premises under Rule 173Q of the Central Excise Rules besides proposal for confiscation of land, building, plant and machinery of RVPL under Rule 173Q(2) of the Central Excise Rules.
3. The case was adjudicated by the Commissioner under the impugned order and he has observed that the test of authenticity of the aforesaid private register No. 93 lies in the fact that whether there are any evidence corroborating the entries contained therein. He found that there is no corroborative evidence to support the entries contained in the said private register No. 93 inasmuch as not a single bill has been located from the said RVPL corresponding to any or some or all these listed sales or as supportive of them; no GRs/RRs corresponding to these entries have been located/seized either from the RVLPL or from the buyer mentioned in the entries or from the transport Co./Railway authorities; there has been no detection of any unaccounted sales or unaccounted goods from any of the buyers appearing in the said private register. He, therefore, came to the conclusion that private register No. 93 was nothing but a fomentation, built/fabricated for the sale purpose of giving a rosy picture to the financial institutions/banks and thus, no reliance was placed on it by him.
4. Regarding suppression of production and its clandestine removal without payment of duty by the respondents, the Commissioner has observed that he has critically gone through the process of manufacture of fabrics and also a flow chart in this respect filed by the respondents. In view of this, the contentions put forth by them carry weight and there is no circumstantial and corroborative evidence showing that the entries listed in the Annexutre-C.1 of the show cause notice are true and reflect clandestine transactions. He came to the conclusion that no circumstantial evidence has been found. He also gave finding that the averments made by Shri Vikas Kumar Singh, Accounts Officer and Shri U.C. Jain, director, in their respective statements, as mentioned in the show cause notice also do not have corroborative evidence. He also gave finding that even the search of the business premises of the transporter namely M/s. Durga Transport Company did not show the existence of any booking of consignment of flocked fabrics for which gate passes could not be correlated. He, therefore, came to the conclusion that so-called private register No. 93 on which department's case for demand of duty is based, has not been found a genuine document and the same was built/fabricated by the said RVPL for the sole purpose of giving a rosy picture to the financial institution/bank. No reliance could be placed on it. As regards seized goods, 9095.10 mtrs. of velveleen flock fabric, the Commissioner came to the conclusion that the said goods have been entered and cleared on payment of duty subsequently after provisional release by the Assistant Commissioner of Central Excise and in the absence of any specific allegation relating to them, seizure was set aside. He thus found the charges not sustainable against the said RVPL (respondents in the present case) and other seven notices were also not found guilty of the violation of Rule 209A of the Rules and accordingly, he dropped the proceedings initiated by the show cause notice.
5. The order of the Commissioner was reviewed by the Central Board of Excise & Customs under their direction issued vide F. No. 199/132/96-JC (BMB) dated 20.12.96 relating to the Order-in-original No. 73/Commissioner/95 dated 29.12.95, the Board came to the conclusion that in view of the facts enumerated by them in the review order, it appeared that the evidence relied upon in the show, cause notice have been ignored by the Adjudicating Authority and misleading facts/evidence furnished by M/s. RVPL have been entertained. Therefore, the Order-in-original suffers from inherent infirmities and is incorrect, illegal and bad in law. The Board, therefore, directed the Commissioner of Central Excise, Meerut to apply to the Customs, Excise and Gold (Control) appellate Tribunal for correct determination of the points arising out of the said order. Accordingly, the appeal was filed by the Revenue before this Tribunal.
6. On behalf of the Revenue, it was argued that the order of the Commissioner is perverse and is contrary to the evidence on record. The register mentioned at serial No. 93 of the seized documents (hereinafter referred as to register No. 93) is a private register of sales of the goods maintained by the respondents. This register was maintained by Shri Vikas Kumar Singh in his own handwriting on the direction of Shri U.C. Jain, director of RVPL. Even Shri U.C. Jain has also signed that register and has made entries of receipt of payment in the said register. The entries made in this register are clearly corroborated by the railway receipts for the year 1993-94. Out of the 70 railway receipts for 1993-94 seized by the Investigating Officer, it was found that goods books under these railway receipts were entered in register No. 93. Out of these 70 entries in Register No. 93, entries in the RG-1 register are only for 25 railway receipts. Similarly, out of 65 Goods Receipts (GRs), which were seized for the year 1993-94 there are entries in register No. 93 for all but in RG-I only entries for goods cleared under 41 GRs were made. This fact has not been disputed by the learned advocate of the respondents before us. It was also found that the respondents were maintaining computerized record of disposal of the goods and for the year 1993-94, it is mentioned at S.No. 22 of list of relied upon documents enclosed with show cause notice. This is mentioned as DISP report. Statement of computer operator Shri Rajinder Singh confirms that he prepared the file containing monthly reports for the year 1993-94 i.e. DISP report and liability report enclosed to this monthly report. For making these reports, the basic documents such as material receipt register, dispatch note, voucher, attendance register etc. were sent to him by Shri Ram Prashad God, Shri Vikas Kumar Singh, Shri K.K. Parashar and Shri Sanjay of the respondent concern. He had been feeding data correctly in the computer and had returned these documents to the concerned persons. The entries made in the DISP report and in register No. 93 tally with each other. These records are maintained by the employees of the respondents and these are corroborating each other besides being corroborate by the railway receipts issued by the Railway and the goods receipts issued by the transporter as mentioned above. Shri Naushad Ali, owner of M/s. Jaidurga Tempo and Toyota Transport, confirms in his statement that he prepared the GRs for goods received for transport from the respondents. It was argued that in case of Gulabchand Silk Mills Pvt. Ltd. v. CCE, Hyderabad-II , it was held in para 10 of the said order that "in any type of clandestine activity, the persons try their best not to leave any evidence. We cannot expect persons indulging in clandestine clearance to faithfully put the details of all such clearances in some register and append their signature. This is never done. Hence, clandestine activity at best can be established only by circumstantial evidence. It should also be borne in mind that it will be humanly impossible to establish every link in the chain of clandestine activity." It was, therefore, argued that when the entries of DISP report which has been independently prepared based on the other documents of the respondents in the computer and register No. 93 which has been prepared by Shri Vikas Kumar Singh on the direction of Shri U.C. Jain and when the entries of dispatch of goods by the railway and goods transport company which has not been included in the RG-1, were found in the said register, therefore, its authenticity and corroboration has to be accepted for demanding duty. The Commissioner was totally wrong in stating that no corroborative evidence was there and this register is a figment of imagination.
7. It was further argued that the respondents had given same invoice number for more than one clearance and different quantities were shown in the invoices. These parallel invoices are entered in register No. 93 and the recovery of such invoices further corroborates the entries made in register No. 93.
8. Shri S.K. Maheshwari, Fileld Officer of S.B.I., in his statement, has clearly stated that register No. 93 was never shown to the bankers. Loan was given to the respondents after verification of the goods. Thus, claim of the respondents that this register No. 93 was being maintained for showing it to the banks and financial institutions as held by the Commissioner in his order is totally incorrect as this register was never shown to the bankers.
9. The entire details set out in Annexure-C.1 annexed to the show cause notice were extracted from register No. 93. There is evidence on record to show that RVPL have received payment against these clearances. Shri U.C. Jain and Shri Vikas Kumar Singh in their statements recorded under Section 14 of the Central Excise Act, has admitted the existence of parallel invoices and challans and their recovery from the different places. Thus, the findings of the Commissioner are contrary to the evidence on record and the order of the Commissioner may be set aside and duty demanded in the show cause notice may be confirmed and penalties be imposed on the concerned persons. The confiscation of the goods should be ordered as contravention of provisions of the provisions of Central Excise Rules have been committed by the respondents.
10. On behalf of the respondents, the learned advocate supports the order of the Commissioner i.e. Adjudicating Authority. He pleads that for assessment of duty demanded, value should be taken as cum duty price in view of the decision of the Supreme Court in the case of CCE, Delhi v. Maruti Udyog Ltd. He relied on para 5 of the said judgment.
11. We have considered the submissions made by both sides. We find that duty was demanded from the respondents on the basis of the entries made in register No. 93 and Annexure C-l to the show cause notice is based on that register by excluding entries made in RG.1. Thus, the demand for duty was made in the show cause notice on the basis of the entries made in register No. 93 which are not accounted for in the statutory record. We find that the entries made in register No. 93 which show the production and clearances of the goods, are corroborated by various documents and statements. For the year 1993-94, 70 railway receipts were recovered by the Investigating Officer from the respondents and the entries for the goods covered by these railway receipts are available in the register No. 93. Only for 25 entries the goods are accounted for in RG.1 register. Similarly for 65 entries for which goods receipts were recovered from the transport company i.e. M/s. Jaidurga Tempo and Toyota Transport Company. 41 entries made in RG-1 register and other entries which are in register No. 93 were not entered in RG-1 register. We also find that DISP reports for the year 1993-94 prepared by Shri Rajinder Singh, computer operator of the respondents corroborated entries in register No. 93 for the year 1993-94. The computer operator has prepared DISP reports from independent documents like material receipt register, dispatch register, vouchers etc. We also find that Shri Vikas Kumar Singh in his statement dated 24.5.94 has clearly admitted that he prepared this register as per direction of Shri U.C. Jain and used to write the description, name of the party, challan number, and payment etc. based on the sales effected on the particular date. The payment details were also entered based on the payments made by the respective parties on their sales. We also find that authenticity of this register is not in dispute as Shri U.C. Jain, in his statement dated 24.5.94, has accepted that register No. 93 has been fabricated to show to the banks. In the said statement, he has stated that, I have seen this register and I have put up my dated signature on first and last page. The heading of this register are S. No., date, P/I, Bill No., party code, party name, description, amount, receipt amount, mode, remarks. I have seen Page No. 3 and find that material has shown to have been supplied to M/s. Peal, Girdhar, 8 times through bilties and which are listed serial No. 1,3,4,5,6,7,8,9. On being asked about use of same bill no. for 8 times, I state that it has been maintained by Vikas and he should be able to explain. The amount against these bills have been shown in the column of amount and the mode of payment is also shown in the mode column. I have entered entry mode and the amount of receipt in respect of S. No. 5 & 9. Against serial No. 9, the original was written as 1,61330.00. However, I have over written amount of 158440 and amount shown to have received through Cheque No. 137236 of DST/30/4/93 of Rs. 1,00,000.
12. In the said statement, he has clarified about; other serial numbers and the amounts mentioned to have been received for sale of goods shown therein. Thus, the authenticity of this register is clearly established by the director himself. Therefore, the finding that this register is a figment of imagination and the entries made therein are not corroborated, is contrary to the facts on record. We find that the customers of the respondents have accepted the receipt of the goods, clearance of the goods without accounting for in the RG-1 register for which entries are available in register No. 93 and this fact is corroborated by the railway receipts, GR receipts issued by the transporter, by the statements of Shri Vikas Kumar Singh, by the statement of U.C. Jain, by the statement of the customers of the respondents who received the goods and also further corroborated by the DIST report. Thus, there is a overwhelming evidence that the respondents have clandestinely removed the goods as shown in this register and for which demand has been made in Annexure C-l to the show cause notice. We find that mathematical precision is not required for giving evidence of each entries for which show cause notice has been issued for demanding duty. Once the authenticity of the register maintained for 1993-94 has been established, similarly register maintained for 1994-95 till date of seizure has to be treated as authentic and binding on the respondents.
13. Therefore, the findings of the Commissioners which are contrary to the evidence on record cannot be sustained. We, therefore, set aside the order of the Commissioner.
14. The Commissioner has not imposed any redemption fine in respect of seized goods on the ground that after provisional release, the goods were cleared on payment of duty and no specific allegation relating to them has been made out in the show cause notice. We find that this finding of the Commissioner is also incorrect. In the show cause notice, there is clear charge that 9095.10 mtrs. of velveleen flock fabrics valued at Rs. 1,57,267.50 seized at their factory premises at Jawalapur, Hardwar should not be confiscated under Rule 173Q of the Central Excise Rules, 1944. The value of the seized goods have not been challenged before us. The panchnama dated 6.5.94 recorded for the search of the premises of M/s. Rishabh Velveleen SPvt. Ltd. 9th. K.M. Stone, Delhi-Haridwar Road, Ranipur Barrier, Jawalapur, Hardwar, shows that the officers also conducted physical stock taking of finished goods in the presence of Shri Vikas Kumar Singh. The physical stock taking of the finished goods resulted in recovery of excess quantity of flock fabrics than that recorded in their RG-1 register, details of which are mentioned in Annexure-B to this Panchnama. On being asked by the officers, Shri Vikas Kumar Singh stated that the goods were of second grade and were not accounted for in RG-1 register. The officers on reasonable belief that these excess goods valued at Rs. 1,57,267.50 were liable for confiscation under the provisions of Customs Act, 1962 made applicable to Central Excise matters vide notification issued under Section 12 of the Act, seized the same. This panchnama is a part of the relied upon documents in the show cause notice. Therefore, the finding of the Commissioner that there is no charge in respect of these goods in the show cause noticed is incorrect. These goods are liable for confiscation under Rule 173Q(1) of the Central Excise Rules.
15. It has been argued for the respondents that price on which duty has been calculated for the demand may be taken as cum duty price, in view of the Supreme Court decision in the case of CCE, Delhi v. Maruti Udyog Ltd. . The applicability of the ratio of the decision of the Supreme Court in the Maruti Udyog Ltd. has not been disputed.
16. We also find that the Revenue has filed the appeal only in case of company M/s. Rishabh Velveleen Pvt. Ltd. and not in the case of other parties who were notices in the show cause notice and against whom the Commissioner has dropped the charges. Therefore, we are confining our findings to the appeal filed by the Revenue against the company RVPL. However, it is open to the department to take appropriate action in respect of other notices in accordance with law particularly for the false statement of Shri U.C. Jain, that they have fabricated register No. 93 to get loan from the banks including prosecution for the offence under the Central Excise Act and Indian Penal Code.
17. We find that there is a proposal in the show cause notice for confiscation of land, building, plant and machinery of the respondents valued at Rs. 83,20,695/- used in relation to the manufacture of goods clandestinely removed and unaccounted for under Rule 173Q(2) of the Central Excise Rules, 1944. Considering the huge evasion of duty by clandestine removal of the goods, land, building, plant and machinery of the respondents is held liable for confiscation under Rule 173Q(2) of the Central Excise Rules.
18. Therefore, the impugned order of Commissioner is set aside and we pass the following order:
ORDER (1) We confirm the demand of duty on the goods clandestinely removed as shown in Annexure C-1 to the show cause notice subject to the direction that the amount of duty on these goods should be reworked out by the Commissioner by taking value shown in the Annexure as cum duty price.
(2) On quantification of amount of duty as aforesaid, 25% of the quantified amount of duty is imposed as penalty on the respondents under Rule 173Q(1) of Central Excise Rules, 1944.
(3) The seized goods are held to be liable for confiscation. Since the goods have already been released provisionally, the respondents are directed to pay a fine of 25% of the value of the goods in lieu of confiscation.
(4) Land, building, plant and machinery of RVPL, valued at Rs. 83,20,695/- is hereby confiscated under Rule 173Q(2) of the Central Excise Rules. 1944. The respondents are given option to redeem the same on payment of fine of 15% of the value of plant and machinery in lieu of confiscation.
(Dictated and pronounced in open court)