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 35, Cited by 0]

Custom, Excise & Service Tax Tribunal

R L Goenka & Sons vs Kolkata(Port) on 8 August, 2023

 IN THE CUSTOMS, EXCISE AND SERVICE TAX APPELLATE
                TRIBUNAL, KOLKATA
          EASTERN ZONAL BENCH : KOLKATA

                     REGIONAL BENCH - COURT NO.1

                  Customs Appeal No.75293 of 2016


(Arising out of Order-in-Original No.KOL/CUS/COMMR/PORT/05/2016     dated
29.01.2016 passed by Commissioner of Customs (Port), Kolkata.)



M/s. R.L. Goenka & Sons
(28, Armenian Street, Kolkata-700001.)
                                                         ...Appellant

                                    VERSUS

Commissioner of Customs (Port), Kolkata
                                                         .....Respondent

(15/1, Strand Road, Custom House, Kolkata-700001.) APPEARANCE Shri K.K.Sanyal, Consultant for the Appellant (s) Shri S.Debnath, Authorized Representative for the Revenue CORAM: HON'BLE SHRI ASHOK JINDAL, MEMBER(JUDICIAL) HON'BLE SHRI K. ANPAZHAKAN, MEMBER(TECHNICAL) FINAL ORDER NO. 76414/2023 DATE OF HEARING : 8 August 2023 DATE OF DECISION : 8 August 2023 Per : ASHOK JINDAL :

The facts of the case are as under :
1.1 Intelligence was gathered to the effect that one exporter, namely Maa Jawala Enterprises having IEC No. 0208012231 in the name of Shri Ram Narayan Kedia with office at Room No. 727, Marshall House, 7th Floor, 33/1, N S Road, Kolkata-700001 was in the process of shipping four export consignments to Malaysia under Duty Free Import Authorization scheme (DFIA) through Haldia dock by resorting to mis-declaration of description, quantity and value of 2 Customs Appeal No.75293 of 2016 goods. Intelligence further suggested that Shri Alok Kedia, son of Shri Ram Narayan Kedia was the key person involved in the fraudulent export activities.
1.2 Acting on the aforesaid intelligence, discreet surveillance was maintained in and around haldia dock and on 30th December, 2010, four consignments in 20 containers attempted to be exported to Malaysia by Maa jawala Enterprises under the cover of shipping bill nos. E-189, E-191 & E-192, all dated 27th December, 2010 were identified at Haldia dock complex. Description of the goods declared in the shipping bills was "Processed Betel Nut (Supari) Powder and declared quantity was collectively 400MT in 8000 bags. The overseas buyer was Ned Marine Logistic, NBR 1 Jalanzamrud, Taman Gembira-

41200, Kalang, Selkngore, D.E. Malaysia and declared FOB value was collectively Rs. 2,06,79,250/-. The aforesaid shipping bills had been assessed provisionally by the concerned officers of customs and had been allowed for shipments after drawing samples.

1.3 The impugned export consignments were detained on 30th December, 2010 and the relevant documents were resumed from the customs authority at Haldia dock complex. On 31st December, 2010, all the 20 containers were examined observing necessary formalities. On physical examination only 188 MT of goods in 3760 HDPE woven sacks were found collectively in the containers instead of 400 MT in 8000 bags as was declared in the four shipping bills and the goods were found to be dust/waste of gutkha and panmasala factory waste having no commercial value Representative samples were drawn. The said goods covered under the aforesaid 4 shipping bills were seized on 31st December, 2010 under Section 110 of the Customs Act, 1962. The goods attempted to be exported were covered under 4 DFIA licenses and CIF value for duty free import of betel nuts utilizing the said licenses was collectively Rs.1,75,72,000/-. The Customs duty benefit available on these licenses comes to Rs. 1.90 crores appx. Details of the said 4 export consignments are as under:-

3
Customs Appeal No.75293 of 2016 SB No. & Description Qty Declared Declared FOB DFIA License No. Date of goods in C&F value (in Rs.) & Date MT) value (US$) E-189 'Processed 100 1,15,000 51,69,812.50 0210149850/3/26 Betel Nut dt. 20.10.10 27.12.10 (Supari) Powder' E-190 'Processed 100 1,15,000 51,69,812.50 0210152222/3/26 Betel Nut dt. 29.10.10 27.12.10 (Supari) Powder' E-191 'Processed 100 1,15,000 51,69,812.50 0210152226/3/26 Betel Nut dt. 29.10.10 27.12.10 (Supari) Powder' E-192 Processed 100 1,15,000 51,69,812.50 0210149849/3/26 Betel Nut dt. 29.10.10 27.12.10 (Supari) Powder' 1.4 Thereafter, the statements of Shri Ajoy Kedia and Shri Alok Kedia, were recorded from time to time and after thorough investigation, the Joint Director General of Foreign Trade Kolkata vide letter dated 5-1-2011 was also informed about the modus operandi adopted by 'Maa Jawala Enterprises" and was requested to initiate action for withholding transfer of DFIA Licenses obtained fraudulently.

It was also requested to forward copies of the DFIA licenses obtained by 'Maa jawala Enterprises. The DGFT authority vide letter No. ALS- E2/02/21/076/00251/AM11/573 dated 13.1.2011 forwarded copies of the 14DFIA license. Subsequently, by another letter No. 18/98/2010- 2011 ECA/CAL/Part-II/2636 dated 1.3.2011 they forwarded copies of VKUY licenses. The DGFT authority also forwarded copies of the show 4 Customs Appeal No.75293 of 2016 cause notices issued to 'Maa Jawala Enterprises' for invoking provisions of rule 7 (1) (K) of the Foreign Trade (Regulation) Act, 1993 and also to initiate action under Section 9 of the Foreign Trade (Development and Regulation)Act vide letter No. 18/98/2010-2011 ECA/CAL/part-II/2728 dated 17.3.2011. Pursuant to issue of the said show cause notices also defaulter order was issued by the Deputy Director General of Foreign Trade, Kolkata and was communicated vide letter No. 18/98/2010-2011/ECA/CAL/284 dated 7.7.2011.

1.5 During further investigation, it was revealed during investigation that Maa Jawala Enterprises had obtained 18 licenses under DFIA against fraudulent exports of betel nut powder out powder out of which 13 were made transferable and sold to various persons namely

(i) M/s Shyam Trader, (ii) M/s Baba Traders, (iii) M/s Wadhwani Commodities trading Pvt. Ltd., (iv) Perfect Cardamom & Spices Manufacturing Co. Pvt. Ltd., and (v) Bajrang Expo. One license was utilized by them for import of betel nut themselves and 4 licenses could not be utilized due to interception of the export consignment by DRI, The details of licenses utilized for import are as under:-

Sl License No. Name of the Importer Duty (in Rs.) No.
1. 0210117805 M/s Maa Jawala Enterprises 4747386.47
2. 0210134793 M/s Shyam Traders 8334346.35 3 0210149322
4. 0210139153
5. 0210139155 6 0210139322* M/s Baba Traders 12782670.95 7 0210139171
8. 0210134795 M/s Wadhwani Commodities 5 Customs Appeal No.75293 of 2016 9 0210139154 Trading Pvt. Ltd., 8287786.24 10 0210149320 11 0210134796 12 0210139168* 13 0210117811 14 0210122723 M/s Perfect Cardmom & Spices 12753018.78 Manufacturing Co. Pvt. Ltd., 15 0210122724 16 0210139168* M/s Bajrang Expo 1054231.43 1.6 From the above investigation, it revealed that M/s Maa Jawala Enterprises has obtained 18 licenses under DFIA against fraudulent exports of betel nut powder, out of which, 13 were made transferable and sold to the appellants/importers. Against those DFIA License, the appellants had imported betel nut split claiming exemption from payment of duty for some cases on execution of bond and bank guarantee. Therefore, it was alleged against the appellant that they are not entitled to claim the exemption of payment of Customs duty against the above said 13 DFIA License, which has been obtained by M/s Maa Jawala Enterprises against the fraudulent exports of betel nut power. Therefore, the duty has forgone. 1.7 In view of this, the show-cause notice dated 28.12.2011 was issued alleging that M/s Maa Jawala Enterprises appeared to have violated the provisions of Section 50 of the Customs Act, 1962 inasmuch as they mis-declared the description, quantity and value of goods attempted to be exported and exported in the past, which are liable for confiscation under Section 113 (i) of the Customs Act, 1962.

It was further alleged that in the show-cause notice, the appellants have not purchased the DFIA Licenses in a bonafide manner and purchased the same against certain transaction value, which raises 6 Customs Appeal No.75293 of 2016 suspicion regarding the genuineness of the said transaction. Accordingly, the Revenue are of the view that the import of betel nut by the appellants without payment of duty under DFIA Licenses, were effected by collusion and willful mis-statement to defraud the Government revenue, for which, extended period of limitation under Section 28 (4) of the Customs Act, 1962, is invokable and after issuance of show-cause notice, the impugned order was passed on the following parts of the impugned order :

(i) I order confiscation of Damar batu imported vide Bill of Entry No.464755 dated 13-04-2009 through Kolkata port, assessable value being Rs.2,20,996.79 utilising VKUY licence No.0210124928 dated 27-

03-2009 under Section 111 (o) of the Customs Act, 1962. However, I refrain from confiscation as the said goods are physically not available for confiscation as they were already cleared for home consumption.

(ii) I confirm the demand of Duty Rs.1,41,865/- foregone on account of import of dammar batu vide Bill of Entry No.464755 dated 13-04-2009 through Kolkata port availing Notification No.41/2005-Cus dated 09-05-2005 on the strength of VKUY licence No.0210124928 dated 27-03-2009 under erstwhile proviso to section 28(1) and to be paid by them under section 28(4) of the Customs Act, 1962 along with interest at applicable rate.

(iii) I refrain from imposing penalty on M/s. R L Goenka & Sons, Noticee No.14 under Section 112(a) of the CA, 1962.

(iv) I impose penalty of Rs.60,000/- on Shri Ram Narayan Kedia, Noticee No.1 and Rs.60,000/- on Shri Alok Kedia, Noticee No.2 under Section 112 (a) of the Customs Act, 1962.

2. Heard the parties.

3. Considering the fact that against the co-noticees namely M/s. Wadhwani Commodities Trading, M/s. Perfect Cardamom & Spices Marketing Company Limited also challenged the impugned order on identical facts and their case has been decided by this Tribunal vide Final Order No.75915-75922/2023 dated 04.07.2023, wherein the Tribunal has observed as under:-

7
Customs Appeal No.75293 of 2016 "14. After hearing the parties, the issue emerges before us is that "whether the goods imported by the appellants under freely transferable DFIA license, of which, the appellants were a bonafide transferee of the said license for value and which was valid and subsisting on the date of import, are liable to be denied the DFIA benefit on the ground that the original license holder has fraudulently obtained the same" ?
15. On the basis of the arguments advanced by the parties and on perusal of the records placed before us, we find that as per investigation, it has been revealed that M/s Maa Jawala Enterprises has obtained 18 licenses under DFIA against fraudulent export of betel nut powder, out of which, 13 were made transferable and sold to the appellants and the appellants have imported betel nut (split) using DFIA license of M/s Maa Jawala Enterprises without payment of duty. Therefore, it is the moot question before us that if the license which has been obtained by mis-declaration or mis-representation of facts, is voidable or not void.
15.1 It is also on record that these licenses were made transferable by the DGFT authorities after due verification. From the records, one such license as an example is extracted below :
8
Customs Appeal No.75293 of 2016 9 Customs Appeal No.75293 of 2016 10 Customs Appeal No.75293 of 2016
16. From the above, it revealed that at the time of importation by the appellants, these licenses were valid in law until and unless the same are cancelled by the Licensing Authority. The appellants being transferees of the above cited licenses, are bonafide purchaser of the licenses in question and imported the goods and cleared thereof. Therefore, subsequent suspension or cancellation of the license cannot affect the imports made prior to such suspension and cancellation.
17. In these regard, the appellant has relied upon the decision of the Hon'ble Supreme Court in the case of East India Commercial Company Ltd vs CC, 1983 (13) ELT 1342 (SC), wherein the Hon'ble Apex Court has held as under :
"35. Nor is there any legal basis for the contention that licence obtained by misrepresentation makes the licence non est, with the result that the goods should be deemed to have been imported without licence in contravention of the order issued under Section 3 of the Act so as to bring the case within Clause. (8) of Section 167 of the Sea Customs Act. Assuming that the principles of law of contract apply to the issue of a licence under the Act, a licence obtained by fraud is only voidable : it is good till avoided in the manner prescribed by law. ..................."
17.1 Further in the case of Union of India v Sampat Raj Dugar, 1992 (58) ELT 1663 (SC), wherein the Hon'ble Apex Court has observed as under :
"21. .....................No such prohibition can be pleaded in this case since on the date of the import the said goods were covered by a valid import licence. The subsequent cancellation of licence is of no relevance nor does it retrospectively render the import illegal............................."
11

Customs Appeal No.75293 of 2016 17.2 Further in the case of CC, Bombay vs Sneha Sales Corporation -2000 (121) ELT 577 (SC), the Hon'ble Apex Court again has held as under :

"5. In the aforementioned decision of this Court it has been clearly laid down that in a case where the licence is obtained by misrepresentation or fraud it is not rendered non est as a result of its cancellation so as to result in the goods that were imported on the basis of the said licences and being treated as goods imported without a licence in contravention of the order passed under Section 3 of the Import and Export Act that fraud or misrepresentation only renders a licence voidable and it becomes inoperative before it is cancelled. In the present case the licences were cancelled by order dated December 18, 1986 after the goods had been imported and cleared. The Tribunal was, therefore, right in holding that the import of the goods was not in contravention of the provisions of Import and Export Order, 1955 and Import and Export (Control) Act, 1947 and the goods were not liable to be confiscated on that basis under Section 111(d) of the Act."

17.3 Further, this issue has been examined by the Hon'ble High Court of Bombay in the case of Taparia Overseas P. Ltd v UOI, 2003 (161) ELT 47 (Bom.), wherein the Hon'ble High Court has observed as under

:
"37. Alternatively, let us consider it from another angle assuming that licence comes to an end upon it is suspension and/or cancellation, in catena of cases, it is laid down that the date of import of goods would be the date on which the Bill of Entry was presented under section 46. This legal position is clear from the decision of the Apex Court as laid down in Union of India v. Apar Ltd. 1999 (112) E.L.T. 3 (S.C.) and Garden Silk Mills v. Union of India - 1999 (113) E.L.T. 358 (S.C.). The same is the view taken by the Apex Court in Sampat Raj Durgar case (cited supra). Imports against replenishment Licences were 12 Customs Appeal No.75293 of 2016 permitted duty free if the importers produced an import Replenishment Licence the goods or the materials were imported into India. In the instant cases when the goods were imported into India, and even when the Bills of Entry ware filed, neither were the licences suspended nor the same cancelled. In all these cases, Bills of Entry were filed by the petitioners well before the suspension and/or cancellation of the licences in question, thus the imports were made under valid licences, the goods could not be subjected to levy of customs duty in the peculiar facts and circumstances of the cases in hand.
In the circumstances, we hold that in all cases at hand, the goods were imported, under valid licences. The goods imported were neither prohibited nor restricted by or under the Customs Act, as such, it was not open for the Customs Authorities to withhold clearance thereof.
17.4 Further in the case of Pee Jay International Vs. Commissioner of Customs, 2016 (340) ELT 625 (P & H), the Hon'ble High has dealt this issue and observed as under :
"8. The facts, which are not in dispute are that the appellant purchased DEPB Scrip No. 3010006203, dated 10-10-2000 from M/s. Beni Exports, Jalandhar. It was utilised to discharge duty liability on the goods imported by the appellant vide Bill of Entries dated 12-10-2000 and 19-10-2000. More than one year thereafter, Director General of Foreign Trade cancelled DEPB issued to M/s. Beni Exports, Jalandhar vide order dated 24-10- 2001. As a result thereof, the appellant was issued show cause notice dated 14-11-2002 for withdrawing the benefits already availed of on the basis of DEPB purchased by the appellant. After considering the reply filed by the appellant, the adjudicating authority vide order dated 24-5-2005 confirmed demand of the customs duty and the special additional duty, benefit of which was availed of by the appellant on the basis of DEPB purchased by it from M/s. Beni Exports, Jalandhar. In 13 Customs Appeal No.75293 of 2016 addition, it was held that the goods imported by the appellant were liable for confiscation, however, as the goods were not available, having already been cleared for home consumption, redemption fine of ` 1,00,000/- was imposed in lieu of confiscation. Personal penalty on the appellant was also imposed. In appeal filed by the appellant against the aforesaid order before the Commissioner (Appeals), the demand of duty was confirmed, however, penalty was set aside. The Commissioner (Appeals), while setting aside the penalty, recorded the following findings :
"As regards to imposition of penalty of Rs. 4,85,453/- and Rs. 30,000/- on the appellant Nos. 1 and 2 under Section 114A and Section 112 of the Act respectively, I find that there is nothing on record to prove in any way that they have abetted or connived with the exporters to fraudulent obtain the DEPB scrips. However, it is on record that the appellants had purchased the freely transferable DEPB scrips in the bona fide manner and utilised the same towards exemption of duty."

9. The appellant filed further appeal before the Tribunal. Even the revenue also preferred appeal against the order passed by the Commissioner (Appeals). One Member of the Tribunal opined that the appeals were liable to be dismissed applying the principle of "buyer beware". However, another Member opined that the appeal filed by the assessee was required to be allowed, whereas the revenue's appeal was meritless. The matter was referred to be considered by Third Member on difference of opinion. After the matter was considered by Third Member, the appeal filed by the appellant as well as the department were rejected. The department was raising the issue regarding levy of penalty, whereas the appellant was concerned about the demand of duty, as penalty had been set aside.

10. In Vallabh Design Products' case, (supra), this court dismissed the appeal filed by the revenue involving identical 14 Customs Appeal No.75293 of 2016 issue finding that the importer therein was not a party to the fraud and there was categoric finding that he had purchased DEPB from the open market in bona fide belief of its being genuine. Reliance was placed upon an earlier judgment of this Court in Leader Valves Ltd.'s case (supra). There also, similar findings were recorded.

11. The same view was later followed in Fertichem India and M/s. Deebee Marketing Pvt. Ltd.'s cases (supra).

12. The judgment of this Court in Munjal Showa Limited's case (supra) is distinguishable on facts as in that case, transfer release advices issued against DEPB scrip were forged and even DEPBs were also forged. There was no finding recorded by the Tribunal or the authorities in that case that the assessee acted bona fide. The earlier judgments of this court in Vallabh Design Products and Leader Valves Ltd.'s cases (supra) were distinguished while recording that the importer in those cases had acted bona fide. Paragraph 15 thereof is extracted below :

"15. We may also make a brief reference to the judgments of this court in Vallabh Design Products (supra) and Leader Valves Ltd. (supra), wherein a finding was clearly recorded that the importer had acted bona fide which finding was affirmed."

13. In Friends Trading Co.'s case 1 (supra), the assessee's appeal was dismissed while relying upon the earlier judgment of this court in Munjal Showa Limited's case (supra) specifically noticing that the Tribunal in that case had recorded a finding that bona fides had not been established by the assessee, hence, the assessee was not entitled to place reliance upon the judgment of this court in Leader Valves Ltd.'s case (supra). In Friends Trading Co. v. Union of India, 2010 (254) E.L.T. 652 (P&H), the earlier judgment in Munjal Showa Limited's case (supra) was followed.

14. In Commissioner of Customs (Preventive) v. Aafloat Textiles India Private Limited and Others, (2009) 11 SCC 18 = 15 Customs Appeal No.75293 of 2016 2009 (235) E.L.T. 587 (S.C.) as well, it was found that special import licences on the basis of which the buyer had claimed the benefit were, in fact, forged documents. It was under these circumstances, the maxim "caveat emptor" was applied. In cases, where scrip itself is forged, the fact could be found out in case the buyer seeks to verify this from the office issuing the scrip. However, it is not possible in a case where the scrip is genuine, but for the purpose of issuance thereof, the party concerned may have used some forged documents.

15. A similar issue was considered by a Division Bench of this Court in M/s. Gheru Lal Bal Chand's case (supra). It was a case, where under Haryana Value Added Tax Act, 2003, a purchasing dealer is entitled to get input tax credit on production of a statutory form. The claim was sought to be denied by the department while holding that the statement made in the form was not correct as the selling dealer had not paid the tax, for which the certificate was issued. This court opined that liability can be fastened on a person, who either acts fraudulently or is a party to the collusion or connivance with the offender. Genuineness of the certificate can be examined by the authority. In case of falsity, action should be taken against the selling dealers, except in the case of plea of fraud, collusion or connivance between the parties. Relevant paras thereof are extracted below :

"25. In legal jurisprudence, the liability can be fastened on a person who either acts fraudulently or has been a party to the collusion or connivance with the offender. However, law nowhere envisages to impose any penalty either directly or vicariously where a person is not connected with any such event or an act. Law cannot envisage an almost impossible eventuality. The onus upon the assessee gets discharged on production of Form VAT C-4 which is required to be genuine and not thereafter to substantiate its truthfulness by running from pillar to post to collect the material for its authenticity. In 16 Customs Appeal No.75293 of 2016 the absence of any mala fide intention, connivance or wrongful association of the assessee with the selling dealer or any dealer earlier thereto, no liability can be imposed on the principle of vicarious liability. Law cannot put such onerous responsibility on the assessee otherwise, it would be difficult to hold the law to be valid on the touchstone of articles 14 and 19 of the Constitution of India.
26. The rule of interpretation requires that such meaning should be assigned to the provision which would make the provision of the Act effective and advance the purpose of the Act. This should be done wherever possible without doing any violence to the language of the provision. A statute has to be read in such a manner so as to do justice to the parties. If it is held that the person who does not deposit or is required to deposit the tax would be put in an advantageous position and whereas the person who has paid the tax would be worse, the interpretation would give result to an absurdity. Such a construction has to be avoided.
27. In other words, the genuineness of the certificate and declaration may be examined by the taxing authority, but onus cannot be put on the assessee to establish the correctness or the truthfulness of the statements recorded therein. The authorities can examine whether the Form VAT C-4 was bogus and was procured by the dealer in collusion with the selling dealer. The department is required to allow the claim once proper declaration is furnished and in the event of its falsity, the department can proceed against the defaulter when the genuineness of the declaration is not in question. However, an exception is carved out in the event where fraud, collusion or connivance is established between the registered purchasing dealer or the immediate preceding selling registered dealer or any of the predecessors selling 17 Customs Appeal No.75293 of 2016 registered dealer, the benefit contained in Form VAT C-4 would not be available to the registered purchasing dealer. The aforesaid interpretation would result in achieving the purpose of the rule which is to make the object of the provisions of the Act workable, i.e., realization of tax by the revenue by legitimate methods."

16. In the case in hand, as has already been noticed above, there is a specific finding recorded by the first appellate authority and even by the Tribunal that the appellant was not party to the fraud with the seller of DEPB. DEPB was found to be a genuine document, though obtained by seller by producing some forged documents, to which the appellant was not a party."

17.5 Further, in the case of Supreme Castings Limited Vs. Jt.Director General of Foreign Trade, Ludhiana, 2016 (342) ELT 176 (P & H), wherein the Hon'ble High Court again examined the issue and observed as under :

"27. It is well settled that no action taken under a statute can have retrospective effect in the absence of a specific provision in the statute conferring such power.
28. In M.D. University v. Jahan Singh, (2007) 5 SCC 77, Hon'ble the Supreme Court held as under :
"19. The Act does not confer any power on the Executive Council to make a regulation with retrospective effect. The purported regulations, thus, could not have been given retrospective effect or retroactive operation as it is now well settled that in absence of any provision contained in the legislative Act, a delegatee cannot make a delegated legislation with retrospective effect.
20. In Mahabir Vegetable Oils (P) Ltd. v. State of Haryana this Court stated : (SCC p. 633, paras 41-43) 18 Customs Appeal No.75293 of 2016 "41. We may at this stage consider the effect of omission of the said note. It is beyond any cavil that a subordinate legislation can be given a retrospective effect and retroactive operation, if any power in this behalf is contained in the main Act. The rule-making power is a species of delegated legislation. A delegatee therefore can make rules only within the four corners thereof."

29. Similarly it was held in DDA v. Joint Action Committee, Allottee of SFS Flats, (2008) 2 SCC 672, as under :

"76. An executive officer, in absence of any provision of a statute, cannot apply his own decision with retrospective effect. A delegatee is bound to act within the four corners of the delegation and not beyond the same.
77. Delegation of power in favour of an authority under a statute must also be tested in terms of the statutory provisions. No provision under the Act or the Regulations has been brought to our notice which empowers the delegatee to alter the terms and conditions of the contract with retrospective effect. The purported policy decision must, therefore, be tested not only having regard to the provisions of the statute but also having regard to Clause 4 of the offer."

30. A closely similar case under the 1992 Act is Vikrant Overseas v. Union of India, (1999) 2 RCR (Civil) 397 = 2000 (123) E.L.T. 486 (P&H). In this case initially on September 8, 1998, the petitioner was granted a licence for the import of 3000 mt. tonnes of 'Khas Khas' (poppy seeds). The petitioner was permitted to import the poppy seeds from "the country of origin - Pakistan, Afghanistan, Turkey and Australia."

19

Customs Appeal No.75293 of 2016

31. On December 8, 1998, the Joint Director General of Foreign Trade, Amritsar, informed the petitioner that names of Pakistan and Afghanistan were deleted from the licence with effect from the date of issue of licence. He was informed that this action had been taken under "Para 8 of Foreign Trade (Regulation) Rules, 1993." Aggrieved by the retrospective amendment of its licence, the petitioner therein approached the Court through a Writ Petition.

32. A Division Bench of this Court held that as there was no provision in the Foreign Trade (Development and Regulation) Act, 1992 or Rule 8 of the Foreign Trade (Regulation) Rules, 1993, to amend the licence with retrospective effect, the impugned amendment of the licence with retrospective effect was illegal.

The relevant observation of the Court are as under :

"8. Counsel for the parties have been heard.
9. The questions that arise for consideration are :-
(i) Do the respondents have the jurisdiction to retrospectively amend an import licence?
(ii) Can the respondents amend an import licence retrospectively or otherwise without the grant of any opportunity to the importer?
(iii) Is the action of the respondents in initiating proceedings for the confiscation of the goods legal and, thus, tenable?

Regarding (i) :

With the object of providing for the development and regulation of foreign trade, the Parliament has enacted the Foreign Trade (Development and Regulation) Act, 1992 (hereinafter referred to as the Act). The primary object of this Act is to facilitate "imports into and augment export from India......". Section 9 of 20 Customs Appeal No.75293 of 2016 the Act inter alia provides for the issue of suspension and cancellation of licence. In Clause (2) "the Director General or an officer authorised by him" is competent to "grant or renew or refuse to grant or renew, a licence to import and export such class or classes of goods, as may be prescribed, after recording in writing his reasons for such refusal." A licence granted under Section 9 has to be in a prescribed form. It is valid for the period which may be specified therein. Terms, conditions and restrictions can also be imposed. The provision also authorises the competent authority to suspend or cancel a licence. Section 19 authorises the Central Government to "make rules for carrying out the provisions of the Act."
10. In exercise of the powers conferred by the Act, the Central Government has framed the rules called the Foreign Trade (Regulation) Rules, 1993. Rule 8 is material for the purposes of this case. It provides as under :-
"Rule 8 :
Amendment of licence :
The licensing authority may of its own motion or on an application by the licensee, amend any licence in such manner as may be necessary or to rectify any error or omission in the licence".

11. On a perusal of the provisions of the Act and the rules, we do not find any power with the licensing authority to retrospectively amend a licence. Mr. Gumber, learned counsel for the respondents, has stated before us that the authority has been amending the licence retrospectively "in routine". The counsel has conceded that there is no provision which may specifically authorise the licensing authority to amend a licence retrospectively.

12. Besides the lack of an express provision, even in principle, we find it difficult to accept the contention as 21 Customs Appeal No.75293 of 2016 raised on behalf of the respondents that the authority can retrospectively amend a licence. If such a wide power was conceded, the results can be catastrophic. A licence may be granted today for the import of a 1000 Mt. tonnes of a particular commodity. The person may place the order. The consignment may be received. One fine morning, the authority may retrospectively reduce the quantity to 1 Mt. ton. Who would make good the loss? Who would be responsible for the consequences? There is no answer on behalf of the respondents. In this situation, it is not surprising that neither under the Act nor the rules any power has been reserved with the authorities to modify a licence retrospectively."

33. There being no provision in Section 9(4) to cancel the licence with retrospective effect, on the ratio of the aforesaid case, it has to be held that the DEPB could not have been cancelled ab initio from the date of issue.

34. The order of cancellation of the DEPB being illegal and without jurisdiction the penalty imposed being a consequence thereof also cannot sustain.

35. In view of our decision on the aforesaid question, there is no necessity to opine on the first and third contentions of the Ld. Counsel for the petitioner.

36. Thus, this writ petition is allowed. The order dated 30-11- 2004 (Annexure P-3) whereby the DEPB No. 3010005384, dated 25-8-2000 for ` 9,30,514/- was cancelled and a penalty of ` 2,00,000/- was imposed on the petitioner and the order dated 7-2-2006 (Annexure P-6) whereby the appeal of the petitioner against that order has been dismissed, are quashed."

17.6. We further take note of the fact that in the case of M/s Neev Trading Company and M/s Vids Overseas Vs. Commissioner of Customs, ICD, Patparganj, Delhi reported in 2022 (3) TMI 1005- CESTAT, New Delhi, wherein this Tribunal has observed as under :

22
Customs Appeal No.75293 of 2016 "28. Having considered the rival contentions, we find that the issue involved in the present case is regarding the utilisation of DFIA license Nos. 0310606860 dated 20.12.2010 and 0310606862 dated 20.12.2010 in the case of Neev Trading Co., and Licences Nos.0310603943 dated 01.12.2010 and No.0310610819 dated 13.01.2011 in the case of Vids Overseas, which were issued by the Director General Foreign Trade (DGFT) for an amount (as specified in paras 6 and 9 above), which was later on transferred to the appellant for consideration at premium of 97% approx. The amount of consideration for purchasing of the said licenses from the transferor was paid through Cheque or banking channel. The said license(s) was utilised by the appellants towards the import duty vide Bills of Entry filed during January, 2011 to August, 2011. It is not in dispute that these license(s) has been obtained by the exporters on the basis of fake export documents. The Department has taken up the matter for cancellation of the DFIA license(s) with DGFT by the DRI on 16.02.2012. In other words, the above license(s) are genuine licence in the record of DGFT.
29. Nowhere it is the case of the Department that these appellants colluded with any of the persons concerned, for alleged fraud/ forgery/ manipulation of the documents on the basis of which, licenses were obtained. Nor it is the case of the Department that these appellants wilfully mis-stated any of the material facts with regard to their import consignments. Neither it is the case that these appellants suppressed any facts with intent to evade payment of duty. The only observation in the show cause notice and the impugned order is that these appellants did not exercise due diligence in checking the correctness of exports on the basis of which documents DEPB/DFIA licences were issued.
30. Once the DGFT makes the licences transferrable and negotiable on fulfilment of the export obligation, the licences are transferable by delivery and/or endorsement to the transferee.

Once the licence is made 22 transferable, the same are traded 23 Customs Appeal No.75293 of 2016 by the parties through brokers, which is permitted under the DGFT Policy and Foreign Trade Policy. There was no reasons to disbelief the licences issued by the Competent Authority/DGFT. Thus, the same were duly reflected on the website of the DGFT. It is not the case of the Department that the licences itself were forged/fabricated. It is an admitted fact that the licences were genuinely issued by the DGFT after due diligence and were valid at the time of imports made by the appellants. In the circumstances, we find that the appellant is correct in relying on the Ruling of the Hon'ble Punjab & Haryana High Court in the case of P.J. International Vs. Commissioner of Customs (Supra).

31. We further observe that the Adjudicating Authority have erred in not appreciating that these appellants were bonafide purchaser of DIFA licences, which were validly issued and made transferable by DGFT, as well as registered by the Customs Department on their website, on the date of purchase and utilisation by these appellants. Further, admittedly, the licenses in question have been cancelled much thereafter in the month of May, 2012 by the DGFT.

32. We also find in case of Commissioner of Customs vs. Leader Valves Limited reported in 2007 (218) ELT 349 ( P & H), the similar issue came for consideration in respect of DEPB license purchased from open market under the bonafide belief of being genuine. The para 9 of the judgment, which is relevant, is as under;

"9. After hearing learned Counsel for the parties, we are of the considered view that this appeal is devoid of any merit. The assessee-respondent admittedly is not a party to the fraud. There are categorical finding that they had purchased DEPB from the open market in the bona fide belief of its being genuine. They had paid full price and accordingly have availed the benefit. Merely because at a later stage, the DEPB has been found to be fabricated and fake on the basis of BCER the assessee respondent could 24 Customs Appeal No.75293 of 2016 not be deprived of the benefits which were legitimately available to them. It is also worth noticing that the assessee-respondent was never issued any show cause notice before cancelling the DEPB which was obtained by M/s. Parker Industries and obviously the notice was also to be issued to them alone. We are further of the view that notice under Section 28 of the Customs Act could not be issued to the assesseerespondent because a period of six months stipulated by Section 28 of the Customs Act stood already expired and the rights of the parties had been crystallized. The revenue cannot avail the extended period because the assessee-respondent could 23 not be accused of mis-representation, collusion or suppression of facts within the meaning of proviso postulated by Section 28 of the Customs Act. Therefore, there is no merit in this appeal.
10. This judgment was further affirmed by Hon'ble Supreme Court reported in 2007 (218) ELT (349) (P&H). In case of M/s Deep Export vs Commissioner of Customs reported in 2016 (338) ELT 724 (Tri-Del)] it has been held at para 9, 10, 11 that REP license obtained fraudulently by transferee on the forged documents the appellant were not in the knowledge of such fraud cannot be held to be ineligible for benefit under license.
11. We have also considered the submissions of Ld. AR and has as reliance in case of Friends Trading company vs. Union of India 2010 (254) ELT 654 (P & H). However, the case is distinguishable from the present case on account of the fact that in that case DEPB scrips were cancelled by the competent authority which is not the case here and hence this judgment has no application in the present case. Even as of now the Department has not been able to produce any evidence about the present licence having been cancelled by the DGFT.
25
Customs Appeal No.75293 of 2016 We also find that the Show Cause Notice has invoked extended period for recovery of the Customs Duty, for import which has been affected by utilisation the FPS licence in question. It is evident that the appellant has not suppressed any fact from the Department to the extent that the license which was submitted for clearance of import consignment is issued by the DGFT, although the claimed to have been obtained fraudulently by the transferee and utilised on 06/12/11 on ICD Patpargang. The Show Cause Notice has been issued in this case on 02/12/2016, that is after the lapse of normal period of raising demand under the provisions of Section 28 of the Customs Act 1962. Therefore the demand is also time barred."

33. Accordingly, we set aside the demand of duty and penalty on these appellants. We also hold that in the facts and circumstances, the extended period of limitation is not invokable, as admittedly, there is no case of fraud, mis- statement or contumacious conduct on the part of these appellants."

18. The Revenue has relied on the decision in the case of Munjal Showa Ltd. (supra), which is distinguishable on facts as in that case, during verification, it was found that the DEPB licenses on the basis of which TRAs were issued were forged and it was also found that these DEPB Scrips were forged. But in the case in hand, the DFIA License was genuine and the same were made transferrable by the DGFT and were valid at the time of import effected by the appellants. Therefore, the decision of the case Munjal Showa Ltd. (supra) cannot be equated in this case.

18.1 Further in the case of Friends Trading Company (supra), the scrips obtained by the appellants, were held to be void ab-initio. There is a big difference between the forged scrip which is ab-initio void at the time of import whereas the DEPB obtained on the basis of fraudulently by the exporter and sold to the appellants and transferrable to DGFT, may be voidable unless the same has been 26 Customs Appeal No.75293 of 2016 cancelled by the issuing authority. Accordingly, the same cannot be equated altogether.

18.2 Further, the case of Tata Iron & Steel Company Limited (supra) relied upon by the ld.A.R. for the Revenue, has no relevance in the facts and circumstances of this case as in that case the license holder has deliberately suppressed the fact of having availed movat credit and made willfully wrong declaration to the licensing authority to obtain the endorsement of transferability of the same while transferring the licenses to the appellants and the issue before the Hon'ble Supreme Court was that in such cases the extended period of limitation was invokable or not.

18.3 Further, in the case of Sunil Kumar Girla (supra), the said case was the claim of drawback on the basis of wrong declaration in the shipping bill, which is not the case in hand.

18.4 Further in the case of Ram Gopal Kudal (supra), the said case is not applicable to the facts and circumstances of this present case as there is no diversion of goods by the appellants and the goods are imported duty free under the license in the local market without utilizing them for the intended purposes.

19. From the above discussions, we find that the facts in this case, are similar to the case of M/s Neev Trading Company (supra) as at the time of importation, the DFIA license against which the appellants have affected the duty free import of betel nut (split) were valid and made transferrable by DGFT, therefore, relying on the decision in the case of M/s Neev Trading Company (supra), we found that the subsequent suspension cannot affect the duty free import made by the appellants as on the date of import license was valid and made transferable by DGFT.

20. In that circumstances, we hold that the cases relied upon by the ld.A.R. for the Revenue are distinguishable on facts and circumstances. Further, the judicial pronouncement in the similar set of facts to the facts of the case in hand, held that although the license obtained by 27 Customs Appeal No.75293 of 2016 fraud is , but is good till voided in the manner prescribed in law and at the time of import, the license is valid.

21. In that circumstances, we hold that as the licenses in question were valid against which, the appellant has imported duty free goods, the duty cannot be demanded from the appellants being bonafide purchasers of DFIA licenses.

22. Therefore, whole of the demands against the appellants are set aside. Consequently, no penalties were imposable on the appellants.

23. In view of this, the appeals filed by the appellants are allowed with consequential reliefs, if any.

4. Therefore, we hold that as in the same investigation, demands have already been dropped by this Tribunal against the importer on the strength of the impugned DFIA, therefore, we hold as under:-

The license was valid against which appellant has imported goods duty free and duty cannot be demanded from the appellant being bona fide purchaser of DFIA license. Accordingly, demand of duty confirmed against the appellant and penalty imposed on the appellant are set aside.
In the result, the appeal is allowed with consequential relief, if any.
(Operative part of the order was pronounced in the open Court.) Sd/ (ASHOK JINDAL) MEMBER (JUDICIAL) Sd/ (K. ANPAZHAKAN) MEMBER (TECHNICAL) sm