Cannon Steel Pvt. Ltd. vs Commissioner Of Customs on 4 June, 2002

0
33
Customs, Excise and Gold Tribunal – Delhi
Cannon Steel Pvt. Ltd. vs Commissioner Of Customs on 4 June, 2002
Equivalent citations: 2002 (82) ECC 745, 2002 ECR 736 Tri Delhi, 2002 (145) ELT 491 Tri Del
Bench: K Usha, N T C.N.B.

ORDER

C.N.B. Nair, Member (T)

1. This appeal is directed against Order-in-Original No. 2/2000 Commr. SIB, dated 13-1-2001 of Commissioner of Customs, Cochin. That order related to a consignment of 2500 pieces of woollen leggings tendered for export to Russia by the appellant. The FOB value of the consignment was declared around Rs. 19 Lakhs (Rs. 763 per piece). Further, the market value of the goods was declared at Rs. 400 per piece. The declaration of market value was significant as the export was under DEPB Scheme. Under that scheme the exporter would be entitled to credit at the rate of 15% of the export price of the goods. However, that credit was subject to the cap that it could not exceed 50% of the market value of the goods. This is how the market value assumes significance.

2. The Customs Authorities doubted the market value declared, made their own enquiries and initiated proceedings against the appellant for misdeclaration of market value. Those proceedings culminated in the impugned order. Based on the evidence gathered during investigation, the Commissioner fixed the market value at Rs. 125 per piece (against the declared value of Rs. 400/-). Further, he held the goods to be liable to confiscation under Section 113(i) of the Customs Act, 1962 and imposed a penalty of Rs. 5 Lakhs on the appellant under Section 114(ii) of the said Act. The present appeal challenges the finding regarding market value, the finding regarding confiscability of goods and the levy of penalty. The contention of the appellant with regard to market value is that the determination of market value has been done by discarding the relevant evidence and by relying on unreliable materials. It is their submission that the appellant had filed the purchase invoice of the export goods but the price indicated therein was discarded without any enquiry and without any basis while the opinion expressed by two dealers was accepted. During the hearing of the case it was also submitted that the authorities had, as a matter of fact, carried out verifications with their supplier of the leggings, but had chosen to keep the result of that verification undisclosed, presumably because, that evidence did not support the case sought to be made. The ld. Counsel for the appellant also pointed out that the so-called opinions expressed by the two witnesses, namely, Shri Ka-mal Kant, Partner of M/s. K.K.K. Mills and Shri Pankaj, Partner of M/s. Taxas Hosiery Mills, could not be given any credence in relation to the goods
in question and its valuation. Ld. Counsel drew our attention to the fact that Mr. Pankaj has described the goods as made from Mohini Yarn and had stated that the value varied from Rs. 100/- to Rs. 125/- per piece depending on the quality of the yarn. Shri Kamal Kant had stated that sample was woollen Paijama and estimated its cost at Rs. 125/- 150/- per piece. Ld. Counsel argued that these opinions inspired no confidence inasmuch as Shri Kamal could not even distinguish between woollen paijamas and leggings, while it is common knowledge that paijamas and leggings are very different products. According to the ld. Counsel the opinion of Shri Pankaj merited no better respect since he dealt with the product as made of Mohini Yarn while the goods in question were of mixed-yarn;

3. Learned Counsel also pointed out that the investigation was faulty inasmuch as it was contrary to the instructions of the Department as contained in Circular No. 69/97-Cus., dated 8-12-97 whereunder it had been directed that the determination of market value could be made by reference to price indicated in AR 4 Forms, MRP declared, printed price list of manufacturers and sale invoices of authorized dealer or any other evidence. Learned Counsel pointed out that discarding of sale invoice of a manufacturer supplier was contrary to the circular. Rejecting it without any valid reason was contrary to fairness also. Learned Counsel submitted that there was no justification for confiscation or imposition of penalty inasmuch as there was no challenge to the export price declared, nor was there any violation of prohibitions. According to the ld. Counsel, if Customs authorities chose not to accept the declared market value, all that was permissible to be done was to limit the DEPB credit at 50% of the amount determined as the market value by the customs authorities. No penal action was invited.

4. We have heard the ld. DR also. While, defending the impugned order, he pointed out that the market value had been estimated fairly after making enquiries with knowledgable people in the market who were dealing in the same goods. He also pointed out that the goods will be liable to confiscation inasmuch as Rule 14 of the Foreign Trade Rules was attracted.

5. From a perusal of the records, it is clear that the authorities have proceeded contrary to the directions contained in Circular No. 69/97, dated 8-12-97. The best evidence for commercial transactions is the documents and payments relating to the commercial transaction itself. The appellants had filed their purchase invoice for the export goods. The purchase was from the manufacturer of the goods. These circumstances made verification of price and other details of the transactions very easy. It is strange that authorities chose not to follow this trail. It would be worse, if they chose to suppress the results of that verification as alleged by the appellant. We do not want to go into that unhappy aspect of investigation any further. Suffice to say, in the absence of any evidence discrediting the price mentioned in the purchase invoice, the authorities should have accepted the same as indicating the market price and proceeded with the matter. It is particularly so since Circular No. 69/97-Cus. had specifically mentioned sale invoice as one of the documents to be considered while carrying out verification of market value. We also agree with the ld. Counsel for the appellant that the evidence tendered by the two witnesses inspire no confidence. Those opinions contained no details about the sample seen by them, the material of its make, its quality etc. One also treated leggings as paijamas. Therefore, we are of the opinion that the evidence of those two persons cannot guide the determining of the market price of the woollen leggings in question. We are also clear hat there was no justification for confiscation of the goods or imposing penalties, inasmuch as no violation of the provisions of Customs Act was involved.

6. In view of what has been stated above, we hold that the im
pugned order had no evidence to stand on, nor it is sustainable in law. Ac
cordingly, it is set aside and the appeal is allowed with consequential relief to
the appellants. It is made clear that the appellants shall be allowed DEPB
benefit as available at the declared FOB value and market value.

LEAVE A REPLY

Please enter your comment!
Please enter your name here