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 35, Cited by 0]

Gujarat High Court

Aziz Fakirmohamed Sumbhaniya vs Union Of India on 3 February, 2023

Author: Sonia Gokani

Bench: Sonia Gokani, Gita Gopi

    C/SCA/13091/2018                               CAV JUDGMENT DATED: 03/02/2023




               IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                R/SPECIAL CIVIL APPLICATION NO. 13091 of 2018
                                    With
                 R/SPECIAL CIVIL APPLICATION NO. 6936 of 2019
                                    With
                 R/SPECIAL CIVIL APPLICATION NO. 6938 of 2019
                                    With
                 R/SPECIAL CIVIL APPLICATION NO. 6937 of 2019
                                    With
                 R/SPECIAL CIVIL APPLICATION NO. 6939 of 2019

FOR APPROVAL AND SIGNATURE:


HONOURABLE MS. JUSTICE SONIA GOKANI

and
HONOURABLE MS. JUSTICE GITA GOPI
==========================================================

1      Whether Reporters of Local Papers may be allowed
       to see the judgment ?

2      To be referred to the Reporter or not ?

3      Whether their Lordships wish to see the fair copy
       of the judgment ?

4      Whether this case involves a substantial question
       of law as to the interpretation of the Constitution
       of India or any order made thereunder ?

==========================================================
                       AZIZ FAKIRMOHAMED SUMBHANIYA
                                    Versus
                           UNION OF INDIA & 1 other(s)
==========================================================
Appearance:
AMAL PARESH DAVE(8961) for the Petitioner(s) No. 1
MR DEVANG VYAS(2794) for the Respondent(s) No. 1
MR MITESH R AMIN(2876) for the Respondent(s) No. 2
==========================================================

    CORAM:HONOURABLE MS. JUSTICE SONIA GOKANI
          and
          HONOURABLE MS. JUSTICE GITA GOPI

                               Date : 03/02/2023



                                   Page 1 of 39

                                                          Downloaded on : Sat Feb 04 20:48:20 IST 2023
 C/SCA/13091/2018                                    CAV JUDGMENT DATED: 03/02/2023




                         CAV JUDGMENT

(PER : HONOURABLE MS. JUSTICE SONIA GOKANI) 1 This group of matters since raise identical questions of law, they are being decided by a common order. 2 The facts are drawn from Special Civil Application No. 13091 of 2018 for the purpose of adjudication. 3 The petitioner herein is an Indian citizen and was working in Dubai since the year 2010 as an Agent for various companies like UNI Globe Tourism, Fardan Tourism LLC and Universal Holidays since the year 2010.

4 A show cause notice came to be issued in relation to the seizure of gold weighing 46.3 kgs being F.No./DRI/AZU/GRU/Gold Bar/INT-12/2014 dated 09.04.2015 2014 on 09.04.2015 by the Additional Directorate General, DRI to various persons including the petitioner proposing to impose personal penalty under section 112 of the Customs Act, 1962. So far as the present petitioner is concerned, on the basis of the statement of various persons, the show cause notice is issued to the Page 2 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 petitioner, namely, Shri Juma Khamisa Bhokal, Shri Hasim Tito, Shri Rakesh Karmata, Shri Mobin Amad Sanghar and Shri Abid Mamad Subhania. The show cause notice reveals that Shri Juma Bhokal in coordination with Shri Hasam Tito have initiated the activity of smuggling. Gold which was arranged through one Shri Ghani. Gold would come from Dubai through one Shri Gulam and 46.3 kgs of gold was smuggled through Shri Mobin in a vessel named Al Habibi through Tuna Port and when the petitioner was going along with Shri Bhokal to deliver the gold, they were intercepted by the DRI officers.

5 According to Rakesh Karanta 21.3 kgs of the gold was seized from his hotel room, which was to be supplied to someone in the same hotel. However, before it was delivered, DRI officers seized the same. 6 Shri Juma Bhokal stated that out of the total six consignments of gold smuggled into India, 46.3 kgs of gold was seized at Surendranagar. Out of this, the Page 3 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 total quantity of gold of 21.3 kgs was delivered to Shri Ramesh Kalabhai. 24 kgs was to be delivered to Ahmed Miya and one kg of gold was delivered to the petitioner's contact.

7 According to the petitioner from the passport details and the Visa issued by the Dubai Government, it is quite apparent that the petitioner during the period from 2014 to 2016 was staying at Dubai.

8 On 19.04.2016 the petitioner came to India from Dubai. He was initially arrested at New Delhi by the officers of DRI in connection with another case pertaining to Jamnagar. The Court in April, 2016 granted him bail. It is the say of the petitioner that statement under section 108 of the Customs Act, 1962 was recorded, which was never shared with the petitioner and, therefore, he would not be in a position to know about the pending proceedings against him.


9         The Principal Commissioner of Customs passed

          Order     in     Original          (OIO)        being             OIO



                              Page 4 of 39

                                                      Downloaded on : Sat Feb 04 20:48:20 IST 2023
 C/SCA/13091/2018                              CAV JUDGMENT DATED: 03/02/2023




KDL/COMMR/PVRR/123/2016-17 on 31.01.2017, which was ex parte without availing any opportunity of hearing. The petitioner also did not receive a copy of the show cause notice nor any notice for personal hearing. The penalty was imposed by the Principal Commissioner of Customs to the tune of Rs. 1, 27,00,000/-. It is the grievance of the petitioner that additional penalties have been imposed considering further quantities of gold assumed to have been imported in the past. The said quantity was never found to have been brought in India and, therefore, the figure given is on an assumption basis. The petitioner came to know about the imposition of this penalty only after the same had been proposed to be recovered. 10 The petitioner after receiving the copy of the OIO filed an appeal before the appellate Tribunal. The condition of pre-deposit of 7.5% penalty as per the Clause-II of section 129E of the Customs Act has been substituted from 06.08.2014,which is also Page 5 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 another grievance made by the petitioner. According to him, the amount equal to 7.5% would come to about Rs.9,52,500/- and the petitioner is financially incapable of depositing the said amount, as he is in the service with very low income.

10.1 The application for waiver of condition of pre-deposit was moved along with the appeal filed against the order of Commissioner of Customs, Kandla. 11 The petitioner was not having knowledge of appeal having been listed on 10.04.20218. No notice was served upon the petitioner nor to any authorized representative nor to any other person for and on behalf of the petitioner. The Tribunal, after hearing the authorized representative or the Department, dismissed the appeal ex parte on the ground of the same being not maintainable, as the petitioner has not deposited the pre-deposit as mandated by the Customs Act, 1962. The petitioner's passport was taken away from him, and he has been in India and, he received a copy of the appellate Tribunal's order Page 6 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 on 14.05.2018 .

12 It is the grievance of the petitioner that he never received a notice to show cause as to why 22.3 kgs of gold be not confiscated under section 111 of the Customs Act and as to why the penalty be not imposed under section 112 of the Customs Act. Principal Commissioner in an order in OIO imposed penalty on the petitioner with an assumed quantity of gold, which was never there. According to the petitioner, OIO passed by Principal Commissioner is ex facie illegal and it is in utter disregard to the principles of natural justice. Moreover, the penal liability on the petitioner is on the basis of the statement of persons without any independent corroboration and that itself is an illegal act. This happened without being given any opportunity of being heard. The principles of natural justice being the backbone of any quasi judicial proceedings, according to the petitioner, any order passed by the adjudicating authority is ex facie illegal and in Page 7 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 violation of the principles of natural justice. It is the grievance of the petitioner that he has not been given adequate and effective opportunity of being heard. Certain authorities are pressed in service to substantiate the version. Following are the prayers sought:

"14. In the above premises, the petitioner most respectfully prays as under: -
(A) That Your Lordships may be pleased to issue a Writ of Certiorari or any other appropriate Writ, Order or Direction quashing and setting aside OioKDL/COMMR/PVRR/123/2016-17 dated 31.01.2017 (Annexure-"D") passed by the Commissinoer of Customs, Kandla;
(B) That Your Lordships may be pleased to issue a Writ of Certiorari or any other appropriate Writ, Order or Direction quashing and setting aside Order No.A/10983-

10985/2018 dated 10.04.2018 (Bannexure-"E") passed by Appellate Tribunal;

(C) That Your Lordships may be pleased to issue a Writ of Mandamus or any other appropriate writ, direction or order, directing the Commissioner of Customs, Kandla, the 2nd Respondent herein to decide show cause Notice SCN.F.No.DRI/AZU/GRU/Gold Bar/INT-12/2014 dated 09.04.2015 (Annexure-"B") in accordance with law and upon observing principles of natural justice by allowing the Petitioner to file a reply and also an opportunity of effective hearing tot he Petitioner;

(D) Pending hearing and final disposal of the present petition, Your Lordships may be pleased to stay implementation and execution of OIO KDL/COMMR/PVRR/ 123/2016-17 dated 31.01.217 (Annexure-"D") passed by the Commissioner of Customs, Kandla;

(D) An ex-parte ad-interim relief in terms of para 14 (C) Page 8 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 above may kindly be granted.

(E) Any other further relief that may be deemed fit in the facts and circumstances of the case may also please be granted."

13 Affidavit-in-reply is filed for and behalf of respondent No.2 denying all averments. According to the respondent, the intelligence was gathered by the officers of Directorate of Revenue Intelligence (DRI) suggesting that gang of smugglers was active in smuggling gold at Tuna Port of Kutch district. Some persons carrying consignment of two parcels of smuggled gold from the vicinity of Tuna port had planned to deliver one part of smuggled gold to a person at Hotel Regency at Rajkot-Ahmedabad highway, Chotila and another part to other person on the same highway near Chotila. Office of DRI mounted surveillance on various places on 19.04.2014 and they spotted Juma Khamisha Bhokal, resident of Jam-Khambhalia and Hasam Tito, a resident of Mota Salaya, Mandvi (Kutch), who arrived in a Tata Indica car at Hotel Regency, Chotila. Ramesh Kalabhai Karmata, who was Page 9 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 staying in that hotel received a bag from Juma Khamisha Bhokal. After a few minutes Juma Khamisha Bhokal and Hasam Tito left the place in the very car and went towards Ahmedabad. A team of officers of DRI searched room of the hotel, where Ramesh Kalabhai Karmata was staying and the DRI recovered 21.300 kgs of gold in 213 gold bars of 100 grams each. It was apparent from the marking that the gold bars were of foreign made. Vide Panchnama dated 19.04.2014, the gold had been recovered. 14 In the meanwhile, another team of officers chased the person in Tata Indica car and availed the assistance of officers of Central Excise and Local Crime Branch (LCB), Surendranagar police. Juma Khamisha Bhokal and Hasam Tito were brought to LCB office at Gandhinagar and in presence of two independent panchas, a total of 25 kgs of gold were recovered. They also admitted that the gold bars were smuggled at Tuna Port at Kutch using sea route in a country craft vessel. Out of the total Page 10 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 quantity, 21.300 kgs had been delivered to Ramesh Kalabhai Karmata at Hotel Regency, Chotila highway and remaining 25 kgs gold bars were with them.

15 It is grievance of the petitioner that the show cause notice was issued as to why the smuggled gold seized by DRI should not be confiscated under section 111 of the Customs Act. The show cause notice was served upon his wife (Reshma Ajij Sumbhainya) on 13.04.2015 and the name of the petitioner was mentioned in the dispatch register of the DRI. According to the petitioner, there was yet another case in which he was arrested by the officer of DRI. It was investigated by DRI, Jamnagar. He was found smuggling gold seized by DRI, Jamnagar. According to the respondents, six summons were issued to the petitioner by DRI, Gandhidham. The petitioner, however, did not appear. He was not available in India for his statement and, therefore, he was a wanted criminal declared by DRI, Page 11 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 Jamnagar. A red alert also was issued against him and during February, 2016, the petitioner was intercepted at New Delhi Airport. The DRI, Jamnagar recorded his statement. Due to constraint of time only preliminary statement of his was recorded on 21.02.2016. After his bail, DRI issued him six notices, but, he did not appear under one or the other pretext. The DRI, Jamnagar moved a complaint No.3783 of 2016 before the Court of learned Chief Judicial Magistrate against the petitioner, which is still pending. He was intimated of the show cause notice and four letters of intimation of personal hearing had been sent. It was further the say of the respondent that Dispatch Register of Customs House, Kandla was indicative of the fact that at Sr.No.8941, OIO was sent to the petitioner by speed post. It is, therefore, not correct to say that the petitioner did not receive the show cause notice letters of personal hearing or OIO. The case, of course, is based on the confessional Page 12 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 statements, but they are not contradictory. They are also supported by other independent evidence viz stay of persons in hotel, arrival of vessels in India etc. Reliance is placed on the decision of the Apex Court as to how the confessional statement of section 108 of the Customs Act is admissible. It is further contended that looking at the kind of quantum of gold smuggled in India, it is impossible to accept that he has no financial capacity. The provision of pre-deposit is mandatory under section 129E of the Customs Act and, therefore, such an application is not maintainable.

16 According to respondent No.4, opportunities of personal hearing had been granted to the petitioner on 04.12.2015, 22.01.2016, 03.03.2016 and 15.12.2016. However, the petitioner or his authorized representative failed to remain present at the date and time of personal hearing. He did not submit any written submission and, therefore, the case was adjudicated ex parte. Considering the Page 13 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 evidence and role of the petitioner in outright smuggling of huge quantity of gold, in OIO, the penalty of Rs.1.27 crores has been imposed. According to the respondents, a show cause notice was handed over to his wife and four times personal hearing notices have been given. Thus, there is a sufficient opportunity of hearing made available to the petitioner and, there is no violation of principles of natural justice. Moreover, the mandatory pre- deposit of Rs.7.5% of the amount of penalty has not been deposited by him. Therefore, also his application was not maintainable. He chose not to appear before the Tribunal on the date of hearing and days of hearing also can be ascertained from the website of Tribunal and, therefore, his contentions are flimsy and false. According to him, the prosecution under sections 174 and 175 of the Indian Penal Code has been initiated against the petitioner, which is pending before the learned Chief Judicial Magistrate. As he never appeared before the Page 14 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 Investigating Officer, no further details of involvement of other persons in repeated smuggling of gold could be ascertained.

17 So far as this petitioner is concerned, he has not filed affidavit-in-rejoinder, whereas in the group matters, others have filed the rejoinder, details of which are as follows:

17.1 Rejoinder affidavit has been filed by the petitioner Ajij Sumbhainya, wherein he reiterated that he was not given the opportunity to defend the show cause notice before passing the order by the adjudicating authority. According to him, right of the cross-

examination of the witnesses relied upon by the respondent must be given to enable the petitioner to clear all the points and falsehood of the witnesses. Moreover, for the documents like the Panchnama etc. no legal proof were on record and the contents of the panchnama and other documents have been denied by him. Proper opportunity of cross- examination of concerned persons was to be given Page 15 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 before relying upon the same, despite this legal position, a request to cross-examine was denied. 18 We have extensively heard Mr. Amal Dave, learned advocate for the petitioner, who has argued along the line of the memo of petition. He also has urged strongly that there is gross violation of the principles of natural justice, inasmuch as the show cause notice has not been served upon the petitioner, but upon his wife. None of the details of personal hearing also has been made available to him and straight away what was received by him was the intimation of OIO and after getting the copy of the same, he realized that how the same has resulted into imposing the penalty, which is in gross violation of principles of natural justice. According to him, any reliance on the part of the respondents or any of the statements, even if it is permissible under the law, the principles of natural justice cannot be overlooked and, hence, he has urged that the pre-deposits may not be insisted upon and the Page 16 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 opportunity of hearing be given. He also urged the Court that the Court may consider his request for cross-examination as equity changes with Chancellor's foot. He has relied upon the following authorities to substantiate his submissions:

1) Saral Wire Craft Pvt. Ltd. vs. Commr.

of Cus., C. Ex. And Service Tax , 2015 (322) E.L.T. 192 (S.C.).

2) Jindal Drugs Pvt. Ltd. vs. Union of India, 2016 (340) E.L.T.67 (P &H).

3) G-Tech Industries vs. Union of India , 2016(339) E.L.T. 209 (P & H).

4) J & K Cigarettes Ltd. vs. Collector of Central Excise, 2009 (242) E.L.T. 189 (Del.).

5) Manoj Kumar Jha vs. D.R.I., 2019 (365) E.L.T. 166(Del.).

6) Rajkamal Textile Printery vs. Union of India, 2016 (332) E.L.T. 99 (Guj.).

7) ARCL Organics Ltd. vs. Commissioner of Central Excise, Kolkata-V, 2019 (366) E.L.T.55 (Cal.)

8) D.Jewel vs. Commissioner of Customs, Surat, 2019(366) E.L.T.106(Guj.).

Page 17 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023

9) Decision of this Court in the case of Commissioner of Customs vs. Pravin R. Ajudiya decided on 08.05.2019 in Civil Application(for stay) No.1 of 2019 in Tax Appeal No.59 of 2019.

10) Decision of Pravin R. Ajudiya vs. Commissioner of Customs of Gujarat High Court decided on 25.07.2019 in Civil Application(for direction) No.2 of 2019 in Tax Appeal No.59 of 2019.

11) Decision in the case of Dharmesh Pansuriya vs. Commissioner of GST and Central Excise, Surat decided on 03.04.2018 by this Court in Civil Application (OJ) No.2 of 2018 in Tax Appeal no.62 of 2018.

19 Mr. B.B.Naik, learned Senior Advocate appearing with Mr. P.S. Rachh for the petitioner has vehemently urged that these are the quasi judicial proceedings imposing huge monetary penalty and, therefore, the person, who recorded the statement also ought to have been a witness and, there has been non-supply of the documents and even non- production through the proper channel. According Page 18 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 to him, there has been a gross violation of the principles of natural justice and, therefore, the High Court has authority to issue notice under Articles 226 of the Constitution of India. According to him, the penal provisions are attracted and right to cross-examination is a must.

20 According to learned Senior Counsel, it is a duty, which is payable, as the gold was dutiable goods and not prohibited goods in stricto senso. 21 Mr. Parth Divyeshwar, learned Central Government Standing Counsel submits that there is no force in the submission on the part of the petitioner herein. The appeal would have been already preferred under section 130 of the Customs Act instead of approaching this Court. There is neither an absolute right to ask for cross-examination, nor can the same be denied in toto. According to the learned Standing Counsel, there is a period of limitation of 90 days under section 128 of the Customs Act. According to him, the interest of witnesses should Page 19 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 be of a paramount consideration and the same should not be jeopardized. According to him, there being no violation of principles of natural justice, the Court need not interfere. He, further urged that the appeal would have been a right remedy. However, injury caused needs to be established in each case. The appeal was preferred in the year 2019. The cross-examination is not an absolute right. Therefore, it cannot be insisted upon. He also further urged that there are two families essentially of Shri Juma Khamisa Bhokal and Mohamed Sumbhaniya involved in this act of smuggling. 22 Having thus heard both the sides and also having closely examined the material on the record, the preposition of law authorities shall need to be firstly looked into.

23 Reliance is placed on the decision of M/s. Cannon India Limited vs. Commissioner of Customs, [2022] 138 taxmann.com 496 (SC), whereas the Apex Court has held that DRI has no jurisdiction to issue show Page 20 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 cause notice under the Customs Act inasmuch as only such officer of Customs who has been assigned specific function would be a "a proper officer" under the Central Government in terms of section 2(34) of the Act to issue notice, while exercising the powers under section 6 of the Customs Act. Therefore, the show cause notice issued to the petitioner by the DRI is invalid and this decision would be binding to the Courts within the territory of India under Article 141 of the Constitution of India. Therefore, the show cause notice is urged to be quashed.


23.1      Relevant      findings       and       observations            of      the

          M/S.CANNON           INDIA       PRIVATE        LIMITED             V/S.

COMMISSIONER OF CUSTOMS are necessary to be reproduced at this juncture profitably hereinbelow:

"14. It is well known that when a statute directs that the things be done in a certain way, it must be done in that way alone. As in this case, when the statute directs that "the proper officer" can determine duty not levied/not paid, it does not mean any proper officer but that proper officer alone. We find it completely impermissible to allow an officer, who has not passed the original order of assessment, to re- open the assessment on the grounds that the duty was not paid/not levied, by the original officer who had decided to clear the goods and who was competent and authorised to make the assessment. The nature of the power conferred by Section 28 (4) to recover duties which have escaped assessment is in the nature of an administrative Page 21 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 review of an act. The section must therefore be construed as conferring the power of such review on the same officer or his successor or any other officer who has been assigned the function of assessment. In other words, an officer who did the assessment, could only undertake re-assessment [which is involved in Section 28 (4)].
15. It is obvious that the re-assessment and recovery of duties i.e. contemplated by Section 28(4) is by the same authority and not by any superior authority such as Appellate or Revisional Authority. It is, therefore, clear to us that the Additional Director General of DRI was not "the" proper officer to exercise the power under Section 28(4) and the initiation of the recovery proceedings in the present case is without any jurisdiction and liable to be set aside.
16. At this stage, we must also examine whether the Additional Director General of the DRI who issued the recovery notice under Section 28(4) was even a proper officer. The Additional Director General can be considered to be a proper officer only if it is shown that he was a Customs officer under the Customs Act. In addition, that he was entrusted with the functions of the proper officer under Section 6 of the Customs Act. The Additional Director General of the DRI can be considered to be a Customs officer only if he is shown to have been appointed as Customs officer under the Customs Act.
17. Shri Sanjay Jain, learned Additional Solicitor General, relied on a Notification No.17/2002 - Customs (NT) dated 7.3.2002 to show all Additional Directors General of the DRI have been appointed as Commissioners of Customs. At the relevant time, the Central Government was the appropriate authority to issue such a notification. This notification shows that all Additional Directors General, mentioned in Column (2), are appointed as Commissioners of Customs.
18. The next step is to see whether an Additional Director General of the DRI who has been appointed as an officer of Customs, under the notification dated 7.3.2002, has been entrusted with the functions under Section 28 as a proper officer under the Customs Act. In support of the contention that he has been so entrusted with the functions of a proper officer under Section 28 of the Customs Act, Shri Sanjay Jain, learned Additional Solicitor General relied on a Notification No.40/2012 dated 2.5.2012 issued by the Central Board of Excise and Customs. The notification confers various functions referred to in Column (3) of the notification under the Customs Act on officers referred to in Column (2). The relevant part of the notification reads as follows:-
" [To be published in the Gazette of India, Extraordinary, Part II, Page 22 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 Section 3, Sub-section (ii)] Government of India Ministry of Finance (Department of Revenue) Notification No.40/2012-Customs (N.T.) New Delhi, dated the 2nd May, 2012 S.O. (E). - In exercise of the powers conferred by sub-section (34) of section 2 of the Customs Act, 1962 (52 of 1962), the Central Board of Excise and Customs, hereby assigns the officers and above the rank of officers mentioned in Column (2) of the Table below, the functions as the proper officers in relation to the various sections of the Customs Act, 1962, given in the corresponding entry in Column (3) of the said Table: -
       Designation of the Officers         Functions under Section of the
                                                    Customs Act, 1962
       (2)                                   (3)
       Commissioner of Customs               (i) Section 33
       Additional   Commissioner         of (i) Sub-section (5) of Section
                Customs                                46; and
                                            (ii) Section 149
       Deputy         Commissioner     or (i) .......
                   Assistant Commissioner (ii)........
                   of Customs and Central (iii) .......
                   Excise                 (iv) ........
                                          (v).........
                                          (vi) Section 28;
                                          ........

19. It appears that a Deputy Commissioner or Assistant Commissioner of Customs has been entrusted with the functions under Section 28, vide Sl. No.3 above. By reason of the fact that the functions are assigned to officers referred to in Column (3) and those officers above the rank of officers mentioned in Column (2), the Commissioner of Customs would be included as an officer entitled to perform the function under Section 28 of the Act conferred on a Deputy Commissioner or Assistant Commissioner but the notification appears to be ill-founded. The notification is purported to have been issued in exercise of powers under sub-Section (34) of Section 2 of the Customs Act. This section does not confer any powers on any authority to entrust any functions to officers. The sub-Section is part of the definitions clause of the Act, it merely defines a proper officer, it reads as follows:-
"2. Definitions - In this Act, unless the context otherwise requires, - ...
'proper officer', in relation to any functions to be performed under this Act, means the officer of customs who is assigned those functions by the Board or the [Principal Commissioner of Customs or Commissioner of Customs]. "
Page 23 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023

C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023

20. Section 6 is the only Section which provides for entrustment of functions of Customs officer on other officers of the Central or the State Government or local authority, it reads as follows:-

"6. Entrustment of functions of Board and customs officers on certain other officers - The Central Government may, by notification in the Official Gazette, entrust either conditionally or unconditionally to any officer of the Central or the State Government or a local authority any functions of the Board or any officer of customs under this Act."

21. If it was intended that officers of the Directorate of Revenue Intelligence who are officers of Cenral Government should be entrusted with functions of the Customs officers, it was imperative that the Central Government should have done so in exercise of its power under Section 6 of the Act. The reason why such a power is conferred on the Central Government is obvious and that is because the Central Government is the authority which appoints both the officers of the Directorate of Revenue Intelligence which is set up under the Notification dated 04.12.1957 issued by the Ministry of Finance and Customs officers who, till 11.5.2002, were appointed by the Central Government. The notification which purports to entrust functions as proper officer under the Customs Act has been issued by the Central Board of Excise and Customs in exercise of non- existing power under Section 2 (34) of the Customs Act. The notification is obviously invalid having been issued by an authority which had no power to do so in purported exercise of powers under a section which does not confer any such power.

22. In the above context, it would be useful to refer to the decision of this Court in the case of Commissioner of Customs vs. Sayed Ali and Another5 wherein the proper officer in respect of the jurisdictional area was considered. The consideration made is as hereunder:-

"16. It was submitted that in the instant case, the import manifest and the bill of entry were filed before the Additional Collector of Customs (Imports), Mumbai; the bill of entry was duly assessed, and the benefit of the exemption was extended, subject to execution of a bond by the importer which was duly executed undertaking the obligation of export. The learned counsel argued that the function of the preventive staff is confined to goods which are not manifested as in respect of manifested goods, where the bills of entry are to be filed, the entire function of assessment, clearance, etc. is carried out by the appraising officers functioning under the Commissioner of Customs (Imports).
Page 24 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023
C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 Before adverting to the rival submissions, it would be expedient to survey the relevant provisions of the Act. Section 28 of the Act, which is relevant for our purpose, provides for issue of notice for payment of duty that has not been paid, or has been short-levied or erroneously refunded, and provides that:
"28. Notice for payment of duties, interest, etc. - (1) When any duty has not been levied or has been short-levied or erroneously refunded, or when any interest payable has not been paid, part paid or erroneously refunded, the proper officer may,-
(a) in the case of any import made by any individual for his personal use or by Government or by any educational, research or charitable institution hospital, within one year; or
(b) in any other case, within six months, from the relevant date, serve notice on the person chargeable with the duty or interest which has not been levied or charged or which has been so short- levied or part paid or to whom the refund has erroneously been made, requiring him to show cause why he should not pay the amount specified in the notice:
Provided that where any duty has not been levied or has been short- levied or the interest has not been charged or has been part paid or the duty or interest has been erroneously refunded by reason of collusion or any wilful mis-statement or suppression of facts by the importer or the exporter or the agent or employee of the importer or exporter, the provisions of this sub-section shall have effect as if for the words 'one year' and 'six months', the words 'five years' were substituted."
18. It is plain from the provision that the 'proper officer' being subjectively satisfied on the basis of the material that may be with him that customs duty has not been levied or short levied or erroneously refunded on an import made by any individual for his personal use or by the Government or by any educational, research or charitable institution or hospital, within one year and in all other cases within six months from the relevant date, may cause service of notice on the person chargeable, requiring him to show cause why he should not pay the amount specified in the notice. It is evident that the notice under the said provision has to be issued by the 'proper officer'.
Page 25 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023

C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023

19. Section 2(34) of the Act defines a 'proper officer', thus:

'2. Definitions.- (34) 'proper officer', in relation to any functions to be performed under this Act, means the officer of customs who is assigned those functions by the Board or the Commissioner of Customs;' It is clear from a mere look at the provision that only such officers of customs who have been assigned specific functions would be 'proper officers' in terms of Section 2(34) the Act. Specific entrustment of function by either the Board or the Commissioner of Customs is therefore, the governing test to determine whether an 'officer of customs' is the 'proper officer'.
From a conjoint reading of Sections 2(34) and 28 of the Act, it is manifest that only such a Customs Officer who has been assigned the specific functions of assessment and re- assessment of duty in the jurisdictional area where the import concerned has been affected, by either the Board or the Commissioner of Customs, in terms of Section 2(34) of the Act is competent to issue notice under section 28 of the Act. Any other reading of Section 28 would render the provisions of Section 2(34) of the Act otiose inasmuch as the test contemplated under Section 2(34) of the Act is that of specific conferment of such functions."
23. We, therefore, hold that the entire proceeding in the present case initiated by the Additional Director General of the DRI by issuing show cause notices in all the matters before us are invalid without any authority of law and liable to be set-aside and the ensuing demands are also set- aside."
24 Undoubtedly, the law is settled presently although, review petitions before the Apex Court are pending in these matters and this Court also has followed the ratio in other petitions. Considering the fact that essential remedy of appeal is available and it is an efficacious remedy, this Court would prefer not to Page 26 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 venture into examining these aspects. According to us, this contention can always be raised before the appellate authority who would also lead to adjudication on factual matrix.
24.1 Another contention on the part of the petitioner is that he was not in India and was caught at New Delhi Airport and when the show cause notice was issued, it was served upon his wife. When he returned to India in February, 2016, he was caught in connection with another case and because of that he was not in a position to contest the allegations levelled in the show cause notice. Reliance is also place in the decision of the Apex Court in the case of Saral Wire Craft Pvt. Ltd. (supra).
25 Much emphasis is placed on the ground of violation of principles of natural justice, as penalty imposed here is based on the statement of co-accused and without any independent corroborative evidence.

Application of section 9D of the Central Excise Act and section 138B of the Customs Act is made which Page 27 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 makes it mandatory for the Commissioner to conduct the examination-in-chief before admitting the statements and evidence. Section 138B of the Customs Act makes it clear that no statement can be used as evidence unless and until the contents are affirmed by the person before the Commissioner. 26 It is also the say of the petitioner that Customs Excise and Service Tax Appellate Tribunal (CESTAT) dismissed the appeal for non-compliance of the requirement of pre-deposit as provided statutorily. Therefore, the petitioner has no remedy and the petitioner's property has also been attached. According to the petitioner, there are various decisions of the High Court that if a person is not in a position to give pre-deposit, the Court can consider his immovable property or any other reasonable opportunity of hearing the appeal be given, as the gold has been absolutely confiscated and the property also has been attached. Therefore, the Department has adequate security and the Page 28 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 department would not suffer from any prejudice, if the adjudication is undertaken keeping in mind the principles of natural justice.

27 As the gold is not prohibited for import, therefore, the action of Commissioner in confiscating such gold is illegal, according to the petitioner. It is urged that Commissioner has failed to recognise the settled position that gold is not prohibited for import and it is only restricted. Therefore, the chance ought to have been given to redeem the same with fine. 28 As added further, the petitioner has not been told to make relevant submission at the show cause notice stage and, therefore, the Tribunal cannot adjudicate upon the contention, which were never raised and considered by the Commissioner. It is urged that the end of justice would be met if the matter is sent to the original authority for re-adjudication. The remand to the Tribunal will raise the issue of pre- deposit and since the petitioner is a man of limited means, he may not be in a position to deposit the Page 29 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 same. Matter if is to be remanded to the Tribunal and then the attached property of the petitioner and the confiscated gold can be considered as adequate deposit to hear the appeal.

29 It is, therefore, also further urged that there is no logical ground to relegate the petitioner to the alternative remedy, as he has expressed his inability to pay the amount of pre- deposit and the Commissioner (Appeals) also has not entertained it on the ground of period of limitation.

30 The petitioner challenged the show cause notice dated 02.11.2014, whereas OIO being No.37 of 2015 was passed, whereby the penalty was imposed of Rs. 50 lakhs upon the petitioner under section 12B of the Customs Act. The petitioner Mr. Aziz Sumbhaniya preferred the appeal against the said order before the Commissioner (Appeals). However, the rejection came on 06.01.2017 for non-deposit of the amount of penalty and on the ground of delay. 31 The appeal was preferred before the the CESTAT Page 30 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 with an application for dispensing with the per- deposit of the amount of fine and penalty imposed upon the petitioner. However, the same was rejected by the CESTAT essentially on the ground that in absence of the amount of the pre-deposit and penalty, the appeal is not maintainable. 32 According to the petitioner, the challenge to the main order of the adjudicating authority and all consequential orders, is on the ground of absence of any opportunity of cross-examination and gross violation of the principles of natural justice in adjudication of proceedings.

33 What has been alleged by the department is that on 05.06.2014 at Jamnagar-Jam-Khambhalia highway, Adam Bhokal was interrogated and on his personal search, there was a recovery of 5.660 kgs of foreign mark gold bars valuing at Rs.1.63 crores. This gold was part of quantity of the smuggled gold unloaded from Vessel MSV Al Ashaque- Al-Madina by one Bashir Khamisha Bhokal. It is also alleged that the Page 31 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 smuggled gold of 8.800 kg valued at Rs.2.65 crores was found abandoned near Pir Sarkar Dargah, off Porbandar road, which was also part of gold smuggled through Vessel MSV Al Ashaque- Al- Madina. Statements have been recorded under section 108 of the Customs Act and they are sought to be relied upon by the department considering their admissibility under the law coupled with other corroborative evidences in the form of Panchnama, seizure of documents of hotel stay, arrival of vessel in India etc. 34 Denial of right to cross-examine the witnesses whose statements recorded under section 108 of the Customs Act and of those officers who recorded such statements is much emphasized upon. 34.1 Worthwhile would be to refer to the decision of the Apex Court rendered in the case of M/s. Kanungo & Company vs Collector Of Customs And Ors. , (1973) 2 SCC 438, which has been followed later on by the Calcutta High Court also to deny the cross- Page 32 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 examination.

This authority also says that cross-examination is not an absolute right and what needs to be established in each case is as to how injury would be caused before the Court permits the cross examination in every matter.

34.2 In the said decision, certificate was granted to the appellant by the Calcutta High Court reversing the decision of the learned Single Judge, who had quashed the order passed by the Additional Collector of Customs, Calcutta confiscating 280 watches of the appellant under section 167(8) of the Sea Customs act read with section 3(2) of the Imports and Exports (Control) Act, 1947. The appellant was a firm carrying on the business as dealer, importer and repairer of watches. In the course of search, Customs Authorities seized 390 watches and took them away. The Assistant Collector of Customs released 43 watches out of the 390 watches which had been seized. In September, 1961, the Assistant Collector released 64 watches and in January, 1961, he released another three watches and confiscated the remaining 280 pieces of Page 33 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 writ watches.. The appellant filed an appeal before the Additional Collector of Customs, who quashed the confiscation, without going into the merits of other grounds. Fresh notice was thereafter served on the appellant to show cause why the watches seized should not be confiscated.

34.3 The appellant thereafter filed a petition in the High Court challenging the initiation of fresh proceedings in respect of the 280 watches. A consent order was made by the High Court and in pursuance of that order, the Deputy Collector of Customs decided certain preliminary issues against the appellant. 34.4 Aggrieved by the decision, the appellant filed another petition in the High Court. It was asserted that the principles of natural justice had been violated with the allegations that the Customs Department had not been able to produce any evidence that the goods had been smuggled and that these goods had been brought across in Customs from the frontiers of India. The High Court held that the onus of proof that the wrist watches were lawfully imported, had shifted upon the appellant after the Customs Authorities had informed the appellant of the result of enquiries and investigations regarding claim made by it with Page 34 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 regard to possession of the watches and, his onus, the appellant had failed to discharge. According to the High Court, the result of enquiries were communicated, yet no attempt was made to substantiate the claim regarding lawful importation of watches twice before the writ petition was preferred and appropriate reliefs had been granted and yet, it failed to satisfy the Customs Authority that 280 watches were not imported in violation of the statutory restrictions. The Customs Authorities concluded that watches were illegally imported and, therefore, order for confiscation. It was not for the Court to revise or set aside or quash the order. One of the contentions was that of the persons from whom enquiries were alleged to have been made, the Authorities should have been produced to enable it to cross-examine them. The Court held that the principles of natural justice did not require that in the matter like the one before the Court, such persons who gave the information should be examined in presence of the appellant and should be allowed to cross-examine by them on the statement made before the Customs Authorities. Accordingly, the Court found no force in such contention. The Calcutta High Court followed the decision of Issardas Daulat Ram vs. Union of India , Page 35 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 AIR 1965 SC 1867 and denied the cross-

examination.

34.5 The cross-examination, in a given scenario, as was there before the Apex Court, is held not to be an absolute right and the facts of every matter shall need to be regarded by the Court at the time of considering the request for cross-examination. This Court also is not oblivious of the fact that without proving the version of the witnesses in examination-

in-chief, it is impermissible for the prosecution/department to take into account their evidence given in the form of oral statements. Section 9D of the Customs Excise Act and Section 138B of the Customs Act require fulfillment of these requirements. However, these being legal issues can be raised at any stage before any judicial or quasi judicial authority and they need to be regarded by those authorities. Again, non-availment of opportunity whether would also cause serious prejudice to the parties, also, can be well appreciated by the Appellate authority as and when raised.

35 From the entire gamut of discussion, what can be gathered is that service of show cause notice appears to be valid and thereafter also, couple of Page 36 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 notices were served upon the petitioners for availing an opportunity of hearing at the time of adjudication of the show cause notice and it emerges prima facie that the petitioner has not participated. Whether the reasons put forth for non-participation, even through the authorised representative, could surely be agitated in appeal for the Appellate authority to adjudicate.2 36 We are not, as discussed hereinabove, convinced prima facie that there has been any breach of principles of natural justice much less gross violation at the time of service and thereafter of adjudication of the show cause notice. However, the fact remains that the participation on the part of the petitioner was missing when OIO was finalized. 37 All these aspects, which have been raised before this Court in the writ jurisdiction are not to be gone into by this Court in wake of availability of Appellate remedy which can surely examine all these aspects of breach of principles of natural justice and entire spectrum of factual matrix. Decision of the Apex Court rendered in the case of Phoenix ARC Private Limited vs. Vishwa Bharati Vidya Mandir and others, (2022) 5 SCC 345 makes it abundantly clear not to enter the writ petition and to touch the Page 37 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 merit when efficacious alternative remedy under the statute is available. Relevant paragraph is reproduced as under:

"11.In City and Industrial Development Corpn. v. Dosu Aardeshir Bhiwandiwala, it was observed by this Court in SCC p.175, para 30 that the Court while exercising its jurisdiction under Article 226 is duty-bound to consider whether the petitioner has any alternative or effective remedy for the resolution of the dispute.

38 With regard to non-availment of opportunity for want of necessary pre-deposit required under section 29E of the Customs Act, the appellate authority could not adjudicate on merits. Therefore, we are of the opinion that the balance needs to be struck by allowing the petitioner to approach the appellate authority by furnishing the amount of pre- deposits of the requisite amount. Resultantly, without making any interference with the OIO, all the petitioners are permitted to approach the appellate authority. Let the amount of pre-deposit be furnished in four weeks' period and request, if any, comes from the petitioners to the Appellate authority to consider and regard the value of attached properties as adequate security at the time of furnishing pre-deposit, the same may be regarded, if permissible. Once the same is done, the authority concerned shall issue the notice on a dedicated e-mail ID, which shall be furnished or the Page 38 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023 C/SCA/13091/2018 CAV JUDGMENT DATED: 03/02/2023 address which shall be given by sending the communication by way of a Registered Post AD. 39 The representation, if does not come, the appellate authority shall choose to decide the course in accordance with law. However, when the petitioner represents himself either in person or through the authoritised person, the appeal shall be decided in accordance with law, where appellate Court would be also permitted to relegate/ remand the parties to the stage of considering afresh the recordance of evidence, if deemed appropriate. None of the findings and observations made in these petitions shall prejudice the rights of the parties while adjudicating appeals in each case.

(MS. SONIA GOKANI, J. ) (GITA GOPI,J) SUDHIR Page 39 of 39 Downloaded on : Sat Feb 04 20:48:20 IST 2023