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 7, Cited by 9]

Patna High Court - Orders

Sri Sai Trading Company & Anr vs The Union Of India & Ors on 14 November, 2011

                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.12197 of 2011

                     1.     Sri Sai Trading Company, Situated At Vivekananda Para, P.O.-
                            Dhupguri, P.S.- Dhupguri, Distt.- Jalpaiguri, West Bengal, through
                            its Proprietor Tashin Shah S/O Bashir Shah, R/O Shakti Nagar,
                            Ward No. 14, Dhupguri, P.S.- Dhupguri, Distt.- Jalpaiguri (West
                            Bengal)
                     2.     Birendra Kumar Singh, S/O Babu Lal Singh, R/O Vill.- Ahraura,
                            P.S.- Ahraura, Distt.- Mirjapur (U.P.)..............Petitioners.

                                                 Versus
                     1.     The Union of India through Commissioner of Customs, Central
                            Revenue Building, Birchand Patel Path, Patna, Bihar
                     2.     The Deputy Commissioner, Customs (P), Customs Head Quarter,
                            Central Revenue Building, Patna, Bihar
                     3.     The Deputy Commissioner, Customs (P) Division Farbishganj,
                            Distt.- Kishanganj, Bihar
                     4.     The Superintendent, Customs (P) Division, Farbishganj, Distt.-
                            Kishanganj, Bihar
                     5.     The Inspector Customs (Preventive) Cum Seizing Officer, Circle
                            Kishanganj, Distt.- Kishanganj, Bihar...............Respondents.

                     For the petitioners : Mr. Prabhat Ranjan, Advocate.
                     For the respondents : Mrs. Nivedita Nirvikar, Sr. Standing Counsel with
                                           Mrs. Archana Sinha, Jr. Standing Counsel.

                               ----------------------------------
                                       PRESENT
                          HON'BLE MR. JUSTICE S.N. HUSSAIN

                                         ORDER

04/   14.11.2011

Petitioner no.1 is a trader registered under the relevant taxation rules and deals in retail sale and export of betel nuts and is the owner of consignment in question, namely 15,960 Kgs. of betel nuts contained in 266 bags loaded on the truck in question, whereas petitioner no.2 is a transporter having valid registration under the relevant provisions of law and is the owner of the truck in question bearing UP 63H - 9925 on which the aforesaid bags of betel nuts were loaded.

2. The said petitioners have filed this writ petition for quashing the seizure of the aforesaid betel nuts which was initially detained on -2- 02.06.2011 by the respondents authorities of the Customs Department and was subsequently seized on the presumption firstly that the consignment was stolen one and secondly that it was of third country origin.

3. Learned counsel for the petitioners stated that petitioner no.1 purchased the aforesaid betel nuts through different traders at Jalpaiguri vide proper trade invoices duly registered under Sale Tax Act and Rules, whereafter petitioner no.1 booked the aforesaid consignment of betel nuts with petitioner no.2 at Guwahati for being delivered to one M/s Maa Padmawati Traders Nagpur after observing all the necessary formalities and preparation of the relevant documents and also after payment of the requisite fees at the Check Posts. It was also stated that on 30.05.2011 the truck was checked at Tista Bridge Check Point by Dhupguri Regulated Market Committee and every thing was found in order.

4. Learned counsel for the petitioners also argued that in course of transportation from Dhupguri to Nagpur the truck in question was stopped near Kishanganj Zero Mile by certain persons claiming to be police officials and after overpowering the truck they took it to some unknown destination where it was kept for sometimes and was ultimately taken to Kishanganj Custom Office alleging that smuggled betel nuts were being transported which required to be seized and without giving any detention memo or seizure list, the driver of the truck in question was directed to park the truck at Kishanganj Custom Office and the keys etc. of the said truck were taken away by the officials concerned.

5. It is also claimed by learned counsel for the petitioners that even according to the respondents three statements were taken from the driver of the truck and only in his third statement the driver stated that the betel nuts -3- loaded on the truck in question were smuggled from Nepal. He further submitted that the facts of the case clearly showed that the statement of the driver was taken forcibly after seizure of the goods, whereas there is nothing else to show that the betel nuts in question were of foreign origin. He also stated that there is no prohibition for importing betel nuts from Nepal and the only prohibition is that it should not have been imported to Nepal from any third country. In this regard, he relied upon a decision of the Division Bench of this court in case of Commissioner, Custom Department, Government of India, Patna vs. Dwarika Prasad Agarwal & Ors., reported in 2009 (2) P.L.J.R. 858.

6. Learned counsel for the petitioners further argued that in exercise of powers conferred by section 5 of the Foreign Trade (Development and Regulation) Act, 1992 read with paragraph-2.1 of the foreign Trade Policy 2004-09, the Central Government made amendments in Schedule-I (Imports) of the I.T.C. (HS) Classifications of Export and Import Items vide D.G.F.T. Notification No.15 (RE-2008)/2004-2009 dated 04.06.2008 by which import was permitted freely, provided that the value of the betel nuts, either whole or split or ground or even others, was Rs.35.00 per kg. and above. In the instant case the value of the betel nuts according to the petitioners was Rs.45.00 per kg., whereas according the respondents the value of the betel nuts in question was Rs.100 per kg.

7. Learned counsel for the petitioners also averred that only those goods can be legally seized which were liable to be confiscated as per section 110 of the Customs Act, but in the instant case the goods in question were not liable to be confiscated under section 111 or any other provision of the said Act. In this connection he relied upon a decision of a Division Bench -4- of this court in case of Angou Golmei vs. The Union of India and others, reported in 1994 (1) PLJR 800. He also stated that the nefarious intention and illegal design of the respondents was clear from the fact that although the petitioners approached the authorities concerned on several occasions, they did not give the seizure list to the petitioners and the petitioners received a copy of the seizure list for the first time much later.

8. On the other hand, learned counsel for the respondents authorities vehemently opposed the contentions of learned counsel for the petitioners and stated that after his release the driver of the truck never approached the authority or even this court making any statement denying the statement given by him. He also averred that the petitioners should have approached the authorities concerned with respect to the aforesaid matter, but they never approached the authorities nor appeared in the proceeding nor raised any point in support of their claim and directly approached this court by way of filing this writ petition which was not at all proper and justified.

9. Learned counsel for the respondents also claimed that the statement of the driver was taken, whereafter seizure of the goods was made by the authorities and only thereafter representation of the petitioners was received by the authorities, but they never appeared before any of the authorities and filed this writ petition on 27.07.2011 although copies of the writ petition were served upon learned counsel for the respondents much earlier on 13.07.2011 which clearly shows that the petitioners have not approached this court with clean hands. Learned counsel for the respondents relied upon section 108 of the Act which granted power to the authorities to summon persons to give evidence and produce documents and averred that after the specific admission of the driver and other circumstances "reasons to -5- believe" existed at the time of seizure of the goods, which were substantiated later on.

10. Finally learned counsel for the respondents stated that under section 110 of the Act, the goods in question can be directed to be released on furnishing securities but the proceeding which has been initiated by the authorities concerned cannot be quashed as it is only a few months old and the petitioners have not even approached the authorities in connection thereof.

11. From the arguments raised on behalf of learned counsel for the parties and the materials on record it is quite apparent that the consignment and the truck were seized on the ground that the betel nuts were smuggled from Nepal. It is also apparent from the records that although all the documents concerned with respect to the truck and betel nuts loaded on it, showing that the goods belonged to petitioner no.1 (a registered trader) and had been booked on the truck of petitioner no.2 (a registered transporter) from Guwahati for being delivered to one M/s Maa Padmawati Traders Nagpur were available with the authorities, but without considering the same they relied upon frivolous and baseless statement which cannot have any legal sanctity specially when the driver of the truck, who is alleged to have made the statements, was in custody of the authorities concerned but on the date of seizure or even thereafter he did not make any confession and only when he was detained continuously he in his 3rd or 4th statement fulfilled the wishes of the authorities, which cannot be held to be a clinching material in absence of any supporting material. In the said circumstances and in view of the Registration Certificates, Tax Invoices, Delivery Challan, Transport Builty etc. the action of the authorities concerned cannot be held to be sustainable in law.

-6-

12. In this connection reference may be made to a decision of the Apex Court in case of Indian Nut Products and others vs. Union of India and others, reported in (1994) 4 Supreme Court Cases 269 in which it was held that if a statute requires an authority to exercise power, when such authority is satisfied that conditions exist for exercise of that power, the satisfaction has to be based on the existence of grounds mentioned in the statute. The grounds must be made out on the basis of the relevant material. If the existence of the conditions required for the exercise of the power is challenged, the courts are entitled to examine whether those conditions existed when the order was made. A person aggrieved by such action can question the satisfaction by showing that it was wholly based on irrelevant grounds and hence amounted to no satisfaction at all. In other words, the existence of the circumstances in question is open to judicial review.

13. So far the question regarding "reasons to believe" is concerned, a Division Bench of this court in case of Angou Golmei (supra) specifically held that the reason for formation of the belief having been spelt out, it is open to the court to consider whether the reasons exist or not and the test would be whether a reasonable, prudent person on the basis of materials relied upon would hold the same belief. The so-called belief of the officials was at the most mere suspicion, far away from belief which could be said to be reasonable and hence the condition precedent for the exercise of power under section 110 of the Act was absent and the seizure on the basis of such belief cannot be said to be in accordance with law.

14. In this connection reference may also be made to a decision of a Bench of Bombay High Court in case of M.G. Abrol vs. Amichand Vallamji, reported in A.I.R. 1961 Bombay 227 in which it has been held as -7- follows:-

"The Customs Officers should seize the goods covered by S. 178A in a reasonable belief that they are smuggled goods before the burden of proving that they are not smuggled goods could be on the person from whose possession such goods were seized. This position would be very much clear if it can be contrasted with a case where Customs Officer seizes any of such goods merely on suspicion that they are smuggled. A suspicion can arise from peculiar kind of movement on the part of the person who is supposed to be in possession of some smuggled goods. It may arise from the kind of dealing that the person might be having in regard to certain goods, which the Customs Officer might thereupon subject to be smuggled. One may conceive of a number of other ways in which a suspicion may arise in the mind of the Customs Officer that any particular person is possessed of smuggled goods. A belief, on the other hand, cannot arise merely in the circumstances in which a suspicion can arise. A belief in the existence of a thing requires a more solid foundation than in the case of a mere suspicion. It may be based upon some definite information acquired from a reliable source that a certain person is in possession of smuggled goods. The belief again, as required by S. 178A of the Sea Customs Act, must be a reasonable one, not a belief of a man who just catches at some slight circumstances which only creates a sort of guess or speculation in his mind that something might exist or might not exist. The belief must be such as any other reasonable man in the circumstances of the case would entertain about the existence or non-existence of a thing."

15. From the aforesaid well settled principles of law, it is quite apparent that so far the point of time at which reasonable belief should exist is concerned, whenever the goods are seized, the officer seizing the goods must at the time of seizure have a reasonable belief that the goods he was seizing were smuggled goods and any subsequent acquisition of knowledge of such belief would be of no avail. So far the allegation that betel nuts in question were of foreign origin is concerned, a Division Bench of this court in case of Commissioner, Custom Department, Government of India, Patna (supra) had specifically held that it was not in dispute that betel nut was non-notified item and, as such, the onus to prove that the same was of foreign origin lay on Custom authority.

-8-

16. In the instant case the Custom authorities did not at all consider the shape and size of the seized betel nuts nor there is any expert trade opinion that the seized betel nuts were in any manner different from the betel nuts available in the country. In the present case neither there is any trade opinion nor any significant decisive difference has been found and hence the seized betel nuts cannot be said with certainty to be of foreign origin. The aforesaid questions have also been considered in detail by another Bench of this court in case of R.G. Holdings Private Limited vs. The State of Bihar & Anr., reported in 2008 (2) PLJR 538. In the said circumstances and in view of absence of any material to show that the goods were smuggled goods or were of any third country origin, the respondents authorities should not have detained the truck and betel nuts loaded on it nor they should have seized the same which acts are clearly violative of the well settled principles of law.

17. Accordingly, this writ petition is allowed and the impugned order of detention and seizure of the betel nuts and the truck on which it was loaded are hereby quashed and the authorities are directed to release the truck and the betel nuts loaded thereon, immediately after receipt/production of a copy of this order.

Harish                                                   (S.N. Hussain, J.)