High Court Kerala High Court

The Official Liquidator vs The Commissioner Of Customs … on 7 November, 2008

Kerala High Court
The Official Liquidator vs The Commissioner Of Customs … on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Co.Appeal.No. 1 of 2003()


1. THE OFFICIAL LIQUIDATOR,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF CUSTOMS CUSTOM HOUSE
                       ...       Respondent

                For Petitioner  :SRI.CHACKO GEORGE (SR.)

                For Respondent  :SMT.I. SHEELA DEVI, ADDL.CGSC

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/11/2008

 O R D E R
                J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                        --------------------------------------
                 Company Appeal Nos.1 and 2 of 2003
                         -------------------------------------
                        Dated 7th November, 2008

                                 JUDGMENT

Koshy,J.

A company named M/s.Toshiba Anand Batteries Ltd. was

ordered to be wound up by the Company Court by order dated 5.11.1996

in Company Petition No.1 of 1996 after reference made by the Board For

Industrial And Financial Reconstruction (BIF), under section 20 of the

Sick Industrial Companies (Special Provisions) Act, 1987. While the

company was functioning, it imported two consignments of zinc callots –

20 MT and 23 MT respectively, agrregating to 43 MT, from Peru. The

goods were discharged by steamer lines in Cochin Port and taken into

custody by the Cochin Port Trust. The goods were bonded in customs

approved private bonded warehouse. Therefore, customs duty need be

paid only at the time of clearance from the bonded warehouse. Before

the company cleared the materials from the warehouse, the company

closed its operations. The bonded periods expired and no steps were

taken to renew the bonds. Therefore Customs Department sold the two

consignments of bonded materials, on different dates, for an aggregate

sale value of Rs.18,75,000/= and it was retained by the customs

authorities. The Official Liquidator filed CA.No.490/97 for transfer of the

above amount of Rs.18,75,000/= to himself as part of the assets of the

Co.A.1 & 2/2003 2

company. The Assistant Collector of Customs preferred a claim of

Rs.1,08,03,735/= for customs duty and allied charges due from the

company on various consignments of goods imported by the company

including the 43 MT zinc callots above referred to. The Official

Liquidator admitted the Assistant Commissioner’s claim to the extent

of Rs.77,73,662/= and rejected the claim in respect of two items,

aggregating to Rs.30,30,073/= as 43 MT imported zinc callots were

sold by the customs authority and 50 MT zinc callots were in the

custody of the Sub Court, Cochin and it was not taken possession by

the Official Liquidator. The Company Court dismissed

CA.No.490/1997. Once the goods were sold in auction as abandoned

when the goods were not cleared from the bonded warehouse, owner

cannot claim any right of the proceeds of the sale and after

abandoning the items and not clearing within the bonded period, the

owner cannot claim for the goods or its value. Therefore, we agree

with the company court in dismissing C.A.No.490/97. But, the

Company Court allowed the claim of the customs department to the

tune of Rs.13,61,099/= more than the amount admitted by the Official

Liquidator which represents the duty on the above goods. We are of

the opinion that after appropriating the value of the goods, the

customs authorities cannot claim any customs duty. In this

connection, we refer to section 23(2) of the Customs Act and decision

of the Bombay High Court in Mafatlal Fine Spinning &

Manufacturing Co. Ltd. v. Union of India and others (1987 (27)

E.L.T 19 (Bom.)). Therefore, the Company Court ought not have

Co.A.1 & 2/2003 3

allowed the claim of duty in respect of the same. The Official

Liquidator has allowed the claim of customs authorities to the tune of

Rs.77,73,662/-. In any event, duty of the abandoned goods which was

not cleared from the bonded warehouse cannot be claimed as customs

authorities sold the goods as it was not cleared from the bonded

warehouse within the time allowed and treated it as abandoned goods

and appropriated its proceeds. Thereafter, it is not justified for

claiming customs duty on that goods (43 MT of zinc callots) than that

was allowed by the Official Liquidator. With regard to 50 MT zinc

callots in the custody of Cochin Sub Court, claim can be filed only

after disposal of the case pending in the Sub Court as ownership of

the goods in question is still in dispute. Company court went wrong

in allowing the claim of the customs authorities to the extent of

Rs.13,61,099/= regarding the duty on 43 MT of zinc callots sold by

them and 50 MT of zinc callots now under custody of the sub court.

In the above circumstances, we dismiss Co.A.No.1 of 2003

and allow Co.A.No.2 of 2003.

J.B.KOSHY
JUDGE

THOMAS P. JOSEPH
JUDGE

tks