Allahabad High Court High Court

Sri Mangal Das vs Collector Of C. Ex. on 5 July, 1989

Allahabad High Court
Sri Mangal Das vs Collector Of C. Ex. on 5 July, 1989
Equivalent citations: 1990 (45) ELT 216 a All
Author: K Agarwal
Bench: K Agarwal, R Gulati


JUDGMENT

K.C. Agarwal, A.C.J.

1. This petition under Article 226 of the Constitution has been filed by Mangal Das, son of Nihal Chand, resident of Madari Tola, Jaunpur, for a writ of Mandamus directing respondents 1 and 2, who are Collector and Assistant Collector, Central Excise, Allahabad, to return the primary gold which was confiscated by the order dated 6th April, 1967. The order reads :-

“In view of the foregoing, I confiscate the seized goods to Central Government under Rule 126-M of the Defence of India Rules, 1962. Moreover, I give an option to redeem to confiscated goods on payment of a fine of Rs. 3,500/-(Rupees three thousand five hundred) only in lieu of confiscation.

I also impose personal penalties of Rs. 500/- (Rupees five hundred) only on Sri Nihal Chand and Rs. 1500/- on Sri Mangal Das under Rule 126-L.(16) ibid.

N.B. The option to redeem the goods should be executed within three months of receipt of this order.”

2. The petitioner did not deposit the amount mentioned in the aforesaid order within a period of three months. He preferred an appeal to the Collector under the Central Excise Act against the same in 1967 which was dismissed on 24-1-1968 on the ground of limitation. Thereafter, the petitioner received another letter from the Superintendent, Central Excise permitting him to deposit the money ordered by the letter dated 10-10-1978 within ten days. The material portion of the letter has been annexed as Annexure 2 to the writ petition, which is as under :

“…therefore, you are directed to deposit the penalty and get released the goods after depositing the R.F. Rs. 3500/- within 10 (ten days) of the receipt of this order….”

The petitioner deposited the money within ten days given by the Superintendent. Thereafter, he requested the authorities to return the gold confiscated from his possession by the order dated 6th April, 1967. The authorities did not pay any heed to his request. Thereafter, the petitioner filed this writ petition.

3. The controversy raised by the petitioner is that the Collector, Central Excise has no power to fix the period of three months of taking of the confiscated gold and as the order granting time was illegal and was beyond his jurisdiction, it was open to the petitioner to deposit the amount at any point of time which he desired. This bald argument is not acceptable to us. To make an order effective, the Collector could have fixed the time was done in the instant case. This point of time was ancillary and accidental to the main power. We find substance in the submission of the petitioner that since by the letter dated October 10,1979, the Superintendent had granted ten days time for complying with the order dated 6th April 1967 and that whatever amount was due from the petitioner, the whole of it was deposited within that period, the petitioner be entitled to get back the confiscated primary gold.

4. Sri Shishir Kumar, counsel for the respondent tried to justify the refusal of returning the gold on the ground that the Inspector had no authority to issue such a letter. He argued that the letter was signed by the Inspector on behalf of the Superintendent had the power nor the Inspector. Be that as it may, it appear to us that when the time had been extended for making the payment to get the seized gold redeemed on behalf of the Central Excise it could not be permitted to resale.

5. Consequently, we allow the writ petition and direct respondents 1 and 2 to return the confiscated seized gold within three months from the date of production of a certified copy of this order before the authorities.