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 85, Cited by 0]

Custom, Excise & Service Tax Tribunal

Encee International Nsez vs Ce & Cgst Noida on 9 January, 2025

 CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL
                   ALLAHABAD
                             E-Hearing
                   REGIONAL BENCH - COURT NO.I

                Customs Appeal No.70692 of 2019

 (Arising out of Order-in-Original No.04/Commr./NOIDA-CUS/2018-19 dated
 09.07.2019 passed by Commissioner of Customs, Noida)

 M/s Encee International NSEZ,                         .....Appellant
 (Plot No.158, NSEZ, Noida)
                                VERSUS
 Commissioner of Customs, Noida                      ....Respondent
 (Concor Complex Greater Noida-201311)
 APPEARANCE:
 Shri J. M. Sharma Authorized Representative & Ms. Pooja Agarwal,
 Chartered Accountant, for the Appellant
 Shri A. K. Choudhary, Authorized Representative for the Respondent

                                WITH

(I)     Customs Appeal No.70693/2019(Shri Rajnish Jain);
(II)    Customs     Appeal  No.70706/2019     (Jayashree
        Jewellers);
(III)   Customs Appeal No.70707/2019 (Shri Chakshu
        Sharma).

 (Arising out of Order-in-Original No.04/Commr./NOIDA-CUS/2018-19 dated
 09.07.2019 passed by Commissioner of Customs, Noida)

 APPEARANCE:
 Shri Devesh Tripathi, Advocate for the Appellant
 Shri A. K. Choudhary, Authorized Representative for the Respondent


 CORAM:




            FINAL ORDER NOs.- 70011-70014/2025


                           DATE OF HEARING :        09 February, 2024
                          DATE OF DECISION :        09 January, 2025

 P. K. CHOUDHARY:

        The present matter deals with four customs appeals i.e.
 Appeals No.C/70692/2019, C/70693/2019, C/70706/2019 and
                                          2
                                               Customs Appeal No.70692 of 2019


C/70707/2019 filed by M/s Encee International (―Appellant
No.1‖), Shri Rajnish Jain (―Appellant No.2‖), M/s Jayashree
Jewellers       (―Appellant     No.3‖)       and    Shri    Chakshu     Sharma
(―Appellant No.4‖) respectively, challenging Order-in-Original
No.04/Commr./Noida-Cus/2018-19 dated 09/07/2019 passed by
Commissioner of Customs, Noida.
2.        On the basis of some intelligence, on 29.08.2018, Officers
of Noida Special Economic Zone1 Customs visited factory
premise of Appellant No.1 which is a partnership concern and
Appellant No.2 is a partner in Appellant No.1. During the visit,
three workers namely Shri Nandan Bera, Shri Sujit Kumar Bera
and Shri Subhash Chandra Pal were present in the factory and 5
machines used for making jewellery were found. The Officers
found that the factory was operational. On being demanded,
Sujit Kumar Bera produced all the gold available in the factory.
Total quantity of gold was found to be 2417 grams. All three
workers found present in the factory were unable to produce any
documentary          evidence    in   respect      of   stock   of    gold   and
consequently, gold was detained under Section 110 of the
Customs Act, 19622. Statement of Shri Sujit Kumar Bera and
Shri Nandan Bera was recorded on 29.08.2018 under Section
108       of   the   Act,   wherein      they      stated   that     they    were
manufacturing jewellery on the instruction of the owners.
3.        Summon dated 31-08-2018 was issued to Appellant No.2
and in reply to the above summon, Appellant No.2 vide letter
dated 31/08/2018 informed the investigating officers that the
detained gold alloy was received from Appellant No.3 for
manufacturing of jewellery on job work basis against voucher
No.2018/69 dated 28.08.2018. The Appellant No.3 vide letter
dated 04/09/2018 claiming ownership of the detained gold alloy,
submitted that they imported 27,000 grams of pure gold under
B/E No.1006893 dated 28.08.2018 out of which 2,470 grams of
gold alloy of 22 karat was sent to Appellant No.1 under Challan



1
    NSEZ
2
    The Act
                                         3
                                               Customs Appeal No.70692 of 2019


No.2018/069 dated 28.08.2018 for manufacturing jewellery on
job work basis.
4.    The     statement      of   Appellant         No.2   was    recorded    on
04/09/2018 under Section 108 of the Act, where contrary stand
was taken. In the statement recorded on 04/09/2018, Appellant
No.2 stated that the detained gold alloy was received at the
factory of Appellant No.1, from Appellant No.3, through one Shri
Sanjay Sahoo for manufacturing of jewellery on job work without
any challan. Appellant No.2 in the above statement further
stated      that     the     letter     dated        31/08/2018         alongwith
Challan/Voucher No.2018/069 dated 28.08.2018 was sent on the
advice of father of Appellant No.4 namely, Shri B.P. Sharma. The
Challan/Voucher No.2018/069 dated 28.08.2018 was prepared
and handed over on 31/08/2018. Later, gold alloys detained
earlier were seized vide seizure memo dated 06.09.2018.
5.    The Appellant No.2 on 08/09/2018 retracted the above
statement alleging threat and pressure from the investigating
Officers. Later, statement of Appellant No.4 who is the partner of
Appellant     No.3,    was     recorded        on    12.09.2018     and     while
confirming the stand taken by the Appellant No.2 in his letter
dated 31/08/2018 and Appellant No.3 in letter dated 4/09/2018,
stated that the gold alloy seized was sent for job work to the
Appellant     No.1    by     Appellant      No.3      against     the    Voucher
No.69/2018 dated 28/08/2018 and he had no knowledge about
the fact that the LOA of Appellant No.1 had expired.
6.    Summon dated 07/09/2018 was also issued to Shri Sanjay
Sahoo, contractor who delivered seized gold alloy at the factory
of   Appellant     No.1.   Shri       Sanjay    Sahoo      vide   letter   dated
09/09/2018 responded to the above summon wherein, he
confirmed the stand taken by Appellant No.2 in his letter dated
31/08/2018 stated that seized gold alloy was sent to the factory
of Appellant No.1 against Voucher/Challan No.69/2018 dated
28/08/2018.
6.    On the basis of above investigation, the Customs Officers
arrived at the following conclusion:-
                                    4
                                       Customs Appeal No.70692 of 2019


a)    The Appellant No.1 illegally imported the subject goods
into NSEZ which is deemed to be port within the meaning of
Section 7 of the Act as per Rule 11(11) of SEZ Rules, 2006 r/w
Section 53(2) of SEZ Act, 2005 and as per Rule 2(o) of SEZ
Rules, 2006 receiving goods or services by unit or developer
from another unit or developer of the same SEZ falls under the
definition of import.
b)    As per statement of Appellant No.2, it appears that the
Voucher No.069/2018 dated 28.08.2018 was only prepared after
the detention of goods by the Customs Officers during their visit
to the premise of Appellant No.1 in order to cover up the illegally
possessed gold and unauthorized operation contravening Rule
41(f) of the SEZ Rules, 2006.
c)    Since Appellant No.1 did not possess valid LOA, they had
no authority to undertake any operations within NSEZ and
exemption available thereunder, making the subject goods liable
for confiscation u/s 111(o) of the Customs Act, 1962.
d)    Since Appellant No.1 had illegal possession of gold without
any proper documents, the subject goods were liable to be
confiscated u/s 111(o) of the Customs Act, 1962.
e)    The Appellant No.1 violated Rule 36 of SEZ Rules, 2006 as
it did not file proper documentation before authorized Officer of
Customs for bringing the yellow metal into NSEZ which were
brought inside the designated port in a clandestine manner for
carrying out illegal activities.
f)    Appellant No.2 had played key role in illegal activity of
possession of gold, manufacturing of gold jewellery in the factory
premises
g)    Appellant No.4 had connived with Appellant No.1 in
fabricating vouchers to coverup the illegal activity and illegal
possession of the gold.
7.    Despite the fact that the ownership of the goods was
claimed by the Appellant No.3 and all the other Appellants have
also confirmed that the seized gold alloy belonged to Appellant
No.3, the Respondents conspicuously failed to issue Show Cause
                                      5
                                           Customs Appeal No.70692 of 2019


Notice3 to the Appellant No.3. The SCN dated 22/02/2019 was
issued by       the   Commissioner       of Customs Noida, directing
Appellant No.1 to explain as to why the gold detained under
Panchnama        dated   29.08.2018       should   not   be   confiscated
absolutely u/s 111 (o) and as to why the penalty should not be
imposed u/s 112 (a) & (b) and 114AA of the Act. Appellant No.2
and 4 were asked to give reasons as to why penalty should not
be imposed u/s 112 (a) and 114AA of the Act.
8.        The Appellant No.1, 2 and 4 submitted their replies to the
SCN and attended personal hearing on 09/05/2019. Appellant's
case before the Adjudicating Authority was that the gold was
legally imported into the NSEZ by the Appellant No.3. Appellant
No.3 after converting the pure gold to gold alloy, sent the same
to different units in the same NSEZ for manufacturing jewellery
on job work basis. The Appellant No.3 sent 2470 grams of gold
alloy to Appellant No.1 for manufacturing the jewellery as per
Rule 41 and 42 of the Special Economic Zone 4 Rules, 2006.
Appellant No.1 admits that LOA allotted to its factory has
expired. Appellant No.4 categorically states that he had no
knowledge about the expiry of the Appellant No.1's LOA.
Appellants submits that expiry of LOA is a default being technical
in nature and is punishable under SEZ Act, 2005 and Rules made
thereunder and not under the Act. Appellant No.1 and 2
requested for cross examination of Appellant No.4 and Appellant
No.4 requested for cross examination of Appellant No.2. The
Adjudicating Authority rightly allowed the cross examination of
Appellants No.2 and 4.
9.        During the cross examination both, Appellants No.2 and 4
stated that the Seized gold alloy was received by Appellant No.1
for manufacturing of jewellery on job work basis against Voucher
No.69/2018 dated 28/08/2018.
10.       After cross examination, the Appellants No.1, 2 and 4
submitted their final written submissions before Adjudicating



3
    SCN
4
    SEZ
                                  6
                                      Customs Appeal No.70692 of 2019


Authority submitting that the seized gold alloy was legally
imported by Appellant No.3 and same was sent to the factory of
Appellant No.1 against voucher No.69/2018 dated 28/08/2018
for manufacturing jewellery on job work basis.
11.   The NSEZ officers on the instructions of the Adjudicating
Authority, issued notice to Appellant No.3 directing Appellant
No.3 to submit copies of stock register as on 29.08.2018 and
record of movement of goods as per proviso of Rule 35 of the
SEZ Rules, 2006. Appellant No.3 in compliance of the same
submitted following documents:-
i) Copy of Stock Register as on 29/08/2018
ii) Copy of Job work register maintained as per proviso of Rule
35 of the SEZ Rules, 2006 for the movement of goods in the SEZ
iii) Copy of import register
iv) Copy of export register
v) Copies of Voucher issued for Job Work including Voucher
No.69/2018 dated 28/08/2018 issued to Appellant No.1 for issue
of gold alloy weighing 2470.500 Gms of 22 KT for manufacturing
of Gold Jewellery.
vi) Copy of import Invoice No. USG210 dated 27/08/2019 of M/s
Kanak Gold & Diamond Jewellery LLC, Dubai
vii) Copy of Bill of Entry No.1006893 dated 28/08/2018
12.   The Appellants as their preliminary ground challenged the
Jurisdiction of the Customs Officers to investigate and adjudicate
the matters pertaining to SEZ. It was the Appellants case that
under SEZ it was Developmental Commissioner who has the
jurisdiction to investigate and adjudicate the issues under
dispute and not the Customs officers. The Adjudicating Authority
on 09/07/2019 passed the impugned order holding that the
Commissioner of Customs have jurisdiction over Noida SEZ in
view of Circular No.11/2017 dated 31.03.2017 issued by CBEC.
The   Adjudicating   Authority   further   held   that   in   view   of
Notification in F.NO. C/1/1/2009 SEZ, in respect of notified
offences, jurisdictional Commissioner of Customs have powers to
carry out investigation, inspection, search or seizure in SEZ with
prior intimation to the Development Commissioner.
                                    7
                                         Customs Appeal No.70692 of 2019


13.     On the merits of the matter, the learned Adjudicating
Authority accepted the findings recorded in the SCN holding that
the Appellant No.1 did not have valid LOA and the seized gold
was transferred to Appellant No.1 without any valid documents
and the Voucher No.69/2018 was an after-thought and an
attempt to cover up unauthorized possession of seized goods.
The Adjudicating Authority chose to dismiss the voucher as it
was the only voucher issued in the name of Appellant No.1. Rest
of the vouchers were issued by Appellant No.3 in the name of
their sister concerns.   In view of above, Adjudicating Authority
passed the impugned order directing absolute confiscation of
goods u/s 111 (o) of the Customs Act, 1962 and imposed
penalty on the Appellants in the following Manner:-


Party                 Section           under Amount of penalty
                      which            penalty imposed
                      imposed
Appellant No. 1       112 (b)(i)                Rs 6,20,000/-
Appellant No. 1       114 AA                    Rs 10,00,000/-
Appellant No. 2       114 AA                    Rs 10,00,000/-
Appellant No. 4       112 (a) and 112 (b)       Rs 6,20,000/-
Appellant No. 4       114 AA                    Rs 10,00,000/-


14.     Aggrieved by the above order, Appellants have filed the
instant appeals. Shri Devesh Tripathi, Advocate appeared for
Appellants No.3 and 4 and Shri J.M. Sharma, Authorised
Representative appeared for the Appellants No.1 and 2 whereas,
Respondents were represented through learned Departmental
Representative for the Revenue.
15.     Heard both the sides and perused the appeal records.
Appellants have also filed their Written Submissions.
15.1 We find that the allegation against Appellant No.1 is that
the seized goods were found at the factory of Appellant No.1
without any valid documentation and it did not have valid Letter
                                       8
                                          Customs Appeal No.70692 of 2019


of Approval5. Allegation against Appellant No.2 is that he played
key role in illegal activity of possession of gold and allegations
against Appellant No.4 is that he connived with Appellant No.1 in
fabricating vouchers to cover-up the illegal activities. The
Appellants have contended that the above allegations ought to
be        investigated   and     adjudicated   by   the   Development
Commissioner of SEZ and same is beyond the jurisdiction of the
Customs Officers whereas, the learned DR relied upon Circular
No.11/2017-Cus           dated      31/03/2017      and     Notification
No.C.1/1/2009-SEZ dated 05/08/2016 to establish that the
Customs Officers have jurisdiction to investigate, issue SCN and
adjudicate the issues under consideration.
15.2 Before delving into the issue of jurisdiction, it is imperative
to highlight the relevant facts which can be borne out from the
available records. On the basis of records, we find that it was
Appellant No.3 which imported the subject goods into the NSEZ.
The Appellant No.3 imported 27 Kg of Gold (.995 purity) into
NSEZ under B/E No.1006893 dated 28/08/2018. The import is
also reflected in the stock register maintained by Appellant No.3.
15.3 Further, during the period from 11.04.2018 to 22.09.2018,
the Appellant No.3 had issued 17 Voucher/challans under which
Appellant No.3 sent imported pure gold/gold alloy to three
different units for manufacturing jewellery on job work. All 17
vouchers are serially numbered from 61/2018 to 77/2018.
Vouchers No.61-68, 72, 75-77 were issued in the name of M/s
Jayashree General Trading Co. Vouchers No.70, 71 and 74 were
issued to M/s S.I. Overseas Jewellers and Voucher No.69 was
issued to the Appellant No.1. All the vouchers were also reflected
in the job work register maintained by the Appellant No.3. The
Appellant has also placed on record 16 vouchers issued by M/s
Jayshree General Trading Co. and M/s S.I. Overseas showing
receipt of manufactured jewellery from the job workers between
09.04.2018 - 24.09.2019.




5
    LOA
                                            9
                                                 Customs Appeal No.70692 of 2019


15.4 The preceding paragraphs makes it clear that the goods
under consideration belong to Appellant No.3 who legally
imported the goods into NSEZ and sent part of the gold after
converting the same into gold alloy to Appellant No.1 to be
manufactured           into   jewellery        on   job     work         basis.     The
Department's case is that Appellant No.1 did not have valid
―LOA‖ issued under Section 15 of the SEZ Act, 2006 and the
seized goods were found at the factory of Appellant No.1 without
any valid documentation. It is pertinent to place on record herein
that it is not the Department's case in the SCN that the
Appellants were trying to remove the seized goods from NSEZ.
15.5 In view of the above, the question arises whether Customs
Officers    have       jurisdiction   to       investigate,      issue     SCN      and
adjudicate the issues under consideration or it is the authority
under the SEZ Act and Rules who are authorised to deal with the
matter.     The        Adjudicating   Authority         relied     upon      Circular
No.11/2017-Cus dated 31/03/2017 to hold that the jurisdictional
Customs Officers have jurisdiction in the matters pertaining to
Refund, Demand, adjudication and Review. On the face of it can
be said that the instant matter does not pertain to Refund,
Demand          and    Review.   Only      question       arises     whether        the
adjudication      mentioned      in   the       above     circular    also    covers
adjudication of the issues raised in the present case.
15.6 Perusal of the above circular makes it clear that Circular
No.11/2017 dated 31/03/2017 was issued by CBEC in order to
clarify amendments made in SEZ Rules, 2006 by way of inserting
a new Rule 47 (5) vide Notification No. GSR 772 (E) dated
05/08/2016 which stated that the functional operations like
Refund, Demand, Adjudication, Review and Appeals are to be
made       by    the    Jurisdictional     Customs        and      Central        Excise
authorities in accordance with the relevant provisions contained
in the Customs Act, Central Excise Act & Finance Act.
15.7 Rule 47 is placed under Chapter-V of the SEZ Rules, 2006.
Chapter-V of SEZ Rules, 2006 lays down conditions subject to
which goods may be removed from a SEZ to the Domestic Tariff
                                        10
                                            Customs Appeal No.70692 of 2019


Area6. Rule 47 deals with sales in the DTA. As per Section 53 of
the SEZ Act, 2005 SEZ is deemed to be an area outside the
Customs Territory of India. Therefore, any sale of goods from
SEZ to DTA is considered as an import and has to be done as per
Rule 48. In conspectus of above, it can be said that Review,
Demand, Adjudication, Review and Appeal mentioned under Rule
47 (5) deals with the demand and adjudication of the same
arising in the matters related to sale goods from SEZ to DTA and
the instant matter does not deal with the sale/removal of subject
goods from SEZ to DTA hence, Circular No.11/2017 dated
31/03/2017 is not applicable in the instant case.
16.1 The Appellants have further challenged the jurisdiction of
Customs Officers to conduct investigation, inspection, search or
seizure in the Instant matter. It is the Appellants case that the
two issues are involved in the instant matter firstly, validity of
LOA and secondly, sub-contracting/sending goods for job work.
Both the issues are confined to the SEZ Act and Rules. Grant and
cancellation of ―LOA‖ falls under the domain of Development
Commissioner as per Section 15 and 16 of the SEZ Act whereas,
sub-contracting/sending goods for job work has been dealt
under Rule 41 and 42 of SEZ Rules, 2006.
16.2 The Adjudicating Authority in order to establish that the
jurisdictional Customs Officers have jurisdiction in the instant
matter        to   investigate   and   seize   the   goods,   relied   upon
Notification No. C.1/1/2009 SEZ dated 05/08/2018 issued by
Dept of Commerce. The above Notification notify act and/or
commission made punishable under Customs Act, Central Excise
Act and Finance Act as offense for the purpose of SEZ Act in
terms of Section 21 of the SEZ Act, 2005. Above notification
notified Section 111 of the Act as one of the notified offence
under SEZ Act, 2005. The Adjudicating Authority in order to
establish jurisdiction of Customs Officers in the instant matter
has invoked Section 111 (o) of the Customs Act, 19627. The



6
    DTA
7
    The Act
                                 11
                                     Customs Appeal No.70692 of 2019


Adjudicating Authority records that illegal possession of seized
goods without any valid documents by Appellant No.1 and not
having valid LOA makes the subject goods liable for absolute
confiscation under Section 111(O) of the Act.
16.3 Section 111 deals with the goods improperly brought from
a place outside India and sub section (o) deals with the goods
exempted from any duty and prohibition, subject to any
condition and that condition is not observed. Though SEZ is
deemed as a territory outside the customs authority but in the
present matter issues are non-validity of the LOA and possession
of goods without any proper documentation by Appellant No.1. It
is not the case of the Department that the goods were bought
into SEZ illegally or attempts were made to remove the goods
from SEZ to DTA. The Adjudicating Authority fails to record any
finding as to how Section 111 (o) of the     Act can be invoked in
the instant case particularly, when Appellant No.3 has placed on
record documents establishing gold were brought into SEZ
legally and gold alloy was sent to Appellant No.1 for job work.
The matter pertaining to invalid LOA falls squarely under the
domain of Development Commissioner. And the issue of sub-
contracting goods on job work from one unit to another in the
same SEZ cannot be equated with bringing the goods from
outside India into Indian Territory. In view, of the same it can be
said that Section 111(o) of the Act was wrongly invoked.
Consequentially, reliance placed by the Adjudicating Authority on
Notification No.C.1/1/2009 SEZ dated 05/08/2018 in order to
establish jurisdiction of Customs Officers to investigate and seize
goods in the instant matter was not as per the law.
17.1 Now coming onto the merits of the matter, it can be said
that the Department gravely erred by not making Appellant No.3
as a noticee in the SCN when Appellant No.3 brought on record
the   documents    before   investigating   Officers   as   well   as
Adjudicating Authority establishing that it was Appellant No.3
who legally imported pure gold into NSEZ and sent part of the
gold after converting the same into gold alloy to Appellant No.1
for manufacturing of jewellery on job work basis. The Appellants
                                 12
                                       Customs Appeal No.70692 of 2019


brought on record Voucher No.69/2018 in order to establish that
the seized goods were legally sent to Appellant No.1 for
manufacturing Jewellery on job work basis. The Adjudicating
Authority has recorded that the Voucher No.69/2018 was
fabricated. The Adjudicating Authority relied on the statement
dated 04/09/2018 of Appellant No.2 where he stated that the
Voucher No.69/2018 dated 28/08/2018 was prepared and
handed over on 31/08/2018 on the advice of father of the
Appellant No.4 Shri B.P. Sharma in order to justify the receiving
of gold. The Adjudicating Authority further questioned the
authenticity of the above voucher on the ground that Appellant
No.4 have issued only one Voucher to Appellant No.1 and rest of
the Vouchers were issued to sister concern of Appellant No.3.


17.2 The Adjudicating Authority has wrongly relied upon on the
statement dated 04/09/2018 of Appellant No.2 as the same was
retracted on 08/09/2018 by the Appellant. It is a settled law that
reliance can be placed on the retracted statement if same is
being corroborated by any other evidence. In the instant case
there is no corroboratory evidence. The fact that the seized
goods were sent by Appellant No.3 to Appellant No.1 for
manufacturing jewellery on job work under Voucher No.69/2018
was established by the statement dated 12/09/2018 of Appellant
No.4, letter dated 31/08/2018 of Appellant No.2 and letter dated
04/09/2018. Moreover, cross examination of Appellants No.2
and 4 was conducted before the Adjudicating Authority and
during   cross   examination   also,    Appellants    No.2    and    4
categorically stated that the seized goods were sent by Appellant
No.3 to Appellant No.1 for manufacturing jewellery on job work
basis    under   Voucher    No.69/2018.        Conspicuously,       the
Adjudicating Authority has not even discussed the statements
recorded during cross examination. Further, the Appellant No.2
mentioned in his statement dated 04/09/2018 that the voucher
No.69/2018 was produced on the advice of one Shri B.P. Sharma
who was father of Appellant No.4, but the investigating officers
failed to record the statement of Shri B.P. Sharma.
                                     13
                                          Customs Appeal No.70692 of 2019


17.3 The authenticity of the Voucher No.69/2018 cannot be
disputed merely because out of 17 vouchers issued during the
relevant time, Appellant No.3 issued only one voucher to the
Appellant No.1 and rest to the others. Voucher No.69/2018 is
part of 17 vouchers which were issued by the Appellant No.3
during    the   relevant   time.   All   the   vouchers   were   serially
numbered and were also recorded in the job work register. In
view of the same, the authenticity of the voucher No.69/2018
cannot be questioned. The Adjudicating Authority failed to
discuss the stock registers and vouchers submitted by the
Appellant No.3 on the instruction of Department itself.
18.     Rule 41 of SEZ Rules, 2006 deals with sub-contracting.
Sub clause (1) permits sub-contracting a part of its production
process to a unit in SEZ with the prior permission of the Special
Officer. Whereas, clause (f) of Rule 41 allows the sub-contracting
without permission of Special Officer in any financial year, when
the consolidated value of the sub-contracted part of production
of a unit and of the sub-contracted production process of a unit,
does not exceed the total value of goods cleared by the unit
either for exports or for sale in DTA in the immediately preceding
financial year; provided both the supplying unit and the receiving
units maintain proper accounts of goods involved in the sub-
contracting. It is the case of the Appellants that the sub-
contracting has been done under Rule 41 (1)(f) under which
prior permission of the Special Officer was not required. On the
other hand, Department has not contended that Rule 41(1)(f)
does not apply to Appellant's case or the consolidated value of
the sub-contracted part of production of Appellant No.3 and of
the sub-contracted production process of Appellant No.3 has
exceeded the total value of goods cleared by them either for
exports or for sale in DTA in the immediately preceding financial
year.
18.1 Further, as per Rule 42 (4) of the SEZ Rules, 2006 unit
may sub-contract a part of production or production process in
another unit within the same SEZ if the movement of goods has
been recorded under serially numbered challans and the record
                                     14
                                         Customs Appeal No.70692 of 2019


of movement has been maintained. In the present matter,
Appellant No.3 is maintaining records of movement of goods
sub-contracting under serially numbered vouchers and have also
maintained job work register showing inward and outward
movement of goods. Therefore, as far as Appellant No.3 is
concerned, it has maintained complete record as per the
requirement of the law.
19.    Issues or problems can be found at the end of the
Appellant No.1. It has been found that Appellant No.1 not only
failed to maintain any record of the goods received on sub-
contracting but also did not have valid LOA. It is apparent from
the record that neither the Appellant No.3 nor its partner
Appellant No.4 had any knowledge about the fact that the
Appellant No.1 did not have valid LOA.
19.1 As discussed under paragraphs 16.2 and 16.3 issues
pertaining to invalid LOA and non-maintenance            of records by
Appellant No.1 falls under the jurisdiction of the Development
Commissioner/ Special Officer and action may be taken against
Appellant No.1 under SEZ Act and Rules according to the law but
invocation of Section 111 (o) of the Act absolutely confiscating
the seized gold and imposing penalties on the Appellants under
Sections 112 (a), (b) and 114 AA of the Act is not tenable and is
liable to be set aside and we do so.
20.    In view of the above discussions, the Order-In-Original
No.04/Commr./Noida-Cus/2018-19 dated 09/07/2019 passed by
the learned Commissioner of Customs, Noida is set aside. All the
four   appeals   filed   by   the    Appellants   are    allowed   with
consequential relief, as per law.
(Order pronounced in open court on...........................................................................)


                                                                  Sd/-
                                                           (P. K. CHOUDHARY)
                                                          MEMBER (JUDICIAL)


                                                                -separate order
                                                        (SANJIV SRIVASTAVA)
                                                        MEMBER (TECHNICAL)
LKS
                                15
                                    Customs Appeal No.70692 of 2019




PER SANJIV SRIVASTAVA

21.1 I have gone through the order prepared by the Learned
Brother - Member (Judicial) but after long persuasion I do not
find myself in agreement with the same.

21.2 The basic reason why the impugned order is proposed to
be set aside, as evident from the order of Learned Brother, as
evident from para 19.1 of the order is that Commissioner was
not having the jurisdiction in the matter, the case being related
to an SEZ Unit.

22.1 Facts as recorded in the impugned order are reproduced
below:

―2.1 On the basis of intelligence, the team of NSEZ Customs
Officers visited the factory premises of M/s Encee International,
Plot No 158, NSEZ Noida on 29.08.2018 to conduct investigation
enquiry in regard to such an activities being conducted in
contravention of the provisions of Custom aCT, 1962 and SEZ
Act, 2005 and the rules made thereunder.

2.2   During the visit, three persons namely Shri Nandan Bera,
Shri Suit Kumar Bera and Shri Subhash Chandra Pal were found
present in the factory and five machines were found installed in
the factory premises. Out of five machines, three machines were
meant /.used for chain making, one machine for gold rolling and
onę for wire drawing and, all five machines were found in
working condition

2.3      During   the   checking,    the    officers    conducted
inspection/verification in the presence of two independent
witnesses and proceedings were recorded under Panchnama
dated 29.08.2018. The factory was found operational and yellow
metal was found loaded on the chain making machines and also
there was stock of yellow metal in the form of yellow metal wire,
raw yellow metal chains and small yellow metal granules
/cuttings. On being demanded by the officers, Shri Sujit Kumar
                                      16
                                          Customs Appeal No.70692 of 2019


Bera produced all the yellow metal available in the factory
premises besides the yellow metal being processed on the
machines. On being asked by the officers, none of the              three
employees namely Shri Nandan Bera, Shri Sujit Kumar Bera and,
Shri Subhash        Chandra Pal could produce any documentary
evidence in respect of the-stock of         yellow metal found in the
factory or any records accounting the same in any manner. The
officers, in the absence of any such documentary evidence or
any satisfactory explanation by them, detained the entire stock
of yellow metal collectively weighing 2471 grams as detailed in
Annexure-A to the Panchnama dated 29.08.2018 under Section
110 of Customs Act, 1962. The detained goods as detailed in
Annexure-A to the Panchnama dated 29.08.2018 were handed
over to the Manager, CWC, NSEZ Noida for safe custody

2.4 During the visit on 29.08.2018, Statements of Shri Sujit
Kumar Bera and Shri Nandan Bera were recorded under Section
108 of the Customs Act, 1962. In their               statements dated
29.08.2018 both inter alia stated that:-

   (i)    they were working as gold jewellery artisans in the said
          factory and they had only been involved in making of the
          gold jewellery;

   (ii)   all the function of the unit were being done on the
          direction of the owner of         the Company namely Shri
          Sanjeev   Kumar     Jain    and    such   instructions   were
          conveyed to them telephonically;

   (iii) the gold as raw material was received by them through a
          messenger sent by Shri Sanjeev Kumar Jain and after
          preparation of gold jewellery, the same was handed over
          to the messenger sent by said Shri Jain

   (iv) No documents were prepared by them for receiving and
          disposal of goods

2.5 Summons dated 30.08.2018 were issued to Shri Sanjeev
Kumar Jain. In      response to the said summons Shri Vipul Jain
                                    17
                                        Customs Appeal No.70692 of 2019


instead of Shri Sanjeev Kumar Jain             appeared before the
investigating officer. The statement of Shri. Vipul Jain was
recorded on 30.08.2018. In his statement dated 30.08.2018,
Shri Vipul Jain inter alia stated that:

(i)       Shri Sanjeey Kumar Jain did not hold any position in the
company and that Shri Sujit Kumar Bera and Shri Nandan Bera
had mistakenly uttered the name of Shri Sanjeev Kumar Jain as
owner of the company

(ii)     Shri Rajnish Kumar Jain, his father was looking after all the
work of the company but that day he was out of the town

2.6       On being summoned on 31.08.2018., Shri Rajnish Kumar
Jain appeared for his statement on 04.09.2018. The statement
of Shri Rajnish Jain was recorded on        04.09.2018 wherein, he
inter alia stated that:

       ● M/s Encee International, Plot No. 158, NSEZ, Noida is a
         partnership firm with him, his son Vipul Jain, his brother
         Neeraj Jain and his sister in law Smt. Bindu Jain were four
         partners in the above firm;

       ● that he was looking after day to day working of the firm
         and take care all the activities of the firm and the other
         partners are silent partners that the firm was established
         in the year 2002;

       ● they were granted LOA for      manufacturing of Plain Gold
         Jewellery which was valid only upto 17.08.2017 the same
         was not renewed

       ● on being asked about 2471 grams yellow metal recovered
         from his factory    premises, he stated that the recovered
         yellow metal was 22 Carat Gold which            his workers
         informed him that they had received from Shri Sanjay
         Sahooo     contractor of M/s Jayshree Jewellers, NSEZ,
         Noida;
                                    18
                                        Customs Appeal No.70692 of 2019


  ● he further admitted that the gold was received in his
      factory without any          challan/ document through Shri
      Sanjay Sahooo, Contractor and they have been informally
      doing job-work i.e. making gold chains from the gold
      received from M/s Jayshree Jewelers, NSEZ, Noida for past
      two years and the entire activity was being carried out by
      Shri Sujit Kumar Bera, his care taker and other labor after
      his approval.,

  ● He. was not visiting the factory but the work was being
      carried out in his      knowledge and he used to give
      instructions or they used to talk to his younger         brother
      Shri Sanjeev Jain in his absence telephonically and the
      entire activity   was being carried out on word of mouth
      basis and there was no written documents accounts being
      maintained    the   entire    transaction   were   carried   out
      verbally;

  ● that they made the last export in 2009-10 after that they
      had no orders so the entire work of our factory stopped;

  ● they were just doing some job-work to sustain the salary
      of their workers /    care taker and to meet the regular
      expenses like rent, electricity, etc;

2.7    In this regard, the party submitted a letter dated
31.08.2018 wherein they tried        to justify receiving of the gold
from one M/s Jayashree Jewellers Plot No. 129G/57. 58, NSEZ,
Noida for job work purposes and also enclosed a voucher No.
2018/069     dated 28.08.2018 to the said effect. However, on
being asked about the said letter       dated 31.08.2018, he in his
statement dated 31.08.2018 deposed that on receiving               the
Summons and information about the recovery of 2471 grams
yellow metal (22    Carat Gold) he became desperate and could
not understand what to do, then Shri B.P. Sharma, (CA) father
of Shri Chakshu Sharma, Partner of M/s Jayashree            Jewellers,
NSEZ Noida advised him to submit such letter; that Shri B.P.
Sharma     (CA) only prepared and handed over the voucher No.
                                       19
                                           Customs Appeal No.70692 of 2019


2018/069 dated 28.08.2018 to him on 31.08.2018 and advised
him to submit the same along with letter which he              signed on
31.08.2018 and submitted to the department in response to the
summons       and also sent the same through speed post on
31.08.2018.Thus, it is alleged that           the party attempted to.
cover    up   the   unauthorized      possession    and   activity   being
conducted in the factory by fabricating documents in connivance
with Ms Jayashree       Jewellers. Further in his statement, Shri
Rajnish Kumar Jain accepted that his Unit's LOA was not valid /
renewed and therefore, the factory was working illegally, and he
regretted-for the same

2.8     From the facts and statements mentioned supra it thus
appears evident that      Shri Rajnish Kumar Jain was unable to
disclose the proper source of procurement of said yellow metal
had acquired the same in contravention of the provisions of
Customs Act,1962 read with SEZ Rules,2006. Therefore, on
reasonable belief that     the goods were liable for confiscation
under Customs Act, 1962, the same were seized under Seizure
Memo dated 06.09.2018 under Section 110 of Customs Act
1962 after appraisement, by the Jewellery Appraiser, NSEZ,
Noida. After the appraisement it was .found that the recovered
yellow metal was 22 carat Gold of           2471 grams and valued at
Rs,62,00,326/- (approximately). The value of said gold                has
been calculated as per Notification Nos. 76/2018-Cus (NT) dated
31.08.2018      and 74/2018-Cus (NT) dated 16.08.2018. The
seized 22 Carat Gold weighing 2471 grams sealed with Customs
Brass Seal No.5 was handed over to Central                  Warehousing
Corporation    (CWC),    SEZ,    Noida     under    Supurdnama       dated
06.09.2018 for safe custody.

2.9     Summons were also issued to Shri Chakshu Sharma,
partner in M/s       Jayashree Jewellers and his statement was
recorded under       Section    108    of Customs         Act, 1962    on
12.09.2018. In his statement dated 12.09.2018 Shri Chakshu
Sharma deposed as under-
                                    20
                                         Customs Appeal No.70692 of 2019


  ● That M/s Jayashree Jewellers was partnership firm and he
     is partner of the firm with his mother Smt. Manju Sharma

  ● That the firm was established in the year 2009 and was
     granted LOA form manufacturing of Plain Gold Jewellery

  ● That he all the manufacturing process are done by their
     contractors

  ● That an incident of transfer of gold without proper
     document      had   already        been-occurred    in   past   and
     regarding this a letter for strict compliance for               sub-
     contracting procedure was issued to them by the Customs
     authority

  ● That 2470.500.gms (22 carat gold) was handed over to
     Shri Sanjay Shau      through a      voucher dated 28.08.2018
     issued by Shri Praveen Kumar             Srivastava, Authorized
     Signatory

  ● The gold recovered from the factory premises Ms Encee
     International, Plot No. 158, NSEZ, Noida belong to them it
     was sent for job-work by Shri         Sanjay Kumar Sahoo, his
     contractor under voucher dated 29.08.20 19;

  ● That he was not aware about the LOA status of the factory
     and he was nor aware how the voucher issued by him was
     not found along with the gold recovered from the factory-
     premises of M's Encee International, Plot No 158; NSEZ,
     Noida

2.10 During the course of investigation, the facts revealed that
2471 grams gold      recovered from the factory premises M/s
Encee International, Plot No. 158, NSEZ               Noida was not
accompanied by any document viz voucher / challan as stated by
the employees namely Shri Nandan Bera, Shri Sujit Kumar Bera
working in the factory    In their statement referred supra and
also evidenced from the statement dated           31.08.2018 of Shri
Rajnish Kumar Jain recorded under Section 108 of Customs
Act,1962.
                                    21
                                         Customs Appeal No.70692 of 2019


2,11. It is alleged that during investigation of the case, following
facts emerge -

   ● M/s Encee International does not have a valid Letter of
       Approval   presently,     and    accordingly,   they   are   not
       authorized to undertake any       operations within the NSEZ
       viz. procurement of raw material. manufacture, job work
       or any such activity,

   ● During the visit of the said unit no records pertaining to
       receipt, stocking,   processing and disposal of the yellow
       metal in M/s Encee International were found;

   ● All the workers, involved in the manufacturing of the
       Jewellery in M/s        Encee International were not having
       NSEZ Gate Entry Pass and residing               in the unit in
       unauthorized way in violation of Rule 70 of SEZ Rules r/w
       Section 46 of SEZ Act;

   ●   Shri Sujit Bera, Gold artisan working in the factory and
       present at the time of visit by the officers, stated that the
       gold in the factory was supplied through a messenger for
       making jewellery and the same was handed over             to the
       messenger after making jewellery. As stated by them the
       said messenger was sent by Shri Sanjeev Kumar Vain. It
       thus makes it clear          that the activity was entirely
       unauthorized and without any document

   ● As per statement of Shri Rajnish Kumar Jain, he was
       unable to disclose      the proper source of procurement of
       said yellow metal and he also stated        that Shri Chakshu
       Sharma, Partner of M/s Jayashree Jewellers, NSEZ Noida
       advised him to submit a letter and he also stated that Shri
       B.P.   Sharma (CA) only prepared and handed over the
       voucher No. 2018/069            dated 28.08.2018 to him on
       31.08.2018 and advised him to submit the            same along
       with letter which he signed on 31.08.2018. Whereas, Shri
       Chakshu Sharma in his statement dated 12.09.2018 stated
       that the said    Voucher was prepared by Shri Praveen
                                     22
                                         Customs Appeal No.70692 of 2019


     Kumar Srivastava, Authorized          Signatory on 28.09.2018.
     Thus it is amply evident that the facts stated by both are
     contrary to each other. Hence it appears . that the
     .voucher/challans are prepared after the incident only to
     impose the           possession of the gold by Partner of M/s
     Jayashree Jewellers, NSEZ Noida.

  ● The        party-in     connivance   with    Jayashree    Jewellers
     fabricated a concocted        story of Shri Sanjay Sahooo, so
     called contractor to whom goods were                . purportedly
     handed over by M/s Jayashree Jewellers creating vouchers
     for doing job work in NSEZ in ordered to cover up
     unauthorized activity after it was detected by the officers
     during their visit to the factory

2.12 It, therefore, alleged that M/s Encee Jewellers have
contravened following provisions-of Custom Act, 1962 and SEZ
statute as explained below:-

(a) As per Rule 11(11) of SEZ Rules, 2006 r/w Section 53(2) of
     SEZ Act,2005,          the NSEZ is a deemed port within the
     meaning of Section 7 of Customs            Act, 1962. Further, as
     per Rule 2(o) of SEZ Rules, 2006, 'import" means "(i)
     bringing goods or receiving services, in a Special Economic
     Zone, by a Unit or Developer from a place outside India by
     land, sea or air or by any other. mode, whether physical or
     otherwise; or (i) receiving goods, or services by,         Unit or
     Developer from another Unit or Developer             of the same
     Special     Economic Zone or a different Special Economic
     Zone, Thus, the party illegally imported the subject goods
     into NSEZ.

(b) As per statement of Shri Rajnish Kumar Jain, it appears
     that the voucher No.2018/069 dated 28.08.2018 was only
     prepared after the detention of goods           by the Customs
     officer during their visit to the premises of the party in
     order      to cover up .the illegally possessed gold and
                                       23
                                            Customs Appeal No.70692 of 2019


      authorized operation        contravention of Rule 41(f) of The
      Special Economic Zones Rules, 2006

(c) As per Section 111(0) of the Customs Act 1962, "any goods
      exempted        subject to any condition, from duty or any
      prohibition in respect of the import               thereof under this
      Act_or any other law for the time being in force, in respect
      of which the condition `is not observed unless the non-
      observance of the condition was-sanctioned by the proper
      officer," are liable for confiscation Since the party did not
      possess a valid LOA, they did not had the authority to
      undertake any operations within NSEZ and exemption
      available thereunder        Accordingly, the subject goods are
      liable for confiscation

(d) The party had illegal possession of the gold in the area of
      Noida     Special    Economic-Zone           without     any    proper
      documents.      They     'did   not   have    any      valid   LOA   for
      undertaking any authorized operation under Section 15(9)
      of the     Special Economic Zone Act, 2005. Hence as per
      section 111(0) of the Customs Act, 1962, the-good seized
      under Seizure Memo dated 06.09.2018                      are liable to
      confiscation.

(e) Rule 36 of SEZ Rules, 2006 as the party did not file proper.
      documents       before    Authorized     Officer    of   Customs     for
      bringing the yellow metal into NSEZ which                were brought
      inside the designated port in a clandestine manner for
      carrying out illegal activities.

(f)   Section 111(O) of Customs Act, 1962 in as much as they
      brought into (imported) 'NSEZ (which is a deemed Custom
      port) yellow metal (gold)        contrary to prohibition imposed
      under SEZ Act and SEZ Rules as they were not holding a
      valid LOA for operations inside the NSEZ. No permission
      was      sought from. the proper officer and no documents
      were presented before such officer in violation of Rule 36
      of SEZ Rules,2006.
                                  24
                                        Customs Appeal No.70692 of 2019


It is, therefore, alleged that Goods namely Yellow Metal (Gold)
detained in the     factory premises of the party on 29.08.2018
under Panchnama dated 29.08.2018               and later seized. vide
Seizure Memo dated 06.09.2018, valued at Rs           Rs.62,00,326/-
are liable to confiscated under the provisions of Section111(0) of
the Customs Act,1962; and the party have rendered themselves
liable to penal     action in terms of-the provisions of Section
112(a) & (b) and 114AA of the Customs Act, 1962.

2.13 Shri Chakshu Sharma, Partner of M/s Jayashree Jewellers,
NSEZ Noida has connived with the party in fabricating vouchers
to cover up the illegal activity and illegal possession of the gold
by the party which are liable for confiscation and thus it appears
that he abated the same rendering himself liable to penal action
in terms of Section 112(a) and 114AA of the Customs Act, 1962

2.14   Shri Rajnish     Kumar   Sharma,     Partner   in   M/s   Encee
International has played the key role in illegal activity of
possession of gold, manufacture/making of gold jewellery in the
factory premises and all such procurements of gold being liable
for confiscation, therefore it appears that said Shri Rajnish
Kumar Sharma has rendered        himself liable to penal action in
terms of Section 112(a) and 114AA of the Customs Act, 1962.

3. CASE FOR THE DEPARTMENT

3.1    Now, therefore, M/s Encee International, Plot No. NSEZ,
Noida are hereby required to show cause, as to why:-

a.    Goods namely Yellow Metal (Gold) detained at their factory
      premises    on.   29.08.2018     under      panchnama      dated
      29.08.2018 and later seized vide          'Seizure Memo dated
      06.09.2018,valued at Rs.        Rs.62,00,326/- should not be
      confiscated under the provisions of Section111(o) of the
      Customs Act,1962; and

b.    Penalty should not be imposed upon them under                the
      provisions of Section 112(a)& (b) and 114AA of               the
      Customs Act, 1962
                                    25
                                        Customs Appeal No.70692 of 2019


3.2     Shri Chakshu Sharma, Partner of M/s Jayashree Jewellers
NSEZ Noida is required to show cause as to why penalty should
not be imposed on him in terms of Section 112(a) and 114AA of
the Customs Act, 1962;

3.3       Shri Rajnish Kumar Sharma, Partner in M/s Encee
International, NSEZ Noida to the Commissioner, Noida Customs
Commissionerate, Dadri, Concor Complex, Gautam Budh Nagar,
as to why penalty should not be imposed on him in terms of
Section 112(a) and 114AA of the Customs Act, 1962;

23.1 Before we delve into the issue it is very important to note
following provisions of SEZ Act, 2005 and the notifications issued
by the Government of India, Ministry of Commerce in this
regard.

Section 21

(1) The Central Government may, by notification, specify any act
or omission made punishable under any Central Act, as notified
offence for the purposes of this Act.

(2) The Central Government may, by general or special order,
authorise any officer or agency to be the enforcement officer or
agency in respect of any notified offence or offences committed
in a Special Economic Zone.

(3) Every officer or agency authorised under sub-section (2)
shall   have   all   the   corresponding   powers   of   investigation,
inspection, search or seizure as is provided under the relevant
Central Act in respect of the notified offences.

Notification SO 2665 (E) dated 5th August 2016, issued under
sub-section (1) of Section 21, specifies the Sections           under
various Central Acts which are considered as sections specified
under the SEZ Act, 2005 in relation to notified offences. . The
text of the said notification is reproduced below:

          MINISTRY OF COMMERCE AND INDUSTRY

                     (Department of Commerce)
                                26
                                    Customs Appeal No.70692 of 2019


                         NOTIFICATION

              New Delhi, the 5th August, 2016

S.O. 2665(E).--In exercise of the powers conferred by sub-
section (1) of section 21 of the Special Economic Zones Act,
2005 (28 of 2005) (hereinafter referred as the Act), the Central
Government hereby, notifies the offences contained in the
under-mentioned sections of the Customs Act, 1962 (52 of
1962), the Central Excise Act, 1944 (1 of 1944) and the Finance
Act, 1994 (32 of 1994) as offences under the Act:-


The Customs Act, 1962

1    Section 28, 28AA and 28AAA

2    Section 74 and 75

3    Section 111

4    Section 113

5    Section 115

6    Section 124

7    Section 135

8    Section 104

The Central Excise Act, 1944

9    Section 9

10   Section 9AA

11   Section 11, 11A and 11AA

The Finance Act, 994

12   Section 73, 73A, 73B and 75

13   Section 76

14   Section 89

15   Section 91
                                      27
                                          Customs Appeal No.70692 of 2019


Notification SO 2666 (E) dated 5th August 2016, issued under
sub-section (2) of Section 21, specifies the officers who have
jurisdiction to proceed against the offenders. The text of the said
notification is reproduced below:

                          NOTIFICATION

               New Delhi, the 5th August, 2016

S.O. 2666(E).--In exercise of the powers conferred by sub-
section (2) of section 21 and second proviso to section 22 of the
Special Economic Zones Act, 2005 (28 of 2005) (hereinafter
referred as the Act), the Central Government hereby authorises
the   Additional    Director   General,     Directorate    of   Revenue
Intelligence for offences under the Customs Act, 1962 (52 of
1962) and the Additional Director General, Directorate General
of Central Excise Intelligence for offences under the Central
Excise Act, 1944 (1 of 1944) and the Finance Act, 1994 (32 of
1994) to be the enforcement officer(s) in respect of any notified
offence or offences committed or likely to be committed in a
Special Economic Zone. The enforcement officer(s), for the
reasons   to   be   recorded    in    writing,   may   carry    out   the
investigation, inspection, search or seizure in the Special
Economic Zone or Unit and shall intimate the details of any
action initiated under sub-section (3) of section 21 of the Act to
the Joint Secretary in charge of Special Economic Zones Division
in the Department of Commerce immediately and in any case
not later than seven days of initiation of any action.

Notification SO 2667 (E) dated 5th August 2016, issued under
sub-section (2) of Section 21, specifies the officers who have
jurisdiction to proceed against the offenders. The text of the said
notification is reproduced below:

                          NOTIFICATION

               New Delhi, the 5th August, 2016

S.O. 2667(E).--In exercise of the powers conferred by section 22
of the Special Economic Zones Act, 2005 (28 of 2005)
                                  28
                                      Customs Appeal No.70692 of 2019


(hereinafter referred as the Act), the Central Government
authorises the jurisdictional Customs Commissioner, in respect
of offences under the Customs Act, 1962 (52 of 1962) and
Commissioner of Central Excise in respect of offences under the
Central Excise Act, 1944 (1 of 1944) and the Finance Act, 1994
(32 of 1994) and notified under the Act, for the reasons to be
recorded in writing, to carry out the investigation, inspection,
search or seizure in a Special Economic Zone or Unit with prior
intimation to the Development Commissioner, concerned.

Section 55

55. (1) The Central Government may, by notification, make rules
for carrying out the provisions of this Act.

(2) In particular, and without prejudice to the generality of the
foregoing power, such rules may provide for all or any of the
following matters, namely:-

.........

MINISTRY OF COMMERCE AND INDUSTRY (Department of Commerce) NOTIFICATION New Delhi, the 5th August, 2016 G.S.R. 772(E).--In exercise of the powers conferred by section 55 of the Special Economic Zones Act, 2005, the Central Government hereby makes the following rules further to amend the Special Economic Zones Rules, 2006, namely:-

1. Short title and commencement: -
(1) These rules may be called the Special Economic Zones Rules (Amendment) Rules, 2016.
(2) They shall come into force on the date of their publication in the Official Gazette.
29

Customs Appeal No.70692 of 2019

2. In the Special Economic Zone Rules, 2006 (herein after referred to as the principal rules) in rule 47, after sub-

rule (4), the following sub-rule shall be inserted, namely: -

"(5) Refund, Demand, Adjudication, Review and Appeal with regard to matters relating to authorised operations under Special Economic Zones Act, 2005, transactions, and goods and services related thereto, shall be made by the Jurisdictional Customs and Central Excise Authorities in accordance with the relevant provisions contained in the Customs Act, 1962, the Central Excise Act, 1944, and the Finance Act, 1994 and the rules made there under or the notifications issued there under.".

3. In the principal rules, after rule 78, the following rule shall be inserted, namely: -

"79. Audit in Special Economic Zones for indirect taxes- All the authorised operations under Special Economic Zones Act, 2005 and transactions relating thereto in Special Economic Zones and Units in the Special Economic Zones shall be audited by the Customs officers from a panel drawn by the Jurisdictional Development Commissioner in consultation with the Jurisdictional Chief Commissioner of Customs and Central Excise.".

23.2 From the plain reading of the above provisions and Notification it is evident that provisions of Section 111 and Section 124 of the Customs Act, 1962 have been notified are Section 21(1) of the and the Jurisdictional Commissioner have been notified as the specified officer under Section 21 (2), ibid for investigating the cases under the said Section. Also in terms of Rule 47 of SEZ Rules, 2006, the jurisdictional Custom Officers have been notified for adjudication of the cases.

23.3 In case of Hon'ble Andhra Pradesh High Court Divine Chemtee Ltd [Order dated 05.05.2022 in Writ Petition No.13794 of 2020] has observed as follows:

30
Customs Appeal No.70692 of 2019 ―19. In order to appreciate the rival contention, it would be appropriate for us to refer certain provisions of the SEZ Act, which are as under:-
"The Special Economic Zone Act, 2005 („SEZ Act‟ for brevity) provides for establishment, development, and management of special economic zones for the promotion of exports. Under Section 11 of SEZ Act, a Development Commissioner would be appointed, to perform the functions specified in Section 12 of SEZ Act. The SEZ Act was given overriding effect and Section 51 of the Act reads as under:
51. Act to have overriding effect:- The provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act."

20. Having regard to the wordings used in Section 51 of the Act, which we have referred to earlier, it is clear that SEZ Act prevails over other enactments to the extent of special provisions being made under SEZ Act. Therefore, the SEZ Act would prevail over the Customs Act, 1962 in all aspects in view of the non-obstinate clause. It would also be appropriate to refer Section 53 of the Act, which is as under:-

"53. Special Economic Zones to be ports, airports, inland container depots, land stations, etc., in certain cases.--A Special Economic Zone shall, on and from the appointed day, be deemed to be a territory outside the customs territory of India for the purposes of undertaking the authorised operations.
A Special Economic Zone shall, with effect from such date as the Central Government may notify, be deemed to be a port, airport, inland container depot, land station and land customs stations, as the case may be, under section 7 of the Customs Act, 1962 (52 of 1962):
31
Customs Appeal No.70692 of 2019 Provided that for the purposes of this section, the Central Government may notify different dates for different Special Economic Zones".

21. A reading of the above provisions makes it clear that the Customs authorities (DRI officials) have no power or jurisdiction to inspect or seize goods in respect of units situated in SEZ area. The power to investigate in respect of any offence committed in SEZ unit is conferred on Officers empowered under Section 22 of the SEZ Act.

22. Further, section 52 of the Act also spells out that the Customs Act is not applicable in respect of units situated in SEZ unit. It would be appropriate to extract Section 52 of the Act, which is as under:-

"52. Certain provisions not to apply.--(1) The provisions contained in the Chapter XA of the Customs Act, 1962 (52 of 1962) and the Special Economic Zones Rules, 2003 and the Special Economic Zones (Customs Procedure) Regulations, 2003 made thereunder shall not, with effect from such date as the Central Government by notification appoint, apply to the Special Economic Zones.
(2) Notwithstanding anything contained in sub-section (1), all offences committed, before the commencement of this Act, under any provisions of the Customs Act, 1962 (52 of 1962) and the Special Economic Zones Rules, 2003 and the Special Economic Zones (Customs Procedure) Regulations, 2003 made thereunder, shall continue to be governed by the said Act or rules, as the case may be.
(3) Anything done or any action taken or purported to have been done or taken including any rule, notification, inspection, order or notice made or issued or any permission or authorisation or exemption granted or any document or instrument executed under the said provisions of the Act, rules and regulations referred to in sub-section (1) shall, in so far as they are not inconsistent with the provisions of this Act, be deemed to have 32 Customs Appeal No.70692 of 2019 been done or taken or made or issued or granted under the corresponding provisions of the Act or rules or regulations referred to in that sub-section."

23. In exercise of power under Section 52 of the Act, the Central Government by its Notification dated 14.03.2006 declared that the provisions contained in Chapter XA of the Customs Act, 1962 shall not apply to Special Economic Zone, the same is as under:

Notification - SEZ - Special Economic Zone Ministry of Commerce and Industry Department of Commerce New Delhi Dated 14/03/2006 S.O. 320(E) - In exercise of the powers conferred by Sub- Section (1) of the Special Economic Zones Act, 2005 (28 of 2005), the Central Government hereby appoints the 14th day of March, 2006 as the date from which the provisions contained in the Chapter XA of the Customs Act, 1962 and the Special Economic Zones Rules, 2003 and the Special Economic Zones (Customs Procedure) Regulations, 2003 shall not apply to the Special Economic Zones.

24. Probably for the reason, the Central Government in exercise of powers conferred under Sections 21 and 22 of the Act issued a Notification dated 05.08.2016, authorizing the Additional Director General, Directorate of Revenue Intelligence to investigate into offences under Customs Act committed in a SEZ. The said notification is as under:

Notification - SEZ - Special Economic Zone Ministry of Commerce and Industry (Department of Commerce) NOTIFICATION New Delhi, the 5th August, 2016 S.O. 2666(E):- ........
But, the same cannot be invoked in the instant case as the alleged violation was prior to 2016.‖ 23.5 In case of India Exports [Neutral Citation 2011:AHC:20398-DB] Hon'ble High Court of Allahabad observed as follows:
―20. We do not find any substance in the argument of Shri Bharat Ji Agrawal that the Central Sales Tax cannot be levied on 33 Customs Appeal No.70692 of 2019 the sales made by the petitioner from SEZ unit to a unit in DTA. The SEZ Unit under the SEZ Act, 2005 is deemed to be territory outside the territory of India under Section 51, 53 (1) for a limited purpose; Sub-section (2) provides that SEZ shall with effect from the date of notification by the Central Government be deemed to be a port, airport, inland container port, land station and land customs station under Section 7 of the Customs Act.
21. The SEZ Act, 2005 has taken into consideration and has provided for amendment of the various taxing statutes, or modified them, for fulfilling the object and purpose of the Act.

Section 7 provides for exemption from tax, duties or cess on any goods or services exported out of or imported into or produce from DTA by unit in SEZ or a developer subject to terms and conditions as may be prescribed and be exempt from the payment of tax, duties or cess under all enactment specified in the First Schedule. Section 27 of the SEZ Act, 2005 applies Income Tax Act with certain modifications in relation to developers and interpreneurs carried out authorised operations in SEZ and modifications are specified in Second Schedule. Section 57 amends the enactment specified in the Third Schedule, which are amended by SEZ Act, 2005. The Central Sales Tax is not included in any of these Schedules.

22. We also do not find any substance in the contention of Shri Bharat Ji Agrawal that the sales from SEZ unit to unit in DTA shall be deemed to be imports. No such presumption can be drawn from Section 5 (2) of the Central Sales Tax Act or any of the provisions of the SEZ Act of 2005.

23. The deeming provision is not to be inferred in law. It has to be either provided by legislation validly elected and competent to declare such deeming provision with its consequences. There can be no inference drawn from deeming provisions from the provisions of any Act. The deeming provision also cannot be inferred from the analogy drawn from different Acts. The fiction in law is to be created by law itself and not by any inference to be drawn from the law.

34

Customs Appeal No.70692 of 2019

24. A fiction in law cannot be extended beyond its purpose. In construing Clause 5 (3) (ii) of the Imports (Control) Order it was held that fiction created was for the proper implementation of the Imports and Exports (Control) Act, 1947, and to hold the licensee responsible for anything and everything that happens from the time of import till the goods are cleared through customs. In Union of India Vs. Sampat Raj Dugar, AIR 1992 SC 1417 it was held that the fiction cannot be employed to attribute ownership of the imported goods to the importer in a case, where he abandons them i.e. in a situation where he does not pay and receive the documents of title.

25. In Bengal Immunity Co. Ltd. Vs. State of Bihar, AIR 1955 SC 661 (p.680) Justice S.R. Das said that the legal fictions are created only for some definite purpose. A legal fiction is to be limited to that purpose for which it was created and should not be extended beyond that legitimate field. It was held in modification to the view expressed in United Motor's case, AIR 1953 SC 252 that the Explanation to Article 286 (1) (a) of the Constitution (As it stood before the Constitution Sixth Amendment Act) could not be extended to Article 286 (2) either as an exception or as a proviso thereto so as to convert inter- State transactions into intra-State transactions qua the delivery State. The Explanation on its true construction was for the purpose of explaining an outside sale referred to in sub-clause

(a) of Article 286 (1) and the fiction created by it could not be extended beyond that purpose.‖ 23.6 In the case of RHC Global Exports Private Limited [Order dated 06.06.2023 R/SPECIAL CIVIL APPLICATION NO. 5978, 5979 & 5980 of 2023] Hon'ble High Court of Gujarat has held as follows:

―17. Now, for this purpose, we may refer to Section 22 of the SEZ Act which deals with investigation, inspection or search or seizure, same reads as under:-
35
Customs Appeal No.70692 of 2019 ―22. Investigation, inspection and search or seizure: The agency or officer, specified under section 20 or section 21, may, with prior intimation to the Development Commissioner concerned, carry out the investigation or search or seizure in the Special Economic Zone or in a Unit if such agency or officer has reasons to believe (reasons to be recorded in writing) that a notified offence has been committed or is likely to be committed in the Special Economic Zone:
Provided that no investigation, search or seizure shall be carried out in a Special Economic Zone by any agency or officer other than those referred to in sub-section (2) or sub- section of section 21 without prior approval of the Development Commissioner concerned.
Provided further that any officer of agency, if so authorised by the Central Government, may carry out the investigation, inspection, search or seizure in the Special Economic Zone or Unit without prior intimation or approval of the Development Commissioner.‖ Reading of the aforesaid provisions would suggest that any officer or agency who is authorized by Central Government may carry out search or seizure or investigation or inspection in the special economic zone or units situated therein and it also suggests that authorized officer of Central Government is empowered to carryout such process without any prior approval or intimation. So, moment authorization is reflecting, such measure can be undertaken against special economic zone or unit. Section 6 of the GGST Act in this context is also relevant to the issue which deals with authorization of the officer of Central Tax as proper officer in certain circumstances, which reads as under:-
Section 6: Authorisation of officers of central tax as proper officer in certain circumstances.
(1) Without prejudice to the provisions of this Act, the officers appointed under the Central Goods and Services Tax Act are 36 Customs Appeal No.70692 of 2019 authorised to be the proper officers for the purposes of this Act, subject to such conditions as the Government shall, on the recommendations of the Council, by notification, specify.
(2) Subject to the conditions specified in the notification issued under sub-section (1),-
(a) where any proper officer issues an order under this Act, he shall also issue an order under the Central Goods and Services Tax Act, as authorised by the said Act under intimation to the jurisdictional officer of central tax;
(b) where a proper officer under the Central Goods and Services Tax Act has initiated any proceedings on a subject matter, no proceedings shall be initiated by the proper officer under this Act on the same subject matter.
(c) Any proceedings for rectification, appeal and revision, wherever applicable, of any order passed by an officer appointed under this Act, shall not lie before an officer appointed under the Central Goods and Services Tax Act.‖
18. A close perusal of above-stated provisions indicates that respondent authorities are empowered to carry out proceedings in SEZ. Their jurisdiction is unquestionable as Central Government has already authorized those officers by virtue of notification dated 5.8.2016. Sub-section (2) of Section 6 of GGST Act indicates that where any proper officer issues an order under this Act, he is also issuing an order under CGST Act as authorized by Act or under intimation to jurisdictional officer of Central Government and as such it appears that respondents are empowered to carry out search proceedings in SEZ. Therefore, it cannot said that they were acting without the authority of law or jurisdiction. Further, by virtue of circular dated 5.7.2017, functions of proper officers under CGST Act are also defined.

Hence, once Central Government has notified the functions of proper officers, said functions shall also be applicable to be carried out by the officers under CGST Act and hence it cannot 37 Customs Appeal No.70692 of 2019 be said that there was any lack of authority on the part of respondents, as contended.

21. At this stage, out of few decisions which are tried to be relied upon by learned Government Pleader, we may observe from one of the decisions in the case of Essar Steel Limited (supra) issued by the Coordinate Bench of this Court, wherein provisions of SEZ Act are analyzed to some extent, of-course in background of said facts, but to our conclusion, few observations contained in paragraphs 41.3.2, 41.3.3 and 41.3.4 are of assistance and as such, we quote the same hereunder:-

41.3.2 The movement of goods from the Domestic Tariff Area to the Special Economic Zone has been treated as export by a legal fiction created under the SEZ Act, 2005. A legal fiction is to be restricted to the statute which creates it. Reference is made to the decisions of the Apex Court in the case of State of West Bengal V/s. Sadan K. Bormal and another, (2004) 6 SCC 59, Meghraj Biscuits Industries Limited V/s. Commissioner of Central Excise U.P., (2007) 3 SCC 780, MORIROKU UT INDIA (P) LIMITED V/s. State of Uttar Pradesh and others, (2008) 4 SCC
548. Moreover, such legal fiction should be confined to the purpose for which it has been created. Reference is made to the decisions of the Apex Court in the case of State of Karnataka V/s. K. Gopalakrishna Shenoy and antoher, (1987) 3 SCC 655;

Mancheri Puthusseri Ahmed and others V/s. Kuthiravattam Estate Receiver, (1996) 6 SCC 185. As stated above, such movement has been treated as export under the SEZ Act 2005 for the purpose of making available benefits as in the case of actual exports like duty drawback, DEPB benefits, etc. to the Special Economic Zone Unit / Developer or the Domestic Tariff Area supplier at their option. Construing this movement of goods as entailing a liability of payment of duty runs absolutely counter to the purpose of the legal fiction created under the SEZ Act, 2005.

41.3.3 Section 51 of the SEZ Act, 2005 providing that the Act would have overriding effect does not justify adoption of a 38 Customs Appeal No.70692 of 2019 different definition in the Act for the purposes of another statute. A non-obstante clause only enables the provisions of the Act containing it to prevail over the provisions of another enactment in case of any conflict in the operation of the Act containing the non-obstante clause. In other words, if the provision/s of both the enactments apply in a given case and there is a conflict, the provisions of the Act containing the non-obstante clause would ordinarily prevail. In the present case, the movement of goods from the Domestic Tariff Area into the Special Economic Zone is treated as an export under the SEZ Act, 2005, which does not contain any provision for levy of export duty on the same. On the other hand, export duty is levied under the Customs Act, 1962 on export of goods from India to a place outside India and the said Act does not contemplate levy of duty on movement of goods from the Domestic Tariff Area to the Special Economic Zone. Therefore, there is no conflict in applying the respective definitions of export in the two enactments for the purposes of both the Acts and therefore, the non-obstante clause cannot be applied or invoked at all.

41.3.4 Similarly, reliance on Section 53 of the SEZ Act 2005 to contend that a Special Economic Zone is a territory outside India, is misconceived. Section 53 provides that the Zone would be deemed to be a territory outside the customs territory of India for the purposes of undertaking the authorized operations. The term ‗customs territory' cannot be equated to the territory of India and in fact, such term has been defined in the General Agreement of Tariffs & Trade, to which India is a signatory, to mean an area subject to common tariff and regulations of commerce and that there could be more than one customs territory in a country. Moreover such an interpretation would lead to a situation where a Special Economic Zone would not be subject to any laws whatsoever. The entire SEZ Act 2005 would be rendered redundant since it is stated to extend the whole of India. In any case, various provisions of the SEZ Act would be rendered redundant and unworkable if the Special Economic 39 Customs Appeal No.70692 of 2019 Zone was to be considered an area outside India. This is apart from the fact that such a declaration would be constitutionally impermissible. So from aforesaid discussion and perusal of provisions, as indicated above, we are satisfied that respondent Nos.4, 5 and 6 authorities are acting not beyond their authorities and facts are such in which we are of the considered opinion that this is not a fit case in which we may exercise our extraordinary jurisdiction, which is equitable in nature, and as such, petition being merit less, deserves to be dismissed.

23. In fact, we find that this is an attempt on the part of petitioners by filing these kind of petitions to thwart and belay the legal proceedings which are initiated by respondent authorities and as such this move of petitioners appears to be an abuse of process of law looking to the manner in which the irregularities alleged to have been committed. Such attempt on the part of petitioners deserves to be dealt with firmly so that litigants may not take disadvantage of situation by bringing such kind of litigation. Record has indicated that after issuance of notice, petitioners appear to have started not cooperating and have indicated to wait for orders from the Court. This conduct on the part of petitioners is not appreciable and as such we find it proper to impose costs upon the petitioners to have adopted such course of action.

24. At this stage, we remind ourselves to one of the salutary observations which have been made by Hon'ble Apex Court in paragraphs 13 and 14 in the case of Dnyandeo Sabaji Naik v. Pradnya Prakash Khadekar reported in (2017) 5 SCC 496), which read as under :-

―13. This Court must view with disfavour any attempt by a litigant to abuse the process. The sanctity of the judicial process will be seriously eroded if such attempts are not dealt with firmly. A litigant who takes liberties with the truth or with the procedures of the Court should be left in no doubt about the consequences to follow. Others should not venture along the same path in the hope or on a misplaced expectation of judicial 40 Customs Appeal No.70692 of 2019 leniency. Exemplary costs are inevitable, and even necessary, in order to ensure that in litigation, as in the law which is practised in our country, there is no premium on the truth.
14. Courts across the legal system - this Court not being an exception - are choked with litigation. Frivolous and groundless filings constitute a serious menace to the administration of justice. They consume time and clog the infrastructure.

Productive resources which should be deployed in the handling of genuine causes are dissipated in attending to cases filed only to benefit from delay, by prolonging dead issues and pursuing worthless causes. No litigant can have a vested interest in delay. Unfortunately, as the present case exemplifies, the process of dispensing justice is misused by the unscrupulous to the detriment of the legitimate. The present case is an illustration of how a simple issue has occupied the time of the courts and of how successive applications have been filed to prolong the inevitable. The person in whose favour the balance of justice lies has in the process been left in the lurch by repeated attempts to revive a stale issue. This tendency can be curbed only if courts across the system adopt an institutional approach which penalizes such behavior. Liberal access to justice does not mean access to chaos and indiscipline. A strong message must be conveyed that courts of justice will not be allowed to be disrupted by litigative strategies designed to profit from the delays of the law. Unless remedial action is taken by all courts here and now our society will breed a legal culture based on evasion instead of abidance. It is the duty of every court to firmly deal with such situations. The imposition of exemplary costs is a necessary instrument which has to be deployed to weed out, as well as to prevent the filing of frivolous cases. It is only then that the courts can set apart time to resolve genuine causes and answer the concerns of those who are in need of justice. Imposition of real time costs is also necessary to ensure that access to courts is available to citizens with genuine grievances. Otherwise, the doors would be shut to legitimate 41 Customs Appeal No.70692 of 2019 causes simply by the weight of undeserving cases which flood the system. Such a situation cannot be allowed to come to pass. Hence it is not merely a matter of discretion but a duty and obligation cast upon all courts to ensure that the legal system is not exploited by those who use the forms of the law to defeat or delay justice. We commend all courts to deal with frivolous filings in the same manner.‖

25. Thus, in view of the aforesaid peculiar background of facts and in view of the overall circumstances prevailing on record, we deem it proper to dismiss the petitions with costs of Rs.10,000/- (Rupees Ten Thousand only) for each petition to be paid to Gujarat State Legal Service Authority within TEN DAYS from today.‖ 23.7 In view of decisions as above I am of the view that Commissioner, adjudicating this case had jurisdiction to proceed against the appellants and the impugned order cannot be faulted for this reason 24.1 On the merits of the case I observe that the proceeding was initiated against appellant 1, when during the search/ visit on 29.08.2018 by the officers of NSEZ Customs (working within the office of Development Commissioner, NSEZ) on basis of intelligence certain unaccounted gold was found, and the persons available there were neither in possession of any documents with regards the said gold nor were able to give any explanation in this regards. Appellant 1 though within NSEZ, was not engaged in any authorized operations as per the SEZ Act, 2005 as their permission to function as SEZ Unit, for carrying out the authorized operation had expired long back on 17.08.2017. It is further worth noting that the gold, is one of the specified commodity under section 123 of Customs Act, 1962. In case of D Bhoormull [1983 (13) ELT 1546 (SC)] Hon'ble Supreme Court has observed as follows:

―On receiving information that some packages containing smuggled goods had been left by a person in the premises of 42 Customs Appeal No.70692 of 2019 M/s Shah Rupaji Rikhabdas at 98, Narayana Mudali Lane, Madras-I and that these packages were about to be despatched to Bangalore for disposal, a posse of Preventive Officers of the Customs House went to the said shop on June 4, 1962. They found ten packages in that shop. Baboothmull of M/s Shah Rupaji Rikhabdas was present there. The officers questions Baboothmull about those packages. Baboothmull replied that he was not the owner of those packages and that somebody next to his shop had left them outside the premises and since that person had not returned for a considerable time, he got them removed into the shop. Baboothmull was unable to throw any light with regard to the owner or the contents of the packages.
3. The Officers seized these goods under a mahazarnama.
4. On June 9, 1962, a letter was addressed by the said Baboothmull to the Collector of Customs, informing that on that date, the owner of the packages, one Mr. D. Bhoormull turned up to claim the goods; that his other partner was absent at the time of the seizure of the goods who knew about this affair and that he had subsequently learnt from this partner that those goods belonged to D. Bhoormull who had left instructions for their storage in the shop. Subsequently the name of this partner was given as Indermul. The Customs Officers attempted to find out and contact this Indermul but without success.
5. Eight days after the seizure, a letter dated June 12, 1962 was received by the Collector of Customs from one D. Bhoormull (Poonawala, temporarily at 98, Narayana Mudali Lane. Madras-1) claiming ownership of the goods. In this letter it was stated that he had purchased these goods on June 3, 1962 in the local market at Madras through brokers; that he was packing the same till late in the evening, and since he was forced to leave for Bangalore on the call of a friend immediately, he instructed one of the staff of Shah Rupaji Rikhabdas to keep the goods in their shop until his return. This letter of Bhoormull did not contain the names or the particulars of the brokers from whom the goods 43 Customs Appeal No.70692 of 2019 were allegedly purchased; nor did it refer to any bill, voucher or other document to support the allegation of their having been purchased locally in the normal course of business. On receipt of this letter, the Collector made an attempt to contact Bhoormull for further investigation. Bhoormull, however, could not be contacted as he had gone away to Poona which was said to be his normal place of activity.
6. Another letter, dated June 25, 1962, was received by the Collector from Bhoormull urging for release of his goods at an early date.

25. Section 178A provides for burden of proof. It says :

―(i) Where any goods to which the section applies are seized under this Act in the reasonable belief that they are smuggled goods, the burden of proving that they are not smuggled goods shall be on the person from whose possession the goods were seized.
(2) This section shall apply to gold, gold manufactures, diamonds and other precious stones, cigarettes and cosmetics and any other goods which the Central Government may, by notification in the Official Gazette, specify in this behalf.
(3) Every notification issued under sub-section (2) shall be laid before both Houses of Parliament as soon as may be after it is issued."

26. Large scale smuggling of gold or other goods into India may pose a threat to the economic and fiscal interests and policies of the State. Such illicit trade is often carried on by organized international smugglers in the secrecy of the under- world. The more it is organized, the less are the chances of its detection, and greater the difficulty of proving the offences relating thereto. Laws have therefore been enacted in most countries, which mark a partial or wholesale departure in matters relating to smuggling, from the general principle of penal law, viz., that it is for the State or its Department to prove 44 Customs Appeal No.70692 of 2019 the offence against the accused or the defendant. Thus in England, Section 290(2) of the Customs and Excise Act, 1952 provides that where in any proceeding relating to Customs or Excise any question arises as to the place from which any goods have been brought or as to whether or not any duty has been paid or any goods have been lawfully imported etc., then the burden of proof shall lie upon the other party to the proceeding. In India Parliament inserted Section 178A by the Amending Act 10 of 1957, but it did not in its wisdom, go as far as Section 290(2) of the English Act. Section 178A in terms applies to ―gold, gold manufacture, diamonds and other precious stones, cigarettes and cosmetics‖. With regard to these specified goods if seized under this Act in the reasonable belief that they are smuggled goods, the burden of proof that they are not such goods shall be on the person from whose possession, they are seized. But with regard to any other goods, the rule in sub- section (1) of Section 178A would not apply unless the Central Government had specifically applied the same by notification in the Official Gazette. It is common ground that at the material time, no such notification applying the Section to the categories of the goods in question had been issued. In respect of such goods the provisions of the Evidence Act and the Code of Criminal Procedure, do not, in terms, govern the onus of proof in proceeding under Section 167(8) of the Act. In conducting these penal proceedings, therefore, the Collector of Customs is to be guided by the basic canons of criminal jurisprudence and natural justice.

27. With the above prefatory remarks, we now advert to the contentions canvassed before us.

30. It cannot be disputed that in proceedings for imposing penalties under clause (8) of Section 167, to which Section 178A does not apply, the burden of proving that the goods are smuggled goods, is on the Department. This is a fundamental rule relating to proof in all criminal or quasi-criminal proceedings, where there is no statutory provision to the 45 Customs Appeal No.70692 of 2019 contrary. But in appreciating its scope and the nature of the onus cast by it, we must pay due regard to other kindred principles, no less fundamental, or universal application. One of them is that the prosecution or the Department is not required to prove its case with mathematical precision to a demonstrable degree; for, in all human affairs absolute certainty is a myth, and as Prof. Brett felicitously puts it-"all exactness is a fake". El Dorado of absolute Proof being unattainable, the law, accepts for it, probability as a working substitute in this work-a-day world. The law does not require the prosecution to prove the impossible. All that it requires is the establishment of such a degree of probability that a prudent man may, on its basis, believe in the existence of the fact in issue. Thus legal proof is not necessarily perfect proof often it is nothing more than a prudent man's estimate as to the probabilities of the case.

31. The other cardinal principle having an important bearing on the incidence of burden of proof is that sufficiency and weight of the evidence is to be considered to use the words of Lord Mansfield in Blatch v. Archar (1774) 1 Cowp. 63 at p. 65 ―According to the Proof which it was in the power of one side to prove and in the power of the other to have contradicted‖. Since it is exceedingly difficult, if not absolutely impossible for the prosecution to prove facts which are especially within the knowledge of the opponent or the accused, it is not obliged to prove them as part of its primary burden.

32. Smuggling is clandestine conveying of goods to avoid legal duties. Secrecy and stealth being its covering guards, it is impossible for the Preventive Department to unravel every link of the process. Many facts relating to this illicit business remain in the special or peculiar knowledge of the person concerned in it. On the principle underlying Section 106, Evidence Act, the burden to establish those facts is cast on the person concerned :

and if he fails to establish or explain those facts, an adverse inference of facts may arise against him, which coupled with the presumptive evidence adduced by the prosecution or the 46 Customs Appeal No.70692 of 2019 Department would rebut the initial presumption of innocence in favour of that person, and in the result prove him guilty. As pointed out by Best in `Law if Evidence' (12th Edn. Article 320, page 291), the ―presumption of innocence is, no doubt, presumptio juris : but every day's practice shows that it may be successfully encountered by the presumption of guilt arising from the recent (unexplained) possession of stolen property,‖ though the latter is only a presumption of fact. Thus the burden on the prosecution or the Department may be considerably lightened even by such presumption of fact arising in their favour. However, this does not mean that the special or peculiar knowledge of the person proceeded against will relieve the prosecution or the Department altogether of the burden of producing some evidence in respect of that fact in issue. It will only alleviate that burden to discharge which very slight evidence may suffice.

33. Another point to be noted is that the incidence, extent and nature of the burden of proof for proceedings for confiscation under the first part of the entry in the 3rd column of clause (8) of Section 167 may not be the same as in proceedings when the imposition of the other kind of penalty under the second part of the entry is contemplated. We have already alluded to this aspect of the matter. It will be sufficient to reiterate that the penalty of confiscation is a penalty in rem which is enforced against the goods and the second kind of penalty is one in personam which is enforced against the person concerned in the smuggling of the goods. In the case of the former, therefore, it is not necessary for the Customs authorities to prove that any particular person is concerned with their illicit importation or exportation. It is enough if the Department furnishes prima facie proof of the goods being smuggled stocks. In the case of the latter penalty, the Department has to prove further that the person proceeded against was concerned in the smuggling.

37. In the view that the initial onus of proof on the Department can be sufficiently discharged by circumstantial evidence, we are 47 Customs Appeal No.70692 of 2019 supported by the decision, of this Court in Issardas Daulat Ram's case, (1962) Supp. (1) SCR 358. There, on September 14, 1954, that is, long before insertion of Section 178A in the Act, a quantity of gold to a refinery in Bombay was sent for the purpose of melting. The Customs authorities seized this gold when it was being melted. The gold was found to be of foreign origin and had been imported into India in contravention of the Foreign Exchange Regulation Act, 1947. The Collector of Customs confiscated it under Section 167(8) of the Act. The legality of confiscation was challenged by a petition under Article 226 of the Constitution before the High Court, on the ground that there was no evidence before the Collector to show that the gold had been imported into India after restrictions had been imposed in March 1947 on its importation. The High Court rejected this contention and dismissed the petition. The same argument was advanced before his Court in appeal by special leave. This Court also negatived this contention. While conceding that there was no direct evidence that the gold had been smuggled after March 1947, it was held that a finding to that effect could be reached by referring to ―the conduct of the appellant in connection with (a) the credibility of the story about the purchase of this gold from three parties, (b) the price at which the gold was stated to have been purchased which was less than the market price and (c) the hurry exhibited in trying to get the gold melted at the refinery with a small bit of silver added so as to reduce the fineness of the gold and thus approximate the resultant product to licit gold found in the market‖.

40. In the case before us, the circumstantial evidence suggesting the inference that the goods were illicitly imported into India, was similar and reasonably pointed towards the conclusion drawn by the Collector. There was no violation of the rules of natural justice. The Collector had given the fullest opportunity to Bhoormull to establish the alleged acquisition of the goods in the normal course of business. In doing so, he was 48 Customs Appeal No.70692 of 2019 not throwing the burden of proving what the Department had to establish, on Bhoormull. He was simply giving him a fair opportunity of rebutting the first and the foremost presumption that arose out of the tell-tale circumstances in which the goods were found, regarding their being smuggled goods, by disclosing facts within his special knowledge.‖ The reason why I refer to this judgment of the Hon'ble Supreme Court in so much detail, is that I find great similarity between the facts of the case in hand and this case. The premises of Appellant which was visited by the officers and where the gold was recovered was an unauthorized premises, whose LOA issued by the Development Commissioner NSEZ had expired more than a year back and still the activities of processing of the gold in the said premises were being undertaken in clandestine manner. No documents in respect of the receipt of the gold were produced by the persons available and engaged in processing the gold. Even the Appellant 2 who is Partner in appellant 1 was not in position to produce any documents and showed his total unawareness about the gold being process as is evident from his his initial statement recorded on 04.09.2018 under Section 108 of the Customs Act, 1962, stated as under:

―Q.13 What was the source of the 2471 -grams yellow metal recovered from your factory premises ?
Ans. state that 2471 grams yellow metal recovered from our factory premises is 22 Carat Gold which my workers have informed me they had received from Shri Sanjay Sahoo, contractor of Ms Jayshree Jewellers, NSEZ, Noida.
Q. 14 Why was there no records available in the factory premises for the said 2471-grams yellow metal stated to 22 Carat Gold by you?
Ans. I state that today i.e. 04.09.2018 visited NSEZ, Noida after two years and the gold was received in my factory without any challan/document through Shri Sanjay Sahoo, Contractor, we 49 Customs Appeal No.70692 of 2019 were informally doing job-work i.e. making gold chains from the gold received from Ms dayshree Jewellers, NSEZ, Noida off and on for the past two years. The entire activity was being carried out Dy Shri Sujit Kumar Bera, my care taker and other labour after my approval I was not visiting the factory but the work was being carried out in my knowledge and I used to give instructions or they used to talk to my younger brother Shri Sanjeev Jain in my absence telephonically. However, I submit that the entire activity was being carried out on word of mouth basis and there was no written documents / accounts being maintained he entire transaction were carried out verbally, Q.15 Since when you were doing job-work for various parties and since when this unauthorized / irregular job-work without any documents being carried out.
Ans. I state that the activities of job-work were being carried out for the last two - three years but I do not remember for what other parties it was being carried out.
Q.16 In response to Summon dated 31.08.2018 you have submitted letter dated 31-08.2018 wherein the facts mentioned are contrary to your above stated facts, it was also claimed that the gold was received from proper voucher/ challan.?
Ans. I state that on receiving the Summons and information about the recovery of 2471 grams yellow metal (22 Carat Gold) becarne desperate and could not understand what to do and Shri B.P. Sharma, (CA) father of Shri Chakshu Sharma of M/s Jayshree Jewellers, NSEZ Noida had advised me to submit such letter and he only prepared and handed over the voucher No. 2018/069 dated 28.08.2018 to me on 31.08.2018 and advised me to submit the letter which signed on 31.08.2018 and sent through speed post on 31.08.2018 copy of which I have personally submitted to you today i.e. on 04.09.2018.‖ In his statement recorded under Section 108 of the Customs Act, 1962, on 12.09.2018, Appellant 4 who is partner in Appellant 3 stated as follows:
50
Customs Appeal No.70692 of 2019 Q.8 How do you develop you job work process within Zone? Ans. I have to state that generally we get our job work through our sister concern M/s Jayashree General trading company situated at NSEZ having same partners. Further both the firms maintain proper documentation of movement of goods in their respective book of records. I have to further state that we get manufactured our jewellery through our contractors mainly Shri Sanjay Kumar Sahu, Shri Tufan Chandra Pradhan etc. Generally our contractors manufacture the jewellery in the premises of our unit but sometimes in emergency cases our contactors use other premises of NSEZ for job work with my permission with proper documentation. I have also to state that the units except M/s Jayashree General trading company are Ms S.L. Overseas and Ms Encee International through which we get job wark.
Q.9. Please state how many times you have sent your gold to units except Ms Jayashree General trading company in NSEZ for job work?
Ans. I have to state that earlier in May 2018 some gold were sent to M/s Ms Jayashree General trading company for job work with proper documentation but my contractor Tufan Chandra Pradhan further transferred the gold to Ms S.I. Overseas for job work unofficially. In this incident a letter was received from Customs for strict compliance of sub-contr acting under SEZ provisions. After receiving the above mentioned letter from Customs I never send the goods for sub-contracting without documentation.
Q.10. Please state that how goods i.e. gold from your unit were moved to M/s Encee International, Plot No. 158 NSEZ, Noida on 29.08.2018 Ans. I have to state that at around 15.00 Hrs on 28.08.2018 1 arrived at my factory premises in NSEZ and called Mr. Sanjay Kumar Shau, my contractor and apprised him about the import of 27 Kgs of gold and gave him detailed order for making the jewellery. At around 18.30 hrs the said 27 kgs gold was received 51 Customs Appeal No.70692 of 2019 in the unit and the same was handed over to Shri Shau for making of gold jewellery., Further he told me telephonically ( Mob No. 9971944588) on 20..30 hrs that he would not be able to complete the order in the unit by his own within given time frame and also asked me to send the gold to M/s Encee International for job work for part production. Thereafter listening to him, I have given permission for the same with proper documentation. Thereafter a voucher on 28,08.2018 for 2470.500 gms (22 carat gold ) was issued by Shri Praveen Kumar Stivastava, Authorized Signatory and gold was sent through Sanjay Shau lo Ms Encee International. On being asked I have to state that the acknowledged copy of voucher Was received in my office later.

Q.12 During the visit of Customs Officer on 29.08.2018, no such documents were found in the premises of M/s Encee International for such transaction, if issued by you?

Ans. I have no knowledge about the non availability of documents issued by me.

Q.13 Please state whether you were having knowledge of the LOA status of the unit namely M/s Encee International even after issuance of letter from Customs for strict compliance?

Ans. I have to state that I was not aware about the status of LOA of M/s Encee International at that time.

From the above statements it is quite evident that Appellant 2 and Appellant 4 tried to manipulate the documents of Appellant 3 to cover up the gold recovered and seized from the premises of Appellant 1 by way of issuing voucher No 2018/069 dated 28.08.2018. Thus for their acts of omission and commission they have rightly been held liable to penal action under section 112 & 114AA of the Customs Act, 1962.

24.4 It is also necessary to point out that the entire investigations and proceedings were initiated and conducted by NSEZ Customs which is very much part of the office of 52 Customs Appeal No.70692 of 2019 Development Commissioner. The copy of certain correspondences and summons are reproduced below to set at rest the issue of jurisdiction:

53
Customs Appeal No.70692 of 2019 54 Customs Appeal No.70692 of 2019 Above documents clearly establish that the entire proceedings have been initiated and drawn by the "Office of Development Commissioner (Customs Wing) NOIDA SPECIAL ECONOMIC ZONE, Noida Dadri Road, Phase II Noida- 201305". Power to adjudicate these notices have been conferred as per Rule 47 of the SEZ Rules, 2006 (referred earlier) on the jurisdictional Commissioner of Customs.
24.5 In view of discussions as above I do not find any merits in the appeals.
55

Customs Appeal No.70692 of 2019 25.1 Appeals filed by the Appellant 1, Appellant 2, Appellant 3 and Appellant 4 are dismissed.

(Sanjiv Srivastava) Member (Technical) Difference of Opinion As there is difference in the opinion between the Member (Judicial) and Member (Technical) on the issues involved in the present appeals, following point of difference is referred to Hon'ble President for the referring to third member for determination of the same.

(i) Whether Commissioner (Customs) Noida, is having jurisdiction to adjudicate the present case, Member (Judicial) hold the view against the preposition whereas Member (Technical) is of the view that impugned order cannot be faulted for this reason?

(ii) Whether the appeals filed by the four appellants should be allowed as have been held by Member (J) or dismissed as have been held by Member (T)?

(Pronounced in open court on - 29/07/2024) Sd/-

(P. K. CHOUDHARY) MEMBER (JUDICIAL) Sd/-

(SANJIV SRIVASTAVA) MEMBER (TECHNICAL) 56 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 S.S. GARG:

26. The difference on the following two issues recorded in terms of two separate orders passed by two learned Members of the original Division Bench has been placed before me to give my opinion as a Third Member:

i. Whether Commissioner of Customs, Noida is having jurisdiction to adjudicate the present case; Member (Judicial) hold that view against the preposition, whereas Member (Technical) is of the view that impugned order cannot be faulted for this reason.
ii. Whether the appeals filed by the four appellants should be allowed as have been held by Member (Judicial) or be dismissed as have been held by Member (Technical)?

27. Though the facts of the case have already been recorded in the Interim Order by the Members of the Original Bench, therefore, I shall not repeat the facts of the case.

28. Heard both the sides and perused the material on records.

29.1 The learned Counsel for the appellants submits that the opinion recorded by the Member (Judicial) in the Interim Order dated 29.07.2024 is legally correct. He further submits that the Member (Judicial) after hearing both the sides, considered all the facts and documents particularly the appellants' reply to show cause notices, submissions made before the Commissioner of 57 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 Customs, Noida, cross examinations of the Shri Rajneesh Jain and Shri Chakshu Sharma and submissions made before the Tribunal and allowed the appeals of the appellants and recorded his clear findings in para 16.2, 16.3 and 19.1 of the Interim Order. He also submits that the order passed by the Member (Judicial) is a well-

reasoned speaking order passed after taking into consideration all the evidences, legal provisions of Customs Act, 1962 as well as SEZ Act, 2005 and SEZ Rules, 2006, and the submissions made by the parties.

29.2 The learned Counsel further submits that the Member (Technical) without examining various documents and facts placed on records in appeal paper books and without analyzing the legal provisions of the Customs Act, 1962, the SEZ Act 2005 and SEZ Rules, 2006, has simply reproduced and repeated the contents of the impugned order dated 09.07.2019 which shows that the Member (Technical) has not considered the facts and circumstances of the case, the evidences and the submissions made before the Tribunal and applicable legal provisions of Customs Act, 1962, SEZ Act, 2005 and SEZ Rules, 2006 and has simply reiterated the contents of impugned order dated 09.07.2019 which contents are also reproduction of the show cause notice dated 22.02.2019.

29.3 The learned Counsel further submits that the Member (Technical) in para 23.1 of the Interim Order has reproduced the following Sections/Rules/Notifications:-

58
Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019  Section 21 of SEZ Act, 2005  Notification No. SO 2665 (E) dated 05.08.2016 u/s 21  Notification No. SO 2666 (E) dated 05.08.2016 u/s 21  Notification No. SO 2667 (E) dated 05.08.2016 u/s 22Section 55 of SEZ Act, 2005  GSR 772(E) dated 05.08.2021 SEZ (Amendment) Rules, 2016  Rule 47 (5) of the SEZ Rules, 2006 He also submits that after reproducing the above legal provisions, the Member (Technical) has entered a non-speaking finding in para 23.2 of the Interim Order which is recorded as follows:
"23.2 From the plain reading of the above provisions and Notification it is evident that provisions of Section 111 and Section 124 of the Customs Act, 1962 have been notified are Section 21(1) of the and the Jurisdictional Commissioner have been notified as the specified officer under Section 21 (2), ibid for investigating the cases under the said Section. Also in terms of Rule 47 of SEZ Rules, 2006, the jurisdictional Custom Officers have been notified for adjudication of the cases."

He also submits that the Member (Technical) in his findings, has neither discussed the details of the offence committed under Custom Act, 1962 nor has identified and specified the provisions of Custom Act, 1962 violated by the appellants. No reason has been recorded by the Member (Technical) in his findings to say that seized goods are covered under the provisions of Section 111(o) of Customs Act, 1962 and Rule 47 of the SEZ Rules, 2006 dislodging the findings given by the Member (Judicial) in para 16.2 and 16.3 of the Interim Order. He further submits that Rule 47 of SEZ Rules, 2006 is applicable to goods sold in DTA and it is 59 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 nobody's case that the articles of gold seized were being removed for sale into DTA; therefore, Rule 47 is not applicable in facts and circumstances of the present case.

29.4 The learned Counsel further submits that the Member (Technical) in para 23.3 of the Interim Order has extracted the judgment of Hon'ble Andhra Pradesh High Court in the case of Divine Chemtee Ltd [order dated 05.05.2022 passed in the W.P. No. 13794 of 2020]; but has not given any finding as to how the said judgment supports his order or dislodges the Member (Judicial)'s order.

29.5 The learned Counsel further submits that issue of Notification dated 05.08.2016 under Section 21 of the SEZ Act, 2005 is not in dispute; however the reasons why the Notification dated 05.08.2016 is not applicable, are given in para 16.2, 16.3 and 19.1 of the order passed by the Member (Judicial). He also submits that the Member (Technical) has not given any finding to contradict the finding of the Member (Judicial) in para 16.2, 16.3 and 19.1 of the Interim Order.

29.6 The learned Counsel further submits that the Member (Technical) in para 23.5 of the Interim Order has extracted the findings of the Hon'ble Allahabad High Court in the case of India Exports (supra), but after extracting the said decision of Hon'ble Allahabad High Court, no finding has been given as to how the said decision supports his order or dislodges the Member (Judicial)'s order.

60

Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 29.7 The learned Counsel further submits that the Member (Technical) in para 23.6 of the Interim Order has further extracted the findings of the Hon'ble Gujarat High Court in the case of RHC Global Exports Private Limited (supra), but perusal of the said judgment shows that the said judgment deals with the dispute related to applicability of SEZ Act vis a vis GST Act wherein the goods were removed from SEZ to DTA; whereas, in the present case, there is no such allegation that the goods were being removed or even attempted to be removed from SEZ for DTA Sales; hence, the facts of the case are clearly distinguishable.

29.8 The learned Counsel further submits that the Member (Technical) in para 23.7 of the Interim Order has given a cryptic finding which is recorded as follows:

"23.7 In view of decisions as above I am of the view that Commissioner, adjudicating this case had jurisdiction to proceed against the appellants and the impugned order cannot be faulted for this reason."

29.9 The learned Counsel further submits that the Member (Technical) in para 24.1 of the Interim Order has not appreciated all the facts and circumstances of the case on record. The real facts are as under:

a) That the gold was imported legally by appellant No.3;
b) That the gold alloy articles for manufacture of jewellery for export were being manufactured in unit of appellant No.1;
c) That the appellant No.1 an approved unit of SEZ allowed to undertake the activity of manufacturing of gold jewelry on 61 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 job work basis, however, the Letter of Approval (LOA) of appellant No.1 had expired and was not renewed;
d) That there is no allegation in the show cause notice as well as in the impugned order that the gold was illegally brought into or removed or even attempted to be removed from the SEZ unit to DTA.

He also submits that the only allegation in the present case is that the appellant No.1's unit was undertaking manufacturing of jewellery for export on job work basis for appellant No.3, when the LOA of appellant No.1 had expired and was not renewed.

29.10 The learned Counsel also submits that despite the sufficient facts on record, the Member (Technical) has recorded a finding in para 24.1 that the appellant No.1 was not engaged in any authorized operations as per the SEZ Act, 2005 as their permission to function as SEZ unit for carrying out the authorized operation had expired long back on 17.08.2017. He also submits that the matter pertaining to manufacturing activity by SEZ unit within SEZ unit, without valid LOA, falls within the jurisdiction of Development Commissioner and is not a contravention of Custom Act, 1962 under the jurisdiction of Commissioner of Customs, Noida as recorded in Member (Judicial)'s findings in para 16.2 and 16.3 of the Interim Order.

29.11 The learned Counsel also submits that the provisions of Section 123 of the Customs Act, 1962 are not applicable in the present case as it is nobody's case that the gold was admitted 62 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 into SEZ or removed for SEZ. Moreover, Section 123 of the Customs Act, 1962 is not included in Notification No. SO No. 2665(E) dated 05.08.2016.

29.12 The learned Counsel further submits that certain letters issued by Authorized Officers performing customs work in SEZ, will not give jurisdiction to the Commissioner of Customs.

29.13 The learned Counsel further submits that the Member (Technical) has relied on the judgment of the Hon'ble Apex Court in the case of D. Bhoormull [1983 (13) ELT 1546 (SC)] and has also extracted the relevant portion of the said judgment in his opinion, wherein the Member (Technical) has found similarity with the present case and the case of D. Bhoormull (supra) but not explained the similarities in his findings.

29.14 The learned Counsel also submits that in the case of D. Bhoormull (supra) certain smuggled goods were seized in town (in year 1962) under Sea Customs Act, 1878 and during the last 62 years, the law has undergone a great change; the provisions of SEZ Act, 2005 have been introduced with overriding provisions in Sections 52 & 53 of SEZ Act, 2005. Also in the case of D. Bhoormull (supra) the goods were alleged to be smuggled, however, in the present case, there is no allegation of smuggling etc; therefore, there is no similarity between the present case and the case of D. Bhoormull (supra).

29.15 The learned Counsel also submits that the Member (Technical) in his findings has selectively extracted the 63 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 statements of appellant No.2 Shri Rajnish Jain (recorded on 04.09.2018), but ignored the appellant's No.2's letter dated 31.08.2018 and retraction letter dated 08.09.2018 and the statement given during cross examination on 09.05.2019 during the adjudication proceedings. The learned Counsel also submits that the Member (Technical) has also selectively extracted the statements of appellant No.4 Shri Chakshu Sharma (recorded on 12.09.2018), and nothing adverse can be read from the above statement of appellant No.4. The Member (Technical) has also ignored his statement given during cross examination on 09.05.2019.

29.16 The learned Counsel further submits that the irregularity, if any, related to the sub-contracting of manufacturing activity within SEZ area by approved SEZ units; the operations of SEZ unit are monitored by the Unit Approval Committee (UAC) under various provision of the Act to ensure that the terms and conditions of SEZ scheme are adhered to and for violation of such terms and conditions, suitable action is to be taken by the SEZ authorities and which action has already been taken by appropriate authority wherein the Board of Approval has rejected the appellant No.1's appeal for renewal of LOA; however the unit has not been formally de-bonded till date.

29.17 The learned Counsel further submits that the impugned order has been passed in gross violation of principles of natural justice in as much as despite the ample evidences on record to 64 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 suggest that the owner and importer of the gold was M/s Jayashree Jewellers (appellant No.3) but no show cause notice was issued to M/s Jayashree Jewellers.

29.18 The learned Counsel further submits that the order of the adjudicating authority absolutely, confiscating the disputed gold articles under Section 111(o) of the Customs Act, 1962, is not sustainable even on merits.

29.19 The learned Counsel further submits that the order of the adjudicating authority, rejecting the documentary evidence i.e. job work challan dated 28.08.2018 on the ground that only once challan was issued by the appellant No.3 to appellant No.1, is contrary to evidences available on record i.e. copies of gold issue challans, copies of vouchers showing receipt of manufacturing jewellary, statement showing details of job work for the period 01.04.2018 to 24.09.2018, stock register etc which are clearly establishing that the appellant No.3 regularly imported gold and sent it for job work in normal course of business.

29.20 The learned Counsel further submits that penalties imposed on the appellants under Sections 112(a)&(b) and 114AA of the Customs Act, 1962 are also not sustainable in law.

30. On the other hand, the learned Authorized Representative for the Revenue supports the opinion expressed by the Member (Technical) in the Interim Order and submits that the Member (Technical) has considered all the provisions of the relevant Acts involved in the present dispute and after considering the various 65 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 judgments recorded in the Interim Order, has rightly come to the conclusion that the impugned order absolutely confiscating the disputed gold and imposition of penalties on the appellants, is correct in law and the learned Commissioner who has passed the impugned order has the jurisdiction to adjudicate the matter.

31. I have considered the oral and written submissions made by both the parties containing evidences, statements on record, copies of SEZ Act, 2005 and SEZ Rules, 2006 and notifications; I have also have gone through the opinions recorded by both the learned Members in the Interim Order dated 29.07.2024.

According to me, the basic issues involved in the present case are:

(A) Whether the impugned order dated 09.07.2019 passed by the Commissioner of Customs absolutely confiscating the gold articles (22 carats) under section 111(o) of the Customs Act, 1962 and imposition of consequential penalties under Sections 112(a)&(b) and 114AA on the ground that jewellery for export was being manufactured by the appellant No.1's NSEZ unit on job work basis, whose LOA had expired and was not renewed, is sustainable in law or not?
(B) Whether the disputes regarding subcontracting/sending goods for job work under Rule 41 and Rule 42 of SEZ Rules, 2006 are required to be adjudicated by Development Commissioner, NSEZ or by the Commissioner of Customs, Noida?
66

Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019

32. Further, I find that the learned Member (Judicial) after considering all the facts and documents including the appellants' reply to show cause notices and also the cross examinations of the Shri Rajneesh Jain and Shri Chakshu Sharma and also the legal provisions of Customs Act, 1962 as well as SEZ Act, 2005 and SEZ Rules, 2006, has recorded the detailed findings in para 16.2, 16.3 and 19.1 of the Interim Order and has clearly held that that the issue pertaining to invalid LOA and non-maintenance of record by the appellant No.1 falls under the jurisdiction of the Development Commissioner, NSEZ/Special Officer and action may be taken against appellant No.1 under SEZ Act and SEZ Rules according to law, but invocation of Section 111(o) of the Customs Act absolutely confiscating the seized gold and imposing penalties on the appellants under Section 112(a)&(b) and Section 114AA of the Customs Act is not tenable and is liable to be set aside.

33. Further, I find that the learned Member (Technical) while holding that the jurisdictional Commissioner of Customs has the jurisdiction under the Customs Act, 1962, has not identified/specified the provisions of the Customs Act violated by the appellants; and no specific reason was stated in his findings as to how the seized goods are covered under the provisions of Section 111(o) of the Customs Act and Rule 47 of the SEZ Rules, 2006.

34. Further, I find that Rule 47 of SEZ Rules, 2006 is applicable to the goods sold in DTA, whereas, it is nobody's case that the 67 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 articles of gold seized were being removed for sale into DTA.

Therefore, according to me, Rule 47 of SEZ Rules is not applicable in facts and circumstances of the present case.

35. Further, I find that though the learned Member (Technical) has extracted various paras of the judgment of Hon'ble Andhra Pradesh High Court in the case of Divine Chemtee Ltd (supra) but has not recorded any finding as to how the said judgment supports his view. Similarly, reliance placed by the learned Member (Technical) on the judgment of Hon'ble Gujarat High Court in the case of RHC Global Exports Private Limited (supra), is not applicable in the facts and circumstances of the present case because the said decision deals with the dispute related to applicability of SEZ Act vis a vis GST Act wherein the goods were removed from SEZ to DTA; whereas, in the present case, there is no such allegation; hence the facts of the said case are clearly distinguishable from the facts of the present case. Further, I find that the decision of the Hon'ble Apex Court in the case of D. Bhoormull (supra) relied upon by the learned Member (Technical) is not applicable in the facts and circumstances of the instant case.

36. Further, I find that there are sufficient evidences on record to suggest that M/s Jayashree Jewellers are the owner and importer of the gold because during the search operations on 29.08.2018, Shri Sanjay Sahoo appeared before the Customs Officers and showed them Challan No. 69/2018 dated 68 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 28.08.2018, however, the Customs Officers did not take note of the Challan showed by Shri Sanjay Sahoo. Further, on 31.08.2018, Shri Rajnish Jain submitted a letter stating that the disputed gold alloy was received from M/s Jayashree Jewellers for manufacture of jewellery on job work basis. Further, on 04.09.2018, a letter was submitted by M/s Jayashree Jewellers to the Deputy Commissioner, NSEZ, along with Bill of Entry and copy of Challan. Further, Shri Rajnish Jain in his statement dated 04.09.2018, again confirmed that the gold alloy belonged to M/s Jayashree Jewellers. Further, Shri Chakshu Sharma in his statement dated 12.09.2018 confirmed that the gold was imported by M/s Jayashree Jewellers and was sent to M/s Encee International for job work. But despite these evidences on record, no show cause notice was issued to M/s Jayashree Jewellers.

Further, I find that during the adjudication proceedings, additional evidences were submitted before the Adjudicating Authority and during the cross examinations, on 09.05.2019, both Shri Rajnish Jain and Shri Chakshu Sharma confirmed that the gold was imported and owned by M/s Jayashree Jewellers. Further, I find that on 06.06.2019, M/s Jayashree Jewellers submitted their Stock Register as on 29.08.2018 and record of movement of the goods etc. All the details were submitted to the department including import invoice, bill of entry etc evidencing import and ownership of the primary gold, conversion into gold alloy and dispatch to M/s Encee International for job work. Despite these 69 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 evidences on record, the Adjudicating Authority without taking into cognizance, has absolutely confiscated the gold by holding that M/s Encee International have not claimed the ownership of the same.

37. Further, I find that Rule 47 of the SEZ Rules is a part of Chapter V of the said rules which specifies ―conditions subject to which goods may be removed from Special Economic Zone to Domestic Tariff Area‖. Rule 47 deals with sales in DTA, however, in the present dispute, it is nobody's case that the disputed goods were removed or being removed or even attempted to be removed from SEZ into DTA without payment of duty, requiring recovery of such duty by issuing the demand etc. Hence, Rule 47 is not applicable in the facts and circumstances of the present case and is not relevant.

38. Further, I find that Notification No. SO 2665 (E) dated 05.08.2016 specifies the ―notified offences‖ in the matter of SEZ units but the said notification does not mention the offences regarding the job work undertaken within the same SEZ under Rules 41 and 42 of SEZ Rules, 2006.

39. Further, I find that in this case, the matter was pertaining to manufacturing activity by SEZ unit within SEZ unit without valid LOA which falls within the jurisdiction of Development Commissioner, NSEZ and is not a contravention under the Customs Act, 1962 which can be adjudicated by the Commissioner of Customs, Noida for the reasons recorded by the learned 70 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 Member (Judicial) in para 16.2 and para 16.3 of the Interim Order.

40. In view of my analysis above, I am of the considered view that the opinion expressed by the learned Member (Judicial) is legally correct and I also hold the same view; accordingly, I affirm the findings recorded by the learned Member (Judicial). Further, in my view, the opinion expressed by the learned Member (Technical) is not correct in law.

41. Now, let the matter be placed before the Regular Division Bench for drawing majority view.

(Order pronounced in court on 18.12.2024) (S. S. GARG) MEMBER (JUDICIAL) RA_Saifi 71 Customs Appeal Nos.70692, 70693, 70706 & 70707 of 2019 In view of the majority order, all the four appeals are allowed with consequential relief, as per law.

(Order pronounced in open court on -09 January, 2025) (P. K. CHOUDHARY)ARY) MEMBER (JUDICIAL) (SANJIV SRIVASTAVA) MEMBER (TECHNICAL) LKS