Allahabad High Court
Jai Hind Bottling Company (P) Ltd. vs Commr. (Appeals) C. Ex. on 7 August, 2002
Equivalent citations: 2002(83)ECC587, 2002(146)ELT273(ALL)
Author: R.B. Misra
Bench: R.B. Misra
ORDER R.B. Misra, J.
The present writ petition has been filed against the order dated 26-6-2002 (Annexure-2) passed by Commissioner (Appeals), Central Excise, Allahabad.
1. Heard Sri Bharat Ji Agrawal along with Sri Pankaj Bhatia, learned Counsel for the petitioners and Sri Subodh Kumar, learned Counsel for the respondents.
2. Brief facts necessary for adjudication of the present writ petition are that the petitioner is a company duly registered under the Companies Act and engaged in the manufacturing of soft drinks falling under Chapter XXII of the Central Excise Tariff Act, 1985. The respondent No. 2 i.e. Additional Commissioner (Central Excise) issued a notice on 2-6-1999 demanding excise duty along with interest and mandatory penalty and intended to levy a penalty under Rule 209A of the Central Excise Rules, 1944 on the petitioners nos. 2, 3 and 4. After hearing the petitioners, the respondent No. 2 passed an order on 26-12-2001 thereby imposing duty of Rs. 14,02,900/- along with interest as provided under Section 11AB of the Central Excise Act in short called 'Act' 1944 and further penalty amounting to Rs. 14,02,900/- purported to be under Section 11AC of the 'Act' read with Rule 173Q of the said Rules.
3. Being aggrieved against the above order, the petitioners preferred an appeal Under Section 35 of the 'Act' along with an application Under Section 35F of the 'Act' and also an application for condonation of delay. It appears that the order was served on 3-1-2002 but as the petitioner No. 3 was undergoing medical treatment, therefore, he filed the appeal with delay of 99 days. The Commissioner (Appeals) by its order dated 26-6-2002 dismissed the appeal as time barred Under Section 35(G) of the 'Act' saying that the Commissioner is empowered to condone the delay of 35 days only under Section 35 of 'Act' and the appeal since have been filed by delay of 99 days therefore, he has no power to condone the delay, therefore, the dismissal of appeal.
4. For convenience the Section 35 of Central Excise Act, 1944 reads as below:
Section 35. Appeals to (Commissioner (Appeals)) (1) Any person aggrieved by any decision or order passed under this Act by a Central Excise Officer, Lower in rank than a (Commissioner of Central Excise) may appeal to the (Commissioner of Central Excise (Appeals)) (hereinafter in this Chapter referred to as the (Commissioner (Appeals)) (within sixty days) from the date of the communication to him of such decision or order :
(Provided that the Commissioner (Appeals) may, if he is satisfied that the appellant was prevented by sufficient cause from presenting the appeal within the aforesaid period of sixty days, allow it to be presented within a further period of thirty days.) (2) Every appeal under this section shall be in the prescribed form and shall be verified in the prescribed manner.
5. It has been argued on behalf of the learned Counsel for the petitioner that his clients were not aware with the provisions of Section 35, moreover, due to the circumstances beyond the control of his clients, their counsels having fallen ill for considerable length of time, therefore, appeal could not be filed. In this connection counsel for the petitioner relied on a decision of Delhi High Court in Civil Misc. Writ Petition No. 3650 of 1995 (Eureka Forbes Ltd. v. Union of India and others) which under the similar circumstances held that the delay should have been condoned by the authorities and the authorities should have heard the matter on merits. The said decision refers to a Supreme Court decision in 1987 (28) E.L.T. 185 (S.C.) and AIR 1987 SC 1353 (Collector, Land Acquisition, Anantnag and Anr. v. Mst. Katiji and Ors. has held as follows :
"The expression 'sufficient cause' employed by the legislature in Section 5 of the Indian Limitation Act, 1963 was held to be adequately elastic to enable the courts to apply the law in a meaningful manner which subserves the ends of justice that being the life purpose for the existence of the institution of the Courts. The principles which a court is expected to apply for adopting a liberal approach were summarised as follows :
(i) Ordinarily a litigant does not stand to benefit by lodging an appeal late.
(ii) Refusing to condone delay can result in a meritorious matter being thrown out at the very threshold and cause of justice being defeated. As against this when delay is condoned the highest that can happen is that a cause would be decided on merits after hearing the parties.
(iii) "Every day's delay must be explained" does not mean that a pedantic approach should be made. Why not every hour's delay, every second delay. The doctrine must be applied in a rational common sense pragmatic manner.
(iv) When substantial justice and technical considerations are pitted against each other cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in injustice being done because of a non-deliberate delay.
(v) There is no presumption that delay is occasioned deliberately, or on account of culpable negligence, or on account of mala fides, A litigant does not stand to benefit by resorting to delay, in fact he runs a serious risk.
(vi) It must be grasped that judiciary is respected not on account of its power to legalise injustice on technical grounds but because it is capable of removing injustice and is expected to do so."
6. In 1998 (98) E.L.T. 591(A11) (Eureka Forbes Ltd v. Union of India) it was held by this court :-
"Before concluding I would like to refer Section 5 read with Section 29(2) of the Indian Limitation Act. In my view of the matter Section 5 read with Section 29(2) are applicable even in the instant case where there is a time limit prescribed by the special Act. Section 29(2) makes it abundantly clear that Section 5 will be applicable in the present case. Section 35 lays down a period of three months to file an appeal and within a further period of three months preclude the appellate authority to hear the appeal filed beyond the period of three months if sufficient cause is shown for the delay in filing the appeal. The reading of Section 35 does not show that Section 29(2) and Section 5 of the Limitation Act have been excluded expressly by the provision of the said Act. In view of the manner I also hold that the Collector (Appeals) has not properly exercised his powers in accordance with law."
7. In 1998 (101) E.L.T. 9 (S.C.) (ITC LTD. v. Union of India) where the High Court's order dismissing petitioner's writ petition on the ground of alternative remedy was upheld by Supreme Court but at the same time difficulties pointed out by the petitioner in their effective exercise of the alternative remedy of appeal was removed by directing the appellate authority (1) to condone the delay in filing appeal by the petitioner, (2) to consider all questions raised by the petitioner uninfluenced by High Court's observations, including the question whether principles of natural justice were complied with by the original authority or not and (3) to consider the stay application of the petitioner for waiver of the condition of pre-deposit in accordance with law."
8. In 2002 U.P.T.C. -333 (Darshan Tent House, Allahabad v. Commissioner of Trade Tax) where this Court observed that it is necessary to hear the assessee on the merits of case and the explanation given by the assessee should have been given sympathetic consideration therefore, the order of Tribunal was found not legally sustainable and was set aside and the first appeal was directed to be heard by Deputy Commissioner (Appeal) on merits of the case.
9. Section 5 read with Section 29(2) are applicable even in the case where there is a time limit prescribed by the Special Act. Section 35 of 'Act' lays down a period of sixty days to file an appeal and within a further period of thirty days on satisfaction of the Commissioner (Appeals) and this will not preclude the appellate authority to hear the appeal filed beyond the period of thirty days if sufficient cause is shown for the delay in filing the appeal. The Section 35 does not indicate that Section 29(2) and Section 5 of the Limitation Act have been excluded expressly by the provision of the said Act. Since the Commissioner (Appeals) in its order dated 26-6-2002 has already acknowledged, the justification of condoning the delay however has expressed its inability to condone the delay filed beyond 99 days. In these circumstances, the condonation of delay was likely to be allowed and the appeal before the Commissioner (Appeals) was to be heard on merits of the case.
10. In view of the above, the order dated 26-6-2002 is set aside with a direction to decide the application for condonation of delay in the light of above observation and then hear the appeal on merits in accordance with the law.
11. The writ petition is allowed. No order as to cost.