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 4, Cited by 3]

Customs, Excise and Gold Tribunal - Tamil Nadu

Zeenath International Suppliers And ... vs Cc on 22 September, 1998

Equivalent citations: 1999(80)ECR784(TRI.-CHENNAI)

ORDER
 

 S.L. Peeran, Member (J)
 

1. These two appeals arise from the order in original dated 10.3.1998 passed by the Commissioner of Customs (Sea Port) confirming:

(a) the duty demand of Rs. 1,49,813/- under Section 28(2) proviso read with Section 72(l)(a) and (d) of the Customs Act, 1962.
(b) appropriate interest on the duty confirmed shall be paid as per the Customs Notification 80/95 dated 31.3.1995,
(c) penalty of Rs. 1,49,96,813/- on the appellant company under Section 114(A) of the Customs Act, 1962,
(d) Penalty of Rs. 1,00,000/- on KA Wadood under Section 112 of the Customs Act, 1962, and
(e) Ordered that if the appellant company fails to fulfil the obligations within 30 days from the date of issue of the order, the seized goods lying in the custody of the department as of now valued at Rs. 68,87,955/- (c.i.f.) shall be disposed of in the interest of the Govt. under Section 72(2) read with Section 142 of Customs Act, 1962 and the disposal amount shall be adjusted against the total dues to the party. In case the sale proceeds fall short of the total amount due for the party, the party shall pay the differential amount. It has been held that on the contrary if the sale proceeds is in excess, that amount shall be refunded to the party.

2. In the impugned order, the Commissioner has noted in the finding portion that in short the allegation is that the party had removed the bonded goods surreptitiously in violation of certain rules and regulations. He noted that the offence can be grouped into broadly 3 categories, i.e. (i) The Shipping Corporation Vessels were supplied with bonded stores over and above indent placed by the Shipping Corporation of India i.e. to say the Master of some of the Vessels of the Shipping Corporation had also given separate indent and allegedly received bonded goods on payment of cash (ii) supply of bonded goods to vessels wherein the supply did not match with the entries in the shipping bills or bonded register maintained in the Office, (iii) Supply in respect of Coast Guard vessels had been denied by the Coast Guard. Commissioner has held with regard to the first charge that on careful scrutiny of the bonded maintained in the office and the details submitted by the Shipping Corporation of India in respect of the indents placed by them brought about a lot of discrepancies. These are not clearly explained by the party. He has rejected the arguments advanced that masters of the vessels used to place indent over and above that placed by the Shipping Corporation of India and this was supplied on payment of cash. He also held that such practice is in clear violation of the Reserve Bank of India guidelines wherein supply to foreign going vessels can be made only on payment of money by Cheque and not by cash. He rejected the arguments of the party that they had .deposited the said cash in their books of accounts is of no value. He has also rejected their pleas on the ground that they did not produce any evidence to show that the Masters of some of the vessels had placed extra indents and no such indents or details were submitted.

3. He further held that various shipping bills filed by the bonder, supply to Indian Naval Vessel T-36 figures prominently and on verification with the Naval Authorities it has been confirmed that there is no such Vessel i.e. INS T-36 in the Indian Naval Fleet. He held that the party in his statement on 13.1.1997 stated that the vessel to which huge supplies were made is Coast Guard Vessel Varuna - 36 under Cochin command and not Indian Naval Vessel INS T-36. He has recorded that it is seen that for this particular Vessel which was allegedly in the port of Madras for 10 months, supplies were made on 111 occasions. This would mean that out of 300 days the Vessel was in port, supplies were made on every third day. This by no stretch of imagination is conceivable that officers and men on Board on single Coast Guard Vessel have consumed cigarettes and liquor etc. on which duty alone is Rs. 47,84,322/- within a period of 11 months. He also noted that further investigation revealed that Coast Guard Vessel Varuna - 36 never existed and received any bonded stores from the bonder. Thus investigations have conclusively proved that INS T-36 never existed and Varuna T-36 never received any bonded stores from the appellants. With another few observations, the Commissioner has concluded the finding without recording and finding on the enormous evidence placed by the appellants, on defence taken by them, nor has he scrutinised the documents referred to by them, nor called upon the investigating authorities to produce bonded register and such other registers from which the charge was made out. There is no finding as to why there has to be a duty confirmation for five years. There is no finding as to how the details of Rs. 1,49,96,813 has been arrived at. Annexure to the show cause notice had given details which have not been scrutinised and finding recorded. There is no finding on the further demand of Rs. 34,40,222/.- which had arisen on a separate charge made out in the show cause notice. There is also no finding as how the goods now seized in the bonded warehouse and lying with the custody of the department is required to be auctioned.

4. There are various lacunae which are in order in view of the fact that charge sheet and the reply have been brought out in 25 pages of the order while the finding has been confined to para 56 and 58. The observations made in para 59 was that the party was not interested in defending themselves properly or they did not have adequate evidence to defend themselves and hence the conclusion that the charges being correct and proper.

5. In view of this serious lacunae, the learned Senior Counsel for the appellants contended that on the very face of it, the order suffers from serious infirmity inasmuch as it lacks application of mind and violates the principles of natural justice and the order is therefore, required to be set aside and remanded for de novo consideration. The learned Senior Counsel took us through the entire records and pointed out to the various defence taken by the appellants. It is his submission that the main contention of the appellants had been that these bonded stores are imported from various countries from time to time and on arrival of such goods, yellow Bill of Entry (BE) is filed for bonding the goods. The goods are warehoused under double lock system. One key is kept by the Customs authorities and the other key is with the appellants. Without the Customs authorities opening the lock not a single piece of the warehoused goods can be removed. On receipt of requisition from the foreign going ships the appellant firm prepare the shipping bills containing the requisitioned articles. Thereafter the Preventive Officers of the Customs department open the Warehouse and the goods are removed under the Customs custody and put on Board the vessel. Acknowledgement of the master of the vessel is obtained by the Customs authorities on the reverse of the shipping bill. It was contended that there is no violation of any procedure and the goods were warehoused and retained by the department and the goods were supplied throughout in total supervision and control of the Customs house. He pointed out that the allegation against them is without any evidence and was based on surmise and presumption. Further he contended that on verification duty of Rs. 3,67,846/- pertaining to shortage has been paid by the appellant, but the shortage is not accounted and there is no evidence of any removal of the goods for being sold in the market. It is his contention that the department had proceeded on the allegation in the show cause notice on the ground that the bonded goods were surreptitiously removed and sold outside in the market. He pointed out that such position was impossible in view of the bonded warehouse in double lock system and the custody of the goods being completely managed by the department and registers maintained by the department. He pointed out that the affidavit filed by the department in reply to the Writ Petition before the High Court where the department had taken a different stand and the stand taken therein was totally contradictory to the stand taken in the show cause notice. He also pointed out that the appellants were not given opportunity to summon the records to show through the records, especially the shipping bills about the correctness of their stand. He pointed out that each shipping bill carried an indent placed by the Shipping Corporation of India and another indent from the master of the ship and same total clearly tallied. They have not been examined by the Commissioner despite specifically being pointed out and shown to him. They also pointed out that the valuation arrived at is incorrect. Further, there is no finding with regard to the charges made in terms of Annexure B to the show cause notice about the details of Rs. 34,40,222. He also pointed out that there is no possibility of the appellants removing the goods clandestinely in the facts and circumstances of the case and that in terms of the regulations laid down in respect of private warehousing, the Preventive Supdt. is deputed to verify the stock periodically and to satisfy himself with regard to the contents of the packages. The Assistant Collector (Bonds) also pays atleast six surprise visits to such private warehouse and there is no possibility of any goods being removed for market sale. He pointed out that each and every delivery is ascertained and checked in terms of the shipping bills and the indent placed with the master of the vessel and thereafter the goods are issued. He pointed out that there was no verification worth the name shown either by the investigating authority or by the Commissioner. He pointed out that supplies made to Indian .Naval Ship was also verified and the Commissioner had wrongly proceeded to that there was no existence of Varuna - 36. He pointed out that from the documents itself, that Varuna - 36 and INS T-367 were one and the same and supplies in 10 months were 111 times and not 110 occasions as noted by the Commissioner. He pointed out that there was absolutely no evidence produced by the department in the case. Even as per the departmental evidence, the charges have not been proved. He pointed out that there is no allegation of any collusion made in the show cause notice and therefore the question of the appellants removing the goods from the double lock system of the warehouse is an impossibility. He pointed out that in view of the fact that there are serious lacunae in the order and the order having not dealt with on various aspects of the matter including any finding on the details in Annexure B to the show cause notice in regard to Rs. 34,40,222/- the matter is required to be remanded for de novo consideration. He also pointed out that confiscation of the goods in the bonded room on account of which the business of the appellants has come to a grinding halt.

6. The learned Central Govt. Standing Counsel appearing for the department very fairly conceded that the order is not defendable and is required to go back for de novo consideration. However, he submits that a time limit may be fixed for de novo adjudication.

7. On consideration of the submissions made and on examination and scrutiny of the records, it is very clear that the Commissioner has passed the impugned order without due application of mind, without scrutiny of the documents, and even without considering the evidence produced by the appellants and also without giving finding as how the demands are computed and how the appellants are liable to pay duty. There is no finding on various Annexures to the show cause notice more particularly in Annexure B. Therefore, the order is not a speaking one and is required to be set aside on this account alone. The main contention of the appellants is that the goods in warehouse are kept in double locking system and the same are released only after the shipping bills are scrutinised with the indent placed by the SC of India and also of master of the vessel. We have scrutinised the shipping bills produced and the details in them are corroborated with the details accompanying the indent placed by SC of India and the indent placed by the master of the Vessel and both tallies with the details in the shipping bills. As the shipping bills have been passed and the goods supplied accordingly and endorsement made on the shipping bills which tallies with the bonded register maintained. Thus prima facie it appears that there is no surreptious removal of the goods and there is no discussion in regard to the alleged surreptious removal or collusion with the officers of the department or how the appellants could have removed the goods far sale in the market. So long as the shipping bills have been accepted along with indent placed by S.C. of India along with that of the master of the vessel and this procedure was being accepted for decades, it cannot be now stated by the Commissioner that the indent placed by the master of the vessel along with the shipping bills are liable for rejection and hence duty to that extent has to be paid. Such finding is totally erroneous. In the first instance the Commissioner should have examined the shipping bills and the indent placed accompanying the same and failure, to examine the shipping bills along with accompanying indent placed by the S.C. of India and the master of the vessel and the detailed endorsement on the shipping bill and the same pertaining to the bonded register shows total failure of application of mind and gross violation of the principles of natural justice. The Commissioner is bound to call for the shipping bills and the accompanying indents and the bonded register produced during adjudication proceedings and examine the same. The Commissioner ought to have called for all the persons for examination to show how the goods were released and how endorsements were made and about the contention that the goods were in double locking system and about the same not being in a position for release without the departmental officers scrutinising the same. This crucial point has not been examined. The plea made regarding the INS T-36 and Varuna T-36 being the same has also not been properly scrutinised. The contention of the appellants that INS T-36 is none other than Varuna T-36 is required to be examined. There is ample evidence to prove supplies made to them. This has not been examined and hence the order is totally erroneous and is required to be set aside, Further the Commissioner has not established the aspect pertaining to the value of the goods and duty computed and also as to how the goods can be confiscated in the bonded store room. Therefore, we have to hold that the confiscation ordered of the goods in the bonded store room is illegal and is required to be set aside. This aspect is required to be remanded to the Collector with a direction to re-examine the case by observing the principles of natural justice by calling all the records relied upon by the appellants and also granting opportunity to scrutinise and analyse the evidence. The appellants should be given opportunity to summon all the witnesses required by them to discharge the allegation made against them. The Commissioner shall afford them opportunity to defend themselves. The adjudication shall be completed expeditiously preferably within a period of six months from the date of receipt of this order. Thus the appeals are allowed by remand.

(Pronounced in the open Court on 22nd Sept. 1998)