Judgements

Ambuja Intermediates Ltd., … vs Commissioner Of Central … on 11 March, 2004

Customs, Excise and Gold Tribunal – Mumbai
Ambuja Intermediates Ltd., … vs Commissioner Of Central … on 11 March, 2004
Bench: J Balasundaram, A M Moheb


ORDER

Jyoti Balasundaram, Member (J)

1. After hearing both sides for sometime on the applications for waiver of pre-deposit of duty and penalty, details of which are given in the annexure, we find that it was possible to decide the appeals themselves at this stage as the principal grievance of the appellants is that of violation of principles of natural justice inasmuch as after filing of the final reply on 17/05/2003, in which they had requested that they may be extended an opportunity of personal hearing before the adjudicating authority, the impugned order was passed without granting them an opportunity. Hence with the consent of both sides we take up the appeals for final disposal.

2. The case of the department in brief relates to clandestine clearance of napthalene and of DASA (4,4 Di Arnino Sulfanilide) and H. Acid manufactured by using naphthalene and other raw materials. The finding of clandestine removal is inter alia based upon input-output ratio . Without going into the merits of the demand we find it is possible to take a view on the plea of the appellants regarding the order being passed without hearing them. We find that the appellants had filed an interim reply and then cross-examined certain witnesses on 8th February, 2003 after filing of their preliminary reply. On 17/05/2003 the final reply was filed and in the covering letter they had asked for an opportunity of personal hearing. We find that such hearing was not grated. Therefore we set aside the impugned order and remand the case to the jurisdictional Commissioner to pass fresh orders after hearing the appellants.

3. The appeals are thus allowed by remand.

Annexure

Details of Duty and Penalty

s. No.

Appeal No.

Name of the Appellant

Duty (Rs.)

Penalty (Rs.)

1.

E/3384/2003

Ambuja Intermediates Ltd.

64,72,2107-

64,72,2107-

2.

E/3385/2003

Mahendra M. Patel

5,00,0007-

3.

E/3386/2003

Dineshchandra R. Shah

5,00,0007-

4.

E/3387/2003

Harakchand R. Shall

5,00,0007-