Central Information Commission
Shri Rajiv Gupta vs Central Board Of Excise And Customs on 31 July, 2009
CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000523
Dated, the 31st July, 2009.
Appellant : Shri Rajiv Gupta
Respondents : Central Board of Excise and Customs
This second-appeal came up for hearing on 21.07.2009 through videoconferencing with appellant present at NIC VC facility at Mumbai and the respondents present at the CIC office at New Delhi, from where the Commission also conducted its hearing.
2. The second-appeal is related to appellant's RTI-application dated 22.08.2008, a copy of which is annexed to this order.
3. CPIO's order dated 04.09.2008 stated that apart from queries at Sl.Nos.2, 5 and 8 in appellant's RTI-application, no other query could be related to anything that answered the definition of information under Section 2(f) of the RTI Act. In relation to queries at Sl.No.2, 5 and 8, CPIO's replies stated the following:-
"On point 2:- There are only three types of Bills of Entry i.e. 1) for home consumption; 2) for warehousing and 3) for ex-bond clearance for home consumption.
On point 5:- Such requirements are prescribed in the notification itself. Copy of the Notification No.32/97-cus. dated 1-4-1997 is being provided to you herewith.
On point 8:- Copy of the EDI Declaration Form for Import, set out in Appendix 'A' of the Bill of Entry (Electronic Declaration) Regulations, 1995 and issued vide M.F. (D.R.) Notification No.62/95-Cus. (N.T.), dated 5-10-1995, is being provided herewith."
4. However, Appellate Authority, in his order dated 13.02.2009, provided information to the appellant in respect of all his questions in the manner considered appropriate by Appellate Authority, which read as follows:-
AT-31072009-27.doc Page 1 of 8 "Question 1. Whether goods which are sold under a commercial invoice can be cleared under the Notification No.32/97-customs dated 1.4.1997.
Reply: The scope of goods that are allowed clearance with customs duty exemption under the Notification No.32/97-customs dated 1.4.1997 are as follows: the goods covered under the first schedule to the Customs Tariff Act, 1975 which fulfill the following conditions, (i) that the goods are imported for execution of an export order placed on the importer by the supplier of goods for jobbing; (ii) that the goods so imported, including resultant products, are re-exported to the supplier of the goods or to any other person which the said supplier may specify within six months from the date of clearance (iii) the goods are utilized only for the discharge of export obligation and no part there of shall be sold, loaned, transferred or otherwise used or disposed of; (iv) that the FOB value of the resultant products exported is at least 10% more than the C.I.F. value of all goods imported in relation to the said resultant products.
Further, the term 'goods' have also been explained for the purpose of this notification as follows: "Goods" means raw materials, components, intermediates, semi-finished goods, consumables, parts, packing materials including hangers for garments, patterns, drawings, jigs, tools, fixtures, moulds, tackles, instruments, and computer hardware and software, as are directly related to the export order and supplied free of cost by the foreign buyer.
Question 3. What steps are taken by the Customs department to stop the remittance against the B/E cleared under Notification No.32/97. Are there any instructions in this matter, please provide copy thereof.
Reply: The instructions available in the form of Board's circular No.26/2001-Customs dated 24-04-2001 and Circular No.18/2004- Customs dated 20.2.2004 and its copy is enclosed.
Question 4. If the goods invoiced under Commercial invoice & the Commercial invoice placed on record at the time of clearance of goods & the goods are cleared under Notification No.32/97 then can the importer be prosecuted:
AT-31072009-27.doc Page 2 of 8 Question 6. If the jurisdictional Excise document is not produced on record at the time of clearance of goods & the goods are cleared under Notification No.32/97 then can the importer be prosecuted.
Question 7. If there is violation in terms of Notification No.32/97 then what is the penal provisions applicable.
Reply: The Notification No.32/97-Customs dated 1.4.2007 provide that he importer shall follow the procedure set out in the Customs (Import of goods at Concessional Rate of Duty for Manufacture of Excisable Goods) Rules, 1996. These rules, interalia, provide that "The Assistant Commissioner of Central Excise or Deputy Commissioner of Central Excise shall ensure that the goods imported are used by the manufacturer for the intended purpose and in case they are not so used take action to recover the amount equal to the difference between the duly leviable on such goods but for the exemption and that already paid, if any, at the time of importation, along with interest, at the rate fixed by notification issued under Section 28AB of the Customs Act, 1962, for the period starting from the date of importation of the goods on which the exemption was availed and ending with the date of actual payment of the entire amount of the difference of duty that he is liable to pay."
Further, in terms of the Section 111 and 112 of the Customs Act, 1962 provide the following penal provisions:
"The following goods brought from a place outside India shall be liable to confiscation. This, interalia, include:-
(d) any goods which are imported or attempted to be imported or are brought within the Indian customs waters for the purpose of being imported, contrary to any prohibition imposed by or under this Act or any other law for the time being in force;
(m) 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, or in the case of goods under transshipment, with the declaration for transshipment referred to in the proviso to sub-section (1) of section 54;
AT-31072009-27.doc Page 3 of 8 Further, "Any person, -
(a) who, in relation to any goods, does or omits to do any act which act or omission would render such goods liable to confiscation under section 111, or abets the doing or omission of such an act, or
(b) who acquires possession of or is in any way concerned in carrying, removing, depositing, harbouring, keeping, concealing, selling or purchasing, or in any other manner dealing with any goods which he knows or has reason to believe are liable to confiscation under section 111, shall be liable, -
(i) in the case of goods in respect of which any prohibition is in force under this Act or any other law for the time being in force, to a penalty not exceeding the value of the goods or five thousand rupees, whichever is the greater.
(ii) in the case of dutiable goods, other than prohibited goods, to a penalty not exceeding the duty sought to be evaded on such goods or five thousand rupees, whichever is the greater;
(iii) in the case of goods in respect of which the value stated in the entry made under this Act or in the case of baggage, in the declaration made under section 77 (in either case hereafter in this section referred to as the declared value) is higher than the value thereof, to a penalty not exceeding the difference between the declared value and the value thereof or five thousand rupees, whichever is the greater;
(iv) in the case of goods falling both under clauses (i) and (iii), to a penalty not exceeding value of the goods or difference between the declared value and the value thereof or five thousand rupees, whichever is the highest;
(v) in the case of goods falling both under clauses (ii) and (iii), to a penalty not exceeding the duty sought to be evaded on such goods or the difference between the declared value and the value thereof or five thousand rupees, whichever is the highest."
AT-31072009-27.doc Page 4 of 8 Questions 9-16.
9. Please let me know whether in case of Notification No.32/97- customs dated 1.4.97, the remittance can be effected to the sender of goods
10. If the B/E & the S/B are finally assessed & the jurisdictional Excise authority & certificate regarding complete utilization of imported material is produced under the Notification No.32/97 then can the release of bond & Bank Guarantee be withheld by the Customs Department.
11. Whether the Notification No.32/97 requires that all the inputs required for the manufacture of the export product need to be cleared under the said notification.
12. Can the importer avail Notification No.32/97 on the optional basis i.e. one inputs is cleared under the Notification No.32/97 & the other is cleared without the benefit of the notification.
13. If two inputs are coming from two different countries & are cleared under Notification No.32/97 then where the final goods can be exported.
14. If two inputs are coming from two different countries & one input is cleared under Notification No.32/97 & one input is cleared under home consumption B/E then where the final goods can be exported.
15. If the basic & substantive conditions of the law viz. Notification, rules, etc. are violated in respect of the clearance of goods under Notification No.32/97 then who is responsible.
16. In reference to point No.15, please let me know whether the law holds the importer single handedly responsible for prosecution even after all facts appear on record & breach of notification conditions are obvious.
Reply: The question as above ask specific query in specific circumstances illustrated by the applicant, whether certain actions are permissible, what course of option is available for importer in a certain specific situations, what action should be carried on by the importer for export of goods brought for AT-31072009-27.doc Page 5 of 8 jobbing under the Notification No.32/97-customs dated 1.4.2007, who are responsible for certain action, etc. The above said questions are in the nature of seeking opinion or views in respect of Notification No.32/97-Customs dated 1.4.2007, who are responsible for certain action etc. The above said questions are in the nature of seeking opinion or views in respect of Notification No.32/97-Customs dated 1.4.2007 and certain situations arising therein. As can be seen from above and from the application, this Public Authority is holding no such information. Hence, the CPIO could not provide his opinion which was explained in reply to the applicant.
However, in order to assist the applicant in his quest for information and the spirit of the RTI Act, 2005, while dealing with the appeal the information which could be culled out from the Notification No.32/97-Customs dated 1.4.2007 have been provided. The questions 9-16 are seeking the opinion or views of the CPIO / appellate authority; as such these are not information in terms of Section 2(f) of the RTI Act, 2005. It is however, requested that applicant may indicate or pinpoint the information that is being held by this Public Authority, if he chooses so. Accordingly the same can be furnished to him either by his inspecting the records maintained by the office of the CPIO or by offering a personal hearing if he desires so."
5. Appellant has filed his second-appeal in regard to Appellate Authority's replies to his queries at Sl.Nos.1, 3, 4, 9 and 10 to 16 in his RTI-application. Appellant has the following to say in respect of these queries:-
"The Question No.1 is very specific that whether the goods covered under Commercial Invoice can be covered under Notfn. No.32/97 dtd. 1.4.07. This information is not given in specific & transparent manner. The Policy makers are required to give this information in transparent & specific manner.
The question No.3 very clearly requests to specify the steps taken to stop remittance against the B/E cleared under Notification No.32/97. In reply two CBEC circulars have been attached. These circulars do not specify anything to stop the remittance. Therefore, the official is trying to pull wool over the eyes of the authorities to show that information is given. If AT-31072009-27.doc Page 6 of 8 the two CBEC circular's stop remittance against B/E cleared then that information may be pointed out in the circulars attached.
The question No.4 is again very specific that if the goods covered under commercial invoice are cleared under Notfn. No.32/97 & the commercial invoice was placed on record then can the importer be prosecuted. The transparent answer is not given to save the officials of the field formations i.e. those who have committed wrongs. The same is the case with the question No.5. Here again the Customs officials have violated the law & therefore transparent & specific reply is avoided. The policy makers cannot claim ignorance of the law to save those who have committed the wrongs. It is pertinent to point out here that Notification No.32/97 is pertaining to job work.
The specific reply to query no.9 is avoided. Similarly reply to query No.10, 11, 12, 13, 14 ,15 & 16 are avoided. Please note that the law has to be transparent & the user as well as the implementers should know that what is the law & how it is to be implemented. If the implementers & users do not know the law then how can that be implemented. It is definitely the responsibility of policy makers to lay down the law in clear & transparent manner in terms of S 4(C) of the RTI Act & this responsibility means that the citizens need to be necessarily provided this information. The law leaves no scope for interpretation. If this is not done then the law remains corruption oriented because those who pay the bribes their work is done but those who do not, they are made to suffer to no end.
The learned Appellate Authority says that the applicant can pinpoint the information but then why will the applicant approach the authority for the information if he is already aware of it.
Please note that the notification No.32/97 says that goods are to be supplied fee [sic] of cost but the field formats are clearing the goods covered under Commercial invoice under Notfn. No.32/97, which is against the conditions of the notification & the policymakers are saving them. It cannot be the case of the Policy makers that they do not understand what job work means or they cannot read the notification properly. Why they should try to pull wool over the eyes of authorities. Why they should cheat the exchequer. If the Director (Customs) in CBEC is not AT-31072009-27.doc Page 7 of 8 aware of the basics then how do you expect that the implementers can implement & users can comply with the law."
Decision:
6. I have carefully perused the above queries made by the appellant and I notice that while Appellate Authority has attempted to provide to the appellant as much information as he could in a spirit of enlightening an information-seeker about the functioning of the Department which Appellate Authority represents, these queries are clearly outside the scope of Section 2(f) of the RTI Act. These are in the nature of seeking respondents' explanations, elucidations and interpretations apart from their opinion on various points of law about which appellant seems to have made certain assumptions. It has been the decision of this Commission that such queries cannot be asked of a public authority as these are not covered by the definition of information under Section 2(f) of the RTI Act (Kamal C. Tiwari Vs. Ministry of Defence; Appeal No.CIC/AT/A/2006/00360; Date of Decision: 23.11.2006 and Subhash Chandra Vs. Income Tax Department; Appeal Nos.CIC/AT/A/2007/00190 & F.No.CIC/AT/A/2007/00291; Date of Decision: 8.6.2007). If appellant has any concerns about what a express exception of a statute, rule or instruction meant, he should better approach the appropriate authority under the provision of that statute, rule or instruction, or initiate the proceeding based upon his own interpretation of the statute, rule or instruction, which then shall be adjudicated upon by the designated authority for a decision. RTI cannot be a route for seeking interpretation of law from officers of the public authority.
7. I, therefore, direct that there shall be no obligation cast on the respondents to reply to the above queries of the appellant.
8. Appeal closed.
9. Copy of this direction be sent to the parties.
( A.N. TIWARI ) INFORMATION COMMISSIONER AT-31072009-27.doc Page 8 of 8