* THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 20.09.2011
+ CEAC No. 16/2006
COMMISSIONER OF CENTRAL EXCISE ...... APPELLANT
Vs
M/S BISHT ELECTRONICS ..... RESPONDENT
Advocates who appeared in this case:
For the Appellant: Mr. Staish Kumar, Sr. Standing Counsel.
For the Respondent:
CORAM :-
HON’BLE MR JUSTICE SANJAY KISHAN KAUL
HON’BLE MR JUSTICE RAJIV SHAKDHER
1. Whether the Reporters of local papers may
be allowed to see the judgment ?
2. To be referred to Reporters or not ? Yes
3. Whether the judgment should be reported
in the Digest ?
SANJAY KISHAN KAUL, J
CM No. 17155/2010
1. This is an application for early hearing on the ground that the
questions of law in issue already stand determined by the Hon‟ble
Supreme Court in Union of India vs Dharmendra Textile
Processors (2008) 231 ELT 3. In view of the averments made in
the application, the application is allowed.
2. Application stands disposed of.
CEAC No. 16/2006
3. The captioned appeal has been filed by the revenue against
CEAC 16/2006 Page 1 of 8
the judgment of the Customs, Excise and Service Tax Appellate
Tribunal (in short „Tribunal‟) dated 01.12.2005. The appeal had
been admitted on 10.05.2006 by a division bench of this court. By
the said order following questions of law were framed for
adjudication:
(i) Whether CESTAT was right in law in reducing the
penalty leviable under Section 11AC of the Central Excise
Act, 1944, even when evasion of duty by the unit had been
established?(ii) In case answer to question no. (i) is in the affirmative
whether the CESTAT was required to give reasons in
support of the order of reduction.(iii) Whether CESTAT was in law justified in deleting the
penalty levied against the proprietor of the unit?4. It was further directed that the said appeal be posted for
hearing in its own turn. We may note that the revenue had also
filed a separate appeal bearing CEAC no. 15/2006 qua that part of
the impugned judgment whereby the penalty against the proprietor
Rukam Singh was set aside. That appeal has been withdrawn today
by the learned counsel for the revenue in respect of which a
separate order has been passed.
5. The revenue on 22.09.2010 moved an application for early
hearing being CM No. 17155/2010 on the ground that the questions
of law framed were covered by the judgment of the Supreme Court
in the case of Dharmendra Textiles (supra) as is mentioned in the
very beginning of our judgment. Notices in the application had been
issued and several attempts were made to serve the respondent.
CEAC 16/2006 Page 2 of 8
Since the respondent could not be served by ordinary process, anapplication was moved by the revenue for substituted service under
Order V Rule 20 of the Code of Civil Procedure, 1908 (in short the
„Code‟). The said application was numbered as CM No. 3377/2011.
Order on that application was passed on 21.02.2011. The revenue
was given leave to serve the respondent by way of publication. In
the order dated 26.08.2011, it is noted that the respondent stands
served by way of publication. The matter was posted for hearing
today, i.e., 20.09.2011. There is no appearance on behalf of the
assessee even today. It is in these circumstances, we have
proceeded to decide the questions of law framed.
6. In order to adjudicate upon the questions framed, following
facts are required to be noticed. The assessee at the relevant time
was engaged in the business of manufacture of car stereos under
the brand name “Pioneer” falling under chapter 89 of the Central
Excise Tariff Act, 1985. Evidently, the manufacturing activity was
carried on by the assessee without obtaining the necessary central
excise registration. The assessee thus cleared the stereos without
payment of central excise duty.
7. On 16.03.2001, the officers of the central excise preventive
division-IV, Delhi raided the premises of the assessee. At the time
of the raid the assessee was found to be in possession of fifty (50)
car stereos carrying the brand “pioneer”. The said car stereos were
valued at Rs 12,500/-. The said car stereos were seized by the
Central Excise officers, under a punchnama, in the reasonable
CEAC 16/2006 Page 3 of 8
believe that the same had been removed with an intent to clear thesaid branded car stereos without payment of duty. The goods in
issue were not, according to the revenue, eligible for SSI exemption.
The sample of cardboard boxes, used for packaging the car stereos
carrying the brand name pioneer, was also seized. Copies of the
challan found on the premises were also resumed under the said
punchnama.
8. The statement of Rukum Singh, i.e., the proprietor was also
recorded under Section 14 of the Central Excise Act, 1944 (in short
„C.E. Act‟). The revenue came to the conclusion that the assessee
had manufactured and removed goods during the period 1997 to
2001, and therefore evaded duty to the extent of Rs 21,19,735/-.
Accordingly, a show cause notice was issued on 18.06.2002. By
virtue of the said show cause notice, the assessee was called upon
to show cause as to why: duty to the extent of Rs 21,19,735/- ought
not to be demanded and recovered under Rule 9 of the Central
Excise Rules, 1944 read with the first proviso of Section 11A of the
C.E. Act; penalty not be imposed under Section 11AC of the C.E. Act
read with Rule 173Q of the erstwhile Rules; and, lastly interest not
be charged under Section 11AB of the C.E. Act.
9. After giving opportunity to the assessee, by an order dated
31.07.2003 the Commissioner of Central Excise passed an
adjudication order. By virtue of the said order the assessee was
called upon to pay not only the central excise duty in the sum of Rs
21,19,735/- but also in addition penalty equivalent to the duty
CEAC 16/2006 Page 4 of 8
imposed. In so far as the proprietor Mr Rukam Singh was concerneda penalty in the sum of Rs 5,00,000/-, under Rule 209A of the
Central Excise Rules, 1944 read with Section 38A of the C.E. Act,
was imposed.
10. Aggrieved by the aforementioned order, two appeals were
preferred with the Tribunal. The Tribunal by the impugned
judgment sustained the duty on the ground that the goods in
question were not eligible for exemption as the goods bore a brand
name of another entity. Accordingly, the Tribunal came to the
conclusion that the assessee was required to pay duty before
clearance of the goods in issue. The Tribunal, however, held that
the quantification of the duty demanded was incorrect, in as much
as, the sale price had to be treated as cum-duty price. In these
circumstances, the revenue was directed to re-quantify the duty
amount treating the sale price as cum-duty price and, accordingly,
intimate the correct duty to be paid to the appellant. Since in this
case the Commissioner, Central Excise had levied penalty both on
the assessee (i.e., the unit) as well as the proprietor, the duty
imposed on the proprietor Rukam Singh was set aside while the
duty imposed on the assessee (i.e., the unit) was reduced to Rs 1
lac.
11. As noticed in the very beginning of the judgment, the revenue
had preferred two appeals. The appeal qua the proprietor Rukam
Singh has been withdrawn. The captioned appeal is thus restricted
to the assessee (i.e., the unit) whereby the penalty amount has
CEAC 16/2006 Page 5 of 8
been reduced from Rs 21,19,735/- to Rs 1 lac.12. The learned counsel for the revenue in support of his
contention that the Tribunal had no discretion to reduce the penalty
imposed on the assessee relied upon the judgment of the Supreme
Court in the case of Dharmendra Textile (supra) as well as Sony
India Ltd. vs Commissioner of Central Excise, Delhi 2004
(167) E.L.T. 385 (SC).
13. In so far as this part of the submission made on behalf of the
revenue is concerned, we had considered the issue in our judgment
passed on 01.09.2011 in CEAC No. 20/2006 titled Commissioner of
Central Excise, Delhi -I Vs. Radhika Containers Pvt. Ltd. In the said
judgment we observed as follows:
“….6. We have heard the learned counsel for the revenue.
In our view the matter is no longer res integra. The view
taken by the Supreme Court in the aforementioned
judgment (i.e., Sony India Ltd.) has also been considered,
and has found resonance in the Division Bench judgment
of the Bombay High Court in Godavari Manar Sahakari
(supra). In that case the Bombay High Court specifically
considered a contrary view taken by the Division Bench in
so far as the quantification was concerned in the case of
UOI vs Kirloskar Oil Engines Ltd. 2006 (206) E.L.T.
85 (Bom). The relevant observations made in
paragraphs 9 & 10 of the Judgment in the case of
Godavari Manar Sahakari (supra) are extracted
hereinbelow:“9. The reasons for such a stiff and stringent
provision, are not far to guess. As can be seen from
the scheme of Sections 11A, 11AA, 11AB and 11AC of
CEAC 16/2006 Page 6 of 8
the Act. It is evident that Section 11A prescribes
procedure for recovery of duties not levied or not
paid, or short-levied or short-paid, or erroneously
refunded. Sub-Section (1) within itself and within its
proviso covers the cases of duty not paid/ short paid
in absence of mens rea or with intention. Section
11A(2) prescribes interest on delayed payment of the
duty, in cases where, in spite of determination under
Section 11A(2), the duty so determined is not paid
within three months. Interest on delayed payment of
duty, as can be charged under Section 11AB, is
chargeable in both the cases, i.e., evasion of duty
without, mens rea and wild intention to evade. It can
be said that interest chargeable under Section 11AB,
is a sort of civil liability imposed upon assessee for
retaining the amount to which revenue was entitled,
with him and utilizing the same, instead of allowing
the same to come into the State coffer. Section
11AC is applicable only to those cases, where there
is evasion of duty intentionally, by fraud, collusion or
willful misstatement or suppression of facts. It may
not be erroneous to say that penalty under Section
11AC is a sort of penal provision and, therefore, the
said provision is harsh and stringent. The person,
who deliberately evades the duty, is required to pay
penalty equivalent to the amount of duty determined
as evaded by fraud, collusion etc.10. We, therefore, accept the submission of learned
Assistant Solicitor General that under Section 11AC,
there is no discretion left with the authority to
impose any different quantum of penalty.”
7. We are in respectful agreement with the view
taken. We had taken a similar view in Poonam Sparks
CEAC 16/2006 Page 7 of 8
(supra) case based on the view of the Supreme Court in
Dharmendra Textile (supra)…..”
14. In consonance with what is observed in the said judgment, the
Tribunal had no discretion to reduce the penalty, as was sought to
be done by way of the impugned judgment. Accordingly, question
number (i) is answered in the negative and in favour of the revenue.
This would also answer question no. (iii). Accordingly, question no.
(iii) is also answered in favour of the revenue. Since the question
no. (i) has been answered in the negative and in favour of the
revenue, we are not called upon to answer question no. (ii) as it is
axiomatic that once it is held that Tribunal had no discretion to
reduce the penalty, the question of giving reasons does not arise.
15. Accordingly, the appeal of the revenue is allowed. The order
of the Tribunal is set aside to the extent it reduced the penalty
imposed on the assessee/ unit to less than the amount quantified as
the duty evaded by the assessee. With the aforesaid directions the
appeal is disposed of.
SANJAY KISHAN KAUL,J
RAJIV SHAKDHER, J
SEPTEMBER 20, 2011
kk
CEAC 16/2006 Page 8 of 8