High Court Patna High Court - Orders

Mohan Goswami vs The Union Of India & Ors on 9 September, 2011

Patna High Court – Orders
Mohan Goswami vs The Union Of India & Ors on 9 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Civil Writ Jurisdiction Case No.12672 of 2010
                   Mohan Goswami S/O Rsi Ram Narayan Goswami R/O Vill.+Post- Dhandiha,
                   P.S.- Koelwar, Distt.- Arra
                                                                         ... Petitioner

                                                    Versus
                   1. The Union Of India
                   2. Central Board Of Excise & Customs North Block, New Delhi Through Its
                      Chairman, The Chairman, Central Board Of Excise & Customs, North
                      Block, New Delhi
                   3. The Member, Central Board Of Excise & Customs, North Block, New
                      Delhi
                   4. The Chief Commissioner, Government Of India                   Ministry Of
                      Finance/Department Of Revenue, Customs (Preventive), Central Revenue
                      Building, Birchand Patel Path, Patna-800001
                   5. The Commissioner Of Customs (Prevent) Government Of India, Ministry
                      O Finance/Department Of Revenue, Customs (Preventive), 5th Floor,
                      Central Revenue Building, Bir Chand Patel Path, Patna-800001
                                                                        ... Respondents
                                                     --------

For the Petitioner : M/s Sanjeev Kumar Mishra and
Umesh Kumar Verma, Advocates
For the Respondents : Mrs. Nivedita Nirvikar, S.S.C.C.G. .

——–

03/ 09.09.2011 This writ petition has been filed by the petitioner for the

following reliefs :-

(i) For restraining the respondent-authorities to auction
the confiscated items under the provision of
Customs Act, contrary to the Government of India
circular where the procedure has been laid down
for disposal of the confiscated items.

(ii) For issuance of an appropriate writ in the nature of
mandamus commanding and directing the
respondents to destroy the Betel Nut which has
been seized/confiscated and put on auction vide
Tender Notice dated 12.05.2010 at lot No. GE-
09/INP/JBN/09-10, lot No. GE-10/ INP/ JBN/09-
10, lot No. GE-07/ INP/JBN/09-10 and lot No.
143UC/09 dated 16.09.2009.

(iii) For issuance of an appropriate writ in the nature of
-2-

mandamus commanding the respondents to destroy
the aforementioned betel nut measuring quantity
45.36 MT in the light of the relevant provisions of
the Customs Act.

(iv) For direction upon the respondent authorities to
take necessary disciplinary action against the
respondent Commissioner for disobeying the
direction issued by the Commissioner and
jeopardizing the life of million of consumers of
adulterated betel nuts as declared by the Central
Food Laboratory, Kolkata.

(v) Any other order or orders as your Lordships may
deem fit and proper in the facts and circumstances
of the case.

2. The petitioner claimed to be member of State

Committee, Indian National Trade Union Congress and purchaser of

betel nuts from Central Government Employees Consumer’s Co-

operative Society (Kendriya Bhandar) and National Consumer Co-

operative Federation (NCCF) and came to know that respondent Customs

Department was taking steps for auction sale of adulterated betel nuts,

which were confiscated under the Customs Act, 1962. He also claimed to

have sent letter dated 22.03.2010 (Annexure 6) to all the authorities

concerned regarding smuggling of betel nuts in collusion with Patna

Custom Authorities.

3. Learned counsel for the petitioner submitted that

betel nuts are the largest single consumer item smuggled into India from

Nepal regularly by organized gangs of smugglers and the Kanpur Gutka

Manufacturers were major financers of smuggling of betel nuts, which

was, thus, not only an economic offence of smuggling but was also a
-3-

health hazard spreading cancer through its products e.g. Gutka & Paan

Masala etc. and hence the authorities were duty bound to take steps for

checking the same.

4. Learned counsel for the petitioner further submitted

that in these circumstances the Central Government through Chief

Commissioner, Customs (Preventive), vide letter dated 30.04.2010

(Annexure 3), directed the Central Board of Excise & Customs not to

sell such confiscated items in public auction as they were sensitive

commodities prone to smuggling and to offer it to Kendriya Bhandar and

NCCF only as they were government organizations and similar directions

were earlier also issued by the Government of India to all the concerned

Departments vide letter dated 21.04.2010 (Annexure 4), letter dated

24.12.1997 (Annexure 3 series), Circular dated 27.02.1981 (Annexure 3

series) and Circular dated 12.02.1969 (Annexure 3 series).

5. Learned counsel for the petitioner also averred that

the Betel Nuts in question were adulterated with fungal growth and

insect damage as would be apparent from the Informal Analysis Report

dated 19.07.2010 (Annexure 2) of Raxaul Extension Centre of the

Central Food Laboratory, Kolkata. For these eventualities the

Government of India vide its letter dated 15.06.2001 (Annexure 5)

restrained the authorities from auction selling such goods in the country

and directed them to re-export it out of the country by following the usual

legal process or to destroy it as required under the relevant rules. Hence

he claimed that on this ground also the betel nut in question cannot be

auction sold.

-4-

6. On the other hand learned counsel for the

respondents submitted that there is no Kendriya Bhandar in Patna and

hence earlier such betel nuts were provided to NCCF for selling it in

retail to Co-operative Societies under the authorities, but subsequently

NCCF started selling it to big concerns like the Kanpur Manufacturers,

which were preparing hazardous and harmful items like Paan Masala and

Gutka etc. However, the petitioner has failed to implead NCCF as a party

in this case.

7. Learned counsel for the respondents stated that in

view of the said facts the Commissioner of Customs (Preventive) wrote

letter dated 22.01.2010 to the Directorate General of Vigilance (Customs

& Central Excise) for guidance regarding disposal of seized/confiscated

betel nuts to which the said Directorate replied vide letter dated

26.03.2010 (Annexure-A) that in these circumstances it would be proper

to allow the procedure of sale through public auction cum tender as

applicable in case of other commercial goods for the sake of

transparency. He also stated that in the said situation seized/confiscated

betel nuts are sold in all the States through E-Auction as has been done in

this State and this fact is apparent from FAX dated 25.01.2010

(Annexure-C) sent by Kolkata Office of the Commissioner of Customs

(Preventive) to his counterpart in Patna.

8. Learned counsel for the respondents claimed that

only after testing the betel nuts and grading them, they are recommended

for disposal for which a detailed prescribed procedure is adopted as

shown by the recommendations of 2009 and 2010 (Annexures-B series).
-5-

He also claimed that in one test at Raxaul the betel nuts in question were

found adulterated only on one count, but in the second test at Kolkata

they were not found adulterated on any count and only thereafter they

were recommended for E-Auction as directed by the Directorate General

of Vigilance (Customs & Central Excise) vide letter dated 26.03.2010

(Annexure-A). However, other betel nuts, which were found adulterated

were destroyed after taking permission dated 03.02.2009 (Annexure-D)

from the Commissioner of Customs (Preventive).

9. Learned counsel for the respondents averred that the

entire procedure as prescribed has been followed by the authorities, in

which anyone could have participated, even the petitioner, but neither he

participated nor raised any objection during the proceeding and only after

the bidding was complete and the auction purchaser was selected, he has

raised this frivolous objection, which is not sustainable as neither there

has been any procedural misconduct nor any illegality has been

committed by the authorities in this regard.

10. Considering the above noted arguments of learned

counsel for the parties and the materials on record, it is apparent that the

respondents have proceeded as per the rules and the various instructions

from the Central Government in view of the relevant circumstances and

developments specially the absence of Kendriya Bhandar and the illegal

activities of the NCCF. The respondents have also been able to show that

in the aforesaid circumstances they were duty bound to sell the betel nuts

by E-Auction after getting it tested at Kolkata Laboratory, which reported

it to be unadulterated and fit for human consumption.
-6-

11. Furthermore even as per the claim of the petitioner,

NCCF was the concerned person, which was deprived due to the

impugned action of the respondent-authorities, but neither the said NCCF

ever raised any grievance or filed any case, nor the petitioner even

impleaded NCCF as a party to this writ petition, although according to

the case made out by him it was a necessary party.

12. In any view of the matter, the petitioner has been

unable to substantiate and validly show from the statements made in the

writ petition that his interest had suffered or any right has been taken

away or he had been affected in any manner whatsoever by the impugned

action of the respondent-authorities. He has also failed to prove by any

valid material that he had ever been purchaser of betel nuts from

Kendriya Bhandar or NCCF.

13. Thus the petitioner appears to be a busy body

poking his nose in every pie in sight for sniffing out some advantage to

which he is not legally entitled and hence this writ petition, not being a

public interest litigation, cannot be legally entertained.

14. In the said circumstances, this Court does not find

any merit in this writ petition, which is, accordingly, dismissed.

MPS/                                  (S.N.Hussain, J.)