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 1, Cited by 7]

Customs, Excise and Gold Tribunal - Delhi

M/S Bhawani Shankar Castings Ltd. ... vs Cce, Chandigarh on 16 March, 2001

ORDER

P.G.Chacko:

1. This application is for waiver of pre-deposit of duty amount of Rs. 1,82,625/- and penalty amount of Rs. 1 lakh and for stay of recovery thereof pending the appeal before the Tribunal.
2. I have carefully examined the records and heard both sides.
3. The adjudicating authority confirmed a demand of duty to the aforesaid extent against these applicants and imposed on them a penalty of Rs. 1 lakh. Aggrieved by the order of adjudication, the applicants preferred appeal to the Commissioner (Appeals) and also filed a stay application like the present one seeking waiver of pre-deposit and stay of recovery. The stay application was disposed of by ld. Commissioner (Appeals) as per order dated 01.02.2000, whereby the party was directed to deposit an amount of Rs. 2 lakhs within 15 days under Section 35F the Central Excise Act. That order was received by the party of 03.02.2000. On 28.02.2000, i.e. after expiration of the stipulated period of 15 days, the party submitted an application to the Commissioner (Appeals) praying for a modification of the order by taking into account their financial hardships. Subsequently, after more than 6 months, the Commissioner (Appeals) took up the appeal for final disposal and passed order dated 31.08.2000 rejecting the appeal for non-compliance with the provisions of Section 35F. The appeal before the Tribunal is against that order of the lower appellate authority.
4. Ld. Advocate Shri Sudhir Malhotra for the applicants has reiterated the grounds of the appeal as well as the stay application and has prayed for waiver of pre-deposit of the duty and penalty amounts on the ground of financial hardships. Ld. JDR Shri K.Panchatcharan has opposed the prayer.
5. On a careful examination of the records and submissions, I find that on the facts of the case, the applicants have no prima facie case which calls for waiver of pre-deposit and stay of recovery as prayed for. With regard to the plea of financial hardships, I find that such a plea was not taken before that lower appellate authority by the party in their stay application. It is noted that even in the subsequent application dated 28.02.2000 seeking modification of the stay order, the party did not furnish any proof of financial hardships, though they made an apparently feeble plea of such hardships in that letter. The present stay application is accompanied by copies of certain balance sheets. But in the aforesaid circumstances, I find that the plea of financial hardships sought to be supported by the accompanying documents is only an after-thought, and hence it merits no consideration in the context of considering the present application for stay. However, it appears the impugned order was passed by the lower appellate authority without giving any opportunity of hearing to the party. The order is, therefore, violative of the principles of natural justice. It, therefore, requires to be set aside. The applicants have no case that the stay order was passed by the Commissioner (Appeals) without personally hearing them or that the stay application before that authority was accompanied any proof of financial hardships. I am, therefore, not inclined to interfere with the stay order passed by the ld. Commissioner (Appeals) directing the party to deposit an amount of Rs. 2 lakhs for the purpose of hearing the appeal on merits.
6. Nevertheless, having regard to the plea of financial hardships now made before me, I would permit the party to comply with the requirement of Section 35F before the lower appellate authority by depositing an amount of Rs. 1 lakh in cash and furnish Bank Guarantee covering the balance amount of Rs. 1 lakh. The party will have time for doing so upto 16.05.2001. The stay order dated 01.02.2000 passed by the ld. Commissioner (Appeals) will stand modified to this effect. In the event of compliance with the directions contained in this order, the lower appellate authority will dispose of the appeal on its merits after affording a reasonable opportunity of personal hearing to the party.
7. The impugned order is set aside and the appeal is allowed by way of remand in the above terms. The present stay application also stands disposed of.

(Dictated and pronounced in open Court)