IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 20.11.2008
CORAM:
THE HONOURABLE MR.JUSTICE K.CHANDRU
W.P.No.12756 of 1999
G.K.Steels (Coimbatore) Ltd.,
Rep. By its Director ...Petitioner
-vs-
1.The Commissioner of Central Excise,
6/7 Street,
Race Course Road,
Coimbatore -18.
2.The Assistant Commissioner of
Central Excise,
Coimbatore II Division,
Coimbatore. ...Respondents
Petition filed under Article 226 of the Constitution of India praying for a Writ of Certiorarified mandamus, calling for the proceedings of the first respondent made in C.No.IV/16/130/98-KVS dated 01.03.1999 and quash the said proceedings dated 01.03.99 and consequently direct the respondents to accept the declaration dated 21.12.1998 filed by the petitioners under the Kar Vivad Samadhan Scheme 1998 in respect of the subject matter covered by the show-cause notice No.V/72/30/27/98-CF dated 05.03.1998.
For Petitioner : Mr.A.Jinasenan
For Respondents : Mr.K.Ravichandrababu
O R D E R
The petitioner is a manufacturer of hot re-rolled products. The petitioner’s manufactured goods fall under Chapter Heading 72 of the Central Excise Tariff Act, 1985. The petitioner was issued a Show Cause Notice dated 05.03.1998 calling upon him to show cause as to why a differential duty of Rs.29,01,015/- should not be demanded and further penalty should not be imposed on them under the Central Excise Rules. At this stage, the petitioner wanted to take advantage of the Kar Vivad Samadhan Scheme 1998 (for short KVSS) introduced by the Finance Act 21 of 1998 with effect from 01.08.1998. Section 95(ii) reads as follows:
“95.Scheme not to apply in certain cases:-
(i)…
(ii) in respect of tax arrear under any indirect tax enactiment,-
(a) in a case where prosecution for any offence punishable under any provisions of any indirect tax enactment has been instituted on or before the date of filing of the declaration under Section 88, in respect of any tax arrear in respect of such case under such indirect tax enactment;
(b) in a case where show cause notice or a notice of demand under any indirect tax enactment has not been issued;
(c) in a case where no appeal or reference or writ petition is admitted and pending before any appellate authority or High Court or the Supreme Court or no application for revision is pending before the Central Government on the date of declaration made under Section 88.”
2. Before taking advantage of the concession granted by the Central Government, the petitioner filed a declaration under Form 1B before the authority for the purpose of availing the benefit under the KVSS. The first respondent Commissioner by an order dated 01.03.1999 rejected the entertaining of the petitioner’s declaration under Form 1B on the ground that he is not eligible for availing the KVSS since there was no dispute before any Court/Appellate Forum or Authority as required under Section 95(ii)(c) of the Finance Act. It is also stated that the petitioner has not disputed the order passed by the Commissioner dated 16.09.1997. Since there was no dispute and since there was no petition pending before any forum, he was intimated that he cannot avail KVSS.
3. Challenging the said order, the petitioner filed the present writ petition, which was admitted on 30.07.1999. This Court also directed the petitioner to deposit 50% of the duty within a time frame. It is stated by Mr.Jenasenan, learned counsel appearing for the petitioner that the petitioner has deposited Rs.10.5 lakhs pursuant to the interim order. However, Mr.Ravichandrababu, learned Central Government Standing counsel for the respondents states that this would fall short of Rs.4 lakhs. As 50% of Rs.29 lakhs will come to Rs.14.5 lakhs and therefore this would not amount to complying with the interim order. In any event, since the order passed by this Court is only self-working order and the respondents had not taken any further action, taking advantage of the absence of any interim order, Mr.Jenasenan, learned counsel for the petitioner submitted that the impugned order is erroneous because the authority considered the case of the petitioner only under Section 95(ii)(c) and did not advert to the other sub clause found in the very same section. As pointed out by him, the notice dated 05.03.1998 in demanding certain amount including threat of penalty will be squarely covered by Section 95(ii)(b) and therefore, his case has to be considered under the KVSS.
4. Per contra, Mr.Ravichandrababu, learned Central Government Standing Counsel for the respondents submitted that in the case of the petitioner the present notice was not the first notice and the finality has already been reached on the proceedings initiated against him. He also relied upon a Judgment of the Hon’ble Supreme Court in Lajya Dyeing & Bleaching Works v. Union of India and others reported in (2003) 5 SCC 485, wherein, the Supreme Court in Paragraph No.14 observed as follows:
“14. The question then arises is whether the appellants are entitled to the benefit of the Kar Vivad Samadhan Scheme. Section 95 of the Scheme makes it clear that in cases where no appeal or reference or writ petition is admitted or pending before the appellate court or the High Court or the Supreme Court and where no application for revision is made before the Central Government, the Scheme is not to apply. In this case, admittedly, on the due date i.e. 31-3-1998 there was no pending appeal, reference, writ petition or application. Under these circumstances, the declaration was correctly rejected.”
5. It is not clear as to how the said Judgment is of any assistance to the respondents, where the Supreme Court had considered the case of the petitioner therein only on the claim made under Section 95(ii)(c) whereas in the present case, Section 95(ii)(b) is pressed service. Therefore, the case of the petitioner merits acceptance. Therefore, they have not considered the claim of the petitioner to consider his case under KVSS and also the Form 1B declaration filed by him.
6. In the light of Section 95(ii)(b), the writ petition stands allowed. The respondents are directed to consider the declaration made by the petitioner under the Kar Vivad Samadhan Scheme, 1998 introduced by the Finance Act 21 of 1998 in accordance with law. Such exercise will be undertaken by the respondents within a period of eight weeks from the date of receipt of a copy of this order. No costs.
svki
To
1.The Commissioner of Central Excise,
6/7 Street,
Race Course Road,
Coimbatore -18.
2.The Assistant Commissioner of Central Excise,
Coimbatore II Division,
Coimbatore