Customs, Excise and Gold Tribunal - Delhi Tribunal

Cce vs Varadhman Spg. And General Mills … on 27 June, 2006

Customs, Excise and Gold Tribunal – Delhi
Cce vs Varadhman Spg. And General Mills … on 27 June, 2006
Equivalent citations: 2006 (111) ECC 238, 2006 ECR 238 Tri Delhi
Bench: M Ravindran


ORDER

M.V. Ravindran, Member (J)

1. This application for rectification of mistake is filed by the Reveagainst Final Order No. 1994/05-SM(BR) dated 22.11.2005.

2. Learned D.R. submits that the mistake apparent on record is that the question of time bar was raised before the first appellate authority in support of which he relies upon the grounds of appeal taken in EA-2.

3. Considered the submissions made by both sides and perused the record. I find from the application for rectification of mistake that the department wants the Tribunal to re-consider the order dated 22.11.2005 on the ground that the department had, in fact, agitated the time bar aspect before the first appellate authority and there is a mistake in the Tribunal’s order, as much that it has noted “though the reason best known to them, the revenue authorities did not prefer an appeal against the point of time-bar before the Commissioner, but they preferred an appeal on merits.” On plain reading of the Order-in-Appeal dated 16.10.2003 it is very clear that the appellant (i.e. Revenue in this case) before the first appellate authority had not challenged the time bar aspect by refuting the order-in-original with detailed grounds against the time bar. Since the revenue did not take up the issue with detailed challenge, now it cannot be allowed to raise the same at second appeal stage. Further, during the course of arguments a question was put from the Bench, whether the time bar aspect was being agitated strongly before the Commissioner (Appeals), for which the answer was in negative. Since the issue of time bar was not agitated by the Revenue before first appellate authority, they are precluded, raising the issue before the Tribunal.

4. Five members Larger Bench of the Tribunal in the case of Om Prakash Bhatia v. C.C., New Delhi as reported at has held as under:

Rectification of mistake – Mistake apparent from the record contemplated by Section 129B(2) of Customs Act, 1962 cannot be one that is to be brought out by along drawn out arguments – Mistake apparent from the record cannot be spelled out on the ground that all the grounds mentioned in the memo of appeal were not dealt with by the Tribunal when it pronounced the final order.

The ratio of the Larger Bench decision squarely states that mistake apparent from the record can only be considered for rectification of mistake. In the case before me the Revenue is unable to show that the mistake is apparent on the face of the record. Hence, the Tribunal’s order dated 22.11.2005 is correct and does not require any reconsideration. To my mind, there is no mistake apparent on the face of the record. Accordingly, application for rectification of mistake is dismissed.

(Dictated & pronounced in the Open Court.)