High Court Punjab-Haryana High Court

Commissioner Of Central Excise … vs M/S J.R. Fabrics (P) Ltd on 30 April, 2009

Punjab-Haryana High Court
Commissioner Of Central Excise … vs M/S J.R. Fabrics (P) Ltd on 30 April, 2009
CEA No. 5 of 2009                       1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                            CEA No.5 of 2009
                            Date of decision 30 .4.2009


Commissioner of Central Excise Commissionerate, Rohtak          ... Appellant

                            Versus

M/s J.R. Fabrics (P) Ltd.                                 ... Respondents

CORAM:       HON'BLE MR. JUSTICE M.M. KUMAR
             HON'BLE MR. JUSTICE H.S. BHALLA

Present:     Mr.Sanjeev Kaushik ,Advocate for the appellant
             Mr. Jagmohan Bansal, Advocate for the respondent.


1. Whether Reporters of local papers may be allowed to see the judgement ?
2. To be referred to the Reporter or not ?
3. Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

This is an appeal by the revenue filed under Section 35 G of the

Central Excise Act,1944 (for brevity ‘the Act’) challenging order dated

10.1.2008 passed by the Customs, Excise and Service Tax Appellate

Tribunal, New Delhi (for brevity ‘the Tribunal’). The revenue has claimed

that the following question of law would emerge from the said order of the

Tribunal:

” Whether CESTAT is correct in allowing the benefit of penalty

upto 25% of the duty amount in the case when the penalty so

determined was not paid by the party within the period of thirty

days which is the pre requirement to avail such benefit as per

the second proviso to Section 11 AC.?”

Brief facts of the case which are necessary for the disposal of the

controversy raised may first be noticed. The dealer- respondent M/s J.R.
CEA No. 5 of 2009 2

Fabrics (P) ltd. is engaged in the manufacture of unprocessed woven

fabrics, chenille fabrics and pile fabrics falling under Chapter 54, 55 and 58

of the Central Excise Tariff Act,1985.The dealer- respondent was registered

with the central excise department and was availing CENVAT credit

facility. It is conceded position that dealer- respondent was clearing its

fabrics without payment of duty which was detected when the officers of

central excise visited their factory on 13.2.2003. The non payment was

found on Chenille fabrics in respect of the period from 28.7.2001 to

28.2.2002 which was prior to the date of registration in March, 2002. The

dealer- respondent conceded their default and deposited the amount of duty

alongwith interesting amount to Rs. 5,10,995/- levied on the chenille fabrics

valued at Rs. 31,93,719/-. The aforesaid amount was paid even before the

issuance of show cause notice on 15.2.2003 and 18.2.2003.The dealer-

respondent also deposited a sum of Rs. 1,11,373/- on 27.10.2003 before

issuing of show cause notice. The dealer- respondent admitted their liability

vide their reply dated 13.3.2004 and also pointed out that the amount of

duty alongwith interest had already been paid which may be appropriated as

legally paid. Accordingly the Adjudicating Authority passed an order in

original on 30.4.2004 holding as under:

“1. Central Excise duty of Rs. 5,10,995/- (rupees five lacs

ten thousand nine hundred ninety five only) leviable on the

Chenille fabrics valued at Rs.31,93,719 cleared without

payment of duty is confirmed against M/s J.R.Fabrics (P) Ltd.,

Kundli under Section 11 A of Central Excise Act,1944 by

applying extended period of limitation and the aid duty which

has already been paid by them vide PLA entry No.50 dated
CEA No. 5 of 2009 3

15.2.2003 for Rs.6300/- and entry no.52 dated 18.2.2003 for

Rs.5,04,695/- is appropriated as legally paid.

2. I order for the payment of interest Rs.1,11,373/- as demanded

from the party for delayed payment of duty, under Section 11

AB of the Central Excise Act,1944. As the said interest has

already been paid by the party vides PLA entry No. 8 dated

27.10.2003 is appropriated as legally paid.

3.I impose a penalty of Rs.5,10,995/- on the party under Rule

25 of Erstwhile Central Excise (No.2) rules, 2001 read with

Section 11 AC and 38 A of the Act ibid;

4. I also impose a penalty of Rs. 1,00,000/- on Sh. Satish

Gupta, Managing Director of the party under Rule 26 of

Erstwhile Central Excise (No.2) Rules, 2001.”

The aforesaid order was challenged in appeal before the

Commissioner who modified the order in original by holding that there was

nothing on the record which could prove personal involvement of Shri

Satish Kumar, Managing Director of the dealer- respondent company so as

to attract the penalty of Rs. 1,00,000/- under Rule 26 of the Central Excise

(Part 2) Rules, 2001 or which could prove that he had made some personal

gain out of the Chenille fabrics which was the good in question. Thereafter

the dealer- respondent further preferred an appeal before the Tribunal. The

Tribunal has held that the dealer- respondent was liable to pay only 25

percent of duty amount as penalty by placing reliance on a judgement of the

Delhi High Court in the case of CCE v. Malbro Appliances Private Ltd.

2007(208) ELT 503. The view of the Tribunal reads thus:

“………. I find that it is clear case of suppression of fact with
CEA No. 5 of 2009 4

intent to evade payment of duty and Section 11 AC would be

invoked in this case. The Hon’ble Delhi High Court in the case

of Malbro Appliances Pvt. Ltd. (supra) held that the assessee

paid duty before issue of show cause notice; the Tribunal

rightly worked out penalty amount to close to 25% of the duty

determined. Respectfully following the decision of the Hon’ble

High Court, penalty is reduced to Rs. 1,27,000/- i.e. 25% of the

duty amount as the respondent deposited duty before issue of

show cause notice. The appeal is disposed of in the above

terms.”

Mr. Sanjeev Kaushik, learned counsel for the revenue has vehemently

argued that provisions of Section 11 AC of the Act has now been interpreted

by Hon’ble the Supreme Court in the case of Union of India v. Dharmendra

Textile Processors 2008(231 )ELT 3(SC). According to the learned counsel

a plain reading of 2nd proviso to Section 11 AC of the Act would make it

clear that equal amount of duty found to be paid to the revenue is to be

realised as penalty and therefore the amount of 25% imposed by the

Tribunal as penalty is liable to be set aside.

Mr. Jagmohan Bansal, learned counsel for the dealer-

respondent has, however, submitted that the Tribunal has taken the correct

view and the judgement of Hon’ble the Supreme Court in Dharmendra

Textile’s case (supra) would not be applicable to the facts of the present

case. Learned counsel has drawn our attention to proviso to sub section 2 of

section 11 AC of the Act and argued that where duty is determined and the

interest payable thereon under Section 11 AB of the Act is paid within 30

days from the date of communication of the order of the officer determining
CEA No. 5 of 2009 5

such duty then the amount of penalty has to be 25% of the duty so

determined. He has further submitted that dealer- respondent has been

deprived of the opportunity to pay 25% of the duty because no benefit of the

proviso was extended to the dealer respondent by imposing penalty

equivalent to 25% of the duty amount. He has highlighted that once the

dealer- respondent has deposited the amount of duty as well as the interest

much prior to the date of assessment order drawn under section 11(2) of the

Act then there was no question of delay in depositing the amount of penalty

equivalent to 25% of the total duty. He has maintained that the adjudicating

authority as well as the first appellate authority had illegally insisted on

imposition of penalty equivalent to the amount of duty which has been

patently contrary to Ist proviso to Section 11 AC of the Act.

After hearing hearing learned counsel for the parties and

perusing the record with their able assistance we find that in order to

answer the question raised by the revenue it would be first necessary to read

Section 11 AC of the Act which is as under:

“11AC. Penalty for short-levy or non-levy etc., in certain

cases: Where any duty of excise has not been levied or paid or

has been short-levied or short-paid or erroneously refunded by

reasons of fraud, collusion or any willful mis-statement or

suppression of facts or contravention of any of the provisions

of this Act or of the rules made there under with intent to evade

payment of duty, the persons who is liable to pay duty as

determined under sub-section (2) of section 11A, shall also be

liable to pay a penalty equal to the duty so determined:

[Provided that where such duty as determined under sub
CEA No. 5 of 2009 6

section (2) of section 11 A, and the interest payable thereon

under section 11 AB , is paid within thirty days from the date of

communication of the order of the Central Excise Officer

determining such duty, the amount of penalty liable to be paid

by such person under this section be twenty five percent of the

duty so determined:

Provided further that the benefit of reduced penalty under

the first proviso shall be available if the amount of penalty so

determined has also been paid within the period of thirty days

referred to in that proviso:

Provided also that where the duty determined to be payable is

reduced or increased by the Commissioner (Appeals), the

Appellate Tribunal or, as the case may be, the court, then, for

the purposes of this section, the duty, as reduced or increased,

as the case may be shall be taken into account:

Provided also that in case where the duty determined to be

payable is increased by the Commissioner (Appeal), the

Appellate Tribunal or, as the case may be, the court, then, the

benefit of reduced penalty under the first proviso shall be

available, if the amount of duty so increased the interest

payable thereon and twenty-five per cent of the consequential

increase of penalty have also been paid within thirty days of the

communication of the order by which such increase in the duty

takes effect.

Explanation: – For the removal of doubts, it is hereby declared

that-

CEA No. 5 of 2009 7

(1) the provisions of this section shall also apply to cases in

which the order determining the duty under sub-section (2) of

section 11A relates to notices issued prior to the date on which

the Finance Act, 2000 receives the assent of the President;

(2) any amount paid to the credit of the Central Government

prior to the date of communication of the order referred to in

the first proviso or the fourth proviso shall be adjusted against

the total amount due from such person.

A perusal of Section 11 AC of the Act shows that an amount equal to

the amount of duty as determined by the Central Excise Officer under

Section 11 A(2) of the Act is required to be paid by the assessee where any

duty of excise has not been (a) levied or paid or (b) has been short paid or

(c) erroneously refunded by the reason of fraud collusion or any willful mis-

statement or suppression of facts or (d) contravention of any of the

provisions of this Act or the Rules made thereunder with intent to evade

payment of duty. The aforesaid principal clause has four provisos. The first

two provisos postulate a concessional rate of penalty in case the amount of

duty as determined under sub section 11 A (2) of the Act and the interest

payable thereon under Section 11 AB of the Act stand paid within thirty

dates from the date of communication of the order of the officer determining

such duty. In such a case the amount of penalty has been stipulated to be

25% of the duty so determined.

The second proviso further imposes an obligation that the

benefits contemplated by first proviso are to be available if the amount of

penalty so determined has also been paid within a period of thirty days. In

other words, if the duty as determined under Section 11 A(2) of the Act by
CEA No. 5 of 2009 8

the Central Excise Officer is paid within thirty days then penalty equal to

the amount of duty is not required to be paid and the amount contemplated

in lieu of the penalty is 25 % of the total amount of excise duty determined

the officer concerned.

It would further be necessary to notice that 3rd proviso takes

care of a situation where duty determined to be payable is reduced or

increased by the Commissioner (appeals), Appellate Tribunal or by this

Court then duty as reduced or increased is required to be taken into

account. The provision takes care of fluctuation in the assessment of duty at

the appellate stage. However, in the present case there is no increase or

decrease in the assessment of duty of excise. The alteration has been

ordered by the Tribunal in the order of the Commissioner ( Appeals) by

reducing the amount of penalty to 25% of the total amount of duty of

excise assessed by the Assessing Authority. Therefore, we are of the view

that the appeal filed by the Revenue is liable to be rejected.

It is appropriate to notice that the period in question is

28.7.2001 to 28.2.2002 and there is no dispute that the proviso added by Act

No. X of 2000 is made applicable w.e.f. 12.5.2000 would apply which

provides that an amount equal to 25% of the amount of duty of excise would

be liable to be paid as penalty if the amount of duty of excise is paid within

thirty days from the date of communication of the order by the Central

Excise Officer.

When we examine the facts of the present case in the light of

the aforesaid provision, it becomes evident that the total amount of duty

amounting to Rs. 6,300/- was paid on 15.2.2003 and amount of Rs.

5,04,695/- was paid on 18.2.2003. Accordingly a total amount of excise
CEA No. 5 of 2009 9

duty of Rs. 5,10,995/- stood paid by 18.2.2003 whereas adjudicatory order

in original was issued on 30.4.2004. It is further appropriate to mention that

the dealer- respondent had also deposited interest of Rs.1,11,373/- on

27.10.2003 which has been appropriated by the order in original passed on

30.4.2004 (A.1).

The order in original also imposes penalty of Rs. 5,10,995/-

which is equal to the amount of duty of excise assessed by the Adjudicating

Authority. It is thus evident that acting on 2nd proviso the amount of penalty

to the extent of 25% could not have been deposited and order was passed by

the Adjudicating Authority in derogation of the express provision made by

the 2nd proviso and there was no opportunity for the dealer- respondent to

deposit 25% of the amount. Accordingly he challenged the order in appeal

where again the demand of penalty equivalent to duty of excise was

maintained (although some relief was given regarding personal penalty

imposed on Shri Satish Kumar, Managing Director). It was thereafter that an

appeal was filed and the Tribunal reduced the penalty to 25% of the total

amount of duty of excise as assessed by the concerned officer. The Tribunal

had primarily placed reliance on a judgement of the Delhi High Court in the

case of Malbro Applicances (Private) Ltd. (supra).

The conclusion reached by the Tribunal is correct. However, it

seems that the reasoning followed by the Tribunal is not in accordance with

the law. The amount of 25% imposed as penalty is not because any

discretion is vested in the Court or the Tribunal but because of 1st and 2nd

provisos incorporated by the Parliament( by Act No. X of 2000) w.e.f.

12.5.2000. Therefore, the Tribunal should not have committed the same

error that merely because the amount of duty has been deposited before the
CEA No. 5 of 2009 10

issuance of show cause notice that imposition of penalty becomes illegal or

lenient view was required to be taken.

The view taken by the Delhi High Court in Malbro Appliances

Private Ltd.’s case (supra) was also examined in detail by a Division Bench

of the same Court in the case of K.P.Pouches (P) Ltd v. Union of India

2008 (228) ELT 31. After reading Section 11 AC of the Act, the Division

Bench came to the conclusion that according to the proviso only 25% of the

duty of excise was payable. The facts of the present case are akin to the

facts of the Division Bench judgement in K.P.Pouches (P) Ltd. case (supra).

It has been held by the Division Bench that when the statutory authorities

are acting illegally and contrary to the 1st proviso to Section 11 AC of the

Act and therefore the assessee cannot be faulted to challenge the order

passed by the Assistant Commissioner which fault was also repeated by the

Commissioner (Appeals). The situation is the same in the present case. We,

therefore, respectfully agreeing with the view taken by the Division Bench

in K.P. Pouches (P) Ltd.’s case (supra) hold that the conclusion reached by

the Tribunal that the dealer- respondent was liable to pay penalty to the

extent of 25% of the amount of duty of excise determined by the officer

concerned.

The argument of the Revenue that the judgement in

Dharmendra Textile Processor’s case (supra) would apply and penalty equal

to the amount of duty of excise assessed by the Assessing Authority is to be

paid. We are afraid that such an argument would not be available because

judgement in Dharmendra Textile Processor’s case (supra) dealt with

Section 11 AC of the Act and has concluded the mandatory nature of the

penalty contemplated by the proviso . In para 26, reference has been made
CEA No. 5 of 2009 11

to the Union Budget of 1996-97, when Section 11 AC of the Act was

introduced. It was then clarified that there was no scope for any discretion

and the levy of penalty is of mandatory character. Hon’ble the Supreme

Court further placed reliance on the Notes on Clauses concluding that

similar indication has been given therein. It appears that provisos 1st and 2nd

which were added in the year 2000 were not the subject matter of

consideration before their Lordships in Dharmendra Textile Processors’

case (supra). Therefore, we find no substance in the contention raised on

behalf of the revenue especially in the face of express provision made by the

four provisos in the year 2000.

For the reasons afore-mentioned this appeal fails and the same

is dismissed. The dealer- respondent shall deposit the penalty equivalent to

25% of the duty of excise determined by the excise officer within 30 days

from the date of receipt of a copy of this order. A copy of this order shall be

given to the counsel for the dealer- respondent, after due attestation, under

the signature of the bench Secretary at the earliest.

Before parting it is necessary to observe that the Tribunal is

required to take into account the correct rationale of law as per statutory

provisions rather than following the judicially condemned approach. A

copy of this order be also sent to the Tribunal.





                                              (M.M.Kumar)
                                                Judge



                                              (H.S. Bhalla )
30.4.2009                                           Judge

okg