High Court Punjab-Haryana High Court

Commissioner Central Excise vs M/S Garg Concast Ltd on 16 December, 2009

Punjab-Haryana High Court
Commissioner Central Excise vs M/S Garg Concast Ltd on 16 December, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH.

                        CEA No. 17 of 2006

                Date of Decision: December 16, 2009

Commissioner Central Excise, Ludhiana

                                                         ...Appellant

                               Versus

M/s Garg Concast Ltd.

                                                       ...Respondent

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JASWANT SINGH

Present:    Mr. H.P.S. Ghuman, Senior Standing Counsel,
            (Indirect Taxes), for the appellant.

            Mr. Rajesh Garg, Advocate,
            for the respondent.

1.    To be referred to the Reporters or not?              Yes
2.    Whether the judgment should be reported in           Yes
      the Digest?


M.M. KUMAR, J.

This order shall dispose of CEA Nos. 10 and 17 of 2006

because common question of law and facts are involved. However,

the facts are being referred from CEA No. 17 of 2006. These appeals

have been filed by the Revenue under Section 35G of the Central

Excise Act, 1944 (for brevity, ‘the Act’). In C.E.A. No. 10 of 2006,

the order dated 7.9.2005, passed by the Customs, Excise and Service

Tax Appellate Tribunal, New Delhi (for brevity, ‘the Tribunal’) is the

subject matter of challenge, whereas in C.E.A. No. 17 of 2006, the
CEA No. 17 of 2006 2

order dated 13.7.2005, passed by the Tribunal has been challenged.

The Tribunal in the aforementioned orders has taken the view that the

amount of penalty under Section 11AC of the Central Excise Act,

1944 (for brevity, ‘the Act’) could be reduced in the facts and

circumstances of a particular case and accordingly it could has either

dropped the penalty or have reduced the same. The Tribunal has also

opined by placing reliance on its larger bench judgment in the case of

CCE v. Machino Montell (I) Ltd., 2004 (168) ELT 466, holding

that where the duty has been deposited by the dealer-assessee before

issuance of show cause notice by the revenue then neither penalty

could be imposed nor any interest could be demanded. Accordingly,

the revenue has claimed by filing these appeals under Section 35G of

the Act that the following substantive question of law would arise for

determination of this Court:

“Whether penalty under Section 11AC of the Central

Excise Act, 1944, in cases where any duty of excise has

not been levied or paid or has been short-levied or short

paid by reasons or fraud, collusion or any willful

misstatement 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, is

mandatory or discretionary in nature?”

Brief facts as culled out from CEA No. 17 of 2006 are

that the premises of the dealer-assessee was searched by the officers

of the revenue on 23.8.2005. An envelop containing a sum of Rs.
CEA No. 17 of 2006 3

23,060/-, bearing the name ‘Balraj Garg’ was recovered from the

pocket of Shri Mohammad Ikhlaq, who was the director of the dealer-

assessee. The same was seized under Section 110 of the Custom Act,

1962 (for brevity, ‘the Custom Act’) on the presumption that the

amount of cash represented the sale proceeds of ingots cleared

without payment of Central Excise Duty. The search team upon

physical verification of stock found that there was shortage of

finished goods and raw materials. The statement of Shri Mohammad

Ikhlaq was recorded under Section 14 of the Act wherein he stated

that the envelop containing money was given to him by one Shri

Phool Chand informing that the same was to be handed over to Shri

Balraj Garg and the money was part of the payment in respect of

clearances effected by them without issuing invoices. Shri

Mohammad Ikhlaq also admitted the shortage of finished goods and

raw material; the same were removed by them clandestinely from the

factory without payment of duty and without cover of Central Excise

invoice. It was sold in local market. He also explained that the

shortage has occurred on account of use of raw material in the

manufacture of steel ingots, which were cleared without accounting

for in the statutory records and without payment of Central Excise

duty. He also admitted the factum of manufacture and clearance of

200 MT of ingots without payment of duty and other shortcomings.

A show cause notice under Section 121 of the Custom

Act was issued to the dealer-assessee for confiscation of seized cash

amounting to Rs. 23,060/- and for recovery of duty amounting to Rs.
CEA No. 17 of 2006 4

5,52,484/- under Section 11A along with interest under Section 11AB

as well as proposing penalty under Section 11AC of the Act.

On the basis of the aforesaid show cause notice, the

Joint Commissioner-cum-Adjudicating Authority held that there is

categorical admission by Shri Mohammad Ikhlaq, the Director of M/s

GCL in his statement in writing that a khaki envelope containing an

amount of Rs. 23,060/- was recovered from his pocket, which was

given to him by Shri Phool Chand, who had informed him to hand

over the same to Shri Balraj Garg, Director of M/s GCL. The

amount was part of the payment in respect of clearance effected by

them without issuing invoices and without payment of duty. The

Order-in-Original further noticed that the shortage of finished goods

and raw material was also admitted, which have been tabulated as

under:-


Sr.    Description of     Recorded      Material       Difference
No.       goods          Balance as    Physically
                         per records     found
1.    Alloy Steel        54.310 MT      46.050 MT       (-) 8.260 MT
      Ingots
2.    Ferro Alloys       19.066 MT      11.300 MT       (-) 7.760 MT
3.    Imported scrap        140.855     120.46 MT     (-) 20.855 MT
                                MT
4.    Sponge Iron/          216.835    193.240 MT     (-) 23.595 MT
      indigenous scrap          MT



In respect of shortage of 8.260 MT Alloy Steel Shri

Mohammad Ikhlaq had stated that the goods were removed by them

clandestinely from the factory without payment of duty and without
CEA No. 17 of 2006 5

cover of Central Excise invoice, which were sold in the local market.

The purchaser from the local market included M/s Garg Forging and

M/s Nandan Auto Tech., Kanganwal Road, Ludhiana. The shortage

is stated to have accrued on account of use of raw material in the

manufacture of steel ingots which were cleared without accounting

for in the statutory records and without payment of Central Excise

Duty. The Order-in-Original, dated 3.6.2004, also noticed the details

which reads thus:-

” Also considering that 3200 kg of ingots are

manufactured from 120 kg of ferro alloys, 207.09 MT of

steel alloys ingots should have been manufactured from

the 7.766 MT of ferro alloys found short, in his statement

dated 23/24-8-2003, Sh. Mahammad Ikhlaq has also

admitted of having manufactured and cleared 200 MT of

ingots without payment of duty. The scrap found short

would accordingly have also got consumed in this

manufacturing activity. As per invoice nos. 209 dated

23-8-2003, 203 dated 21-8-2003, 200 dated 18-8-03, 199

dated 18.08.03, 198 dated 17-8-03, 197 dated 17-8-03,

196 dated 16-8-03 the alloy steel ingots have been self

assessed by M/s GCL @ Rs. 16034.48 PMT (ex-duty).

Taking this value the assessable value of alloy steel

ingots weighing 207.09 MT works out to Rs. 3320580/-.

The Excise duty on this @ 16% comes out to Rs.

531292.80, rounded off to Rs. 531293/-. Further duty
CEA No. 17 of 2006 6

liability also arises on 8.26 MT of ingots found short.

This duty liability would work out to Rs. 21,191/- on the

same basis as above. He voluntarily to the duty involved

on the finished goods and raw material found short. His

voluntarily debiting Rs. 5 lacs, is his admission of his

guilt.”

Accordingly, in view of the aforesaid categorical

findings the following order was passed:-

“i) I confirm the seizure of Rs. 23060/- representing

the sale proceeds of goods removed clandestinely

without payment of Central Excise Duty.

ii) I confirm the demand of Rs. 5,52,484/- (Rs. Five

lac fifty two thousand four hundred and eighty four

only) and the same be recovered from them under

Section 11A of the Central Excise Act, 1944 and

amount of Rs. 5.00 lacs already deposited is

adjusted against the duty liability.

iii) I order charging of interest under Section 11AB.

iv) I impose penalty of Rs. 5,52,484/- (Rs. Five lac

fifty two thousand four hundred and eighty four

only) under Section 11AC of the Act read with

Rule 25 of the Rules.

v) I impose a penalty of Rs. 1,50,000/- (Rs. One lac

fifty thousand only) on Sh. Balraj Garg under Rule

26 of the Rules.

CEA No. 17 of 2006 7

vi) I impose a penalty of Rs. 1,00,000/- (Rs. One lac

only) on Sh. Mahammad Ikhlaq under Rule 26 of

the Rules.

vii) I impose a penalty of Rs. 50,000/- (Rs. Fifty

thousand only) on Sh. Phool Chand under Rule 26

of the Rules.”

On further appeal, the Commissioner (Appeal) reduced

the penalty to Rs. 2,00,000/- although demand of Rs. 5,52,484/- for

payment of duty was upheld. The Tribunal, in the impugned order

reduced the penalty further to Rs. 50,000/- by observing as under:-

“6. The perusal of the records also reveals that rupees

five lakh, out of the duty amount were deposited

by the appellants before issuance of the show

cause notice and the balance amount was deposited

by the appellants in terms of the Stay Order of the

Commissioner (Appeals). In C.C.E. Delhi-III vs.

Machino Montell (I) Ltd. Reported in 2004 (168)

E.L.T. 466, it was held by the Larger Bench of the

Tribunal that where the duty has been deposited

before issuance of the show cause notice by the

assessee, neither the penalty can be imposed nor

any interest can be demanded. Since the

appellants have deposited substantial amount of

duty before issuance of the show cause notice, the

penalty of rupees two lakh is on higher side and
CEA No. 17 of 2006 8

the same is reduced to rupees 50000/-. However,

the penalty on the Director of the Company is set

aside in the light of the above detailed facts.

Accordingly, the impugned order stands modified

in the above terms. The appeals of the appellants

stand disposed of.”

The question whether the amount of penalty under

Section 11 AC could be reduced is now stand settled by the judgment

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

Dharamendra Textile Processors, 2008 (231) E.L.T. 3 (S.C). It has

been categorically held that there is no discretion vested in the

Assessing Officer to reduce the amount of penalty. It is mandatory

for him to impose the penalty equivalent to the amount of duty

attempted to be evaded. The aforesaid judgment has again come up

for consideration before Hon’ble the Supreme Court in the case of

Union of India v. M/s Rajasthan Spinning & Weaving Mills, 2009

(238) E.L.T. 3 (S.C.). Reiterating and explaining the view taken in

the Dharamendra Textile’s case (supra), in para 23 of the judgment

following observations have been made:-

“23. The decision in Dharamendra Textile must,

therefore, be understood to mean that though the

application of Section 11AC would depend upon the

existence or otherwise of the conditions expressly stated

in the section, once the section is applicable in a case the

concerned authority would have no discretion in
CEA No. 17 of 2006 9

quantifying the amount and penalty must be imposed

equal to the duty determined under sub-section 92) of

Section 11A. That is what Dharamendra Textile

decides.” (emphasis added)

When we apply the aforesaid judgment to the facts of the

present appeals there is not an iota of doubt that the Commissioner

(Appeals) and the Tribunal clearly fell in error in reducing the amount

of penalty contemplated by Section 11AC of the Act. From the facts

of the present case no doubt is left that there was fraudulent and

clandestine removal of goods with the intention to evade duty and

Section 11AC of the Act would, therefore, be attracted to the facts of

the present case. Therefore, there is no escape from the conclusion

that penalty equivalent to the amount of duty was imposable.

Accordingly, the appeal is allowed and the view taken by the Tribunal

as well as the Commissioner (Appeals) is set aside to the extent it has

reduced the amount of penalty. It is, thus, held that the amount of

penalty has to be equivalent to the amount of duty determined by the

Order-in-Original, dated 3.6.2004. The question of law is answered

in favour of the revenue and against the dealer-assessee.




                                                (M.M. KUMAR)
                                                   JUDGE




                                              (JASWANT SINGH)
December 16, 2009                                  JUDGE

Pkapoor