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 11, Cited by 0]

Kerala High Court

M/S.Neptune Trade Links Pvt.Ltd vs Commissioner Of Customs on 10 April, 2012

Author: Babu Mathew P. Joseph

Bench: C.N.Ramachandran Nair, Babu Mathew P.Joseph

       

  

  

 
 
                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT:

            THE HONOURABLE MR.JUSTICE C.N.RAMACHANDRAN NAIR
                                   &
             THE HON'BLE MR. JUSTICE BABU MATHEW P.JOSEPH

         TUESDAY, THE 10TH DAY OF APRIL 2012/21ST CHAITHRA 1934

                     Cus.Appeal.No. 1 of 2011 ( )
                      ----------------------------
             (AGAINST ORDER NO.138/2009 of CUSTOMS,EXCISE&
                  SERVICE TAX APP.TRIBUNAL,BANGALORE)

APPELLANT/APPELLANT:
----------------------

         M/S.NEPTUNE TRADE LINKS PVT.LTD.
         3,CALCUTTA DISPOSAL STORE,BAZAR ROAD
         KOCHI 682 002
         REPRESENTED BY ITS DIRECTOR SRI.HEMANT VYAS
         THROUGH POWER OF ATTORNEY HOLDER RAVI.N.MENON
         48/18, MEERA NIVAS VADAKKAMTHARA PO,PALAKKAD DISTRICT.

         BY ADVS.SRI.G.L.RAWAL (SR.)
                 SRI.GEORGE POONTHOTTAM
                 SRI.SUJITH MATHEW JOSE
                 SRI.M.PRAVEESH
                 SRI.N.ANAND

RESPONDENTS/RESPONDENTS:
--------------

     1.  COMMISSIONER OF CUSTOMS,IN THE OFFICE OF
         THE COMMISSIONER OF CUSTOMS,COCHIN 682 002.

     2.  ASSISTANT COMMISSIONER OF CUSTOMS,
         IN THE OFFICE OF THE COMMISSIONER OF CUSTOMS
         COCHIN 682 002.

         BY ADV. SRI.SAIBY JOSE KIDANGOOR, SC

       THIS CUSTOMS APPEAL  HAVING BEEN FINALLY HEARD  ON  09.03.2012,
THE COURT ON 10-04-2012 DELIVERED THE FOLLOWING:

                             APPENDIX

ANNEXURE-A: CERTIFIED COPY OF ORDER DT.17.2.2009 IN FINAL ORDER
NO.138/2009 OF CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL, SOUTH
ZONAL BENCH AT BANGALORE.

ANNEXURE-B: CERTIFIED COPY OF ORDER OF THE HIGH COURT OF KARNATAKA IN
CSTA NO.26/2009 DT.8.4.2011.

ANNEXURE-C: TRUE COPY OF NOTICE OF DEMAND DT.17/18-08-2011 ISSUED BY
THE ASST. COMMISSIONER, CUSTOMS & CENTRAL EXCISE, DIVISION-1, BHOPAL.




                             TRUE COPY



                                               P.S. TO JUDGE



                                                                                   C.R.
                   C.N.RAMACHANDRAN NAIR, &
                    BABU MATHEW P. JOSEPH, JJ.
               ....................................................................
                           Cus. Appeal No.1 of 2011
               ....................................................................
                 Dated this the 10th day of April, 2012.

                                      JUDGMENT

Ramachandran Nair, J.

This is an appeal filed under Section 130 of the Customs Act against the order of the Customs, Excise and Service Tax Appellate Tribunal with a delay of 705 days. The reason for the inordinate delay is the filing of appeal against the order of the Tribunal before the Karnataka High Court thinking that since the Tribunal which issued the order is located at Bangalore, jurisdiction over it is in the Karnataka High Court. Even though Standing Counsel opposed the delay condonation petition stating that delay is beyond condonable limit under the provisions of the Customs Act, we feel since the provisions of CPC are made applicable for appeals filed under the Customs Act, this court has the authority to condone delay. It is seen from the judgment of the Karnataka High Court that within the statutory period appellant filed the appeal and the matter was pending there for long CUA 1/2011 2 period. We, therefore, condone the delay and proceed to consider the appeal on merits. We have heard Senior counsel Sri.G.L.Rawal appearing for the appellant and Standing Counsel Sri.Saiby Jose Kidangoor for the respondents.

2. The dispute is only against levy and demand of interest under Section 28AB (now Section 28AA) read with Section 28(2) of the Customs Act (hereinafter called "the Act") for belated payment of customs duty for the goods imported by the appellant through the Cochin Customs. The facts leading to the controversy are the following. The appellant purchased duty credit available under the DEPB scheme from M/s.Bhagya Laxmi Exports which had DEPB credit registered on exports at Nhava Sheva Custom House, Mumbai. Based on the Telegraphic Release Advice (TRA) purportedly issued by Nhava Sheva Custom House and produced by the appellant, the Cochin Customs set off the customs duty payable on import made by the appellant against duty credit purchased and produced by the appellant. Much after import and release of the goods, the Cochin Customs verified with the Nhava Sheva Custom House at Mumbai about the CUA 1/2011 3 genuineness of the DEPB credit purchased and produced by the appellant through Telegraphic Release Advice (TRA) purportedly issued by the Nhava Sheva Custom House. It was confirmed that the Telegraphic Release Advice of duty credit under DEPB scheme produced by the appellant was forged and bogus leading to customs duty evasion. Consequent upon this fraud, the Commissioner demanded the duty evaded by the appellant together with interest and also levied penalty under Section 114A of the Act for misdeclaration and suppression of fact that led to evasion of duty. The appellant promptly paid the duty demanded without contest but questioned the levy of interest as well as penalty in appeal before the CESTAT. The Tribunal accepting appellant's theory that it is the seller of the DEPB credit M/s.Bhagya Laxmi Export that committed the deceit and also accepting that the appellant had made payment for the purchase of DEPB credit through cheque issued, cancelled the penalty levied, but sustained the demand of interest for belated payment against which this appeal is filed.

3. Senior counsel appearing for the appellant contended that CUA 1/2011 4 interest under Section 28AB (now 28AA) read with Section 28(2) is payable only for default in payment of customs duty and since duty is paid as and when demanded by the Commissioner of Customs, the appellant is not at default. Standing Counsel appearing for the respondent on the other hand submitted that customs duty was payable at the time of clearance of goods in the course of import and it is only because of appellant's fraud that they managed to get duty demand set off against bogus DEPB credit purchased through Telegraphic Release Advice and as and when such duty credit is found to be bogus, department will be justified in demanding interest for the delay that happened which is the period between the date of clearance of goods till date of actual payment. In support of the contentions raised counsel for the appellant relied on decision of the Supreme Court in STAR INDIA (P) LTD. Vs. COMMISSIONER OF CENTRAL EXCISE, MUMBAI & GOA reported in (2005) 7 SCC 203, decision of the Bombay High Court in UNION OF INDIA Vs. VALECHA ENGINEERING LIMITED reported in 2010 (249) E.L.T. 167 (Bom.) and also decision of the Gujarat High Court in COMMISSIONER OF CUA 1/2011 5 CENTRAL EXCISE AND CUSTOMS, DAMAN Vs. NIRMALA DYECHEM (Tax Appeal No.1341 of 2011).

4. Standing Counsel appearing for the respondents on the other hand relied on decision of the Calcutta High Court in ICI INDIA LIMITED Vs. COMMISSIONER OF CUSTOMS (PORT), CALCUTTA reported in 2005(184) E.L.T. 339 (Cal.). After considering the above decisions what we notice is that the decision rendered by the Calcutta High Court above referred is exactly on the same set of facts in as much as party in that case against whom interest is sustained also produced forged DEPB credit and the High Court held that the fraud perpetuated in a transaction of this type should automatically lead to demand of duty and interest. We are in complete agreement with the decision of the Calcutta High Court for more than one reason. In the first place, admittedly, appellant committed an irregularity because Telegraphic Release Advice is basically not for transfer of DEPB credit but for transfer of import licence registered in another Custom House. Secondly, Telegraphic Release Advice has to be issued by the Custom House and it was the duty of the appellant to CUA 1/2011 6 verify it's genuineness with the Custom House which issued it before making huge payment of above Rs.47 lakhs to the seller which according to the appellant played the fraud. Thirdly, the appellant's transaction of purchase of DEPB credit from another concern namely, Bhagya Laxmi Export has nothing to do with the Customs Department which cannot be held liable for the fraud, if any, committed by the Mumbai Exporter against the appellant. Whatever is the recourse and remedy available to the appellant is against M/s.Bhagya Laxmi Export, Mumbai and not against the Customs Department. The only mistake committed by the Customs is that before verifying the genuineness of the Telegraphic Release Advice produced on the DEPB credit with the Nhava Sheva Custom House at Mumbai, the Customs allowed adjustment of duty credit against duty payable by the appellant for the imported goods released to him. We do not think the mistake committed by the Customs can be encashed by the appellant by avoiding statutory interest which is mandatory and payable at the prescribed rate for delay in payment of customs duty. When liability for payment of customs duty is admitted, interest for delay in payment CUA 1/2011 7 which is statutory is automatic and we do not think the appellant can raise even a contest against levy and demand of interest for the belated payment, when the delay is attributable only for the fraud played on the department, whether it be with the complicity of the appellant or not. In our view, the Tribunal was very considerate to the appellant in waiving the penalty. Since interest is compensatory in nature for the belated payment of customs duty and the delay also having admitted by the appellant, we do not find any justification for the appellant even to challenge the same. Consequently we dismiss the appeal as devoid of any merit.

C.N.RAMACHANDRAN NAIR Judge BABU MATHEW P. JOSEPH Judge pms CUA 1/2011 8