High Court Patna High Court - Orders

Commissioner Of Customs Patna, … vs Kishori Prasad Saraf on 19 January, 2011

Patna High Court – Orders
Commissioner Of Customs Patna, … vs Kishori Prasad Saraf on 19 January, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MISC. APPEAL No.132 of 2008

                      ============================================
                      COMMISSIONER OF CUSTOMS PATNA, CENTRAL
                      REVENUE BUILDING               - Appellant(s)
                                       Versus
                                KISHORI PRASAD SARAF- Respondent(s)

                      ============================================
                                       with

                                    MISC. APPEAL No.133 of 2008

                      ============================================
                      COMMISSIONER OF CUSTOMS PATNA, CENTRAL
                      REVENUE BUILDING               - Appellant(s)
                                       Versus
                                 SURAJ KUMAR         - Respondent(s)

                      ============================================
                      Appearance:
                        (In M.A. No.132 of 2008)
                            For the Appellant: Mr. RAKESH KUMAR SINGH
                            For the Respondent: Mr. S.P.TWEWARI
                        (In M.A. No.133 of 2008)
                            For the Appellant: Mr. RAKESH KUMAR SINGH
                            For the Respondent: Mr. S.P.TWEWARI

                      ============================================
                      CORAM: HONOURABLE THE CHIEF JUSTICE
                                 and
                                HONOURABLE MR. JUSTICE JYOTI SARAN
                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

10. 19.01.2011 These two Appeals under Section 130 of the

Customs Act, 1962 are preferred by the Commissioner of

Customs, Patna against the order dated 31st August 2007

made by the Customs, Excise and Service Tax Appellate

Tribunal, Kolkata (hereinafter referred to as ‘the Tribunal’),

in Customs Appeal Nos. 13 of 2006 and 14 of 2006.
2

The matter at dispute is the seizure and

consequent order of confiscation of 490 grams of pure

gold recovered from the body of one Sri Suraj Kumar, the

respondent in Miscellaneous Appeal No. 133 of 2008.

The facts giving rise to the present Appeals

briefly stated are as under;

On 19th April 2008, the aforementioned Sri

Suraj Kumar was intercepted while he was traveling on a

bus from Raxaul to Patna. On interrogation of the said Sri

Suraj Kumar he admitted before the customs officer that

he was carrying four pieces of pure gold weighing 489.500

grams concealed in his rectum. On the admission made

by Sri Suraj Kumar the gold was recovered from his body

and was seized. Upon examination by the laboratory the

said gold was found to be of 24 caret purity worth Rs.

2,49,645/-. The said Sri Suraj Kumar in his statement

recorded under Section 107 of the Customs Act, 1962

(hereinafter referred to as ‘the Act’) disclosed that he was

the employee of one Kishori Prasad, resident of village-

Garawa Mangri, District- West Champaran; that the said

Kishori Prasad had given him the seized gold for carrying

and that the said gold was purchased from Nepal, a

foreign country. After due procedure of issuing show

cause notice and giving opportunity to prove the source of

the gold, the Joint Commissioner of Customs, Patna under
3

his order dated 31st January 2005 recorded the finding

that the seized gold was of foreign origin and that it was

illegally brought within the territories of India. In view of

the said finding, gold was ordered to be confiscated and a

penalty of Rs. 5,000/- was imposed upon the carrier Sri

Suraj Kumar and Rs. 20,000/- upon the owner Sri Kishori

Prasad, the respondent in Miscellaneous Appeal No. 132

of 2008. The said order was confirmed by the

Commissioner (Appeals), Customs & Central Excise,

Patna on 19th December 2005 in Appeal No. 344 of 2005

preferred by the aforesaid Sri Kishori Prasad & Sri Suraj

Kumar.

Feeling aggrieved, both Sri Kishori Prasad

and Sri Suraj Kumar preferred Appeal Nos. 13 of 2006 and

14 of 2006 before the Tribunal. The Tribunal, in view of

the lower purity of the seized gold, under the impugned

order dated 31st August 2007, gave the benefit of doubt to

the respondents herein. The Tribunal held that the gold of

much lower purity cannot be held to be of foreign origin.

The fact that there was no medical report or an x-ray of the

carrier was also taken into consideration. In view of the

said finding the Tribunal set aside the order under appeal

with consequential benefit to the appellants.

Feeling aggrieved the Commissioner of

Customs, Patna has preferred the present Appeals.
4

Learned advocate Mr. Rakesh Kumar Singh

has appeared for the appellants. He has taken us through

the relevant provisions and the confessional statement

made by the said Sri Suraj Kumar under Section 107 of

the Act. He has submitted that in view of the confessional

statement made under Section 107 of the Act, which is

admissible in evidence, no further proof of seized gold was

required. He has further submitted that the carrier Sri

Suraj Kumar did admit before the Custom Officer that he

was carrying contraband gold concealed in his rectum. In

view of the said admission and provisions contained in

Section 103(8) of the Act, the carrier was not required

either to be examined by a doctor or screened or x-

rayed. In support of his argument, he has relied upon the

judgments of the Hon’ble Supreme Court in the matters of

Surjeet Singh Chhabra Vs. Union of India & Ors.,

[(1997)1 SCC 508]; and of K.I. Pavunny Vs. Assistant

Collector (HQ), Central Excise Collectorate, Cochin,

[(1997)3 SCC 721] and of Commissioner of Customs

(Preventive) Vs. vijay Dasharath Patel, [(2007) 4 SCC

118]. He has also relied upon the judgment of this Court

(Coram: S.K. Katriar and Kishore K. Mandal, JJ.) in the

matter of Commissioner of Customs Vs. Sri Ram Nath Sah

(M.A. No. 629/2007 decided on 18.5.2010).

The Appeals are contested by learned
5

advocate Mr. S.P. Tiwary, appearing for the respondents.

He has submitted that any gold which has the purity of less

than 99.9 per cent cannot be a gold of foreign origin. In

view of the lower purity of the seized gold the Tribunal has

rightly given benefit of doubt to the respondents. He has

submitted that in his statement made in reply to the show

cause notice the aforesaid Kishori Prasad, the owner of

the gold did disclose the name of the persons from whom

he had purchased the jewellery, melted the same to

recover purified gold. Nevertheless, the Custom

authorities failed to examine those persons to bring truth

on the record.

We are unable to agree with Mr. Tiwary. The

proposition that gold of lesser purity can never be of

foreign origin is not substantiated before us. Submission

is not supported either by statutory provision or by a ruling

of a Court. It cannot be gainsaid that the said Sri Kishori

Prasad was given opportunity to prove the origin of the

gold which he failed to do. In absence of any proof

produced by the owner Sri Kishori Prasad, in view of the

confessional statement made by the carrier Sri Suraj

Kumar under Section 107 of the Customs Act and in view

of the laboratory report, the finding of contraband gold

smuggled into the country recorded by the authorities

below ought to have been confirmed by the Tribunal. We
6

find that the approach of the Tribunal was perfunctory and

casual, not in consonance with the legal provisions.

For the aforesaid reasons, we allow these

Appeals with cost. The impugned order dated 31st August

2007 made by the Customs, Excise & Service Tax

Appellate Tribunal, Kolkata in Customs Appeal Nos. 13 of

2006 and 14 of 2006 is quashed and set aside. The order

of the authorities below is restored.

(R.M. Doshit, CJ.)

(Jyoti Saran, J.)
S.Sb/-