1
mpt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
CENTRAL EXCISE APPEAL NO.62 OF 2009
M/s.Chemipol
122-123 Pioneer Industrial Estate
Subhash Road, Jogeshwari East,
Mumbai 400 060 .. Appellant
versus
1) Union of India,
Law Ministry, Ayakar Bhavan,
Mumbai 400 020.
2) The Commissioner of Central
Excise, Thane-II, Nav Prabhat, Chembur
4th floor, Ranade Road, Dadar,
Mumbai 400 028. .. Respondents
...
Mr.Ashok Shetty with Mr.R.V.Shetty and Ms.Rita K. Joshi for the
appellant.
Mr. P.S. Jetly for respondents.
::: Downloaded on – 09/06/2013 15:05:12 :::
2
CORAM : F. I. REBELLO AND
D.G. KARNIK, JJ
DATED : 17th September 2009
ORAL JUDGMENT:- (Per D.G.Karnik, J)
1. This appeal is directed against the order dated 27th February
2006 passed by the Customs, Central Excise and Services Tax Appellate
Tribunal (for short “the Tribunal”) rejecting the application filed by the
appellant for restoration of its appeal for non prosecution.
2. The appellant had filed an appeal before the Tribunal bearing
No. E/2822/98 – Mum challenging the order in original dated 30th
April 1998 passed by the Commissioner of Central Excise (Appeals).
The appeal was posted for hearing on 25th May 2005. As the appellant
was absent, the Tribunal dismissed the appeal. Application filed by the
applicant for setting aside the order of dismissal for non prosecution
was rejected by the Tribunal. Hence the appeal.
3. Learned counsel for the appellant submitted that under the
Central Excise Act, 1944 (for short “the Act”) the Tribunal has no
power to dismiss an appeal for default in appearance of an appellant.
Even if the appellant is absent, the Tribunal is required to decide the
::: Downloaded on – 09/06/2013 15:05:12 :::
3
appeal on merits. In support, learned counsel referred to and relied
upon a decision of Gujarat High Court in Viral Laminates Vs. Union of
India, 1998(100) E.L.T. 335 (Guj.) and the decision of the Delhi High
Court in Prakash Fabricators & Galvanizers Pvt.Ltd. Vs. Union of India,
2001(130) E.L.T 433 (Del.)
4. Per contra, Mr.Jetly, learned counsel for the Revenue, submitted
that today all Courts and Tribunals are flooded with litigation and
there is a docket explosion of unprecedented magnitude. When the
Tribunal is not in a position to decide appeals and other proceedings
before it in a reasonable time, it would not be appropriate to burden
the Tribunal with the task of deciding appeals on merit when the
appellant himself is absent and/or is not interested in prosecuting the
appeal. We should not shut our eyes to the reality that if the Tribunal
is required to spend its valuable time in deciding the appeals on merits
when the appellant is absent, then valuable time of the Tribunal would
be lost without hearing the other appeals which are pending since
long. He further submitted that in any event, in the absence of
assistance from the appellant, the Tribunal may be seriously
handicapped in deciding an appeal on merits and the possibility of the
Tribunal deciding the appeal erroneously and laying down the law
::: Downloaded on – 09/06/2013 15:05:12 :::
4
which may not be fully correct. We should not therefore follow the
view taken by the Gujarat and Delhi High Courts but hold that a
Tribunal can dismiss the appeal in default of appearance of the
appellant. While we see some merit in the submissions of Mr.Jetly, we
are not inclined to depart from the view taken by the two High Courts.
No other High Court has taken a different view. Secondly, the Gujarat
High Court, for striking down Rule 20 of the Rules, has relied upon a
decision of the Supreme Court in Commissioner of Income Tax Vs. S.
Cheniappa Mudaliar, AIR 1969 SC 1068, wherein the Supreme Court
struck down Rule 34 of the Income Tax (Appellate Tribunal) Rules,
1946 which was similar to Rule 20 of the Rules.
5. We would however refer to the observations of Hidayatullah,
Chief Justice (as His Lordship then was) in Sunderlal Mannalal Vs.
Nandramdas Dwarkadas AIR 1958 MP 260 wherein it was observed:-
Now the Act does not give any power of dismissal.
But it is axiomatic that no court or tribunal is
supposed to continue a proceeding before it when
the party who has moved it has not appeared nor
cared to remain present. The dismissal, therefore, is
an inherent power which every tribunal
possesses …”
::: Downloaded on – 09/06/2013 15:05:12 :::
5
This statement of law was approved by the Supreme Court in Dr. P.
Nalla Thampy Thera Vs. B.L. Shankar 1984 (Supp) SCC 631. Again in
New India Assurance Co.Ltd. vs. R. Srinivasan (2000) 3 SCC 242, the
Supreme Court observed at paragraph no.18:
“That every court or judicial body or authority, which
has a duty to decide a list between two parties,
inherently possesses the power to dismiss a case indefault. Where a case is called up for hearing and the
party is not present, the court or the judicial or quasi-
judicial body is under no obligation to keep thematter pending before it or to pursue the matter on
behalf of the complainant who had instituted theproceedings. That is not the function of the court or,
for that matter of a judicial or quasi judicial body. Inthe absence of the complainant, therefore, the court
will be will within its jurisdiction to dismiss thecomplaint for non prosecution. So also, it would
have the inherent power and jurisdiction to restore
the complaint on good cause being shown for the nonappearance of the complainant.
6. It is thus clear that though part of the Rule 20 of the Rules has
been held to be unconstitutional by the Delhi High Court relying upon
the decision of the Supreme Court, we cannot altogether lose sight of
::: Downloaded on – 09/06/2013 15:05:12 :::
6
the rule that every court or tribunal has an inherent power to dismiss a
proceeding for non prosecution when the petitioner/appellant before it
does not wish to prosecute the proceeding. In such a situation, unless
the statute clearly requires the court or tribunal to hear the
appeal/proceeding and decide it on merits it can dismiss the
appeal/proceeding for. Of course, the power must be exercised
judiciously and taking into consideration all the facts and
circumstances of the case. The Tribunal presently has its benches only
at four or five places in India. An appellant who on account of his
place or residence or business being far away from the place of sitting
for the Tribunal may not except at a high cost be able to attend the
hearing especially when as we know that the matters are adjourned for
several times. In such an event, if the appellant files on record his
submissions in writing, the Tribunal must decide the appeal on merits
on the basis of the said submissions. In that case, the Tribunal would
not have a power to dismiss the appeal for but where the appellant
inspite of notice is persistently absent and the Tribunal on facts of the
case is of the view that the appellant is not interested in prosecuting
the appeal, it can in exercise its inherent power to dismiss the appeal
for non-prosecution. Of course, the conclusion of the Tribunal that the
appellant is not interested in prosecuting the appeal must be reached
::: Downloaded on – 09/06/2013 15:05:12 :::
7
on the facts of each case and not merely on account of absence of an
appellant on a solitary occasion.
7. In the present case, the Tribunal has dismissed the appeal on the
absence of the appellant only on one occasion. The fact that the
appellant immediately thereafter applied for restoration of the appeal
shows his intention that he was interested in prosecuting the appeal
and may be he had a justifiable cause for his absence on one occasion.
In the circumstances, the Tribunal ought to have restored the appeal to
the file.
8. Mr.Jetly then submitted that the impugned order arises out of a
second application for restoration of the appeal filed by the petitioners.
Second application for restoration was not maintainable as the first
application was dismissed. As we have held that initial order of
dismissal itself was without jurisdiction as the appeal was dismissed
for default without there being a power, the fact of dismissal of the
first application would not come in the way of the petitioner. The
Tribunal ought to have corrected its mistake on being brought to its
notice that petitioner was interested in prosecuting the appeal and as
such the Tribunal had no power to dismiss the appeal for default. In
::: Downloaded on – 09/06/2013 15:05:12 :::
8
the light of that, Tribunal ought not to have dismissed the second
application on a technical ground. For these reasons, the petition is
allowed and the matter is restored to file of the Tribunal. The Tribunal
shall hear the appeal on merits after notice to the petitioner.
(D.G. KARNIK, J) (F.I. REBELLO, J)
::: Downloaded on - 09/06/2013 15:05:12 :::