Bombay High Court High Court

Batliboi Limited vs Municipal Corporation For on 17 August, 2011

Bombay High Court
Batliboi Limited vs Municipal Corporation For on 17 August, 2011
Bench: P. B. Majmudar, R. M. Savant
                                                 1                              WP 1495/97

    lgc
                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                      
                              WRIT PETITION NO.1495 OF 1997




                                                              
          Batliboi Limited, a joint                  ]
          stock company incorporated                 ]
          under the Indian Companies                 ]
          Act, 1913 having their                     ]




                                                             
          registered office at Bharat                ]
          House, 5th Floor, 104, B. S.               ]
          Mumbai - 400 001                           ]....   Petitioner




                                                
                     versus
                                 
          1. Municipal Corporation for 
              Greater Bombay, through
                                                     ]
                                                     ]
              Municipal Commissioner,                ]
                                
              having his office at                   ]
              Opposite C. S. T., Fort,               ]
              Mumbai - 400 001                       ]
                                                     ]
               

          2. Municipal Octroi Inspector              ]
              at Dahisar Check Naka                  ]
            



              Dahisar (East), Mumbai 400 065         ]
                                                     ]
          3. Assistant Assessor and                  ]
              Collector (Octroi), Assessor           ]





              & Collectors Vigilance Cell            ]
              4th Floor, Shree Chatrapati            ]
              Shivaji Maharaj Market                 ]
              Building, Mata Ramabai                 ]
              Ambedkar Marg, Mumbai-400 001          ]....   Respondents.





          Mr.Mayur Khandeparkar i/by Kanga & Co. for the Petitioner.
          Ms. V S Gharpure for the Respondent/MCGM

                                               CORAM :       P B MAJMUDAR &
                                                             R M SAVANT, JJ.
                                               DATE   :      17th  August 2011




                                                              ::: Downloaded on - 09/06/2013 17:39:16 :::
                                                     2                               WP 1495/97



    ORAL JUDGMENT : [PER R M SAVANT, J]




                                                                                          
                                                                  
    1              The Petitioner-Company is  a manufacturer  of  Industrial  Package 

    Air-Conditioners.       The   cause   of   filing   the   above   Petition   was   detention   of 




                                                                 

consignment of its air-conditioners which arrived at Dahisar Check Naka in

three different trucks. The said trucks carrying assessable goods were detained

as the goods were undervalued by classifying the goods under Entry No. 52 of

the Octroi Rules which attracts rate at 4%, the invoice value of the goods being

Rs.1,64,000/-though the goods had passed the octroi limit and part of the

consignment was already delivered to one Precision Components Pvt. Ltd. for

whom they were meant. However, a part of the said consignment was

detained by the Respondents. A Stop Delivery Memo was issued under Rules

15 and 16 of the Octroi Rules 1965 and the Petitioner was called upon to

produce relevant documents octroi receipt/import invoice/goods consignment

notes. On receipt of the said stop delivery memo dated 3.9.1997, the

Petitioner placed before the concerned officer of the Respondent No.1-

Corporation i.e Respondent No.3 herein the relevant documents. The Petitioner

also simultaneously offered to pay on the invoice value of the seven package

air-conditioners, the octroi payable at the rate of 2%, since the said

consignment is covered under Item 50 of Schedule-H of the Bombay Municipal

Corporation Act, 1888. Since the Respondents did not accede to the request of

the Petitioner to release the part of consignment which was detained, the

::: Downloaded on – 09/06/2013 17:39:16 :::
3 WP 1495/97

Petitioner-Company was constrained to file the above Petition invoking the writ

jurisdiction of this Court.

2 The Petitioner in the above writ petition has inter alia sought the

following reliefs :-

(a) That this Hon’ble Court be pleased to
exercise jurisdiction vested in it under Article 226 of
the Constitution of India, and be pleased to declare that
the detention of the Petitioners’ part of the assessable

goods described in Exhibit “A” by the Respondents as
illegal, null, void, arbitrary and unconstitutional and

contrary to law;

(b) That this Hon’ble Court may be pleased to

declare that the refusal by the Respondents to accept
Petitioners payment of octroi at the rate of 2% on the
invoice value inclusive of excise duty on the said
consignment of goods described in Exhibit “A” hereto is

illegal, null, void, unconstitutional and contrary to
law ;

(c) That this Hon’ble Court further be pleased
to permanently restrain the Respondents, their officers,
servants and agents by a permanent order and

injunction from in any manner interfering with the
Petitioners clearing the said assessable goods described
in Exhibit “A” hereto upon payment by the Petitioners of
octroi at the rate of 2% on the invoice value inclusive of
the excise duty in respect of the said consignment of

goods described in “A” hereto;

(c)(i) That this Hon’ble Court be pleased to issue
a Writ of Mandamus or a writ in the nature of
mandamus or any other appropriate writ, order or
direction restraining the Respondents their officers,
servants and agents from in any manner levying octroi
duty in respect of the Petitioners package type air
conditioners in excess of the rate prescribed for Entry
50 of Schedule-H of the Bombay Municipal Corporation
Act, 1888, and further directing the Respondents, their
officers, servants and agents to forthwith withdraw

::: Downloaded on – 09/06/2013 17:39:16 :::
4 WP 1495/97

and/or cancel the said notice dated 17/18th September
1997 (Exhibit “N” hereto).”

3 The above Petition had come for admission on 25th September

1997 on which day an interim order came to be passed by a Division Bench of

this Court. By the said interim order the Respondents were directed to

forthwith release the goods seized by them on the condition that the Petitioner

would be pay the octroi duty due and payable on the basis of the original

invoices. It was further directed that the Petitioner should fully co-operate

during the investigation which is sought to be carried out by the Respondents

with regard to the alleged acts committed by the Petitioner-Company or by its

agent.

4 In the context of the reliefs sought in the above Petition, as also in

the context of the allegations made by the Respondents qua the Petitioner-

Company it would be apposite to reproduce Paragraph-9 of the affidavit in

reply filed by the Respondents herein. The same is reproduced as under :-

“9 From the above, it will be clear that the
petitioners and/or their agents, knowingly fully well
and consciously deviced the fraudulent documents with
malafide intention to evade the payment of octroi in all
the abovementioned 3 cases by fraudulently producing
faked documents showing value of the goods imported
in the City on the lower side and having brought into
the City the materials/goods on different names. I say
that, this being clear case of deliberate intention to
evade the octroi, these respondents are entitled to
investigate the matter thoroughly in order to ascertain
the persons involved in this particular racket and the

::: Downloaded on – 09/06/2013 17:39:16 :::
5 WP 1495/97

quantum of evasion of octroi. These respondents are
not in issue on the rate at which octroi is to be
collected. I say that if these respondents are not

permitted to thoroughly investigate the matter and
ascertain the persons responsible in the evasion of

payment of octroi, it will set bad precedent. These
respondents are further entitled to prosecute the
persons involved in deliberate and intentional evasion
of payment of octroi u/s.478-1A and 478-1B of the
B.M.C. Act. The petitioners’ contention that his regular

agent was not available, is also after thought and
statement made in petition is false statement in as
much as the petitioners’ regular agent i.e. Kamal
Agency had in fact cleared consignment of other parties

on 2.9.1997 as evident from the records maintained by
these respondents. Act of the petitioners in approaching

some other agent in clearing their consignment, has
been done with clear intention to evade the payment of
octroi. The petitioners are not even revealing the

names of the agents to whom they have engaged in
clearing the consignment imported into this City.”

5 Reading of Para-9 of the affidavit in reply of the Respondents

therefore discloses that in so far as rate at which the octroi was due in respect

of the goods in question, the Respondents had no issue. The issue was only as

regards the alleged fraudulent documents produced by the Petitioner on the

basis of which it is the case of the Respondents that the goods were

undervalued.

6 During the course of hearing of the above Petition, Shri

Khandeparkar, the learned counsel appearing for the Petitioner, fairly conceded

that in view of the interim order dated 25th September 1997, except prayer

clause (c)(i), all the other prayers have worked themselves out, since the goods

were directed to be released by this Court.

::: Downloaded on – 09/06/2013 17:39:16 :::

                                                         6                                WP 1495/97



    7               In so far as prayer clause (c)(i) is concerned, the said prayer is 




                                                                                               

referable to the document dated 17th September 1997 which has been annexed

to the Petitioner later on as Exhibit “N” by way of amendment. The author of

the said document is the Assessor & Collector Vigilance Cell (Octroi) of the

Respondent No.1-Corporation. In the said letter dated 17th September 1997, it

is stated that it is prima facie noticed that octroi has been paid less due to

wrong classification of the consignments. Therefore the Petitioner was

requested to furnish the certified copies of Excise Gate Passes, Import Invoices,

Challans and Lorry Receipts for confirmation of value declared at the time of

import and confirmation of the correctness of payment of octroi. By the said

letter the Petitioner was requested to pay the difference of Rs.81,473/-

provisionally as mentioned in the accompanying statement pending verification

of the documents called for.

8 In so far as the said letter dated 17th September 1997 is concerned,

it is contended by Shri Khandeparkar, the learned counsel appearing for the

Petitioner, that since in the affidavit in reply the Respondents have stated that

since there is no issue as regards the rate at which the duty is payable in

respect of the goods in question, the said issue of classification therefore does

not survive for consideration in respect of the goods in question.

::: Downloaded on – 09/06/2013 17:39:16 :::

                                                     7                               WP 1495/97

    9              The   interim   order   dated   25th  September   1997   permitting   the 

Respondents to clear the goods was passed on the basis of the document dated

17th September 1997 and it is the case of the Respondents that there was an

undervaluation of goods in question and the gravamen of the allegations of the

Respondents was that the Petitioner had produced fraudulent documents.

10 The learned counsel appearing for the Respondent-Corporation

Ms.Gharpure stated that no investigation has been carried out pursuant to the

said interim order dated 25th September 1997. In view of what is stated by the

Respondents in their affidavit in reply we do not deem it necessary to go into

the aspect of the classification of the goods in question. However, we permit

the Respondents to carry out the investigation in terms of the said interim

order dated 25th September 1997 within a period of three months from date.

This is in view of the fact that there is an allegation of fraudulent documents

being produced by the Petitioner. If the said investigation is not completed

within the aforesaid period, the Respondents would thereafter not be entitled

to carry out such investigation and the classification as made by the Petitioner

at the time of payment of octroi under Entry 50 of the Octroi Rules would be

final and conclusive. In so far as the investigation is concerned, the

contentions of the Petitioner are explicitly kept open and the Petitioner would

also be entitled to rely upon the pronouncements of this Court in that regard.

::: Downloaded on – 09/06/2013 17:39:16 :::

                                                   8                               WP 1495/97

    11            Since it is the case of the Petitioner that all the relevant documents 

have already been submitted to the Respondents, the averment to that effect is

found in Para-10 of the Petition, the Respondents would, therefore, carry out

investigation on the basis of the said documents which have been already

submitted to the Respondents.

12 Rule is accordingly disposed of in the aforesaid terms with parties

to bear their respective costs.

    [R.M.SAVANT, J]                                                      [P.B.MAJMUDAR, J]
                                
           
        






                                                                ::: Downloaded on - 09/06/2013 17:39:16 :::