TAX CASES No.64 OF 2002
In the matter of an application from the
order no.A-298/KOL/2002 dated 18.2.2002
passed by the Customs Excise and Gold
(Control) Appellate Tribunal,East Zonal
Bench, Kolkata presided over by Member
(Judicial) in Appeal No.C-433/2001, arising
out of Adjudication Order No.
61/CC/ADJ/2001 dated 22.6.2001 passed by
the Commissioner of Customs, Patna.
COMMISSIONER OF CUSTOMS DEPARTMENT,
TH
GOVERNMENT OF INDIA,5 FLOOR, C.R.
BUILDING, BIRCHAND PATEL PATH, P.S.
KOTWALI, DISTRICT PATNA.- ------- Appellant
Versus
KAPILDEO PRASAD-------------------Respondent
TAX No.65 oF 2002
In the matter of an application from the
Order No. A-299/KOL/2002 dated 18.2.2002
passed by the Customs Excise and Gold
(Control) Appellate Tribunal, East Zonal
Bench, Kolkata, presided over bY Member
(Judicial) in Appeal No. C-434/2001,
arising out of Adjudication Order No.
61/CC/ADJ/2001 dated 22.6.2001 passed by
the commissioner of Customs, Patna.
COMMISSIONER OF CUSTOMS DEPARTMENT,
TH
GOVERNMENT OF INDIA, 5 FLOOR, C.R.
BUILDING, BIRCHAND PATEL PATH, P.S. KOTWALI,
DISTRICT PATNA.——————–Appellant
Versus
AWADESH KUMAR THAKUR—————Respondent
TAX No.66 oF 2002
In the matter of an application from the
order No. A-300/KOL/2002 dated 18.2.2002
passed by the Customs Excise and Gold
(Control) Appellate Tribunal, East Zonal
Bench, Kolkata presided over by Member
(Judicial) in appeal No. C-435/2001, arising
out of Adjudication order No.61/CC/ADJ/2001
dated 22.6.2001 passed by the Commissioner
of Customs, Patna.
2
COMMISSIONER OF CUSTOMS DEPARTMENT,
TH
GOVERNMENT OF INDIA, 5 FLOOR, C.R.BUILDING,
BIRCHAND PATEL PATHA, P.S. KOTWALI, DISTRICT
PATNA.—————————–Appellant
Versus
VIJAY KUMAR————————-Respondent
TAX No.67 oF 2002
In the matter of an application from the order
No. A/301/KOL/2002 dated 18.2.2002 passed by
the Customs Excise and Gold (Control) Appellate
Tribunal, East Zonal Bench, Kolkata presided
over by Member(Judicial) in Appeal No. C-
436/2001 arising out of Adjudication Order
No.61/CC/Adj/2001 dated 22.6.2001 passed by the
Commissioner of Customs, Patna.
COMMISSIONER OF CUSTOMS DEPARTMENT, GOVERNMENT
OF INDIA, 5TH FLOOR, C.R. BUILDING, BIRCHAND
PATEL PATH, P.S. Kotwali, District Patna.
Appellant
Versus
BRIJ KISHORE PARIT (PANDIT)———-Respondent
For the Appellant:- Mr. Rakesh Kumar Singh,
Advocate
For the Respondent:- Mr. Surendra Kumar,Advocate
P R E S E N T
THE HON’BLE MR. JUSTICE CHANDRAMAULI KUMAR PRASAD
THE HON’BLE Mr. Justice Dr. JUSTICE RAVI RANJAN
Prasad & Ranjan,JJ:-All these applications arise out of a
common order and as such they were heard together and are
being disposed of by this order.
Short facts giving rise to these applications are
that Custom officials on 15.3.1998 seized sixteen pieces
of gold biscuits from the cabin of a truck. Awadhesh Kumar
Thakur, who was in the truck, stated that gold biscuits
belonged to one Vijay Kumar Son of Kapildeo Prasad and the
driver of the truck,namely, Brij Kishore Parit ( Pandit)
did not had knowledge about it. The Commissioner of
Customs by order dated 22.6.2001 directed for confiscation
3
of the gold biscuits. He also passed order for
confiscation of the truck with an option to the owner to
redeem the same on payment of redemption fees of Rs. forty
thousand. It also inflicted personal penalty of Rs.ten
thousand, fifty thousand,twenty thousand and one thousand
upon Awadhesh Kumar Thakur,Kapildeo Prasad, Vijay Kumar
and Brij Kishore Parit respectively.
Aggrieved by the same all of them preferred
separate appeals before the Customs, Excise and Gold
(Control) Appellate Tribunal, hereinafter referred to as
the Tribunal.The Tribunal by the impugned order dated
18.2.2002 had allowed all the appeals and set aside the
order of confiscation and imposition of personal penalty.
The Commissioner of Customs has preferred these
applications under Section 130A of the Customs Act making
a prayer before this Court to refer the questions of law
mentioned therein, which had arised from the order of the
Tribunal.
By order dated 10.7.2006 these applications were
admitted for hearing but neither any question of law was
drawn or the Tribunal was asked to draw up a statement of
case and refer the same to this Court.
We have heard Mr. Rakesh Kumar Singh,for the
petitioner. Each of the respondent is represented by Mr.
Surendra Kumar.
While assailing the order of the Tribunal, Mr.
Rakesh Kumar Singh contends that the Tribunal ought not to
have accepted the plea put forth by claimant Kapildeo
Prasad that the gold biscuits belonged to him and were
legally purchased. He points out that vouchers showed
sale of T.T.Bars, whereas the seized gold was in the form
of biscuits. Variation in weight and purity was also
4
pointed out to show that the vouchers produced by claimant
was not worthy of reliance. The Tribunal on appraisal of
the materials came to the conclusion that in business
world there is no distinction between biscuits and bars
and further discrepancies of 2 grams in 16 pieces of
biscuits shall not make the vouchers to be unworthy of
reliance.
It is well settled that this Court interferes with
the finding of fact only when it is shown that the finding
recorded by the Tribunal is perverse, meaning thereby that
the finding has been recorded without considering the
relevant material or considering irrelevant material or a
person duly instructed in law will not come to that
finding.
We are of the opinion that the Tribunal has recorded
the finding on consideration of relevant material and
cannot be said to be perverse.
In that view of the matter, we are of the opinion
that no question of law arises from the order of the
Tribunal.
Accordingly, we do not find any merit in these
applications and they are dismissed accordingly.
(Chandramauli Kr.Prasad,J.)
(Dr. Ravi Ranjan,J.)
Patna High Court
Dated 7th November, 2008
A.Kumar