Allahabad High Court High Court

M/S Parmarth Iron Pvt. Ltd. Thru’ … vs Commissioner Of Central Excise-I … on 15 June, 2010

Allahabad High Court
M/S Parmarth Iron Pvt. Ltd. Thru’ … vs Commissioner Of Central Excise-I … on 15 June, 2010
Court No. - 10

Case :- WRIT TAX No. - 898 of 2010

Petitioner :- M/S Parmarth Iron Pvt. Ltd. Thru' Director Lalit Agrawal


Respondent :- Commissioner Of Central Excise-I & Another


Petitioner Counsel :- Krishna Agrawal,P. Agrawal
Respondent Counsel :- S.S.C.

Hon'ble Rakesh Sharma,J.

Heard Sarvasri Pradeep Agrawal and Krishna Agrawal, learned counsel for
the petitioner as well as learned Standing Counsel and perused the record.

It emerges from the record that as a result of search and seizure in the factory
and premises of the petitioner as well as investigation etc. formal proceedings
were initiated against the petitioner by the Central Excise Department. In
furtherance of the proceedings, a show cause notice was issued against him on
7.7.2008. Lateron, a corrigendum was issued to the show cause notice by the
Director General of Central Excise Intelligence on 9.9.2008. The petitioner
submitted a formal application 20.1.2009, requesting the Commissioner,
Central Excise, Meerut-I to make available to him physical form/hard copies
of the documents relied upon by the Department and referred in the show
cause notice dated 7.7.2008. Detailed submissions were made that the copies
of the documents mentioned in the show cause notice and other materials
were necessary for offering proper and adequate reply to the show cause
notice. The petitioner has placed reliance on some relevant Circulars issued
by the Department on 25.4.1988, 10.6.1988 and 18.9.2006. These Circulars
are statutory in nature and provide detailed guidelines to be followed during
the proceedings. The Commissioner of Central Excise, Meerut-I had indicated
in his order dated 27.10.2009 that a C.D. containing the said documents has
been made available to him. Responding to this, the petitioner filed two
Applications on 23.11.2009, one, for supply of photostat copies of the relied
upon documents and the other seeking cross-examination of the persons,
whose statements have been relied upon by the Department. The copies of the
documents, relied upon in the show cause notice and other materials have not
been supplied to the petitioner. The petitioner requested for supply of hard
copies, that is, photostat copies of all the documents relied upon and referred
in the show cause notice. Since some reports were relied upon in the
statements of witnesses, which were recorded, it was incumbent upon the
Authorities to allow the petitioner to have opportunity of cross-examination of
various persons, details of which were given in the application dated
23.11.2009. The Department has fixed 10th June, 2010 as a date for final
hearing without making available all above documents and opportunity of
cross-examining the witnesses.

Sri Pradeep Agrawal, learned counsel for the petitioner has placed reliance on
a judgment rendered by a Division Bench of this Court in Writ Petition (Tax)
249 of 2007, M/s Bhushan Steel & Strips Ltd. Vs. Union of India and others,
on 1.3.2007 in support of his submissions. In this case, the Division Bench of
this Court has placed reliance on several judgments rendered by Hon’ble Apex
Court and other High Courts.

Next judgment relied upon by the learned Counsel for the petitioner is 2009
(242) E.L.T. 189(Del.), J & K Cigarettes Ltd. Vs. Collector of Central Excise
in support of his submission.

After hearing learned counsel for the petitioner as well as learned Standing
Counsel and perusing the materials on record, this Court finds substance in
the submissions of learned counsel for the petitioner. In Tribhuvandas Bhimji
Javeri Vs. Collector of Central Excise, 1997 (92), E.L.T. 467 (SC), the
Hon’ble Apex Court held that non return of the documents by the authorities
may severely prejudice the right of the party to offer the proper explanation
and to that extent the principles of natural justice may stand violated. In
absence of supply of the copies of the documents a party may be deprived of
from leading proper evidence and he may not be able to give proper answer of
the case against him by adducing positive evidence in support of his own case
together with the right to contradict all other allegations. Deciding a case
without furnishing proper documents by the Revenue ignoring the essentials
of justice, may render the order a nullity. (Vide Union of Inida Vs. Ex.
Constable Amrik Singh, AIR 1991 SC 564).

Similar views have been expressed in following judgments:

General Spares Industried Ltd. Vs. Union of India, 1988 (36), E.L.T.
562(Bom).); Roshan Lal Agarwal Vs. Union of India, 1994 (74) E.LT. 562
(Raj.); Sunder Ispat LImited Vs. Commissioner of Cus. & C.Ex. Hyderabad,
2002(141) E.L.T. 24(A.P.); Premium Intertrade Pvt. Ltd. Vs. Union of India,
2003(153) E.L.T. 513 (Bom); Johnson & Johnson Ltd. Vs. Dy. Chief
Controller of Imports & Exports, , 2003 (154) E.L.T. 370 (Bom.); Kellogg
India Pvt. Ltd. Vs. Union of India, 2006 (193) E.L.T. 385 (BOm.); and
Silicom Graphics System (India) Private Limited Vs. Union of India, 2006
(204) E.L.T. 247 (Bom.).

In view of above legal position, this Court is also of the view that its
obligatory on the part of the revenue to return non-relied documents to the
assessee. The relied documents or copies thereof must also be furnished to
enable the petitioner to plead its case effectively and defend itself.

In view of above, the writ petition is finally disposed of with the directions to
the respondents no. 1 and 2 to return original and non-relied documents and to
furnish the copies (hard/photo copies) of the relied upon documents to the
petitioner. The petitioner shall also be permitted to inspect the original
documents and the materials sought to be used against him during the
proceedings.

In the present case, the statements of some witnesses have been relied upon
by the Revenue during investigations. The petitioner shall also be allowed an
opportunity of cross-examining the persons whose statements have been
relied upon and referred to in the show cause notice. It is natural that a person
facing such an enquiry to have opportunity to cross-examine an author of a
document or a person who has deposed against him during the course of an
enquiry. Accordingly, the respondents shall reconsider the order and allow the
petitioner aforesaid opportunities. In the absence of above opportunities, the
petitioner may not be in a position to render proper assistance to the
Department. The respondents shall ensure compliance of the above directions
before proceeding further.

Order Date :- 15.6.2010
bgs/