High Court Patna High Court

Commissioner, Custom Departmen vs Harendra Prasad on 15 September, 2008

Patna High Court
Commissioner, Custom Departmen vs Harendra Prasad on 15 September, 2008
Author: Chandramauli Kumar Prasad
                          TAX CASES No.23 OF 2001

       COMMISSIONER, CUSTOM DEPARTMENT------Appellant)
                           Versus
       HARENDRA PRASAD---------------------------------(Respondents)
                          -----------

(Against the order dated 31.5.2001 passed by the Customs,
Excise & Gold (Control) Appellate Tribunal, Kolkata, in
Appeal C-259/2000)

——–

For the applicant : Mr. Rakesh Kumar Singh, Advocate.
For the Respondent : Mr. Satish Kumar Sinha, Advocate.

——–

PRESENT

THE HON’BLE MR. JUSTICE CHANDRAMAULI KR PRASAD

THE HON’BLE DR. JUSTICE RAVI RANJAN

Prasad & On 19.04.1991, a passenger bus was intercepted by
Ranjan,JJ
the Officer of Motihari Custom. In the said bus one Ram

Lochan Sah was found traveling and from him 5 pieces of

silver bars of 97.40% purity weighing 8.559 kgs were

recovered. The Custom Authority seized the said silver on a

reasonable belief that it was smuggled. The statement of Ram

Lochan Sah was recorded on 28.4.1991. In the said statement

he has stated that the silver was handed over to him by

Harendra Prasad respondent herein at Raxaul and was to be

delivered to one Santosh Kumar Agrawal at Siwan. During

investigatyion Santosh Kumar Agarwal was interrogated but

he denied to have placed any order for supply of silver in
-2-

question. Harendra Prasad however claimed that the seized

silver is part of business stock in as much as he carries the

profession of silvlersmith.

A show cause notice was issued to Harendra Prasad

as to why the silver seized be not confiscated and personal

penalty not imposed on him. Harendra Prasad filed show

cause and on adjudication, the Deputy Commissioner

confiscated the silver and imposed a personal penalty of Rs.

15,000/ on him. Appeal preferred by him against the order of

Deputy Commissioner was dismissed by the Commissioner

appeal. Harendra Prasad then carried the matter further in

appeal before the Custom Excise &Gold (Control) Appellate

Tribunal, Eastern Bench, Kolkata (hereinafter referred to as

the tribunal.) The tribunal by order dated 30th of May 2007 set

aside the order of confiscation and imposition of personal fine

passed by the Deputy Collector as affirmed by the

Commissioner (Appeal). While doing so it observed that the

revenue has not produced any evidence to prove that the

silver in question was of foreign origin. It further observed

that to shift the onus in terms of provision of section 123 of

the Custom Act the revenue has first to establish that the
-3-

goods seized are of foreign origin and only thereafter onus

will shift on the person from whom the goods have been

seized. It also took into consideration the retracted statement

of Ram Lochan Sah but in the absence of any corroboration it

did not place implicit reliance on the said statement.

Aggrieved by the same the Commissioner of Custom

has preferred this application under section 130 A of the

Custom Act. This Court in exercise of its power under

section 130 A of the Custom Act (hereinafter referred to as

„the Act‟) directed the Tribunal to draw the statement of case

and refer the following questions of law for determination;

(i)” Whether the Tribunal was justified in
ignoring the confessional statement of Ram
Lochan Sah who has stated that the seized silver
was handed over to him by the respondent
Harendra Prasad in Nepal after purchasing the
same in Nepal”

(ii)”Whether the finding of the Tribunal is
vitiated on account of non-consideration of
the material evidence and misconstruing the
law.”

Mr. Rakesh Kumar Singh, appearing on behalf of

the petitioner submits that the confessional statement of Ram

Lochan Sah is admissible in evidence in view of section 108

of the Act and that was sufficient to hold that the silver
-4-

seized is smuggled one.

Mr. Satish Kumar Sinha, however, appearing on

behalf of the respondent contends that mere confessional

statement of Ram Lochan Sah shall not lead to the conclusion

that the silver seized was smuggled. It is worth mentioning

that the silver seized is less than 10 kgs. Its purity has been

found to be 97.40%. Further it does not contain any mark of

foreign origin. Ram Lochan Sah in his statement has though

stated that it was given to him by Harendra Prasad, a

Silversmith of Raxaul and he had purchased the same from

Birganj ,Nepal. In the statement relied upon by the Custom

Authority, he had not claimed to be a witness of purchase of

silver by Harnedra Prasad from Nepal. The cumulative

effect of all these infirmities led the Tribunal to conclude that

it has not been proved that the silver seized was of foreign

origin.

In the back ground of the aforesaid fact can it be said

that the Tribunal erred in ignoring the statement of Ram

Lochan Sah and the finding recorded by the Trinbunal is
-5-

vitiated on account thereof. We are of the opinion that the

finding of the Tribunal can be said to be vitiated only when it

is found that it has been recorded without considering relevant

material or considering irrelevant material or a person duly

instructed in law will not reach the said finding. Here in the

present case Ram Lochan Sah does not claim to be a witness

of purchase of silver from Nepal by Harendra Prasad.

According to him Harendra Prasad had handed over the silver

to him at Raxaul. Not only this, the silver did not have any

mark of foreign origin .Its purity is 97.40 % ,whereas in the

case of silver of foreign origin it is normally of 99.99 %. In

these backgrounds, we are of the opinion that the Tribunal was

justified in not relying on the confessional statement of Ram

Lochan Sah.

Accordingly our answer to the questions No.1

formulated is in the affirmative, against the revenue and it is

held that the Tribunal was justified in ignoring the

confessional statement of Harendra Prasad.

From what we have stated above it is evident that

Tribunal‟s findings is on assessment of relevant material.
-6-

Accordingly answer to the second question is in the

negative, against the revenue and it is held that the Tribunal

finding is in accordance with the law and not vitiated on any

count.

Reference is answered accordingly.

Tax case stands disposed of.

(Chandramauli Kr. Prasad, J)

(Dr. Ravi Ranjan, J)
Patna High Court
15th Sept.2008
Rahman/NAFR