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 6, Cited by 0]

Delhi High Court

M/S. Discite Private Limited vs Additional Director General Of Foreign ... on 11 January, 2023

Author: Vibhu Bakhru

Bench: Vibhu Bakhru

                     2023/DHC/000337
                     $~39
                     *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                     %                           Date of Decision: 11th January, 2023
                     +    W.P.(C) 15197/2022 & CM APPL. 50563/2022,
                          50565/2022
                          M/S. DISCITE PRIVATE LIMITED                ..... Petitioner
                                          Through: Mrs. Anjali Jha Manish
                                                     with       Mr.       Priyadarshi
                                                     Manish & Ms. Divya
                                                     Rastogi, Advocates.
                                          versus
                          ADDITIONAL DIRECTOR GENERAL OF FOREIGN
                          TRADE & ORS.                             ..... Respondent
                                          Through: Mr. Asheesh Jain, CGSC
                                                     with Mr. Gaurav Kumar &
                                                     Mr.        Vishal        Kumar,
                                                     Advocates with Mr. Mohit
                                                     Joshi, Govt. Pleader. for
                                                     respondent No. 1 & 3.
                                                     Mr. Satish Kumar, Sr.
                                                     Standing Counsel with Mr.
                                                     Dhruv, Advocate for R-4.
                          CORAM:
                          HON'BLE MR. JUSTICE VIBHU BAKHRU
                          HON'BLE MR. JUSTICE AMIT MAHAJAN

                     VIBHU BAKHRU, J.

1. The petitioner has filed the present petition, inter-alia, impugning an action of the respondents suspending the petitioner's Importer Exporter Code "bearing No. AAGCD26981".

2. The petitioner states that its Importer Exporter Code (hereafter 'IEC') was suspended in violation of Section 8 of the Foreign Trade (Development & Regulation) Act, 1992 (hereafter "the FTDR Act").

3. It is the petitioner's case that Section 8 of the FTDR Act requires the Director General of Foreign Trade (hereafter Signature Not Verified Digitally Signed W.P.(C) 15197/2022 Page 1 of 5 By:HARMINDER KAUR Signing Date:17.01.2023 17:55:02 2023/DHC/000337 "DGFT") or any other officer authorized by him to give a notice in writing, informing the concerned importer/exporter that it intends to suspend or cancel his IEC, and the grounds on which such an action is proposed. The concerned importer/exporter is required to be afforded a reasonable opportunity to make a representation in writing before any such action is taken.

4. The petitioner states that DGFT had not issued any show cause notice as required under Section 8 of the FTDR Act. Further, it had not communicated any grounds for proposing to suspend the petitioner's IEC. The DGFT has also not passed any speaking order for suspending the IEC.

5. DGFT has filed a counter affidavit countering the aforesaid submissions. According to the DGFT, it has issued a show cause notice dated 11.05.2022 and had also issued a reminder dated 06.06.2022, giving full opportunity to the petitioner to show cause as to why its IEC not be cancelled. The petitioner's IEC was suspended by an order dated 31.08.2022.

6. Section 8 of the FTDR Act is set out below:

"8. Suspension and cancellation of Importer-exporter Code Number.- [(1)Where-
(a) any person has contravened any of the provisions of this Act or any rules or orders made thereunder or the foreign trade policy or any other law for the time being in force relating to Central excise or customs or foreign exchange or has committed any other economic offence under any other law for the time being in force as may be specified by the Central Government by notification in the Official Gazette; or Signature Not Verified Digitally Signed W.P.(C) 15197/2022 Page 2 of 5 By:HARMINDER KAUR Signing Date:17.01.2023 17:55:02 2023/DHC/000337
(b) the Director General or any other officer authorized by him has reason to believe that any person has made an export or import in a manner prejudicial to the trade relations of India with any foreign country or to the interests of other persons engaged in imports or exports or has brought disrepute to the credit or the goods of, or services or technology provided from, the country; or
(c) any person who imports or exports specified goods or services or technology, in contravention of any provision of this Act or any rules or orders made thereunder or the foreign trade policy, the Director General or any other officer authorized by him may call for the record or any other information from that person and may, after giving to that person a notice in writing informing him of the grounds on which it is proposed to suspend or cancel the Importer-exporter Code Number and after giving him a reasonable opportunity of making a representation in writing within such reasonable time as may be specified in the notice and, if that person so desires, of being heard, suspend for a period, as may be specified in the order, or cancel the Importer-exporter Code Number granted to that person.] (2) Where any Importer-exporter Code Number granted to a person has been suspended or cancelled under sub-section (1), that person shall not be entitled to [import or export any goods or services or technology] except under a special license, granted, in such manner and subject to such conditions as may be prescribed, by the Director-General to that person."

7. A plain reading of Section 8 of the FTDR Act indicates that the DGFT or any officer authorised by him can cancel or Signature Not Verified Digitally Signed W.P.(C) 15197/2022 Page 3 of 5 By:HARMINDER KAUR Signing Date:17.01.2023 17:55:02 2023/DHC/000337 suspend of the IEC of any person if any of the circumstances as specified in clauses (a), (b) and (c) of Section 8(1) of the FTDR Act exist or any of the conditions set out therein are satisfied. Section 8(1) of FTDR Act makes it mandatory that a show cause notice stating the grounds on which such an action is proposed be issued to the concerned person and he be afforded a reasonable opportunity to be heard before any adverse action is taken.

8. A plain reading of the notice dated 11.05.2022 indicates that it does not conform to the requirement of Section 8 of the FTDR Act. First of all, the said notice does not set out the grounds on which any action is proposed. Secondly, the only action proposed in the said show cause notice is placing the IEC "under DEL".

9. The order dated 31.08.2022 is also a non-speaking order. It does not indicate any ground for suspending the petitioner's IEC; It merely mentions that there is a violation of Section 8 of the FTDR Act.

10. In view of the above, we find merit in the contention that the petitioner's IEC has been suspended without following the procedure as required under Section 8 of the FTDR Act.

11. Learned counsel for the DGFT states that after the petitioner's IEC has been suspended, DGFT had issued show cause notice dated 15.11.2022, clearly setting out the grounds on which actions were proposed against the petitioner.

12. A perusal of the said notice indicates that certain grounds for taking action against the petitioner have been set out. In terms of the said show cause notice, the petitioner has been called upon to show cause as to why penal action should not be taken against the petitioner under Section 13 & 14 for violation of Signature Not Verified Digitally Signed W.P.(C) 15197/2022 Page 4 of 5 By:HARMINDER KAUR Signing Date:17.01.2023 17:55:02 2023/DHC/000337 Section 8 and 11 of the FTDR Act.

13. Mr Jain, learned counsel for the respondents, states that the said show cause notice may also be considered as a show cause notice under Section 8 of the FTDR Act.

14. In view of the above, this Court considers it apposite to set aside the order dated 31.08.2022 and direct that the petitioner's IEC be restored forthwith.

15. The petitioner shall treat the show cause notice dated 15.11.2022 as also a show cause notice under Section 8 of the FTDR Act calling upon the petitioner to show cause as to why its IEC may not be suspended or cancelled on the ground as set out in the said show cause notice. This would be in addition to other penal action as proposed in the said notice.

16. The petitioner is at liberty to respond to the said show cause notice within a period of two weeks from today. All rights and contentions of the petitioner in this regard are reserved.

17. The respondents shall consider the petitioner's response and pass a speaking order within a period of four weeks thereafter.

18. The petition is allowed in the aforesaid terms.

19. All the pending applications stand disposed of.

VIBHU BAKHRU, J AMIT MAHAJAN, J JANUARY 11, 2023 "SK"

Signature Not Verified Digitally Signed W.P.(C) 15197/2022 Page 5 of 5 By:HARMINDER KAUR Signing Date:17.01.2023 17:55:02