High Court Punjab-Haryana High Court

M/S Kundan Rice Mills Limited … vs Unknown on 5 August, 2008

Punjab-Haryana High Court
M/S Kundan Rice Mills Limited … vs Unknown on 5 August, 2008
CWP No.13914 of 2008                                            1

     IN THE HIGH COURT OF PUNJAB AND HARYANA
                  AT CHANDIGARH.

                                          CWP No.13914 of 2008
                                       Date of decision: 5 .8.2008

      M/s Kundan Rice Mills Limited Panipat
                                                           Petitioner
                                  v.
      Union of India and others


                                                   -----Respondent.
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
        HON'BLE MR JUSTICE AJAY TEWARI

Present:- Mr.Ashok Aggarwal, Sr. Advocate with
          Mr. Jagmohan Bansal, Advocate for the petitioner.
          Mr. Kamal Sehgal, Advocate for respondent Nos. 1& 2.
               ----
JUDGMENT:

1. This petition seeks quashing of seizure Memo

(Panchnamas) dated 10.7.2008, 11.7.2008, 15.7.2008 and

22.7.2008, Annexures P.2, P.5, P.7 and P.12 and provisional

release letter dated 25.7.2008, Annexure P.14. Further prayer is to

direct release of goods of the petitioner lying seized at its godowns

and at Port and also for a direction to return sum of Rs.2 crores

deposited under coercion and threat.

2. Case of the petitioner is that in August/September 2007,

he imported 14 consignments of 1843 MT EVA. He declared value

of the goods to be USD 1100-1156 PMT. The department
CWP No.13914 of 2008 2

enhanced value from USD 1100 to USD 1560 PMT. The

petitioner paid assessed duty under protest and sought passing of a

speaking order under section 17(5) of the Customs Act, 1962. The

petitioner also paid about Rs.1 crore as custom duty. In

March/June 2008, the petitioner again imported EVA and DCP and

filed Bill of entry. The Assessing Officer permitted clearance of

goods after revising the value on the basis of contemporaneous

import.

3. On 10.7.2008, representative of Directorate of Revenue

Intelligence conducted search at the business premises of the

petitioner. On account of ill-health and fearing arrest, the

Managing Director deposited Rs.2 crores. On 11.7.2008,

representative respondent No.2 seized material lying at the godown

of the petitioner, which was 2833 MT. The petitioner requested for

release of goods on 15.7.2008 reiterating the value declared. On

15.7.2008, again representative of respondent No.2 seized the

material which was received after the first seizure. The

Commissioner of Customs, Bombay vide letter dated 16.7.2008

restrained the petitioner from removing the goods covered by bills

of entry dated 30.6.2008. Out of the said goods, part of the goods

had already reached Delhi and Panipat, while the remaining 192

MT material was still in the process of loading at dry port. The
CWP No.13914 of 2008 3

petitioner was asked to submit details of the seized material which

was complied by the petitioner.

4. On 22.7.2008, the petitioner sought release of goods

against deposit of Rs.2 crores already made but respondent No.2

further seized material lying in Panipat godown.

5. Contention raised in the petition is that goods are lying

in open and may be damaged because of rain and the petitioner

may incur heavy demurrage and storage charges. Respondent No.2

vide letter dated 25.7.2008 offered to release the material on

provisional basis subject to stringent conditions which are as

under:-

(i) Adjustment of Rs.50 lacs only has been done
out of deposit of Rs.2 crores towards
differential duty on the ground that remaining
amount of Rs.1.5 crores was in favour of
Commissioner of Customs, New Delhi while
the goods have been imported through
CFS,Mulund.

(ii) Highest value of contemporary imports has
been taken and bank guarantee of 10% of
seizure value of goods has been demanded.

6. It is contended that the above conditions are harsh

and no opinion that goods are liable to confiscation has been
CWP No.13914 of 2008 4

recorded. Under Rule 4(3) of the Customs Valuation

(Determination of Value of Imported Goods) Rules 2007,

lowest value of transactions of value of identical goods is to

be taken. No show cause notice has so far been issued nor

order passed confirming the demand. Even provisional

assessment has not been done. At best, the petitioner could be

required to pay differential duty and was not required to

secure the department against value of goods unless a finding

of liability to confiscation was recorded. The value of goods

has already been loaded on the basis of contemporary import

and thereafter seizure was not justified on the ground of

undervaluation. For recording an opinion of liability to

confiscation, there has to be some basis attributing mens rea

to the petitioner, confiscation being in the nature of a penal

action. Seizure on simple valuation dispute was against

instructions of Central Board of Excise & Customs.

7. In the reply filed, apart from denying the

averments in the writ petition, stand taken on behalf of the

respondents is that the main working of the petitioner was at

Delhi and thus, the territorial jurisdiction of this Court could

not be invoked merely on account of part of goods having

been seized at Panipat. Reliance, inter-alia, has been placed
CWP No.13914 of 2008 5

on judgments of the Hon’ble Supreme Court in Canon

Steels P.Limited v. Commissioenr of Customs (Export

Promotion) (2007) 218 ELT 161 and Kusum Ingots &

Alloys Limited v. Union of India, (2004) 168) ELT 3. It has

been further stated that the petitioner had alternative remedy

in the form of opportunity to reply the show cause notice

which will be issued after investigation and thus, writ

jurisdiction could not be resorted to during pendency of

investigation. Reliance has been placed on judgment of the

Hon’ble Supreme Court on Assistant Collector of Central

Excise v.Jainson Hosiery Industries, 1979(4) SLT (J511).

8. As regards deposit of Rs.2 crores, it is stated the

said amount was paid voluntarily towards partial payment of

duty evaded. Reasons for seizure are clear from Panchnamas

that the goods are liable to confiscation. Reason to believe

only required holding of a belief on the basis of material and

the same was not subject to judicial review. Clearance of

goods under section 47 did not bar action under section 110.

The petition involves disputed questions.

9. In the additional affidavit filed by the Deputy

Director, it has been further stated that writ petition could not

be entertained during investigation in view of judgments of
CWP No.13914 of 2008 6

the Hon’ble Supreme Court in Special Director and

another v. Mohd. Ghulam Ghouse and another, (2004)

164 ELT 141, Union of India and others v. M/s Livia

Exports and another, (2000) 116 ELT 13 and State of

Bihar v. JAC Saldanna, AIR 1980 SC 326. It has also been

stated that Managing Director of the petitioner admitted in

his statement dated 10.7.2008 that the petitioner was never

signing any contract with Overseas suppliers and he

deposited amount of Rs.2 crores towards differential customs

duty voluntarily. Investigation conducted revealed that

valuation declared by the petitioner was not correct as

compared to price declared by actual user importers.

Clearance of goods was no bar to further action under section

111 of the Customs Act as no finality was attached to the

order of assessment and even thereafter investigation into

allegation of mis-declaration was conducted. Reference has

been made to the provisions of Sections 122, 124, 125, 126,

127 of the Customs Act.

10. We have heard learned counsel for the parties and

perused the record.

11. Learned counsel for the petitioner pressed the

point of release of goods as detention of goods for a long
CWP No.13914 of 2008 7

time would result in deterioration thereof apart from

hampering the business of the petitioner. He submitted that

harsh conditions could not be imposed for release. Reference

was made to letter dated 25.7.2008, Annexure P.14, offering

provisional release subject to following conditions:-

“1. Payment of differential duty amounting

Rs.1,34,99,633/- (after allowing adjustment of rs.50

lakhs already deposited vide letter dated 10.7.2008).

The calculation chart showing differential duty to be

paid on the seized goods, seized vide panchnama

dated 11.7.2008 is enclosed as Annexure A.

2. Execution of bank guarantee to the extent of 10%

of the seizure value of the goods lying seized in

your godown.

3. Execution of indemnity bond equivalent to the

seizure value as mentioned in panchnama dated

11.7.2008.

4. An undertaking in the form of an affidavit that

you will not challenge the identity of the said seized

goods during adjudication proceedings or during

prosecution if any launched against you.”
CWP No.13914 of 2008 8

12. It was submitted that conditions 2 and 3 with regard to

demand of bank guarantee to the extent of the value of goods and

demand of indemnity bond equal to seizure value of goods were

harsh conditions. The department was only concerned with the

duty and even according to their provisional estimate, the

differential duty worked out to Rs.1,34,99,633/- which was much

lesser than the amount already deposited by the petitioner with

them.

13. It was submitted that neither any show cause notice had

been issued nor any other justification shown for confiscation of

goods and duty assessed having been paid and at best, a case for

safe securing duty was made out.

14. Learned counsel for the respondents submitted that

seizure value of goods was Rs.40 crores and even on the ground of

undervaluation, the goods could be confiscated in which case, the

same will vest in the government and, thus, the department was

entitled to safeguard itself against the value of goods. If the goods

were released without safeguarding the department against value of

goods, the petitioner would be at liberty to sell the goods and use

the proceeds and the department will suffer loss. Conditions were,

thus, justified.

CWP No.13914 of 2008 9

15. Question is whether stand of the department in

imposing conditions with a view to safeguard itself against the

value of goods as against value of duty could be held to be illegal.

16. Learned counsel for the parties have referred to various

orders passed on the issue. Learned counsel for the petitioner relied

upon judgment of the Delhi High Court in Vipul Overseas Private

Limited v. Commissioner of Cus. ICD, TKD, new Delhi, (2006)

203 ELT 366, judgment of Gujarat High Court in Abhishek

Fashions Private Limited v. Union of India, (2006) 202 ELT 762

and judgments of this Court in Mapsa Tapes Private Limited v.

Union of India, (2006) 201 ELT 7, M/s Bhagwati International

Faridabad and another v. Union of India and others, CWP

No.8672 of 2001, decided on 21.8.2002 and Sonia Overseas

Private Limited v. Deputy director, Directorate, (2007) 216

ELT 687.

17. Learned counsel for the respondents on the other hand

relied on judgment of this Court in T.L.Verma and Company

Private Limited v. The Union of India and others, CWP

No.12107 of 2008, decided on 22.8.2008, upholding the view that

the goods being liable to confiscation under section 111(m) of the

Act, condition of requiring indemnity bond equal to market value

of goods could be justified.

CWP No.13914 of 2008 10

18. Before going into the rival contentions, we may deal

with certain peripheral issues raised on behalf of the respondents.

One of the objections was that this Court did not have territorial

jurisdiction as only part of goods was seized at Panipat. The

objection could not be seriously pressed when learned counsel for

the petitioner referred to para 10 of the judgment of the Hon’ble

Supreme Court in Kusum Ingots (supra). Other objection was that

amount of Rs.2 crores was voluntarily deposited and its refund

could not be sought. Mere voluntary deposit cannot operate as an

estoppel if the amount is not due. As regards interference by this

Court at this stage, we may only observe that if action of the

respondents affects rights of the petitioner, such rights can

certainly be enforced. It cannot be suggested that this Court has no

jurisdiction against any illegal action at any stage. Though by way

of self restraint, there is alternative remedy, this Court may not

interfere, as observed in the judgments relied upon. Issue of release

of goods being of urgent nature, if goods are illegally detained or

harsh conditions are imposed, affected party can certainly invoke

jurisdiction of this Court.

19. Power of effecting seizure under section 110 of the

Customs Act can be exercised only on satisfaction that the goods

were liable to confiscation. Under section 111(m) of the Act, goods
CWP No.13914 of 2008 11

may be liable to confiscation on the ground of undervaluation also.

Mere existence of such an extreme power does not render exercise

of such power immune from challenge on the ground that the same

was arbitrary. This Court may not at the interim stage interfere

with the investigation or with the bonafide belief that it was

necessary to effect seizure but again existence of such extreme

power could not be a handle in the hands of officers of the Custom

department to act arbitrarily without any rational basis. Thus,

validity or otherwise of conditions for release will have to be

decided on individual fact situation. Claim for securing against

value of goods can be justified only if prima facie case for

confiscation exists, which has not been shown to exist in the

present case. Mere existence of power of confiscation is not

enough to justify harsh conditions unless case for confiscation is

shown. Exercise of power to impose harsh conditions without valid

justification will be arbitrary exercise of power hit by Articles 14,

19 and 21 of the Constitution. We may refer to following

observations of the Hon’ble Supreme Court in Distt. Registrar

and Collector, Hyderabad v. Canara Bank, AIR 2005 SC 186,

para 33, which have also been referred to in Mapsa Tapes (supra):

“33. Intrusion into privacy may be by – (1) legislative
provisions, (2) administrative/executive orders, and (3)
CWP No.13914 of 2008 12

judicial orders. The legislative intrusions must be tested on
the touchstone of reasonableness as guaranteed by the
Constitution and for that purpose the Court can go into the
proportionality of the intrusion vis-a-vis the purpose sought
to be achieved. (2) So far as administrative or executive
action is concerned, it has again to be reasonable having
regard to the facts and circumstances of the case. (3) As to
Judicial warrants, the Court must have sufficient reason to
believe that the search or seizure is warranted and it must
keep in mind the extent of search or seizure necessary for the
protection of the particular State interest. In addition, as
stated earlier, common law recognized rare exceptions such
as where warrantless searches could be conducted but these
must be in good faith, intended to preserve evidence or
intended to prevent sudden danger to person or property.”

20. We may also refer to well known observations of the

Hon’ble Supreme Court on the issue of scope of interference by

this Court:-

“…..Needless to say that Courts in India, which function
under a written Constitution which confers fundamental
rights on citizens, have exercised, far greater powers than
those exercised by Courts in England where there is no
written constitution and there are no fundamental rignts.
Therefore the decisions of courts in England as regards
powers of the Courts, “surveillance”, as Lord Pearce calls it,
or the control which the judiciary have over the Executive, as
Lord Upiohn put it, indicate at least the minimum limit to
CWP No.13914 of 2008 13

which Courts in this country would be prepared to go in
considering the validity of orders of the Government of its
officers. In that sense the decision of the House of Lords in
padfield v. Minister of Agriculture Fisheries and Food(1968
AC 997)is a landmark in the history of the exercise by Courts
of their power of surveillance.

13. The Executive have to reach their decisions by taking into
account relevant considerations. They should not refuse to
consider relevant matter nor should take into account wholly
irrelevant or extraneous consideration. They should not
misdirect themselves on a point of law. Only such a decision
will be lawful. The courts have power to see that the
Executive acts lawfully. It is no answer to the exercise of that
power to say that the Executive acted bona fide nor that they
have bestowed painstaking consideration….”
(Hochtief Gammon v. State of Orissa & Ors. AIR 1975 SC
2226)

“……That Court has power, by the prerogative writ of
mandamus, to amend all errors which tend to the oppression
of the subject or other misgovernment, and ought to be used
when the law has provided no specific remedy, and justice
and good government require that there ought to be one for
the execution of the common law or the provisions of a
statute…” (The Comptroller and Auditor General of India,
Gian Prakash, New Delhi & anr. V. K.S. Jagannathan &
anr. AIR 1987 SC 537).

CWP No.13914 of 2008 14

“……The Constitution enshrines and guarantees the rule of
law and Art. 226 is designed to ensure that each and every
authority in the State, including the Government acts bona
fide and within the limits of its power and we consider that
when a Court is satisfied that there is an abuse or misuse of
power and its jurisdiction is invoked, it is incumbent on the
Court to afford justice to the individual.( S, Partap Singh v.
State of Punjab AIR 1964 SC 72).

“……The basic requirement of Art. 14 is fairness in action
by the State and we find it difficult to accept that the State
can be permitted to act otherwise in any field of its activity,
irrespective of the nature of its function, when it has the
uppermost duty to be governed by the rule of law. Non-
arbitrariness, in substance, is only fair play in action. We
have no doubt that this obvious requirement must be satisfied
by every action of the State or its instrumentality in order to
satisfy the test of validity….

Xx xx xxx xxxx
………all State actions ‘whatever their mien are amenable to
constitutional limitations, the alternative being to permit them
‘to flourish as an imperium in imperio’….

Xx XX XXX XXX
…… Where there is arbitrariness in State action, Art. 14
springs in and judicial review strikes such an action down.
Every action of the executive authority must be subject to
rule of law and must be informed by reason. So, whatever be
the activity of the public authority, it should meet the test of
CWP No.13914 of 2008 15

Art. 14………” ((Kumari Shrilekha Vidyarthi etc. v. State of
U.P. & ors. AIR 1991 SC 537).

“…..In requiring statutory powers to be exercised reasonably,
in good faith, and on correct grounds, the Courts are still
working within the bounds of the familiar principle of ultra
vires. The Court assumes that Parliament cannot have
intended to authorize unreasonable action which is therefore
ultra vires and void…..” (Express Newspapers Pvt. Ltd. V.
UOI, AIR
1986 SC 872).

21. In the present case, we do not consider it necessary to

examine the bonafides of the respondents in exercising power of

effecting seizure without recording any reasonable belief of

liability of goods to confiscation before effecting seizure in view

of limited prayer pressed. We do find that harsh conditions sought

to be imposed can hardly stand scrutiny on the anvil of concept of

reasonable procedure and reasonableness and fairness. It is well

settled that even in case of existence of power, exercise thereof has

to be fair and reasonable and consistent with the principle of

proportionality. Neither any provisional assessment has been made

nor any show cause notice has so far been given. Only allegation

so far made is undervaluation.

CWP No.13914 of 2008 16

22. Having regard to judgment of the Delhi High Court in

Vipul Overseas and other orders of this Court referred to above

and also in view of order Annexure P.14 passed by the respondents

deciding to provisionally release the goods, we are of the view that

goods are liable to be released. Condition of execution of

indemnity bond equivalent to seizure value of goods or furnishing

of bank guarantee equal to 10% of value of goods cannot be

justified. There is nothing to show that even prima facie, goods are

liable to confiscation.

23. Accordingly, without expressing any opinion on merits

of this case at this stage, we quash condition Nos. 2 and 3 imposed

in letter dated 25.7.2008, Annexure P.14 and direct release of

goods on other conditions imposed in the above letter. We further

direct that after adjusting the differential duty mentioned in the

above letter, the rest of the money deposited by the petitioner be

refunded to it.

24. The petition is disposed of.


                                             (Adarsh Kumar Goel)
                                                  Judge


September 5, 2008                              (Ajay Tewari)
'gs'                                              Judge