High Court Patna High Court

Commissioner, Custom Departmen vs Vikash Agarwal on 18 September, 2008

Patna High Court
Commissioner, Custom Departmen vs Vikash Agarwal on 18 September, 2008
Author: Chandramauli Kumar Prasad
               TAX CASES No.13 OF 2001

Against   the   order   No.   646-Cal/2000   dated
22.5.2000 passed by Member (Judicial) of Custom,
Excise & Gold (Control)Appellate Tribunal in
Appeal No. C-464/99 arising out of the order in
appeal   122/Pat/Cus/Appeal/99   dated   24.8.1999
passed by the Commissioner (Appeals) Customs &
Central Excise, Patna.

COMMISSIONER OF CUSTOMS PATNA------------Appellant
                       Versus
DWARIKA PRASAD AGARWAL--------------------Respondent

TAX No.24 oF 2001

Against the order no.A-360/Kol/2001 dated
30.5.2001 passed by Member (Judicial) of Customs,
Excise and Gold (Control)Appellate Tribunal,
Eastern Bench,Kolkata in appeal No. C-18 of 2001
arising out of order in original No.
8/CC/ADJ/2000 dated 16.11.2000 passed by the
Commissioner of Customs,Patna.

COMMISSIONER, COSTOM DEPARTMENT,———Appellant
GOVERNMENT OF INDIA.

Versus
KRISHNA BAHADUR CHHATYIIYA————–Respondent

TAX No.25 oF 2001

Against the order No.A-359/Kol/2001 dated
30.5.2001 passed by Member (Judicial) of
Customs,Excise and Gold (Control) Appellate
Tribunal, in Appeal No. C-17/2001 arising out of
order in original No. 8/CC/ADJ/2000 dated
16.11.2000 passed by the Commissioner of
Customs,Patna

COMMISSIONER.CUSTOM DEPARTMENT————Appellant
Versus
VIJAY SINGH DAGA————————Respondent

TAX No.26 oF 2001

Against the order No.A-362/Kol/2001 dt. 30.5.2001
passed by Member (Judicial) of Customs, Excise
and Gold (Control) Appellate Tribunal, Eastern
Bench, Kolkata in Appeal No. C-20/2001 arising
2

out of order in original no. 8/CC/ADJ/2000 dt.
16.11.2000 passed by the Commissioner of
Customs,Patna.

COMMISSIONER, CUSTOM DEPARTMENT——–Appellant
Versus
JITENDRA KUMAR JAT———————–Respondent

TAX No.27 oF 2001

Against the order NBo. A-358/Kol/2001 dt.
30.5.2001 passed by Member (Judicial) of Customs,
Excise and Gold (Control) Appellate Tribunal, in
Appeal No. C-16/2001 arising out of order in
original No. 8/CC/ADJ/2000 dated 16.11.2000
passed by the Commissioner of Customs,Patna.

COMMISSIONER, CUSTOM DEPARTMENT———-Appellant
Versus
SMT.KAMALA DEVI BAID——————–Respondent

TAX No.6 oF 2002

Against the order No.S-342,A-364/Kol/2001 dated
30.5.2001 passed by Member (Judicial) of Customs,
Excise and Gold (Control) Appellate Tribunal, in
Appeal No.C-265/2000 arising out of order in
appeal No.166/Patna/Cus/appeal/2000 dated
12.5.2000 passed by the Commissioner of Customs
and Central Excise(Appeals),Patna.

COMMISSIONER, CUSTOM DEPARTMENT———–Appellant
Versus
VIKASH AGARWAL————————–Respondent

TAX No.50 oF 2002

Against the order No.A-1352/Kol/2001 dated
20.12.2001 passed by the Customs Excise and Gold
(Control) Appellate Tribunal, East Zonal Bench,
Kolkata by Member (Judicial) and Member
(Technical) in appeal No. C- 502/2001;

COMMISSIONER, CUSTOM DEPARTMET————Appellant
Versus
M/S SUSHIL DAGGA, MANAGING DIRECTOR——Respondent

TAX No.53 oF 2002
3

Against the order No. A-1351/Kol/2001 dated
20.12.2001 passed by the Customs Excise and Gold
(Control) Appellate Tribunal, East Zonal Bench,
Kolkata comprising Member (Judicial) and Member
(Technical) in appeal No.C-501/2001.

COMMISIONER , CUSTOM DEPARTMENT———-Appellant
Versus
M/S BIKANER ASSAM ROADLINES INDIA LTD——-Respondent

For the Appellants:- Mr. Rakesh Kumar Singh, Advocate
For the Respondents:- Mr. Birju Prasad, Advocate

P R E S E N T

THE HON’BLE MR. JUSTICE CHANDRAMAULI KUMAR PRASAD

THE HON’BLE DR. JUSTICE RAVI RANJAN

Prasad & Ranjan,JJ:- Various quantity of betel nuts

were seized by the Officers of the Directorate

of Revenue Intelligence under a reasonable

belief that same were smuggled into India.

Proceedings for its confiscation were initiated

and the Deputy Commissioner confiscated the

betel nuts and inflicted personal penalty upon

the owners thereof. Owners appeals before the

Commissioner (Appeals) also failed. They carried

the matter in appeal further before the Customs,

Excise and Gold (Control) Appellate Tribunal,

hereinafter referred to as the Tribunal. The

Tribunal set aside the order of confiscation and

penalty on the ground that Custom authorities
4

have failed to prove that “betel nuts were of

foreign origin and they were imported

illegally.”

Aggrieved by the same, the Commissioner

of Customs has preferred these applications

under Section 130A of the Customs Act. This

Court by order dated 11.2.2003 directed the

Tribunal to draw statement of case and refer

the following questions of law for determination

in Tax Case No. 13 of 2001:-

“(a) Whether the Tribunal
without referring any of the evidence
which has been relied upon by the
original or appellate authority was
justified in reversing the said order.

(b) Whether the finding
arrived at by the Tribunal is perverse
in the sense that without adhering to
the material evidence it has arrived
at such a finding.

Identical questions of law have been

drawn in other cases also.

Tribunal as directed drew the statement

of case and forwarded the aforesaid questions of

law for determination.

In order to establish that the betel

nuts are of foreign origin the authority rely on

the trade opinion.

5

Mr. Rakesh Kumar Singh, appearing on

behalf of the petitioner submits that persons

well versed in the trade having opined that betel

nuts were of foreign origin, there was no

justification for the Tribunal to reject that

opinion.

Mr. Birju Prasad, appears on behalf of

the Opposite party.

We do not find any substance in the

submission of Mr. Singh. It is not in dispute

that betel nut is non-notified item and, as such,

the onus to prove that the same is of foreign

origin lies on Custom authority. It is further

not the case that betel nuts available in the

country are significantly different than those of

foreign country. The contention that betel nuts

of foreign origin are little bigger than what is

available in the country itself will not lead to

the conclusion that it is of foreign origin. In

our opinion, in absence of significant and

apparent difference between the betel nuts

available in this country and of foreign origin

it shall be difficult to come to a definite

finding that betel nuts are of foreign origin on

the basis of trade-opinion. We hasten to add that
6

trade-opinion may not be an expert opinion but

opinion based on long experience in the trade

considering significant difference in the items

of Indian origin and foreign origin may be of

persuasive value and may not be thrown out only

on the ground that trade opinion is not an

expert-opinion. If there are significant

differences in shape, size, taste etc, of betel

nuts of Indian origin than the betel nuts of

foreign origin the person in trade may form an

opinion that it is of foreign origin which in the

facts of a given case may be accepted. However in

the present case we find that the trade opinion

is not based on any significant decisive

difference. In that view of the matter, we are

of the opinion that betel nuts directed to be

confiscated cannot be said with certainty to be

of foreign origin.

Accordingly our answer to substantial

question no.(a) formulated is in affirmative and

it is held that in the facts and circumstances of

the case the Tribunal was justified in reversing

the order of original and the appellate

authority.

7

In view of aforesaid, the answer to second

question No.(b) is also in the negative and we

hold that the finding arrived at by the Tribunal

is based on sound principle and cannot be said to

be perverse.

To put the record straight, it is worth

mentioning here that a large number of cases

involving the same issue i.e. Tax Case No. 68 of

2002 (Commissioner of Central Excise, Patna Vs.

M/s SCI Sheo Shankar Chemical Industry India

Ltd.),Tax Case No. 69 of 2002 (Commissioner,

Customs Department Govt. Of India vs. Shri Devi

Shankar Tiaway) and Tax Case No. 54 of

2002(Commissioner of Custom, Patna Vs. Pyus

Chakrabarty, Prop. Pijus Trading Co.,), have

been dismissed by order dated 13.9.2006 and

8.9.2006 by a Division Bench of this Court.

             Tax     cases           stand          disposed          off

accordingly.

                                (Chandramauli Kr.Prasad,J.)



                                     (Dr.Ravi Ranjan,J.)



Patna High Court

Dated the 18th of September,2008
A.Kumar/NAFR