Gujarat High Court High Court

Commissioner vs The on 17 February, 2010

Gujarat High Court
Commissioner vs The on 17 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/30/2010	 1/ 12	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 30 of 2010
 

 
 
=========================================================

 

COMMISSIONER
OF CENTRAL EXCISE AND CUSTOMS - Appellant(s)
 

Versus
 

MILESTONE
ORGANICS LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
YN RAVANI for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 17/02/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
Commissioner of Central Excise, Ahmedabad has filed this Tax Appeal
under Section 35-G of the Central Excise Act, 1944 proposing to
formulate the following substantial question of law for the
determination and consideration of this Court :-

Whether the CESTAT
committed error in interpreting proviso of Section 11AC of the
Central Excise Act, 1944 by offering to an assessee to deposit amount
of interest and penalty within 30 days of its order to avail benefit
of reduced penalty at 25% of duty, though CESTAT has not
re-determined the quantum of duty ?

Heard
Mr. Y. N. Ravani, learned Standing Counsel appearing for the Revenue
and perused the orders passed by the authorities below.

The
brief facts giving rise to this appeal are that the adjudicating
authority had passed an order in original on 27.02.2004 raising the
demand of duty of Rs.1,37,435/- under Section 11 A (2) of the
Central Excise Act, 1944 and imposing penalty of Rs.1,37,435/- under
Section-11AC of the Central Excise Act, 1944 read with Rule-25 of
the Central Excise Rules, 2002 and Sub-rule (2) of Rule-13 of the
Cenvat Credit Rules, 2002. The respondent assessee has
challenged this order before the Commissioner (Appeals) who vide his
order dated 25.06.2004 upheld the demand of duty, however set aside
the penalty levied under Section 11AC of the Act on the ground that
the duty was paid before issuance of show cause notice. Being
aggrieved by the said order, the Revenue preferred Second Appeal
before the Tribunal and the Tribunal vide its order dated 19.9.2005
dismissed the said Appeal.

Being
further aggrieved by the said order of the Tribunal, the Revenue
filed Tax Appeal No.591 of 2006 before this Court for enhancement of
penalty equal to duty evaded under Section 11AC of the Central
Excise Act. This Court vide its order dated 18.02.2009 decided the
said tax appeal and remanded the matter to the Tribunal with a
direction to decide the issue afresh in light of the Apex Court
decision in the case of M/s. Dharmendra Textile Processors, 2008
(231) ELT 3 (SC).

Pursuant
to the order of this Court, the Tribunal decided the appeal and by
its common order passed in 17 matters on 15/16/17.07.2009, has
enhanced the penalty equal to the duty confirmed against the
respondent assessee. However, relying upon the judgment of the
Punjab & Haryana High Court in the case of Commissioner of
Central Excise, Rohtak V/s. J.R. Fabrics Private Limited, 2009 (238)
ELT 209 (P&H) set aside the order passed by the adjudicating
authority with a direction to give an option to the respondent
assessee to deposit 25% of the penalty within a period of 30 days of
the communication of the order, in which case the penalty shall
stand restricted to 25% of the duty amount.

It
is this order which is under challenge in the present tax appeal.

Mr.

Ravani has submitted that in the remand matter, the Tribunal has
wrongly passed an order by incorrect interpretation of the decision
of the Apex Court in the case of M/s. Dharmendra Textile Processors
(Supra). He has further submitted that the Tribunal can give such
option to the assessee only on those cases, where the duty demanded
to be payable has reduced or increased by it, which is clearly
stipulated in the Central Excise Act. Third and fourth proviso to
Section 11AC is regarding giving benefit of reduced penalty of 25%
of the duty, in case the duty determined is changed (either
increased or decreased) by the appellate authorities. However, in
the present case, the Tribunal has not redetermined the quantum of
duty and, therefore, the Tribunal has no power to give the option to
pay reduced penalty of 25% of the duty within 30 days of
communication of its order to the assessee.

Mr.

Ravani has invited the attention of the Court to the recent Circular
dated 15.09.2009 issued by the Central Board of Excise &
Customs, clarifying that in order to avail the benefit of 25%
penalty, the duty, interest and penalty are required to be paid
within 30 days of communication of the order passed by the
adjudicating authority. The fourth proviso to Section 11AC
stipulates that wherever duty amount is increased at any appellate
stage, in that case, in order to avail the benefit of 25% penalty,
the assessee is required to pay differential amount within 30 days
of the passing of the order by the appellate authority. A combined
reading of all the four proviso would, therefore, make it clear that
the benefit of 25% penalty is applicable only when the assessee has
paid duty, interest and the reduced penalty within 30 days of
communication of the order passed by the adjudicating authority.
Mr. Ravani has, therefore, submitted that the intention of
legislation is to provide the option of reduced penalty when first
time issue is adjudicated by original authority. It has never
intended to provide option at first appellate stage or even by the
Tribunal.

We
have considered the submissions made by Mr. Ravani and also perused
very minutely the order passed by the authorities below. As a matter
of fact, all these submissions urged by Mr. Ravani were already
considered by this Court in its order dated 18.11.2009 in the case
of Messers Exotic
Associates Vs. Commissioner of Central Excise (Tax Appeal No.572 of
2007 with Tax Appeal No.869 of 2007 and Tax Appeal No.1942 of 2008,
in the case of Commissioner of Central Excise & Customs Vs. Rama
Synsilk Mills P. Ltd., decided on 21.1.2010.
This Court after considering the decision of Commissioner
of Central Excise Vs. Malbro Appliances, 2007 (79) RLT
109 (Delhi), Union of India Vs. Dharmendra Textiles, 2008 (231) ELT
3 (SC), Union of India Vs. Rajasthan Spinning & Weaving Mills,
2009 (238) ELT 3 (SC), K. P. Pouches (P) Ltd., Vs.
Union of India, 2008 (228) ELT 31 (Delhi), Commissioner of Central
Excise, Rohtak Vs. J. R. Fabrics Pvt. Ltd., 2009 (238) ELT 209,
has taken the view that the order passed by the Tribunal retaining
the penalty of 25% of the duty amount seems to be quite justified.
For the reasons recorded in the said two judgments, we do not feel
it necessary to take any different view in this Appeal.

We
have an occasion to deal with similar such submission made on behalf
of Revenue with regard to non-compliance of the pre-condition for
availment of benefit of reduced penalty under proviso to Section
11AC of the Central Excise Act, 1944. As per the first proviso, the
duty amount was not paid with interest and even the reduced penalty
of 25% was not deposited by the respondent within 30 days from the
date of such determination, as required
under second proviso to Section 11AC of the Act. Despite this, the
Court has granted benefit of the Proviso by issuing direction to the
adjudicating authority to give an option to the assessee.

Even
with regard to the submission of Mr. Ravani that the adjudicating
authority is not under any statutory obligation to set out in its
order, the availability of benefit of reduced penalty prescribed
under proviso to Section 11AC of the Central Excise Act and to give
an option to such person liable for penalty under that Section, was
considered by us in Tax Appeal No.572 of 2007 with tax Appeal No.869
of 2007 decided on 18.11.2009. We have observed therein that the
adjudicating authority has not calculated the interest neither in
the order-in-original nor even thereafter. It is, therefore, too
much to expect from the respondent – assessee to pay the interest
alongwith the duty amount in absence
of such calculation of interest. As far as statutory obligation of
the adjudicating authority is concerned, the Central Excise
Department itself has earlier issued Circular on 22.5.2008 wherein
it is clarified that in all cases wherein penalty under Section 11AC
of the Act is imposed, the provisions contained in the first and
second proviso of Section 11AC should be mandatorily mentioned in
the order-in-original itself by the adjudicating authority. It is,
therefore, not open for the revenue to agitate this issue before the
Court in contradiction of the Circular issued by the Central Excise
Department. This Court in Messers Exotic Associates
(Supra) has
directed the adjudicating authority to pass a fresh order giving
option to the assessee to pay the duty amount within 30 days by
making it explicitly clear in the order itself that if the assessee
wants to avail such option he is permitted to do so. In the case
on hand, since the duty
amount has already been paid by the respondent – assessee and if the
interest and/or reduced penalty of 25% were not paid by the
respondent – assessee, the adjudicating authority may send a
communication to the respondent – assessee indicating therein that
the particular amount of interest and/or 25% of the penalty of the
duty amount is not paid by the respondent – assessee and hence if
the assessee wants to avail the benefit of the reduced penalty of
25%, such amount of interest and/or penalty of 25% should be paid
within 30 days from the date of receipt of such communication,
failing which they would be liable to pay penalty under Section 11AC
equivalent to the amount of duty.

Since the order passed by
the Tribunal is in accordance with the view taken by this Court,
there is no question of considering the Circular issued by the
Central Board of Indirect Taxes on which reliance was placed by Mr.
Ravani.

In
the above view of the matter, we do not see any substance in this
tax appeal and no substantial question of law can be said to have
arisen out of the order of the Tribunal. This appeal is, therefore,
summarily dismissed.

[K. A. PUJ, J.] [RAJESH H. SHUKLA, J.]

kks

   

Top