Bombay High Court
Aje India Private Limited vs The Union Of India Through The Secretary ... on 22 December, 2020
Bench: Ujjal Bhuyan, Abhay Ahuja
Priya Soparkar 1 6 wpst 97165-20-as
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION (ST.) NO.97165 OF 2020
AJE India Private Limited ... Petitioner
V/s.
Union of India and ors. ... Respondents
---
Balaji G. Mr.V.Sridharan, Senior Advocate with Mr.Gajendra Jain i/by M/s
Panchal Sriram Sridharan, Advocates for the Petitioner.
Mr.J.B.Mishra, Advocate for the Respondents.
Digitally signed
by Balaji G.
---
Panchal
Date: 2020.12.24
10:47:30 +0530 CORAM : UJJAL BHUYAN &
ABHAY AHUJA, JJ.
DATE : DECEMBER 22, 2020 P.C.:-
1. Heard Mr.V.Sridharan, learned senior counsel for the petitioner; and Mr.J.B.Mishra, learned counsel for the respondents.
2. By filing this petition under Article 226 of the Constitution of India, petitioner seeks quashing of order dated 18th/19th November, 2020 passed by respondent No.2 provisionally attaching the bank accounts of the petitioner maintained with respondent No.3.
3. The matter was heard on 17th December, 2020 on the interim prayer on which date Mr.Mishra had also produced the record in original which we have perused.
Priya Soparkar 2 6 wpst 97165-20-as
4. Before adverting to the impugned order we may briefly indicate that the petitioner, a company incorporated under the Companies Act, 1956, is engaged in the business of manufacture and supply of carbonated fruit drinks, such as, Big Cola, Big Orange Cola, Big Lemon and similar other products. Petitioner has been manufacturing such fruit juice based drinks since December, 2017 having more than 5% juice content in apple drink and 2.5% in respect of lemon drink. Petitioner has been classifying such goods under Tariff Item 2202 99 20 of the Customs Tariff Act, 1975 and specified at Serial No.48 under Schedule-II as "fruit pulp or fruit juice based drinks" of the Central Government Notification dated 28th June, 2017 taxable at the rate of 12%. According to the petitioner, the above classification is in conformity with the judgment of the Supreme Court in case of Parle Agro (P) Ltd. Vs. Commissioner of Commercial Taxes, Trivandrum, 2017(352) ELT 113 and also of the Larger Bench of the Customs, Excise and Service Tax Appellate Tribunal (CESTAT) in the case of Brindavan Beverages Private Limited Vs. Commissioner of Customs, which were rendered prior to introduction of Goods and Services Tax (GST). It is stated that in respect of one of the group companies of the petitioner, namely, M/s Anutham Exim Private Limited, Commissioner of Customs (Appeals), Kolkata by order dated 8 th June, 2020 has upheld such classification.
Priya Soparkar 3 6 wpst 97165-20-as 5. Petitioner has stated that on the basis of such
classification petitioner has been filing its GST returns and paying the taxes regularly.
6. According to the petitioner, the departmental authorities initiated investigation sometime in March, 2019 with regard to classification of the goods which was however dropped. Such inquiry was revived in January, 2020 but no progress was made because of Covid-19 pandemic and the resultant lockdown. Then on 21 st September, 2020, officials of respondent No.2 visited the petitioner's factory for further investigation. Summons were issued to the petitioner on 21 st September, 2020 itself for appearance of director and other authorized representatives which was complied with. It appears that statement of one of the foreign directors was recorded on 22nd September, 2020.
7. However, the impugned order dated 18 th/19th November, 2020 was issued by respondent No.2 and addressed to the Branch Manager, ICICI Bank, Nagari Reespost, Mohopada, Khalapur, Raigad provisionally attaching bank accounts of the petitioner under section 83 of the Central Goods and Services Tax Act, 2017 (briefly "the CGST Act" hereinafter).
Order dated 18th/19th November, 2020 is extracted hereunder :-
"Date:18.11.2020 Reference No. V/PI/RGD/GR-II/30-93/AJE India/18-19 To, The Branch Manager, ICICI Bank, (IFSC-ICIC0001627) Priya Soparkar 4 6 wpst 97165-20-as Address-Survey No.177/3A/B, 40 KVL, Nagari Reespost, Mohopada, Khalapur, Raigad- 410222.
Provisional attachment of Property under section 83 It is to inform that M/s AJE India Pvt. Ltd. having principal place of business at A-21, A 1,2,3, MIDC Patalganga, Khalapur, Raigad-410220 bearing registration number as 27AAHCA9177AIZN, PAN-AAHCA9177A is a registered taxable person under the CGST Act, 2017. Proceedings have been launched against the aforesaid taxable person under Section 67 of the said Act to determine the tax or any other amount due from the said person. As per information available with the department, it has come to my notice that the said person has following accounts in your bank having account no as mentioned against them:
S Account No. Account
r Holder's
. Name
N
o
.
1 162705000112 M/s AJE
India
Pvt. Ltd.
2 162705000060 M/s AJE
India
Pvt. Ltd.
3 162705000061 M/s AJE
India
Pvt. Ltd.
In order to protect the interests of revenue and in exercise of the powers conferred under Section 83 of the Act, I Manpreet Arora, Commissioner CGST & CX, Raigad hereby provisionally attach the aforesaid accounts.
Priya Soparkar 5 6 wpst 97165-20-as No debit shall be allowed to be made from the said account or any other account operated by the aforesaid person on the same PAN without the prior permission of this department.
sd/-illegible 19.11.2020.
(Manpreet Arora) Commissioner, CGST & CX, Raigad."
8. Petitioner filed objection before respondent No.2 on 25 th November, 2020 against such provisional attachment. Though a personal hearing was granted on 1st December, 2020, respondent No.2 told the representative of the petitioner that provisional attachment would not be lifted.
9. Aggrieved, petitioner has preferred the present writ petition.
10. In response to notice, respondent Nos.1 and 2 have filed a common affidavit. Stand taken in the affidavit is that investigation under section 67 of the CGST Act was initiated against the petitioner on the ground of misclassification of products thereby evading payment of due GST. Petitioner had complied with the summons issued from time to time and had submitted the requisite documents and information. Investigation revealed that fruit juice contained in the products of the petitioner was either 5% or slightly above 5%. As per regulation 2.3.30 of the Food Safety and Standards (Food Products, Standards and Food Additives) Regulations, 2011, it is clear that in a case where the Priya Soparkar 6 6 wpst 97165-20-as quantity of fruit juice is below 10% but not less than 5% (2.5% in case of lime or lemon) the product shall be called carbonated beverages with fruit juice and it is not carbonated fruit beverages or fruit drinks. In such cases the correct classification would be at HSN Code 2202 10 90 attracting GST at the rate of 28% and cess at the rate of 12%. This view has also been upheld by the GST Council in its 37 th meeting.
11. Thus, investigation revealed that because of misclassification of the products by the petitioner it has resulted in short payment of tax to the tune of approximately Rs.33 crores during the period from December, 2017 to February, 2020.
12. Through the affidavit respondent Nos.1 and 2 have contended that judgment of the Supreme Court in Parle Agro (P) Ltd. (supra) is not attracted to the facts of the present case because in that case percentage of fruit juice was above 10% which is not the case in respect of the goods of the petitioner. Regarding the decision of Commissioner of Customs (Appeals), Kolkata relied upon by the petitioner, it is stated in Paragraph No.58 that department has filed appeal against the said order and therefore, the said order has no relevance now.
13. Submissions made have been considered.
Priya Soparkar 7 6 wpst 97165-20-as
14. At the outset, we may mention that in this proceeding we were concerned with the legality and validity of the provisional attachment of the bank accounts of the petitioner and not on the merit of the classification.
15. Adverting to the impugned order as extracted above, we find that according to respondent No.2 proceedings have been launched against the taxable person i.e. the petitioner under section 67 of the CGST Act to determine the tax or any other amount due from the petitioner. From the information available it had come to the notice of respondent No.2 that petitioner has three bank accounts as mentioned therein. In order to protect the interest of revenue and exercising power conferred under section 83 of the CGST Act, respondent No.2 provisionally attached the aforesaid bank accounts. Respondent No.3 i.e. the Branch Manager of the ICICI Bank was requested that no debit should be allowed to be made from the said accounts or any other accounts operated by the petitioner without the prior permission of the department.
16. Since provisional attachment of bank accounts have been made under section 83 of the CGST Act, the same may be examined. For ready reference section 83 is quoted hereunder:-
"Section 83- Provisional attachment to protect revenue in certain cases-
(1) Where during the pendency of any proceedings under section 62 or section 63 or section 64 or section 67 or section 73 or section 74, the Commissioner is of the opinion that for the Priya Soparkar 8 6 wpst 97165-20-as purpose of protecting the interest of the Government revenue, it is necessary so to do, he may, by order in writing attach provisionally any property, including bank account, belonging to the taxable person in such manner as may be prescribed.
(2) Every such provisional attachment shall cease to have effect after the expiry of a period of one year from the date of the order made under sub-
section (1)."
17. Sub-section (1) of section 83 says that where during the pendency of any proceedings under section 62 or section 63 or section 64 or section 67 or section 73 or section 74 the Commissioner is of the opinion that for the purpose of protecting the interest of Government revenue it is necessary so to do, he may by order in writing attach provisionally any property including bank accounts belonging to the taxable person in such manner as may be prescribed. As per sub- section (2) such provisional attachment shall cease to have effect after expiry of one year.
18. From an analysis of sub-section (1) of section 83 as alluded to herein above, we find that for invoking the said provision there has to be pendency of any proceeding under any one of the six sections mentioned therein including section 67; thereafter, the Commissioner should form an opinion that for the purpose of protecting the interest of Government revenue, it is necessary to provisionally attach any property including bank accounts of the taxable person.
19. Since in this case it is the stand of respondent Nos.1 and 2 that because of pendency of proceedings under Priya Soparkar 9 6 wpst 97165-20-as section 67 of the CGST Act, power under section 83 has been invoked, section 67 may be looked into. Section 67 of the CGST Act deals with power of inspection, search and seizure. Clause (a) of sub-section (1) is relevant. For ready reference section 67(1)(a) is quoted hereunder:-
"Section 67- Power of inspection, search and seizure.
(1) Where the proper officer, not below the rank of Joint Commissioner has reasons to believe that-
(a) a taxable person has suppressed any transaction relating to supply of goods or services or both or the stock of goods in hand, or has claimed input tax credit in excess of his entitlement under this Act or has indulged in contravention of any of the provisions of this Act or the rules made thereunder to evade tax under this Act; or * * * * * * he may authorise in writing any other officer of central tax to inspect any places of business of the taxable person or the persons engaged in the business of transporting goods or the owner or the operator of warehouse or godown or any other place."
20. From an analysis of the above it is seen that where the proper officer not below the rank of Joint Commissioner has reasons to believe that a taxable person has suppressed any transaction relating to supply of goods or services or both or the stock of goods in hand or has claimed input tax credit in excess of his entitlement under the CGST Act or has indulged in contravention of any of the provisions of the CGST Act or the rules made thereunder to evade tax under the CGST Act, he may authorize in writing inspection of any place of business of the taxable person.
Priya Soparkar 10 6 wpst 97165-20-as
21. A conjoint reading of the relevant provisions of section 67 and section 83 of the CGST Act would indicate that the proper officer must have reasons to believe that the taxable person has suppressed any taxable transaction to evade payment of tax. It is not necessary for us at this stage to delve into the meaning of the expression reasons to believe employed in section 67 which has its own connotation in fiscal statutes. Suffice it to say, requirement of section 67(1)(a) is that the proper officer should have reasons to believe that the taxable person has suppressed any taxable transaction to evade payment of tax.
22. Having discussed the above, we may advert to the admitted facts of the present case. It is quite clear that petitioner had disclosed the details of its goods and had applied the classification which it thought was appropriate. On that basis it had filed its CGST returns and had been assessed. It is not the case that petitioner has defaulted in payment of tax as per its returns or assessment. On the other hand, respondent Nos.1 and 2 contends that it is a case of misclassification which has led to short payment of GST.
23. At this stage we may refer to the decision of Commissioner of Customs (Appeals), Kolkata dated 8 th June, 2020. It may be mentioned that M/s Anutham Exim Private Limited had imported beverages under the brands of Big Cola, Big Orange, Big Lemon etc. from Bhutan. The adjudicating authority by the order in original took the view Priya Soparkar 11 6 wpst 97165-20-as that such products like Big Cola, Big Orange, Big Lemon etc. were classifiable under CTH 2202 10 20 for which the taxable person was liable to pay IGST at the rate of 28% and compensation cess at the rate of 12%. Assailing the findings of the adjudicating authority M/s Anutham Exim Private Limited preferred appeal before the Commissioner of Customs (Appeals), Kolkata. Commissioner of Customs (Appeals) held that even after taking into consideration amendments made to the Food Safety and Standards (Food Products, Standards and Food Additives) Regulations, 2011, a sub set has been created under regulation 2.3.30 covering therein beverages having fruit juice contents between 5% to 10% and 2.5% to 5% for lime or lemon. Referring to the decisions of the Supreme Court in Parle Agro (P) Ltd. and the larger bench of CESTAT it was held that products falling under regulation 2.3.30 would qualify as fruit juice based drinks. Thus, carbonated beverages with fruit juice falling under clause 3A of regulation 2.3.30 would be treated as fruit juice based drink only and classifiable under tariff Item 2202 99 20.
24. In the reply affidavit of respondent Nos.1 and 2 a bald statement has been made by the Commissioner that the department has filed an appeal against the aforesaid decision of Commissioner of Customs(Appeals) and therefore, the said order had lost relevancy. We are afraid we cannot subscribe to such a view taken by the Commissioner; besides being devoid of any particulars, it shows complete disregard to an order of an appellate authority. But the moot point is whether Priya Soparkar 12 6 wpst 97165-20-as on the basis of the above facts can it be said to be a case of suppression of a taxable transaction by the petitioner or a case of contravention of any of the provisions of the CGST Act to evade payment of tax? The answer to this, in our prima facie view, would have to be in the negative.
25. We have perused the original record produced by Mr.Mishra which discusses about investigation under section 67 and therefore, the need to take action under section 83. Whether recourse to section 83 is warranted at this stage has not been dealt with in the record. Merely because there is a proceeding under section 67 would not mean that recourse to such a drastic power as under section 83 would be an automatic consequence, more so when petitioner has cooperated with the investigation. That apart, section 83 speaks of provisional attachment of any property including bank account. The record is silent as to whether any attempt has been made for provisional attachment of any property of the petitioner and instead why the bank accounts should be attached. Besides, by use of the word "may" in sub-section (1) of section 83 Parliament has made it quite clear that exercise of such a power is discretionary. When discretion is vested in an authority, such discretion has to be exercised in a just and judicious manner, more so when the power conferred under section 83 admittedly is a very drastic power having serious ramifications. Such power having the potential to adversely affect property rights of persons as well as life and liberty under Article 21 of the Constitution of India has to be exercised in a fair and reasonable manner.
Priya Soparkar 13 6 wpst 97165-20-as
26. Being possessed of power is one thing and exercise of such power is altogether another thing. Because the Commissioner is conferred with the power of provisional attachment under section 83 it would not ipso-facto mean that he can straight away proceed to provisionally attach any property including bank accounts of a taxable person merely on the ground of pendency of proceedings under section 67.
27. During the course of the hearing Mr.Sridharan had referred to averments made in the writ petition more particularly to Ground No.F.11 to submit that petitioner had already offered to respondent No.2 its land, building and plant and machinery having estimated gross value of approximately Rs.44 crores to secure the interest of the revenue. In such circumstances, we are of the view that recourse to section 83 by respondent No.2 straight away is not justified. Prima facie, such an exercise appears to be harsh and excessive, thus arbitrary.
28. Consequently, we stay the impugned order dated 18 th/ 19th November, 2020 and direct withdrawal of the provisional attachment of the bank accounts of the petitioner mentioned in the said order forthwith. However, petitioner shall furnish an undertaking before the Court by way of affidavit that it shall not alienate its land, building, plant and machinery during pendency of the present proceeding.
29. Stand over to 9th March, 2021 for final hearing.
Priya Soparkar 14 6 wpst 97165-20-as
30. The record produced by Mr.Mishra is hereby returned.
31. This order will be digitally signed by the Private Secretary/Personal Assistant of this Court. All concerned will act on production by fax or email of a digitally signed copy of this order.
(ABHAY AHUJA, J.) (UJJAL BHUYAN, J.)
....