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 0, Cited by 10]

Calcutta High Court

Indian Iron & Steel Co (Sail) & Ors vs Union Of India & Ors on 15 January, 2009

Author: Pinaki Chandra Ghose

Bench: Pinaki Chandra Ghose

                                                                               1


                             CEXA No. 51 of 2008
                             G.A.No.2132 of 2008
                        IN THE HIGH COURT AT CALCUTTA
                    Special Jurisdiction(Central Excise)
                                ORIGINAL SIDE

   INDIAN IRON & STEEL CO (SAIL) & ORS        Plaintiff/Petitioner/Applicant

       Versus

   UNION OF INDIA & ORS                       Defendant/Respondent

BEFORE:

The Hon'ble JUSTICE PINAKI CHANDRA GHOSE The Hon'ble JUSTICE SANKAR PRASAD MITRA Date : 15th January, 2009.
The Court : Heard the learned Advocate for the parties at length. We have perused the petition. This appeal is against an order passed by the learned Tribunal on 14th December, 2007. It appears that the learned Tribunal after considering the facts and the material placed before it affirmed the demand made on the appellant to the tune of Rs.5,24,23,603/- and equal amount of penalty was also imposed by the adjudicating commissioner, and thus the adjudicated loss has been detected at the time of taking the joint stock by the said authority along with the petitioner/appellant. The point tried to be urged before us that no notice was served under Rule 223A of the Central Excise Rules. From the said rule, it appears that after the commissioner deem it necessary or proper to take the stock of excisable goods, then and then only, he will issue notice and shall make an enquiry into the matter which was also specifically pointed out before us by the learned counsel appearing for the parties. It appears that the point which has been sought to be raised is that the appellant must get the benefit of the condonable loss as per the circular issued by the Board which was also taken into account by the learned Tribunal and the learned Tribunal has opined in favour of the department and came to the conclusion that the show-cause notice as well as the order passed by the authority and t he demanded amount has been worked out only in respect of the losses in excess condonable limit prescribed under the circular issued 2 by the Board. It also appears that the learned Tribunal duly came to the conclusion that the excess in respect of rails cannot be set off against the shortages of 'Z' piling since these are separate and distinct product groups and no justification also pleaded or explained in respect of the shortages fund at that point of time by the authorities. It is not disputed that unexplained loss beyond the percentage of condonable loss prescribed by the Board, the appellant is accountable for the same.
In these circumstances from the materials placed before the learned Tribunal as well as before us we do not find any reason to interfere with the duty demand confirmed by the adjudicating commission under the said order. The point of limitation was also tried to be canvassed, but it has been pointed out before us by the learned counsel for the respondent that such point was never alleged before the learned Tribunal and the learned Tribunal did not even record the same. Therefore, it has to be inferred from the said fact that the appellant has abandoned the said question at that point of time. Therefore, at this stage the respondent is estopped from taking such point before us. Accordingly, we do not find that there is any illegality or irregularity in respect of the order so passed by the learned Tribunal and we confirm the same. For the aforesaid reasons, the application and the appeal is dismissed without any order as to costs.
All parties concerned are to act on a xerox signed copy of the minutes of this order on the usual undertakings.
Urgent xerox certified copy of this order, if applied for, be supplied to the parties subject to compliance with all requisite formalities.
(PINAKI CHANDRA GHOSE, J.) (SANKAR PRASAD MITRA, J.) km