TAX CASE No.20 OF 2001
(Against order No.S-371, A-411/Kol/2001 dated 21.6.2001 passed by
Mrs.Archana Wadhwa, Member (Judicial) of the Customs, Excise and
Gold (Control) Appellate Tribunal, Eastern Bench, Calcutta in Stay
Petition No.602 /2000 and Appeal No.E-518 of 2000)
---------
COMMISSIONER,CENTRAL EXCISE,PATNA—————-Applicant
Versus
M/S ASIAN PLYWOOD INDUSTRIES((P) Ltd.————Respondent
———
For the Applicant : Mr.Rakesh Kumar Singh,
Central Government Standing Counsel.
For the Respondent : None.
——-
PRESENT
THE HON’BLE MR. JUSTICE CHANDRAMAULI KR. PRASAD
THE HON’BLE DR. JUSTICE RAVI RANJAN
———-
Prasad & M/s Asian Plywood Industries (Private) Limited
Ranjan, JJ:
(hereinafter referred to as the “manufacturer”) manufactures
wood and articles of wood classifiable under Chapter 44 of the
Central Excise Tariff. The preventive Officers of the Central
Excise Headquarters, upon an intelligence report, visited the
manufacturer’s factory and conducted various checks and
verification. It was found that RG-I register was not written upto-
date and certain private records maintained by the manufacturer
reflected actual production and clearance of final products on
day-to-day basis. Physical stock taking of the finished goods was
undertaken and it was found that the stock was short than the
actual recorded balance in the RG-I register. The statements of
Supervisor of the manufacturer company, namely, Rudal Singh
2
as also P.S.Yadav, Person-in-charge of the Excise work were
recorded. Informations were also sought for from the buyers of
the manufacturer and in the process the statement of one Iqbal
Ahmad, Proprietor of M/s Ply-way, Patna was recorded. On the
basis of the aforesaid fact, the manufacturer was served with a
show cause notice dated 20th of August, 1998 alleging
clandestine removal of the goods valued at Rs.8,67,700=40
without payment of duty of Rs.1,63,556=54. The notice proposed
confirmation of demand of duty with the imposition of personal
penalty and interest under the provisions of Section 11AB of the
Central Excise Act.
On consideration of the material, the Additional
Commissioner confirmed demand of duty as also personal
penalty alongwith the interest. Manufacturer’s appeal against the
order of Additional Commissioner also failed. It is relevant here to
state that the Additional Commissioner had imposed personal
penalty of Rs.1,63,556=54 which was affirmed in appeal by the
Commissioner. Manufacturer then preferred appeal before the
Custom, Excise and Gold (Control) Appellate Tribunal, Calcutta
(hereinafter referred to as the “Tribunal”). The Tribunal on
appraisal of the material affirmed the order of the Additional
Commissioner and Commissioner (Appeals) so far as the
clandestine removal of goods is concerned, but reduced the
amount of personal penalty to Rs.75,000=00. While doing so, the
Tribunal had observed as follows:
“However, in the facts and circumstances of
3the case of the quantum of personal penalty
imposed upon the appellants, is reduced from
Rs.1,63,556.54 to Rs.75,000.00 (Rupees
seventy-five thousand) only. But for the above
modification in the quantum of penalty, the
appeal is otherwise rejected. Stay petition also
stands disposed of.”
Aggrieved by the same, the Commissioner of Central
Excise has preferred this application under Section 35-H of the
Central Excise Act, 1944. This Court by order dated 12.1.2004, in
exercise of the power under Section 35H(4) of the Act, directed
the Tribunal to draw the statement of facts and refer the following
question of law for determination :
“Whether the Tribunal after having dismissed
the appeal on merit after coming to the
finding that the demand was validly made by
the Department was justified in interfering
with the quantum of personal penalty and
reducing the same contrary to the provisions
contained under section 11AC of the Central
Excise Act without assigning any reason
much less valid reason ?
Mr.Rakesh Kumar Singh, Central Government
Counsel, appearing on behalf of the applicant submits that even if
it is assumed that the Tribunal has right and jurisdiction to reduce
the personal penalty, it can do so only after assigning good and
valid reason.
Despite service of notice on respondent, nobody has
chosen to appear on its behalf.
We have considered the submission of Mr.Singh and
we find substance in that. Relevant portion of the judgment of the
Tribunal reducing the personal penalty has been quoted in the
4
preceding paragraph of this order. It does not indicate any reason
much less valid reason. It is well settled that whenever a Court or
Tribunal is given discretion, the discretion has to be exercised on
sound principles, which must appear from the order itself. In the
impugned order, no reason at all has been assigned. This, in our
opinion, vitiates the order reducing the penalty.
Accordingly, the answer to the substantial question
of law formulated is in the negative and it is held that the Tribunal
erred in reducing the personal penalty without assigning any
reason. The matter will now go back to the Tribunal, who shall
consider the matter afresh bearing in mind the observations
aforesaid.
The reference is answered accordingly.
Tax case stands disposed off.
(Chandramauli Kr.Prasad, J.)
(Dr. Ravi Ranjan, J.)
Patna High Court,
Dated, 15th of September,2008.
NAFR/Narendra/