Customs, Excise and Gold Tribunal - Calcutta
Mrs. Kamala Devi Baid, Shri Vijay Singh ... vs Cc, Patna on 30 May, 2001
Equivalent citations: 2001(138)ELT358(TRI-KOLKATA)
ORDER
Smt. Archana Wadhwa.
1. All the appeals are being disposed of together inasmuch as the same arise out of the common order passed by the Commissioner of Customs, Patna. The Commissioner vide his impugned order has confiscated betel nuts on the ground of their being of smuggled origin and smuggled character. Apart from that the conveyance involved have also been confiscated with an option to the owners to redeem the same and penalties have been imposed upon various persons, as detailed below:-
(a) Mrs. Kamala Devi Baid Rs. 2,00,000.00
(b) Shri Vijay Singh Daga Rs. 2,00,000.00
(c) Shri Krishna Bahadur Chhetriya Rs. 2,00,000.00
(d) Shri Sanjeev Kumar Rs. 5,000.00
(e) Shri Jitendra Kr. Jat Rs. 10,000.00
2. I have heard Shri S.P. Majumdar, adv. & Shri A. Sinha, consultant appearing for the appellants and Shri V.K. Chaturvedi, ld.SDR for the Revenue.
3. It has been strongly contended before me that there is no evidence on record to show the foreign original of the betel nuts in question. the adjudicating authority has only gone by the trade opinion of some persons, which cannot be equated to the experts opinion. It has been further argued that both the consignors and consignees of seized goods are duly regs. dealers and the transaction was covered by licit documents. Further the betel nuts are non-notified items under the provision of section 123 of the Customs Act, 1962 and the Revenue has not produced any evidence to discharge the onus placed upon tem as regards the smuggled nature of the betel nuts. The entire order has been passed on the basis of presumptions and assumptions. Reliance was placed on the following decisions:-
(a) Order No. 936-937/CAL/95 dt. 4.9.95 Bikaner Assam Roadlines v. CC, Patna
(b) Order No. A 225/CAL/1997 dt. 27.2.97 Altaf Hussain v. CC, Shg.
(c) Order No. A-1026-1027/CAL/98 dt. 3.12.98 Kantilal Daga & Ors. v. CC, Patna.
(d) 2000(115) ELT 182(T) Ram Nath Sah v. CC, Patna
(e) order no. A-54-CAL/2000 dt. 21.1.2000 Sri Dwarika Pd. Agarwal v. CC, Patna.
(f) Order No. 52-CAL/200 dt. 21.1.2000 Sri Dwarka Pd. Agarwal v. CC, Patna.
(g) Order No. A 1581-1587/CAL/2000 dt. 21.9.2000 Ganesh Pd. Agarwal & Others v. CC, Patna.
(h) Order No. A 646/CAL/2000 dt. 22.5.2000 D.P. Agarwal v. CC (Appeals), Patna.
(i) Order no. A-281-kol/2001 dt. 3.5.2001 Sri Arbind Kumar v. CC, Patna.
4. After giving careful consideration to the issue involved I find that there is no concrete evidence on record as regards the foreign origin of the betel nuts. The Tribunal in the relied upon cases has observed that the betel nuts are grown in plenty in Orissa. The Revenue is required to first prove that the goods in question are of foreign origin. Mere trade opinion of some of the persons dealing in betel nuts cannot be held to be an expert opinion so as to conclusively prove that the betel nuts are of foreign origin. I also note that betel nuts are non-notified items and as such the onus to prove that the same are smuggled lies heavily upon the Revenue. There is no evidence in the present appeals showing discharge of such burden by the Revenue. In all the decisions referred to by the ld. avd., I find that the confiscation of betel nuts has been set aside, in identical set of facts and circumstances. Accordingly following the ratio of the earlier decisions I allow all the appeal with consequential reliefs to the appellants and set aside the impugned order.
Pronounced in the court.