Supreme Court of India

Commnr. Of Customs(Preventive) vs M/S. Aafloat Textiles (I) … on 16 February, 2009

Supreme Court of India
Commnr. Of Customs(Preventive) vs M/S. Aafloat Textiles (I) … on 16 February, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                       REPORTABLE



                  IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                    CIVIL APEPAL NO. 2447 OF 2007



Commnr. of Customs (Preventive)                         ...Appellant



                                   Versus



M/s Aafloat Textiles (I) Pvt.Ltd. and Ors.              ...Respondents



                             JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Challenge in this appeal is to the order passed by the Customs, Excise

and Service Tax Appellate Tribunal, West Zonal Bench at Mumbai (in short

the `CESTAT’). Challenge before the CESTAT was to the order of

Commissioner of Customs who confirmed the duty demand of
Rs.6,69,40,149/- on 9 consignments of gold and silver imported by M/s

Aafloat Textiles (India) Ltd. (Formerly known as M/s Akai Impex Ltd.)

under Section 28 alongwith appropriate interest under Section 28AB of the

Customs Act, 1962 (in short the `Act’). The benefit of exemption in terms

of Notification No.117/94-Cus. Dated 27.4.1997 was denied and liability of

the goods to confiscation under Section 111(d) and (o) of the Act was

upheld. But since the goods were not available, confiscation was not

ordered. Penalty equal to duty amount on the importer under Section 114A

of the Act was imposed and Rs.50 lakhs was imposed on Shri Mahendra

Shah and Rs.25 lakhs each on four other appellants before the CESTAT.

2. Case of the department that the Special Import License (in short

`SIL’) purchased by the importer from brokers for clearance of gold and

silver was forged and, therefore, was not valid for the consignments in

question.

3. Background facts as emerging from the Commissioner’s order are that

the office premises of one M/s. Gazebo and M/s. Mahavir Corporation, were

searched by officers of DRI and copy of SIL No.3536539 dated 6.8.1997

issued to M/s. Track Industries, Kanpur, was recovered. The Joint Director

2
General of Foreign Trade, Kanpur informed that no such licence had been

issued and that the signature and security seal of their Foreign Trade

Development Officer had been forged. The proprietor of M/s Gazebo, Shri

R.T. Shah stated on 19.1.1998 that he had purchased the above bogus SIL

from one Shri Sushil Kumar Lohia who, in turn admitted that the SIL was

given to him by one Shri Manoj Kumar Jain and that he had obtained

several bogus SILs from one Naresh Sheth and Shri Dinesh Buchasia,

whose residential premises were searched and certain documents were

recovered and his statement was recorded, wherein he stated that he had

only dealt in 7 SILs which he bought at low premium from one Rajesh

Chopra and that the SILs were forged. Shri Shinivas Pannalal Kalantri,

General Manager of the importer company stated that gold/silver had been

imported under SIL during the year 1996-97 and 1997-98, that one M/s.

Lalbhai Trading Co. and two others were the clearing agents; that Shri

Prakash Mohta of Finance Department looked after the purchase of SILs.

The Chairman of the importer company stated that he looked after

negotiation and purchase of bullion and sale of bullion; that Shri Prakash

Mohta looked after purchase of licences, clearance of goods, delivery,

payment to supplier etc. and that licence brokers through whom SILs were

purchased and whom he knew, were Mr. Pachisia and Mr. Ketan Shah. The

3
statement of Shri Prakash Mohta, was also recorded in which he confirmed

that he was looking after purchase of SILs for import of bullion and

subsequently selling them in the local market. Shri Mahendra Shah stated

that he had sold bogus SILs to the importer company. Shri Rasiklal Mehta

stated that he and one AtuI Garodia met one Shri D.R. Gulati in Bombay

who told that he could provide bogus SIL for which he would charge 3% to

4% premium, that Shri Gulati used to provide bogus SILs and Shri Garodia

used to sell them in market and give them a premium of 3%.

4. The demand was confirmed under the proviso to Section 28(1) of the

Act. The stand of the revenue that since the licenses were forged and were

void, the buyer cannot have better title than the seller. CESTAT in appeal

was of the view that the appeal could be disposed only on the ground of

limitation without going into the merits of the matter. It was observed that

there was no evidence to show that the importer had knowledge about the

SIL being non- genuine.

5. It was also stated that the period of limitation is not to be reckoned

from the date of discovery of the forgery. Accordingly, the demands

including the penalty imposed were cancelled.

4

6. In support of the appeal, learned counsel for the appellant submitted

that since the SIL involved was established to be forged there was no

question of denying the extended period of limitation.

7. Learned counsel for the respondents on the other hand submitted that

the department has not established that the buyer had knowledge about the

forgery. The mens rea being one of the ingredients to avail extended period

of limitation the CESTAT was justified in its conclusions.

8. As noted above, the CESTAT has not gone into the question whether

the SIL involved was genuine or not. It was of the view that the department

has not established that buyer had knowledge that there was any forgery

involved.

9. “fraud” means an intention to deceive; whether it is from any

expectation of advantage to the party himself or from the ill will towards

the other is immaterial. The expression “fraud” involves two elements,

deceit and injury to the person deceived. Injury is something other than

economic loss, that is, deprivation of property, whether movable or

immovable or of money and it will include and any harm whatever caused

5
to any person in body, mind, reputation or such others. In short, it is a non-

economic or non-pecuniary loss. A benefit or advantage to the deceiver,

will almost always call loss or detriment to the deceived. Even in those rare

cases where there is a benefit or advantage to the deceiver, but no

corresponding loss to the deceived, the second condition is satisfied. (See

Dr. Vimla v. Delhi Administration (1963 Supp. 2 SCR 585) and Indian

Bank v. Satyam Febres (India) Pvt. Ltd. (1996 (5) SCC 550).

10. A “fraud” is an act of deliberate deception with the design of

securing something by taking unfair advantage of another. It is a deception

in order to gain by another’s loss. It is a cheating intended to get an

advantage. (See S.P. Changalvaraya Naidu v. Jagannath (1994 (1) SCC 1).

11. “Fraud” as is well known vitiates every solemn act. Fraud and justice

never dwell together. Fraud is a conduct either by letter or words, which

includes the other person or authority to take a definite determinative stand

as a response to the conduct of the former either by words or letter. It is

also well settled that misrepresentation itself amounts to fraud. Indeed,

innocent misrepresentation may also give reason to claim relief against

fraud. A fraudulent misrepresentation is called deceit and consists in

leading a man into damage by willfully or recklessly causing him to believe

6
and act on falsehood. It is a fraud in law if a party makes representations,

which he knows to be false, and injury ensues therefrom although the

motive from which the representations proceeded may not have been bad.

An act of fraud on court is always viewed seriously. A collusion or

conspiracy with a view to deprive the rights of the others in relation to a

property would render the transaction void ab initio. Fraud and deception

are synonymous. Although in a given case a deception may not amount to

fraud, fraud is anathema to all equitable principles and any affair tainted

with fraud cannot be perpetuated or saved by the application of any

equitable doctrine including res judicata. (See Ram Chandra Singh v.

Savitri Devi and Ors. (2003 (8) SCC 319).

12. “Fraud” and collusion vitiate even the most solemn proceedings in

any civilized system of jurisprudence. It is a concept descriptive of human

conduct. Michael Levi likens a fraudster to Milton’s sorcerer, Comus, who

exulted in his ability to, `wing me into the easy hearted man and trap him

into snares’. It has been defined as an act of trickery or deceit. In Webster’s

Third New International Dictionary “fraud” in equity has been defined as an

act or omission to act or concealment by which one person obtains an

advantage against conscience over another or which equity or public policy

forbids as being prejudicial to another. In Black’s Legal Dictionary,

7
“fraud” is defined as an intentional perversion of truth for the purpose of

inducing another in reliance upon it to part with some valuable thing

belonging to him or surrender a legal right; a false representation of a

matter of fact whether by words or by conduct, by false or misleading

allegations, or by concealment of that which should have been disclosed,

which deceives and is intended to deceive another so that he shall act upon

it to his legal injury. In Concise Oxford Dictionary, it has been defined as

criminal deception, use of false representation to gain unjust advantage;

dishonest artifice or trick. According to Halsbury’s Laws of England, a

representation is deemed to have been false, and therefore a

misrepresentation, if it was at the material date false in substance and in

fact. Section 17 of the Indian Contract Act, 1872 defines “fraud” as act

committed by a party to a contract with intent to deceive another. From

dictionary meaning or even otherwise fraud arises out of deliberate active

role of representator about a fact, which he knows to be untrue yet he

succeeds in misleading the representee by making him believe it to be true.

The representation to become fraudulent must be of fact with knowledge

that it was false. In a leading English case i.e. Derry and Ors. v. Peek (1886-

90) All ER 1 what constitutes “fraud” was described thus: (All ER p. 22 B-

C) “fraud” is proved when it is shown that a false representation has been

8
made (i) knowingly, or (ii) without belief in its truth, or (iii) recklessly,

careless whether it be true or false”. But “fraud” in public law is not the

same as “fraud” in private law. Nor can the ingredients, which establish

“fraud” in commercial transaction, be of assistance in determining fraud in

Administrative Law. It has been aptly observed by Lord Bridge in Khawaja

v. Secretary of State for Home Deptt. (1983) 1 All ER 765, that it is

dangerous to introduce maxims of common law as to effect of fraud while

determining fraud in relation of statutory law. “Fraud” in relation to statute

must be a colourable transaction to evade the provisions of a statute. “If a

statute has been passed for some one particular purpose, a court of law will

not countenance any attempt which may be made to extend the operation of

the Act to something else which is quite foreign to its object and beyond its

scope. Present day concept of fraud on statute has veered round abuse of

power or mala fide exercise of power. It may arise due to overstepping the

limits of power or defeating the provision of statute by adopting subterfuge

or the power may be exercised for extraneous or irrelevant considerations.

The colour of fraud in public law or administration law, as it is developing,

is assuming different shades. It arises from a deception committed by

disclosure of incorrect facts knowingly and deliberately to invoke exercise

of power and procure an order from an authority or tribunal. It must result

9
in exercise of jurisdiction which otherwise would not have been exercised.

The misrepresentation must be in relation to the conditions provided in a

section on existence or non-existence of which the power can be exercised.

But non-disclosure of a fact not required by a statute to be disclosed may

not amount to fraud. Even in commercial transactions non-disclosure of

every fact does not vitiate the agreement. “In a contract every person must

look for himself and ensures that he acquires the information necessary to

avoid bad bargain. In public law the duty is not to deceive. (See Shrisht

Dhawan (Smt.) v. M/s. Shaw Brothers, (1992 (1) SCC 534).

13. In that case it was observed as follows:

“Fraud and collusion vitiate even the most solemn proceedings
in any civilized system of jurisprudence. It is a concept
descriptive of human conduct. Michael levi likens a fraudster
to Milton’s sorcerer, Comus, who exulted in his ability to,
‘wing me into the easy-hearted man and trap him into snares’.

It has been defined as an act of trickery or deceit. In Webster’s
Third New International Dictionary fraud in equity has been
defined as an act or omission to act or concealment by which
one person obtains an advantage against conscience over
another or which equity or public policy forbids as being
prejudicial to another. In Black’s Legal Dictionary, fraud is
defined as an intentional perversion of truth for the purpose of
inducing another in reliance upon it to part with some valuable
thing belonging to him or surrender a legal right; a false
representation of a matter of fact whether by words or by
conduct, by false or misleading allegations, or by concealment
of that which should have been disclosed, which deceives and
is intended to deceive another so that he shall act upon it to his
legal injury. In Concise Oxford Dictionary, it has been defined

10
as criminal deception, use of false representation to gain unjust
advantage; dishonest artifice or trick. According to Halsbury’s
Laws of England, a representation is deemed to have been
false, and therefore a misrepresentation, if it was at the material
date false in substance and in fact. Section 17 of the Contract
Act defines fraud as act committed by a party to a contract with
intent to deceive another. From dictionary meaning or even
otherwise fraud arises out of deliberate active role of
representator about a fact which he knows to be untrue yet he
succeeds in misleading the representee by making him believe
it to be true. The representation to become fraudulent must be
of the fact with knowledge that it was false. In a leading
English case Derry v. Peek [(1886-90) ALL ER Rep 1: (1889)
14 AC 337 (HL)] what constitutes fraud was described thus:
(All Er p. 22 B-C)

`Fraud is proved when it is shown that a false
representation has been made (i) knowingly, or (ii)
without belief in its truth, or (iii) recklessly, careless
whether it be true or false’.”

14. This aspect of the matter has been considered by this Court in Roshan

Deen v. Preeti Lal (2002 (1) SCC 100) Ram Preeti Yadav v. U.P. Board of

High School and Intermediate Education (2003 (8) SCC 311), Ram Chandra

Singh’s case (supra) and Ashok Leyland Ltd. v. State of T.N. and Another

(2004 (3) SCC 1).

15. Suppression of a material document would also amount to a fraud on

the court. (see Gowrishankar v. Joshi Amba Shankar Family Trust (1996 (3)

SCC 310) and S.P. Chengalvaraya Naidu’s case (supra).

11

16. “Fraud” is a conduct either by letter or words, which induces the

other person or authority to take a definite determinative stand as a response

to the conduct of the former either by words or letter. Although negligence

is not fraud but it can be evidence on fraud; as observed in Ram Preeti

Yadav’s case (supra).

17. In Lazarus Estate Ltd. v. Beasley (1956) 1 QB 702, Lord Denning

observed at pages 712 & 713, “No judgment of a Court, no order of a

Minister can be allowed to stand if it has been obtained by fraud. Fraud

unravels everything.” In the same judgment Lord Parker LJ observed that

fraud vitiates all transactions known to the law of however high a degree of

solemnity. (page 722)

18. These aspects were highlighted in the State of Andhra Pradesh and

Anr. v. T. Suryachandr Rao (2005 (5) SCALE 621) and Bhaurao Dagdu

Paralkar v. State of Maharashtra and Ors. (2005 (7) SCC 605)

19. It was for the buyer to establish that he had no knowledge about the

genuineness or otherwise of the SIL in question.

12

20. The maxim caveat emptor is clearly applicable to a case of this

nature. As per Advanced Law Lexicon by P. Ramanatha Aiyar, 3rd Edn.

2005 at page 721: Caveat emptor means “Let the purchaser beware.” It is

one of the settled maxims, applying to a purchaser who is bound by actual

as well as constructive knowledge of any defect in the thing purchased,

which is obvious, or which might have been known by proper diligence.

21. “Caveat emptor does not mean either in law or in Latin that the buyer

must take chances. It means that the buyer must take care.” (See Wallis v.

Russell (1902) 21 R 585, 615).

22. “Caveat emptor is the ordinary rule in contract. A vendor is under no

duty to communicate the existence even of latent defects in his wares unless

by act or implication he represents such defects not to exist.” (See William

R. Anson, Principles of the Law of Contract 245 (Arthur L. Corbin Ed.3d.

Am. ed.1919) Applying the maxim, it was held that it is the bounden duty of

the purchaser to make all such necessary enquiries and to ascertain all the

facts relating to the property to be purchased prior to committing in any

manner.

13

23. Caveat emptor, qui ignorare non debuit quod jus alienum emit. A

maxim meaning “Let a purchaser beware; who ought not to be ignorant that

he is purchasing the rights of another. Hob. 99; Broom; Co., Litl. 102 a: 3

Taunt. 439.

24. As the maxim applies, with certain specific restrictions, not only to

the quality of, but also to the title to, land which is sold, the purchaser is

generally bound to view the land and to enquire after and inspect the title-

deeds; at his peril if he does not.

25. Upon a sale of goods the general rule with regard to their nature or

quality is caveat emptor, so that in the absence of fraud, the buyer has no

remedy against the seller for any defect in the goods not covered by some

condition or warranty, expressed or implied. It is beyond all doubt that, by

the general rules of law there is no warranty of quality arising from the bare

contract of sale of goods, and that where there has been no fraud, a buyer

who has not obtained an express warranty, takes all risk of defect in the

goods, unless there are circumstances beyond the mere fact of sale from

which a warranty may be implied. (Bottomley v. Bannister, [1932] 1 KB

458 : Ward v. Hobbs, 4 App Cas 13}. (Latin for Lawyers)

14

26. No one ought in ignorance to buy that which is the right of another.

The buyer according to the maxim has to be cautious, as the risk is his and

not that of the seller.

27. Whether the buyer had made any enquiry as to the genuineness of the

license within his special knowledge. He has to establish that he made

enquiry and took requisite precautions to find out about the genuineness of

the SIL which he was purchasing. If he has not done that consequences have

to follow. These aspects do not appear to have been considered by the

CESTAT in coming to the abrupt conclusion that even if one or all the

respondents had knowledge that the SIL was forged or fake that was not

sufficient to hold that there was no omission or commission on his part so as

to render silver or gold liable for confiscation.

28. As noted above, SILs were not genuine documents and were forged.

Since fraud was involved, in the eye of law such documents had no

existence. Since the documents have been established to be forged or fake,

obviously fraud was involved and that was sufficient to extend the period of

limitation.

15

29. In view of this finding the other issues raised by the respondent are of

academic interest.

30. The appeal is allowed. There shall be no order as to costs.

……………………………………J.
(Dr. ARIJIT PASAYAT)

……………………………………J.
(Dr. MUKUNDAKAM SHARMA)

New Delhi,
February 16, 2009

16