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 0]

Custom, Excise & Service Tax Tribunal

M/S.K.P. Pouches (P) Ltd vs Cce, Delhi-I on 2 February, 2016

        

 
IN THE CUSTOMS, EXCISE AND SERVICE TAX APPELLATE TRIBUNAL, NEW DELHI, PRINCIPAL BENCH NEW DELHI



                         	                            	        		Date of Hearing: 21.01.2016

     						Date of Decision:2.2.2016                     

			

     Excise Appeals Nos.E/1007 and 1010/2009-EX(SM)



[Arising out of Order-in-Appeal No.191-196/CE/DLH-2008 dated 7.11.2008 passed by the Commissioner (Appeals), Central Excise, Delhi-I ]



M/s.K.P. Pouches (P) Ltd.						  ..Appellants

Shri R.P. Tripathi, Director 

					

							Vs.					

CCE, Delhi-I								  ..Respondent

Appearance:

Rep. by Shri M.P. Sahay, Advocate for the appellant. Rep. by Shri Sanjay Jain, AR for the respondent. For approval and signature:
Honble Shri B. Ravichandran, Member (Technical) 1 Whether Press Reporters may be allowed to see the Order for publication as per Rule 27 of the CESTAT (Procedure) Rules, 1982?
2
Whether it should be released under Rule 27 of the CESTAT (Procedure) Rules, 1982 for publication in any authoritative report or not?
3
Whether Their Lordships wish to see the fair copy of the Order?
4
Whether Order is to be circulated to the Departmental authorities?
Coram: Honble Shri B. Ravichandran, Member (Technical) Final Orders Nos.50124-50125/2016 dated:2.2.2016 Per B. Ravichandran:
This appeal is against order dated 7.11.2008 of Commissioner (Appeals), Delhi. The appellants are engaged in the manufacture of gutkha with Raj Shree and Safal brand, liable to central excise duty. Based on certain information about illicit clearance of these items by appellant, investigations were carried out by the officers. The officers intercepted two vehicles outside the Railway Parcel Office, New Delhi. The vehicles were found loaded 25 bags each of gutkha. No proper documents evidencing illicit transport or duty payment were available and hence the officers seized the goods totally valued at Rs.7,71,000/- along with the vehicles. Further, investigations were conducted. Four kachcha slips with some details written thereon were found with the drivers of the vehicles. Statements of the Director of appellant company, Supervisor and drivers of the vehicles were recorded. Stock taking at the factory has shown 50 bags of Raj Shree brand and five bags of Safal brand gutkha in excess.

2. After investigation, proceedings were initiated by issue of show cause notice dated 16.09.2005 against the appellant and others. After due process, the case was adjudicated by the Joint Commissioner, who, among other things, ordered confiscation of seized goods and vehicles; allowed their redemption on payment of fines; confirmed demand of Rs.10,38,074/-; imposed various penalties on appellant company and others. On appeal, the Commissioner (Appeals), vide impugned order upheld the original order. The present appeal is against this order. Before the case was adjudicated by the Original Authority, the appellant approached the Settlement Commission. Their application was rejected by the Settlement Commission vide order dated 24.01.2007.

3. Ld. Counsel for the appellant submitted that the present demand was confirmed based on a set of 8 kachcha slips recovered from the possession of drivers of two vehicles in question. There is no corroborative evidence regarding purchase and consumption of raw materials, actual production and clearance of final products; identity of buyers, transport details, and payment. In absence of such corroboration, the confirmation of demand and imposition of penalties on the appellant is legally unsustainable. He relied on the case laws to support his contention.

4. Ld. AR supported the findings in the impugned order and submitted that the case is not made out only on the basis of kachcha slips. There are coherent and clear evidences corroborating unaccounted clearance of dutiable gutkha from the appellants factory. The admitted facts is that 50 bags of gutkha found in the two vehicles have been cleared without payment of duty and without proper records. This fact has been fully admitted and duty liability has been fully discharged by the appellant and has not been disputed thereafter. Similar to the private records covering seized goods, 8 other slips were found with the same vehicle drivers, who admitted categorically about the clearance of similar consignments as indicated in the slips recovered from them. This has been independently corroborated by the Supervisor of the appellant company and the Director of the appellant company also. All these statements have never been retracted. Hence, ld. AR strongly pleaded that the case against the appellant is made out based on the categorical corroborative evidences and there is no merit in the present appeal.

5. Heard both the sides and examined the appeal records.

6. The present case is regarding unaccounted clearance of dutiable items by the appellant. The evidences brought forward by the Revenue are, 8 hand written slips recovered from the two drivers of the vehicles, which was intercepted in the railway booking yard, New Delhi; statements given by the Drivers regarding transport of gutkha, which was found inside the vehicle and past transport of similar gutkha from the appellants factory; statement of Shri Rana, Supervisor of appellant company corroborating and admitting such clearances as explained by the drivers; statement of Shri Tripathi, Director of the appellant company corroborating and admitting such unaccounted clearance of dutiable items as indicated in the hand written slips recovered from the drivers and admitted by the drivers as well as Supervisor of the appellant company. It is also relevant to note that regarding the physical seizure of 50 bags of gutkha from these vehicles, the appellant have admitted unaccounted clearance and discharged the duty liability. This is not disputed even now. Similarly, there were excess stock of dutiable items found in the appellants unit on follow-up physical verification by the officers. This has also been accepted and entered in the statutory records thereafter by the appellant. On perusal of all the statements and private slips, the contents of which were explained in this statement, it is clear that the clandestine clearance of dutiable items have been brought forward with corroborative evidences from more than one source and there is no discrepancy while collating such evidences. The Revenue has discharged the burden of corroborating, establishing clandestine clearance of dutiable items from the appellants unit. It is seen that the appellant is merely contesting the duty demand and penalty on the ground that the detailed further investigation regarding raw materials procurement, transport of such raw materials etc. has not been done by the Department. It is an admitted fact that clandestine manufacture is unaccounted and the appellant did not dispute such clandestine manufacture and clearances, where the goods were seized physically. On similar set of facts, where the goods were not available, the appellant is contesting on the basis of lack of corroborative evidences. In other words, the appellants case appears to be when there is a physical seizure of unaccounted clearance such activity is established or otherwise, further corroboration is required. I find such argument is untenable. In the present case, the Revenue is able to establish with different source of evidence by way of independent statements by the drivers of the transporting vehicles, corroborated by the Supervisor of the appellants unit and finally fully corroborated and admitted by the Director of the appellant  unit. These facts have not been controverted by any material evidence by the appellant. Their only objection is that more corroboration regarding the actual buyers of the clandestinely removed goods and details of money received etc. is not available. I find that the statements given by the Director mention about sale of gutkha on cash basis without preparing any bill or entering in the statutory records. The purchase of raw materials is also on cash basis without any accounting. He also admitted that the entries and the contents of the private records in the form of kachcha slips recovered from the drivers of the vehicles. Similar kachcha slips covering the seized goods were admitted and not disputed even now. As mentioned earlier, all the evidences are similar for the seized goods as well as the goods earlier cleared on the same modus operandi except that in respect of 50 bags, there is a physical seizure of clandestinely removed goods. The private records were corroborated by three different persons and the statements are not retracted thereafter. It is relevant to note that the appellant approached the Settlement Commission for settling the case. However, the same was rejected by the Commission, which resulted in the continuation of departmental adjudication and appeals thereafter. The present case is not the one which is based only on statement of the Director of the appellant company. It is based on the private records seized from the transport drivers corroborated by three different persons. The case laws relied upon by the appellant are not relevant and applicable to the present case. In Kuber Tobacco - 2013 (290) ELT 545 (Tribunal-Delhi), the Tribunal was dealing with the case of statement which was retracted. In Pan Parag India  2013 (291) ELT 81 (Tribunal-Delhi), source of private records was not available. In the present case, private slips were recovered from the drivers, who were transporting the unaccounted non-duty paid gutkha. The authenticity of the kachchha slips have been admitted by three different persons. In Continental Cement  2014 (309) ELT 411 (Allahabad), the Honble Allahabad High Court was dealing with genuineness of the documents seized. The Honble High Court held that for clandestine removal, corroborative evidences are required like raw materials purchase, power consumption, sale proceeds, etc. In the present case, unaccounted production and clearances were evidenced by the categorical admission of the Director and Supervisor of the appellant company and there were kachcha slips seized along with goods.

7. Considering the above discussions and findings, I find that the appellant have not made out a case to interfere with the concurrent findings of the lower authorities and as such, I reject the appeals.

[Order pronounced in the open court on 2.2.2016. ] ( B. Ravichandran ) Member (Technical) Ckp.

1