Custom, Excise & Service Tax Tribunal
Commissioner Of Central Excise vs M/S Sanjari Twisters on 29 March, 2017
CUSTOMS EXCISE & SERVICE TAX APPELLATE TRIBUNAL O-20, New Mental Hospital Compound, Meghani Nagar, West Zonal Bench, Ahmedabad 380 014 -ooOoo- Appeal No. : E/198/2007 Arising out of OIO-09-KRB-MP-2006 dt 27/03/2006 dt Commissioner of Central Excise, Customs and Service Tax - SURAT-II Commissioner of Central Excise, Customs and Service Tax - SURAT-II - Appellant(s) Vs M/s Sanjari Twisters - Respondent(s)
Represented by For Applicant(s) : Shri J Nagori, Authorised Representative For Respondent(s) : None CORAM :
Dr D.M. Misra, Hon'ble Member (Judicial) Shri Raju, Hon'ble Member (Technical) Date of Hearing / Decision : 29/3/2017 ORDER No. A/10732 / 2017 Per : Dr D.M. Misra, None present for the Respondents. Heard Ld AR for the Revenue.
2. This is an appeal filed by the Revenue against OIO-09-KRB-MP-2006 dt 27/03/2006 dt Commissioner of Central Excise, Customs and Service Tax (Appeals) - SURAT-II
3. Briefly stated the facts of the case are that M/s Sanjari Twisters, an 100% EOU, engaged in the manufacture of Polyester Textured Yarn. Acting on an intelligence, the DRI Officers initiated investigation against the said unit, which later culminated into issuance of show cause notice alleging diversion of duty free goods in the domestic market without payment of excise duty, and reflected such clearances against fake Advance Licence/Advance Release Order, on paper only, so as to fulfil their export obligation. On Adjudication the demand of customs duty and penalty imposed on M/s Sanjari Twisters and personal penalty against other co-noticees.
4. However, the Ld Commissioner has not directed confiscation and consequently redemption fine on the goods. Aggrieved by the said order of not directing confiscation and imposition of fine, the Revenue is in appeal.
5. The Ld AR, Shri J Nagori, for the Revenue submits that even though the appellant is an 100% EOU and procured 2,44,629.630 kgs of imported yarn valued at Rs 1,46,38,520/- duty free and instead of using in the manufacture of goods for export, illicitly cleared the same in the Domestic Tariff Area, accordingly, it is proposed to be confiscated under Sec. 111(J) and 114 of the Customs Act 1962 read with Rule 209 of erstwhile CEA Rules 1944. The Ld Commissioner in the impugned order erred in not directing confiscation and imposing redemption fine even though the goods were cleared under Bond. It is his contention that the Appellant an 100% EOU unit had executed a Bond with the jurisdictional Dy. Commissioner while obtaining warehouse license and license to manufacture in Bond under Sec. 58 and 65 of Customs Act,1962. Therefore, the Ld. Commissioner should have enforced the conditions of Bond and directed confiscation of the goods obtained duty free for manufacture of goods for export instead diverted to the domestic market without payment of duty. He submits that the issue no more res integra and covered by the decision of Honble High Court of Gujarat in the case of CCE&C vs Kaay Bee Tax Spin Ltd 2017.TIOL.199.HC.AHM.CX
7. We find that the limited question of law involved in the Revenues appeal is, in absence of the raw material procured duty free to be used in the manufacture of finished goods for export, but the Appellant 100% EOU diverted in the Domestic Tariff Area, is liable for confiscation and imposition of fine. This issue is no more resintegra as has been considered by the Honble High Court of Gujarat in the case of CCE&C vs Kaay Bee Tax Spin Ltd (Supra). Their Lordships observed as follows:
5. Heard learned advocates appearing on behalf of the respective parties at length. At the outset, it is required to be noted and it is not in dispute that as such, the Adjudicating Authority has confirmed the demand of Central Excise and Customs duty, etc. on the raw materials, interest thereon and imposed penalties under various sections of the Act, which has not been disputed by the respondent-Unit. It is an admitted position that the respondent being a 100% EOU, diverted the goods illicitly into the open market and the raw materials which were procured by forgoing the Customs duty were not used for the purpose for which they were imported. From the material on record, it appears that when the respondent-Unit imported the goods and was permitted to ware house the goods in the private bonded warehouse without payment of the duty, the respondent-Unit furnished the Bond in form B-17. In the said form, the respondent-Unit also agreed to abide by the conditions mentioned in the written Bond. The relevant conditions are reproduced as under :-
"10. We, the obligor, shall fulfill the export obligations and conditions stipulated in Customs/Central Excise Notifications, as amended, under which the specified goods have been imported/sources, as well as the Import-Export Policy for April, 1997 to 2002, as amended from time to time and to pay on demand an amount equal to the Customs and Central Excise Duties leviable on the goods as are not proved to the satisfaction of Assistant/Deputy Commissioner of Customs/Central Excise to have been used in the manufacture of articles for export and any penalty imposed under the Customs Act, 1962 of the Central Excise Act, 1944 and rules or regulations made thereunder, as the case may be.
11. We, the obligors, shall discharge all dues whether Central Excise duty or the lawful charge which shall be demandable on the goods obtained by us without payment of duty from the domestic tariff area and transported from the place or procurement to our premises for use in special Industrial purpose and shall also pay after final assessment by the proper officer/Assistant Commissioner of Central Excise or such other delegated authority,as the case may be which were assessed on provisional basis under Rule 9B of the Central Excise Rules, 1944 all dues within 10 days of the date of demand thereof being made in writing by such officers.
12. We, the obligor, shall if the articles so manufactured are and are allowed to be sold in India in such quality and subject to such other limitation and conditions as may be specified in this behalf by the Director General of Foreign Trade, pay duty of Excise leviable on such articles under Section 3 of the Central Excise Act, 1944 and duty of Customs & Central Excise leviable on the raw materials/ components parts used in the manufacture of such articles as are not allowed to be sold in India in accordance with the provision of Exim policy.
13. We, the obligors, shall comply with the conditions and limitations stipulated in the said Import and Export Policy as amended from time to time or the Assistant/Deputy Commissioner of Customs/Central Excise permitting the goods imported into India or sourced indigenously for the purpose of aforesaid or the articles manufactured or package therefrom to be taken outside the undertaking temporarily, without payment of duty, for testing repairs, reconditioning, processing or display, etc."
5.1 In the said form, the respondent-Unit had also declared that the said written bond shall continue to be in force, notwithstanding the transfer of goods to any other person or removal of goods from one warehouse to another. The said bond was also backed by an undertaking. On execution of such bond and the conditions mentioned in the bond, the respondent-Unit was permitted to warehouse the goods without payment of any duty.
5.2 It is an admitted position that thereafter, the respondent-Unit clandestinely removed the goods and thereby committed breach of condition by diverting the goods illicitly into the open market and the raw materials which were procured by forgoing Customs duty have not been used for the purpose for which they were imported, and therefore, the goods were liable to be confiscated.
5.3 Section 125 of the Customs Act, 1962 provides that whenever confiscation of any goods is authorized by the Act, the Officer adjudging it may, in the case of any goods, the importation or exportation whereof is prohibited under the Customs Act or under any other law for the time being in force, and shall, in the case of any other goods, give to the owner of the goods, an option to pay in lieu of confiscation such fine, as the said Officer thinks fit.
5.4 As observed hereinabove, on the respondent-Unit diverting the goods illicitly into the open market and the raw materials which were procured by forgoing the Customs duty were not used for the purpose for which they were imported, the Customs authorities were authorized to confiscate such goods which are illicitly diverted. It is required to be noted that the respondent- Unit was permitted to deposit the goods in a bonded warehouse without making payment of the Customs duty, on certain terms and conditions and one of the condition was that the finished product was required to be exported, meaning thereby the goods which were permitted to be imported and thereafter deposited in a warehouse without payment of customs duty, were not required to be sold in the open market in India. Thus, once the confiscation of such goods was authorized, Section 125 of the Customs Act shall be applicable. However, as the goods were not available for confiscation at the time of adjudication, as the same were already released on bond and/or permitted to be warehoused without payment of duty on furnishing the bond and undertaking, redemption of fine in lieu of confiscation was imposable.
5.5 Under the circumstances, considering the decision of Apex Court rendered in case of Weston Components Limited [Supra] and the decision of Karnataka High Court in the case of Shilpa Trading Company [Supra], the Tribunal ought to have held that the Adjudicating Authority ought to have imposed redemption fine in lieu of confiscation of the goods which were illicitly diverted in the open market, which were permitted to be warehoused on certain terms and conditions; including without making payment of Customs duty.
5.6 Now, so far as reliance placed upon a decision of Bombay High Court rendered in case of Finesse Creation Inc. [Supra] and the subsequent decision of the said High Court in the case of National Leather Cloth Mfg. Company [Supra] are concerned, on facts, the same shall not be applicable to the facts of the case on hand, since in the matters before the Bombay High Court, there was no bond/legal undertaking executed. The submission made on behalf of the respondent-Unit that unless and until the goods are first seized, there is no question of confiscation and consequently, there is no question of imposing the redemption fine in lieu of confiscation is concerned, considering the language used in Section 125 of the Customs Act, we do not agree with the same. As observed hereinabove, Section 125 of the Act shall be applicable in a case where confiscation of any goods is authorized by the Customs Act. If it is found that there is breach of any of the provisions of the Customs Act and/or even the Export/Import Policy, and/or there is a breach of any of the terms and conditions on which goods were permitted to be imported without payment of duty and permitted to be deposited in the Warehouse, confiscation of such goods can be said to be authorized thereafter, when it is found that the goods are not available for confiscation as the same were illicitly diverted to the open market, and the purpose for which the goods were permitted to be imported without payment of duty is frustrated, in lieu of such goods, redemption fine is imposable.
6. For the reasons stated above, as the goods were not available for confiscation, as the goods were already diverted/permitted to be warehoused without payment of duty, on furnishing the bond and the undertaking and thereafter, the respondent-Unit clandestinely and illicitly diverted the goods to the open market, the goods which otherwise were liable to be confiscated, in lieu of confiscation, redemption fine was imposable.
8. In view of the above judgment, the matter needs to be remanded to the Adjudicating Authority to ascertain the quantum of fine. Consequently, the impugned order to the extent of not imposing of fine is set aside and the matter is remanded to the Adjudicating Authority for determination of quantum of fine imposable under the circumstances of the case. Revenues appeal is allowed by way of remand, accordingly.
(Dictated and pronounced in the open Court)
(Raju) (D.M. Misra)
Member (Technical) Member (Judicial)
swami
??
??
??
??
5