Custom, Excise & Service Tax Tribunal
Sri Bala Nagu Naga Raju vs Guntur G S T on 2 May, 2023
CUSTOMS, EXCISE & SERVICE TAX APPELLATE TRIBUNAL
HYDERABAD
REGIONAL BENCH - COURT NO. - I
Customs Appeal No. 30400 of 2022 [SM]
[Arising out of Order-in-Appeal No. 003-2022-23 dated 22.06.2022 passed by the
Commissionerof Central Tax & Customs (Appeals), Guntur]
Bala Nagu Naga Raju ...Appellant
M/s. Balaji Bullion Cooperation,
D. No. 18-6-47, Gundepudivari Street,
Sattenapalli, Guntur District,
Andhra Pradesh-522403
VERSUS
Commissioner of Central Tax,
Guntur GST ...Respondent
C.R. Building, Sitaram Prasad Tower, Red Hills, Kannavari Thota, Guntur, Andhra Pradesh-522004 APPEARANCE:
Mr. B. Seetha Ramaiah ,Consultant for the Appellant Mr. A. Rangadham, Authorized Representative for the Respondent CORAM:HON'BLE DR. RACHNA GUPTA, MEMBER (JUDICIAL) DATE OF HEARING: 12.01.2023 DATE OF DECISION: 02.05.2023 FINAL ORDER No. A/30092/2023 DR. RACHNA GUPTA The present appeal has been filed to assail the Order-in-
Appeal bearing No. 003-22-23 dated 22.06.2022 vide which the order of absolute confiscation of two gold pieces of rectangular bar and one irregular shaped piece of gold of foreign origin weighing 1496.68 grams along with the Indian currency worth Rs.15,09,210/- as seized from the appellant has been confirmed 2 Customs Appeal No. 30400 of 2022 [SM] and the penalty of Rs.15,00,000/- has also been confirmed. Facts in brief are as follows:
1.1 The officers of Directorate of Revenue (herein after referred as DRI) got a specific information about appellant carrying smuggled gold from Vijayawada to be handed over to some unknown persons. Based thereupon, DRI Officers along with Pancha witnesses had intercepted appellant on 31.08.2017 at 15.40 Hrs at Rajagopalachari Street, Vijaywada. He identified himself as Shri Bala Nagu Naga Raju. On being asked he admitted for having smuggled gold being concealed in the waist pouch tied around his waist. To avoid any untoward incident at the public place, the DRI Officers took the appellant to their office for being searched in the presence of Panchas. There, he untied a pouch from his waist wherein there was a heavy object rapped in a newspaper. After being unwrapped, two rectangular bars and a small piece of irregular shaped yellow coloured metal were found having marking viz., '999' inscribed all over the metal bar with an additional inscription of '4376' being embossed on one of the rectangularbar. On being enquired, appellant admitted that the gold is of foreign origin which he purchased from a person in Chennai, it was smuggled into India and got remelted into bars for further illegal sale in India. The officers got the recovered metal pieces tested from M/s. Surya Gold Testing Centre, a government approved assayer. Vide the certificate dated 31.08.2017, the yellow metal was confirmed as gold and the weighment and fineness was certified as follows:3
Customs Appeal No. 30400 of 2022 [SM]
(i) 1 Large Rectangular bar with number "4376" embossed weighs 1025.51 grams with fineness 99.82%; (ii) 1 small Rectangular Bar weighs 445.67 grams with fineness 99.62% and (iii) 1 small irregular shaped piece weighs 25.50 grams with fineness 99.64%.
Thus, the total weight of the three pieces of gold was found to be 1496.68 grams.
1.2 The Indian currency of worth Rs.15,09,210/- was also seized from the appellant who admitted the said cash to be the sale proceeds of smuggled gold. He did not disclose the identity of the person from whom he had purchased nor of the person to whom he was supposed to handover the said gold. Panchanama dated 31.08.2017 was prepared in presence of the Pancha witnesses. The appellant was thereafter arrested on 01.09.2017, however, was released on bail on the same date. Subsequently vide letter dated 06.10.2017, he retracted his earlier statement as was recorded under Section 108 of the Customs Act, 1962 (herein after called as the Act). In the said statement he mentioned to have purchased the impugned gold vide Invoice No. 4679 dated 28.06.2017 issued by M/s. Sai Durga Gold, Tiruvuru. in the name of M/s. Balaji Bullion Corporation, Sattenpalli. Tax invoices were also submitted. After recording the statements of the proprietor of M/s. Sai Durga Gold, Shri N.V.N. Kumar, In-charge of M/s. DP gold Pvt. Ltd., Shri Dinesh Kumar Jain that the department formed a prima facie opinion about the recovered gold to be of foreign origin and accordingly, invoked Section 123 of the Act. Appellant accepted the aforesaid letter of 06.10.2019 and the documents annexed therewith but could not produce any other evidence to prove the contrary. Resultantly, the Show Cause Notice No. 48/2017 dated 20.02.2018 was served upon the appellant proposing the confiscation of the gold and the 4 Customs Appeal No. 30400 of 2022 [SM] currency recovered from him in terms of Section 111 and 121 of the Act respectively. Penalty under Section 112(b) of the Act was also proposed. The said proposal was initially confirmed vide Order-in-Original No. 006-20-21 dated 27.11.2020. The appeal thereof has been rejected vide the aforementioned Order-in-Appeal. Being aggrieved the appellant is before this Tribunal.
2. I have heard Shri B. Seetha Ramaiah, learned Consultant for the appellant and Shri A. Rangadham, learned Authorized Representative for the department.
3. Learned Counsel for the appellant has mentioned that as per department's own case, appellant was intercepted while coming from Chennai. The question for gold which was recovered from the appellant, to be a smuggled article does not at all arise. This particular fact is impressed to be sufficient to hold that there is no cogent reason of any reasonable belief with the DRI Officers to opine the recovered gold to be a foreign origin. Thus the authorities below have wrongly invoked Section 123 of the Customs Act, 1962. It is further submitted that the appellant has fully cooperated during the investigations and all relevant facts were duly been brought to the notice of DRI Officers. The requisite documents in the form of invoices of purchasing gold were brought on record to prove that the gold in the hands of the appellant was melted gold and that it was purchased in India only for being sold in India only, hence, no question arises for it to be of foreign origin and for it to be smuggled one. It is mentioned that not only the confiscation has wrongly been ordered, the penalties on appellant 5 Customs Appeal No. 30400 of 2022 [SM] have also been wrongly imposed. Accordingly, the order of Commissioner (Appeals) is prayed to be set aside and the appeals are prayed to be allowed. To support his submissions learned Counsel has relied upon the following decisions:
(i) Amba Lal Vs. The Union of India and Others reported as 1961 AIR 264, 1961 SCR (1) 933 (S.C.)
(ii) J. Suresh, S/o J. Laxminarayana Vs. Commissioner of Customs (Prev.) vide Final Order No. A/30123/2022 dated 16.11.2022.
(iii) Balanagu Naga Venkata Raghavendra &Balanagu Venkata Siva Kanaka Ratnam Vs. Commissioner of Customs, Vijaywada vide Final Order No. A/30018-30019/2021 dated 15.02.2021
(iv) Deepak Handa Vs. Principal Commissioner of Customs (Preventive) vide Final Order No. 51520-
51521/2021 dated 25.05.2021
4. While rebutting these submissions learned DR has submitted that at the time of search of the appellant, in the presence of independent witnesses on 07.10.2020, he admitted for the metal on his person to be remelted gold of foreign origin as being purchased without any bill. It was specifically mentioned that since the gold was illegallybrought into the country, hence was available at comparatively cheaper prices and that they both (the seller as well as buyer) were aware of this fact. It is further submitted that at the time of recording their initial statements and drawing the Panchanama, appellant had not informed about the source of their purchase. It was subsequently vide their respective retraction, the bills of purchase were submitted, however, the seller denied the gold seized by DRI to be the same gold as was sold by him vide the 6 Customs Appeal No. 30400 of 2022 [SM] bill produced. It is submitted that there is sufficient circumstantial evidence on record which points to the fact that the gold recovered was the smuggled gold. The circumstances were enough to give reasonable belief to the investigating DRI Officers to invoke Section 123 of the Customs Act, 1962. Impressing upon no infirmity in the order of confiscating the said gold and for imposing penalty upon all the appellant herein, learned DR has requested for the appealin hand to be dismissed. Reliance is placed upon the following decisions of Hon'ble Supreme Court:
(i) Om Prakash Khatri Vs. Commissioner reported as 2019 (11) TMI 796 (S.C.)
(ii) Balram Kumawat Vs. Union of India and Ors.
reported as 2003 (8) TMI 221 (S.C.)
(iii) Kanungo & Co. Vs. Collector of Customs, Calcutta &Ors. reported as 1972 (2) TMI 35 (S.C.)
5. Having heard the rival contentions of the parties, perusing the records of all these appeals and after going through the case laws relied upon by the parties.The points of adjudication to my opinion are as follows:
(i) Whether Section 123 of the Customs Act, 1962 is invocable in the given set of circumstances.
(ii) Whether the gold recovered in question was actually the gold of foreign origin illegally imported into Indian Territory and thus is liable for confiscation.
(iii) Whether appellants are liable for penalty.7
Customs Appeal No. 30400 of 2022 [SM]
6. First point of adjudication Section 123 of the Customs Act postulates the theory of 'reverse burden of proof.' The Section reads as follows:
123. Burden of proof in certain cases.--
(1) Where any goods to which this 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--
(a) in a case where such seizure is made from the possession of any person,--
(i) on the person from whose possession the goods were seized; and
(ii) if any person, other than the person from whose possession the goods were seized, claims to be the owner thereof, also on such other person;
(b) in any other case, on the person, if any, who claims to be the owner of the goods so seized.
(2) This section shall apply to gold [and manufactures thereof], watches and any other class of goods which the Central Government may by notification in the Official Gazette specify.
From the above, it is clear, that the burden of proof shifts under Section 123, when (a) there must be goods to which the section applies; (b) the goods must have been seized; and (c) the seizure must be under a reasonable belief that they are smuggled goods.
6.1. Reverting to the facts of the present case, I observe that at the time of interception and preparing of Panchanama about recovery of gold from the appellant, in his statement, as was recorded under Section 108 of Customs Act, 1962, the appellant 8 Customs Appeal No. 30400 of 2022 [SM] admitted that the gold in his possession was actually the gold of foreign origin, however, it got remelted for erasing the foreign markings but 99.9% purity mark was still got embossed thereupon. He also admitted to have no documents for proving that he was legally possessing that quantity of gold in the form of several number of uneven pieces. These particular admissions, to my opinion, are sufficient for investigating officers to raise a presumption under Section 114 of Evidence Act that the gold has been illegally imported and thus to invoke the reverse burden of proof i.e. the burden of proof that the gold recovered is not the smuggled on lies upon the appellant in. I draw my support from the decision of Hon'ble Apex Court in the case of Labhchand Dhanpat Singh Jain Vs. State of Maharashtra, AIR 1975 SC 182, wherein the Hon'ble Apex Court has held as follows:
The appellant admitted, in his statement under Section 108 of the Act that transporting of these pieces of gold was an offence. If the gold had been legally imported before 1948 it could not be an offence to carry it. The appellant had not proved who Pannalal, the person who was alleged by him to have given him the gold to carry, was. Atleast, the burden of proving an innocent receipt of gold lay upon the appellant under Section 106 Evidence Act. The totality of facts proved was enough, in our opinion, to raise a presumption under Section 114 Evidence Act that the gold had been illegally imported into the country so as to be covered bySection 111(d) of the Act. The appellant had not offered any other reasonable explanation of the manner in which it was being carried."
6.2. Otherwise also the statement as recorded under Section 108 of the Customs Act are admissible into evidence. Hon'ble Supreme Court in the case of Naresh J. Sukhawani Vs. Union of India reported as 1996 (83) E.L.T. 258 held that the statement recorded under Section 108 of the Customs Act, 1962 made before 9 Customs Appeal No. 30400 of 2022 [SM] the customs officers is not a statement recorded under Section 161 of Cr.PC., for customs officers not being the police officers.
Therefore, the statement got recorded by customs officer is the material piece of evidence which can be used as substantive evidence connecting the deponent with the alleged contravention of the customs act. Since there was sufficient admission of the appellant for the gold recovered from his person to be of foreign origin illegally brought into India, I do not want to differ from the findings arrived at by the adjudicating authorities below that Section 123 Customs Act, 1962 has rightly been invoked by DRI Officers.
6.3 In view of the above discussion, the first point of adjudication stands decided in favour of Revenue and it is held that Section 123 of the Customs Act, 1962 has rightly been invoked by the department.
7. Second point of adjudication The appellant has taken a plea that the seizure in question is admittedly a town seizure and since there were no foreign markings on the gold, hence, it has wrongly been confiscated under Section 111 of the Customs Act and penalties have wrongly been imposed under Section 112(a) and (b) of the Act. But in the light of the above discussion that the admissions by the appellant is sufficient for prima facie belief that the gold recovered from them was of foreign origin, the burden was now upon the appellant to prove it otherwise. I observe that though the appellant retracted the earlier statement and had tendered the documents as that of purchase 10 Customs Appeal No. 30400 of 2022 [SM] order and tax invoices about purchasing gold. But firstly it was a delayed retraction and secondly the proprietor of the seller M/s. Sai Durga Gold had mentioned that the said Invoice No. 4679 dated 28.06.2017 was for a quantity of 273.660 grams and for a quantity of 1230.490 grams and the quantity was sold to M/s. Balaji Bullion Cooperation. The gold recovered from the appellant has no resemblance from the weighment and appearance of the gold as mentioned in the invoice nor the appellant could produce any evidence of his connection with M/s. Balaji Bullion Cooperation. 7.1 Shri N.V.N. Kumar had also stated that the nature of gold sold to M/s. Balaji Bullion Cooperation is 100 grams gold biscuits and a total of 15 gold pieces and a cut piece of 4.150 grams which was originally sold by MMTC having their trade mark. Apparently and admittedly the recovered gold is not in the form of 100 grams gold biscuit nor is of MMTC brand. The recovered gold, therefore, is not proved to be the same gold as was purchased vide the invoice submitted by the appellant. Similarly, the tax invoices are also with respect to the purchase of gold coins whereas the recovered gold is rectangular bar and irregular shapes. There is no evidence produced on record that those gold coins were got remelted by the appellant nor there is any reasonable rationale for getting the gold coins that too when few of them were of MMTC brand (government owned unit) for melting them and converting them into different pieces of different/irregular shapes.
7.2 I hold that there is no evidence to prove the retracted statement. Thus, the burden of proof upon the appellant stands 11 Customs Appeal No. 30400 of 2022 [SM] undischarge. In absence thereof the only substantial piece of evidence is the admission of appellant as was recorded under Section 108 of the Act that the gold concealed on his waist is the gold of foreign origin which has been brought to Indian illegally. It is therefore sold at the cheaper rates and that the appellant knows that it is the smuggled gold.
7.3 It is observed that under section 111 (d) of the Act any goods which are imported or attempted to be imported or are brought within the Indian customs waters for the purpose of being imported, contrary to any prohibition imposed by or under this Act or any other law for the time being in force can be confiscated. Gold is a prohibited good inasmuch as its import was permitted during the relevant period only by designated agencies under the Foreign Trade (Development & Regulation) Act, 1992. There is no evidence on record whatsoever to show that the seized gold was imported by one of the approved agencies. Thus, the gold is liable for confiscation under section 111(d).
7.4 As far as section 111(i) of the Act is concerned, it provides for confiscation of "any dutiable or prohibited goods found concealed in any manner in any package either before or after the unloading thereof". The gold in question was, indeed found concealed in the shoes and secret pockets of the backpack. 7.5 A careful reading of said Section 111(i) shows that it does not matter whether the concealment was before or after unloading so long as the concealed goods are either dutiable or prohibited 12 Customs Appeal No. 30400 of 2022 [SM] goods. Dutiable goods as per section 2(14) means any goods which are chargeable to duty and on which duty has not been paid. Thus, once the duty is paid on the imported goods, they are no longer dutiable goods. Thereafter, one is free to carry them wherever, in any manner whatsoever they please. For instance, if any goods were imported and the duty has been paid on them, whether one carries them thereafter openly or concealed, section 111(i) does not apply. Until the duty is paid, they cannot be kept concealed. In case of prohibited goods, if the conditions subject to which the goods can be imported are fulfilled, they cease to be prohibited goods and they can be carried openly or concealed as one pleases. In case of gold during the period in question, if gold had been imported by a designated authority, it would not have been a prohibited good (since the condition of import was fulfilled) and if duty has also been paid, it would not have been a dutiable good. Thereafter, if the designated authority, in turn, sold the gold to anyone and such person carried them, concealed in a secret jacket or false bottom of a suitcase or shoes, section 111(i) would not apply. However, In this case, there is no evidence that the goods in question were imported by the designated organizations. Therefore, the gold is prohibited good and since it has been found concealed in the shoes of Deepak and in the secret pockets of his back pack, Section 111(i) of the Act applies to hold that the gold recovered from appellant is liable for confiscation. 7.6 With respect to the Indian currency in possession of the appellant, the appellant, under the theory of 'reverse burden of proof', could not produce any evidence to show that the same is not 13 Customs Appeal No. 30400 of 2022 [SM] the sale proceed of the gold which he purchased from a person, the identify whereof has not been disclosed for the reason that the seller was inhabit of smuggling gold of foreign origin, getting it melted and selling it on the lesser prices to the appellant. I further observe from the statement of the proprietor of seller named by appellant while retracting the earlier statement that he specifically admitted that the gold sold by him vide Invoice No. 4679 dated 28.06.2017 is not the gold seized by the officers of DRI vide Panchanama dated 31.08.2017. There is also an apparent admission on record that the sale of bullion was of 995purity only but the purity of recovered gold is certified as that of 999. It can be judicially noticed that this purity pertains to the gold of foreign origin only.
7.7 I further observe that the definition of import in Section 2(23) of the Customs Act, 1962 has no relevance as to who had brought the article into India from a place outside India. The expression is defined to mean an act of bringing into India from a place outside India. Section 2(23) of the Act defines prohibited goods. I observe that in terms of Foreign Trade Policy (exim policy) 2015-2020, the importation or exportation of gold or silver is restricted, gold is accordingly a prohibited goods. This exim policy has followed the earlier Circular No. 34/2013 dated 04.09.2013 issued with respect to guidelines on import of gold/gold bars into India. It has been clearly mentioned therein that the gold shall be permitted to be imported only by 10 agencies mentioned therein as being notified by DGFT. In the light of these provisions it was the mandatory duty of the appellants to prove that too by way of documentary evidence 14 Customs Appeal No. 30400 of 2022 [SM] that the gold in question is the part of such quantity of the gold as has been imported in furtherance of the said circular and the said policy. If they claim it to be of Indian origin they had to produce the document of their purchase. As already mentioned above nothing is produced by the appellant.
7.8 In the light of entire above discussion on this point, it is held that recovered gold has rightly been confiscated. Hence, second point of adjudication also stands decided in favour of the department.
8. Third point of adjudication From the entire above discussion of facts, evidences and circumstances, it is clear that the appellant in this case had acquired possession of such gold which they could not prove to be of India origin nor the valid possession could be proved. There has been no denial that appellant was purchasing the gold at the cheaper rate. There is rather an acknowledgement that gold was smuggled one hence was cheaper. Section 112(b) of the Act is wide enough to penalise even a person acquiring possession or in anyway dealing with the goods which he knows or has reason to believe are liable for confiscation under Section 111. Confiscation has already been upheld. Thus it is held that the appellant had rendered them liable for imposition of penalty. I do not find any infirmity in the findings of the adjudication authorities below while imposing penalty upon the appellant.
15
Customs Appeal No. 30400 of 2022 [SM] 8.1 Such a narrow construction of this expression, in my opinion, will emasculate these provisions and render them ineffective as a weapon for combating gold smuggling. As was pointed out by the Hon'ble Apex Courturt in the case of Balkrishna Chhaganlal Soni v. State of West Bengal (1974) 3 SCC 567: AIR 1974 SC 120, rule 126-P(2)(i) (present Section 112(b) of the Act) penalizes a person who has in his possession or under his control any quantity of gold in contravention of any provision of this Part, and the court cannot cut back on the width of the language used, bearing in mind the purpose of plenary control the State wanted to impose on gold, and exempt smuggled gold from the expression 'any quantity of gold' in that sub-rule. These provisions have, therefore, to be specially construed in a manner which will suppress the mischief and advance the object which the Legislature had in view. In a subsequent decision by Hon'ble Supreme Court in the case of Superintendent and Remembrancer of Legal Affairs to Government of West Bengal Vs. Abani Maity AIR 1979 SC 1029; (1979) 4 SCC 85, 90, the law is stated in the following terms:
"19. Exposition ex visceribus actus is a long recognized rule of construction. Words in a statute often take their meaning from the context of the statute as a whole. They are, therefore, not to be construed in isolation. For instance, the use of the word 'may' would normally indicate that the provision was not mandatory. But in the context of a particular statute, this word may connote a legislative imperative, particularly when its construction in a permissive sense would relegate it to the unenviable position, at it were, 'of an ineffectual angel beating its wings in a luminous void in vain'. 'If the choice is between two interpretations', 'the narrower of which would fail to achieve the manifest purpose of the legislation, we should 16 Customs Appeal No. 30400 of 2022 [SM] avoid a construction which would reduce the legislation to futility and should rather accept the bolder construction based on the view that Parliament would legislate only for the purpose of bringing about an effective result."
Later in the case of Mohan Kumar Singhania Vs. Union of India reported as AIR 1992 SC 1, the law is stated as:
"while interpreting a statute the consideration of inconvenience and hardship should be avoided and that when the language is clear and explicit and the words used are plain and unambiguous, we are bound to construe them in their ordinary sense with reference to other clauses of the Act or Rules as the case may be, so far as possible, to make a consistent enactment of the whole statute or series of statutes/rules/regulations relating to the subject-matter. Added to this, in construing a statute, the court has to ascertain the intention of the law making authority in the backdrop of the dominant purpose and the underlying intendment of the said statute and that every statute is to be interpreted without any violence to its language and applied as far as its explicit language admits consistent with the established rule of interpretation."
9. In view of the entire above discussion, three of the questions of adjudication, as framed, stands decided in favour of the Revenue and against the appellant. Resultantly, the appeal stands dismissed.
[Order pronounced in the open Court on 02.05.2023] (DR. RACHNA GUPTA) MEMBER (JUDICIAL) HK