PETITIONER:
N.K. BAPNA
	Vs.
RESPONDENT:
UNION OF INDIA AND ORS.
DATE OF JUDGMENT14/05/1992
BENCH:
RANGNATHAN, S.
BENCH:
RANGNATHAN, S.
RAMASWAMI, V. (J) II
YOGESHWAR DAYAL (J)
CITATION:
 1992 SCR  (3) 267	  1992 SCC  (3) 512
 JT 1992 (4)	49	  1992 SCALE  (1)1135
ACT:
     Constitution of India, 1950:
     Articles 21, 22 and 32-Preventive	 Detention-Detention
order-Whether could be challenged even before service of the
order  on  the detenu-Claims of the  State  and	 fundamental
right of the citizen to be balanced.
     Conservation  of  Foreign	Exchange  &  Prevention	  of
Smuggling Activities Act, 1974:
     Section 3(1)-Goods imported by company and declared  to
customs	 authorities-After assessment to duty and  clearance
kept  in  bonded warehouses under lock and  key	 of  customs
officials-Removal or abetting removal by Managing  Director,
without	 permission  of proper	officer-Whether	 constituted
smuggling-Detention order-Legality of.
     Customs Act, 1962:
     Sections  2(39), 2(43), 23, 49, 59, 72 and	 111(j)	 and
125(2)-Import  of goods-Goods assessed to duty and  kept  in
warehouse  under  lock	and  key  of  customs	authorities-
Clandestine  removal  of goods without	paying	of  assessed
duty-Whether constituted 'smuggling'-Whether goods liable to
be  confiscated-Import of goods when concluded-Whether	open
to authorities to either confiscate goods or collect  duties
payable by them.
HEADNOTE:
     The  Petitioner was the Managing Director of a  company
engaged	 in  the business of manufacture and  production  of
plastic	 goods.	 The Company imported certain materials	 and
the   good  were  cleared  for	bonded	warehouseing   after
assessment  to	duty.	The  Company  cleared  part  of	 the
material,  after payment of duty, under the  supervision  of
the  Customs Officials on different dates, and	the  balance
was  kept in the warehouses, which were kept under lock	 and
key and the key was in the custody of
						       268
Customs	 officials.  Sometime later, the  Customs  officials
discovered  shortage  of material kept	in  the	 warehouses.
Certain	 enquiries and proceedings ensued and in the  course
of  these  enquiries, the petitioner came to  know  that  an
order of detention had been passed against him under Section
3(1) of the Conservation of Foreign Exchange & Prevention of
Smuggling  Activities Act, 1974, with a view  to  preventing
him  from abetting the smuggling of goods.  Without  waiting
for  the order and the grounds of detention being served  on
him,  the petitioner filed a writ petition before  the	High
Court  challenging the order of detention.  The	 authorities
did not file any counter affidavit affirming or denying	 the
facts  mentioned  in  the writ petition nor  did  they	come
forward	 to  disclose or even indicate the  grounds  of	 the
proposed  detention,  if any.  A Single Judge  of  the	High
Court dismissed the writ petition on the ground that, on the
facts disclosed in the petition, the case, prima facie	fell
within the scope of the expression 'smuggling' as defined in
the Act.
     On	  appeal,   the	 Division  Bench   held	  that	 the
circumstances	referred  to  in  the  petition	  were	 not
sufficient to constitute 'smuggling'.  However, it dismissed
the appeal on the view that without the grounds of detention
it  would  not	be  proper for the courts  to  go  into	 the
validity or otherwise of the order of detention or make	 any
pronouncement that the order in question had not been passed
under  the  Act	 under which it was proposed  to  have	been
passed	or  that it was passed with a wrong purpose  or	 was
passed on vague, extraneous or irrelevant grounds.
     In	 the  Special Leave Petition before  this  Court  on
behalf of the Petitioner it was contended that the  Division
Bench of the High Court having held that activities did	 not
constitute  'smuggling' ought to have  straightaway  quashed
the  detention	order; that the goods in question  had	been
assessed to customs duty by the authorities and an order for
their  clearance from the customs area had been made on	 the
execution  of a bond for the due payment of the	 duty;	that
the petitioner was not guilty of 'smuggling' or the abetment
thereof; that the scope of s.111(j) should be restricted  to
goods which were dutiable and no duty had been assessed	 and
their  removal	from  a warehouse where	 they  were  lodged,
pending	 assessment of duty, that the operation of  'import'
was  concluded once the goods were assessed to customs	duty
and  cleared  from  the	 customs area  and  the	 concept  of
'smuggling'  could have no meaning in respect of such  goods
thereafter,  that where goods were removed from a  warehouse
in which they
						       269
were  lodged  under  section 59 without	 permission  of	 the
concerned  authorities,	 the  only  consequence	 that  could
follow	was action under section 72; and there could  be  no
levy  of penalty under Section 125, and such goods were	 not
liable	 to   confiscation,  and  the  provision   for	 the
contravention  of  which  there	 could	be  no	penalty	  or
confiscation  should  not  be  so  read	 as  justifying	 the
draconian  remedy  of preventive detention; once  the  goods
were  cleared  by  the customs authorities,  they  were	 not
liable to confiscation, unless the order granting  clearance
was reversed in appropriate proceedings.
     Dismissing the Special Leave Petition, this Court,
     HELD  : 1. It is now well settled that, even in a	case
of  preventive	detention,  it	is  not	 necessary  for	 the
proposed  detenu  to wait till a detention order  is  served
upon him before challenging the detention order.  Though the
Constitution  of India, which permits preventive  detention,
requires  the detaining authorities to serve the grounds  of
detention  within a prescribed	period after  the  detention
order  is  served on the detenu, it does  not  envisage	 any
disclosure of the grounds of detention prior to the  service
of the detention order on the detenu.  To apprise the detenu
in  advance  of the grounds on which he is  proposed  to  be
detained may well frustrate the very purpose of the law.  On
the other hand, to insist that no order of detention can  be
challenged until actual detention in pursuance thereof takes
place  might irretrievably prejudice the rights of  proposed
detenus in certain situations. Thus, the conflicting  claims
of the State and the fundamental right of a citizen need  to
be   reconciled	 and  the  limitations,	 if  any   precisely
enunciated. [273 E-G]
     The  Additional Secretary to the Government of India  &
Ors.  v. Smt. Alka Subhash Gadia & Ors., (1991)	 1  J.T.S.C.
549, relied on.
     2.1.  The	activity  of the  company  would  amount  to
smuggling  and	that  of  the  petitioner  to  abetment	  of
smuggling  if  they  had removed or caused  or	abetted	 the
removed	 of the goods from the bonded warehouse without	 the
permission  of	the  concerned authorities.   The  order  of
detention  proposed  cannot be said to proceed	on  a  basis
totally	 extraneous to the provisions of the Act and  cannot
be described as an order not made under the Act under  which
it  is purportedly made nor can it be said that the  grounds
of  detention  are vague, irrelevant or	 extraneous  to	 the
purpose or provision of the Conservation of Foreign Exchange
(prevention of Smug-
						       270
gling Activities) Act. [280 G-H, 281A]
     2.2.  There can be no smuggling if the goods  had	been
removed from the warehouse not by the petitioner but by	 the
customs	 authorities or somebody else.	But that will  be  a
question of fact.  Assuming that the goods have been removed
by  the petitioner or the company for the warehouse  without
the  permission of the proper officer, a simple	 reading  of
the relevant sections is sufficient to say prima facie that,
in  the	 present  case,	 there has  been  smuggling  by	 the
Company, and an abetment of smuggling by the petitioner.  On
the  broad  conspectus of facts and the	 special  definition
clauses in the relevant statutes it cannot be said that	 the
proposed  detention  in this case  is  totally	outside	 the
provisions  of	the  statute.	If  there  is  prima  facie,
smuggling  or  abetment	 of smuggling, it  is  open  to	 the
competent authorities to issue a detention order, which	 may
be challenged later on the merits on any grounds that may be
available  but	it  cannot  be	said  that  the	 action	  is
flagrantly in violation of the statute or that the order  is
one not made under the provisions of the statute under which
it has been purportedly issued. [277 A-D]
     3.1.  There is no justification to	 restrict  "dutiable
goods"	to "dutiable goods not yet assessed to	duty".	 The
suggestion that "warehouse" referred to in the clause (j) of
Section	 111  should be understood to mean  a  warehouse  to
which  goods  are removed under s.49 but not  one  to  which
goods  are  taken  in pursuance of s.59,  ignores  the	wide
definition  of	that expression set out in  s.2(43)  of	 the
Customs Act. [278 D-E]
     Deputy Commissioner of Commercial Taxes v. M/s.  Caltex
India)	Ltd.,  AIR 1962 Mad 298 and Union of India  v.	Jain
Sudh  Vanasapthi Ltd., 1992 1 Scale 34 10 E.L.T. 43  (Del.),
referred to.
     3.2. Even the general concept of smuggling contains two
elements: one, the bringing into India of goods, the  import
of which is prohibied; and two, the bringing into  country's
trade  stream,	of goods the import of	which  is  permitted
without	 paying	 the  customs duties  with  which  they	 are
chargeable.  The second eventually can occur not only  where
there is a clandestine import evading the assessment of duty
but  also  where  there is  a  clandestine  removal  without
payment of the assessed duty.  In a case where the goods are
warehoused  under s.49 and they are  clandestinely  removed,
there would be smuggling as the duties payable thereon	have
been evaded altogether.	 But even in a case where the  goods
are assessed
						       271
to  duty  and  allowed	to  be	warehoused  under  s.59,   a
clandestine  removal can result in loss of duty.  No  doubt,
there is a provision in s.72 for collection of the duty	 and
forfeiture  of the bond furnished to secure due	 payment  of
duty  but  these  may not always be adequate  cover  to	 the
Revenue	 if the goods are spirited away without	 permission.
[278 F-H, 279 A]
     3.3. The mere fact that the goods have been  ostensibly
cleared,  after assessment of duty, to a warehouse does	 not
preclude the applicability of the concept of smuggling	even
in  such  a  case.  In a sense, import may  be	said  to  be
complete  for certain purposes, say, sales tax	purposes  on
their  clearance after assessment of duties at	the  customs
barrier	 but it is not complete in a real sense.   Even	 the
warehouse,  to which the goods are permitted to	 be  removed
under  s.59  is	 a premises under the lock and	key  of	 the
customs authorities and is, in a sense, an extension of	 the
customs	 area.	Good's	can be cleared	therefrom  for	home
consumption  or	 exportation only after payment	 of  duties.
Till  that is done, there is always the risk of the loss  to
the  State of the duties payable.  So import cannot be	said
to  be complete till then.  There is no reason to read	down
s.111 (j) which only recognises this position. [279 B-D]
     Deputy  Commissioner of Commercial Taxes v. M/S  Caltex
(India) Ltd. AIR 1962 Mad 298, referred to.
     3.4. The consequences which follow on a particular	 act
or  omission  will  depend on the  statutory  provisions  in
question. It may be that the petitioner's act in the present
case  may not have attracted s.125 as it stood	earlier	 but
will  now  attract a penalty in view  of  s.125(2)  inserted
w.e.f.	27.12.1985.   It  may also  attract  s.72  but	this
cannot,	 however,  be  decisive	 of  the  interpretation  of
s.111(j). [279 G]
     Shewpujanrai  Indrasanrai	Ltd.  v.  The  Collector  of
Customs & Ors., [1959] S.C.R. 821, referred to.
     3.5.  Even	 if  it is assumed that	 s.72  will  not  be
applicable where the goods are confiscated, the	 authorities
have  to  choose, having regard to  all	 the  circumstances,
between confiscating the goods on the one hand or collecting
the  duties payable thereon on the other.  Having regard  to
the  language  of s.111(j), it cannot held that	 in  such  a
case,  the  goods  are not liable  to  confiscation,  merely
because an alternative recourse to Section 72 is  available.
In  view  of the language of Section 111(j), the  goods	 are
liable
						       272
to  confiscation.   This conclusion does not  go  behind  or
ignore	the effect of the order clearance.  It	accepts	 the
fact  of  clearance  and proceeds on the  footing  that	 the
goods,	rightly cleared under s.59, have been  clandestinely
removed	 from the warehouse within the meaning of s.59. [280
B,F]
     Union  of India v. Jain Shudh Vanaspathi, (1992)  Scale
34 and Jain Shudh Vanaspathi Ltd. & Anr. v. Union of India &
Ors., (1982) 10 E.L.T. 43 (Del.), referred to.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION : Special Leave Petition
(C) No. 5781 of 1992.
 From the	Judgment and Order dated 6.4.1992 of	the
Calcutta High Court in F.M.A.T. No. 914 of 1992.
 A.K. Sen,	Pradeep Tarafdar, B.N.	Singhvi (for	M/s.
Swarup John & Co.) for the Petitioner.
 A Subba Rao and Parmeswaran for the Respondent.
The Judgement of the Court was delivered by
S.	RANGANATHAN, J. The petitioner is the Managing
Director of M/s E.A.P. Industries Ltd., engaged in	the
business of manufacture and production of plastic compounds,
plastic	films	and sheets and plastic chemicals.	The
petitioner says that it came to his knowledge that an order
has been passed on 1st January, 1992 directing his detention
under section 3(1) of the Conservation of Foreign Exchange &
Prevention of Smuggling Activities Act, 1974	(hereinafter
referred to as ‘the Act’) – with a view to preventing	him
from abetting the smuggling of goods. A copy, purporting to
be a copy of the said order, has been	placed	on record,
though it is not quite clear how the petitioner came by	it.
Thereupon he filed a writ petition in	the Calcutta	High
Court for an injuction restraining the concerned authorities
from detaining him in pursuance of the above order.	This
writ petition as an appeal therefrom have been dismissed;
hence the present Special Leave Petition.
 According	to the Petitioner, the detention order	has
been issued in consequence of certain proceedings which	had
been initiated	against him by the customs officials.	He
says that the company imported 267.782 metric tons of Ethyle
Hexanol (EHA). This Consignment was unloaded at
	273
Kandla	port and 24 tankers thereof were transported to
bonded	warehouses after assessment to duty	in October-
November 1989. Out of the chemical thus kept in the bonded
warehouse the	company	cleared 175 metric tons between
December, 89 and October, 90 on payment of	duty.	The
company	also imported 204 M.T. of P.V.C. Resin from France
on 2.5.90. This consignment was unloaded at Calcutta	Port
and was cleared for bonded warehousing. Out	of this 75
Metric	tons of P.V.C. resin were cleared by	the company
after payment of duty on 17.9.1990 and 8.11.1990 under	the
supervision of	the Customs officials.	According to	the
petitioner the warehouse were kept under lock and key	and
the key was in the custody of customs officials.
 Sometime in September 1991, the Customs officials
discovered a shortage of 93.975 metric tons of P.V.C. resin
and a similar shortage also in the stock of EHA kept in	the
warehouse. Centain enquires and proceedings ensued and	the
petitioner says that in the course of these enquiries he
came to know that an order of detention had	been passed
against	him under the Act. Without waiting for the order
and the grounds of detention being served on him,	the
petitioner filed a writ petition challenging the order of
detention.
 It	is now well	settled that, even in	a case of
preventive detention, it is not necessary for the proposed
detenu	to wait till a detention order is served from	him
before challenging the detention order.	It is true that the
Constitution of India, which permits preventive detention
requires the detaining authorities to serve the grounds of
detention within a prescribed period after the detention
order is served on the detenu. It does not envisage	any
disclosure of the grounds of detention prior to the service
of the detention order on the detenu. To apprise the detenu
in advance of the grounds on which he is proposed to be
detained may well frustrate the very purpose of the law. On
the other hand, to insist that no order of detention can be
challenged until actual detention in pursuance thereof takes
place might irretrievably prejudice the rights of proposed
detenus in certain situations.	Thus, the conflicting claims
of the State and the fundamental right of a citizen need to
be reconciled	and the limitations,	if any, precisely
enuciated. This has been done by the recent	decision of
this Court in The Additional Secretary to the Government of
India & Ors. v. Smt. Alka Subhash Gadia & Ors., 1991	(1)
J.T. (S.C.) 549. The real question of law that fell	for
consideration before the court in that case was whether the
	274
detenu or anyone on his behalf is entitled to challenge	the
detention order without the detenu submitting	or
surrendering to it and if so in what type of cases. As a
corollary to this question, the incidental question that had
to be answered was whether the detenu or the petitioner on
his behalf, is entitled to the detention order and	the
grounds	on which the detention order is made	before	the
detenu	submits	to the order. The	first question	was
answered by saying that the courts have power to interfere
even before the detention order is served or the detention
is effected but that such power will be exercised sparingly
and in	exceptional cases of the type	enunciated therein.
The Court observed :
	“It is not correct to say that the courts have no
power to entertain grievances against any detention
order prior to its execution.	The courts have	the
necessary power and they have used it in proper
cases as has been pointed out above, although	such
cases	have been few and the grounds on which	the
courts	have interfered with	them at the	pre-
execution stage are necessarily very	limited in
scope and number, viz., where the courts are prima
facie satisfied (i) that the impugned order is	not
passed under the Act under which it is purported to
have been passed, (ii) that it is sought to be
executed against a wrong person, (iii) that it is
passed for a wrong purpose, (iv) that it is passed
on vague, extraneous and irrelevant grounds or	(v)
that the authority which passed it had no authority
to do so. The refusal by the courts to use their
extraordinary	powers	of judicial	review	to
interfere with the detention orders prior to their
execution on any other ground does not amount to
the abandonment of the said power or to their
denial	to the proposed detenu, but prevents their
abuse and the perversion of the law in question.”
On the second question, the Court had this to say:
“In view of the discussion aforesaid, the answer
to this question has to be firmly in the negative
for various reasons.	In the first instance, as
stated earlier, the Constitution and the valid	law
made thereunder do not make any provision for	the
same.	On the other hand, they permit	the arrest
and detention of a person without furnishing to the
detenu the order and the grounds
	275
thereof in advance. Secondly, when the order	and
the grounds are served and the detenu is in a
position to make out prima	facie	the limited
grounds on	which they can be	successfully
challenged, the courts, as pointed out earlier,
have power even to grant bail to the detenu pending
the final hearing of his petition. Alternatively,
as stated earlier, the Court can and does hear such
petition expeditiously to give the necessary relief
to the detenu. Thirdly, in the rare	cases where
the detenu, before being served with them, learns
of the detention order and the grounds on which it
is made, and satisfies the Court of their existence
by proper affirmation, the Court does not decline
to entertain	the writ petition even at the	pre-
execution stage, of course, on the very limited
grounds stated above.	The Court no doubt even in
such cases is not obliged to interfere with	the
impugned order at that stage and may	insist	that
the detenu should first submit to it. It will,
however, depend on the facts of each	case.	The
decisions and the orders cited above show that in
some genuine cases, the Courts have exercised their
powers	at the pre-execution	stage,	though	such
cases	have been rare. This only emphasises	the
fact that the Courts have power to interfere	with
the detention	orders even at the pre-execution
stage but they are not obliged to do so nor will it
be proper for them to do so save in	exceptional
cases.	Much less can a detenu claim such exercise
of power as a matter of right. The descretion is
of the Court and it has to be exercised judicially
on will-settled principles.”
 In	the present case, the authorities did not file	any
counter	affidavit affirming or denying the facts mentioned
in the writ petition nor did they come forward to disclose
or even indicate the grounds of the proposed detention, if
any. The learned Single Judge in the High Court dismissed
the writ petition on the short ground that, on the facts
disclosed in the petition, the present case prima facie fell
within the scope of the expression ‘smuggling’ as defined in
the Act. The Division Bench came to the conclusion that the
circumstances	referred to in the petition	were	not
sufficient to	constitute ‘smuggling’.	Nevertheless,	the
Court took the view that without the grounds of detention it
will not be proper for courts the to go into the validity or
otherwise of	the order of	detention or	make	any
pronouncement that the impugned order has not	been passed
under the Act under which
	276
it is	proposed to have been passed or that it	was passed
with a wrong purpose or was passed on vague, extraneous or
irrelevant grounds.
 We	have heard Sri Asoke Sen, learned counsel for	the
petitioner and	Sri Subba Rao, learned counsel for	the
respondent at considerable length. Sri Asoke Sen contends
that the Division Bench of the High Court having accepted
the petitioner’s contention that his acivities do	not
constitute ‘smuggling’ ought to have straightaway quashed
the detention	order.	He points out	that the goods in
question had	been assessed	to customs duty by	the
authorities and an order for	their	clearance from	the
customs	area had been made on the execution of a bond	for
the due payment of the duty. Referring to the	definitions
of ‘smuggling’	in various dictionaries and decisions, he
contends that	it is	ridiculous to	suggest that	the
petitioner is guilty of ‘smuggling’ or the abetment thereof.
Prima facie, one would ageer that there is	considerable
force in this contention of the learned counsel for	the
petitioner that there cannot be any smuggling of goods which
have been openly imported,	declared to the customs
authorities and cleared by them after	being	assessed to
duty.	However, we cannot go by the dictionary	meaning of
the word as the Act has a definition clause which adopts,
for the word, the same meaning which it has in section 2(39)
of the	Customs Act. Section 2(39) of the Customs	Act,
defines ‘smuggling’ thus:
	“Smuggling”,	in relation to any goods, means	any
act or omission which will render such goods liable
to confiscation under section 111 or section 113″.
Section 111 declares, inter alia, that the following
goods will be liable to confiscation:
	(j) any dutiable goods removed or attempted to be
removed from a warehouse without the permission of
the proper officer or contrary to the terms of such
permission.
and section 2(43) of the said Act contains a definition of
‘warehouse’, which reads:
	‘Warehouse’ means a public	warehouse appointed
under	section 57 or a private	warehouse licensed
under section 58.”
 It	is clear even from the facts disclosed in	the
petition that the case of the authorities may be that	the
petitioner has abetted the removal of the
	277
imported goods	from the bonded warehouse without	the
permission of the proper officer. Of course, there can be
no smuggling if the goods had been removed for the warehouse
not by	the petitioner but by the customs authorities or
somebody else as suggested by the petitioner. But that will
be a question	of fact and one has to assume, for	the
purposes of the present argument, that the goods are alleged
to have been removed by the petitioner or the company	from
the warehouse without the permission of the proper officer.
In such a situation, a simple reading of the relevant
sections is sufficient to say prima facie that, in	the
present	case, there has been smuggling by the company,	and
an abetment of smuggling by the petitioner. It is difficult
to say	on the broad conspectus of facts and	the special
definition clauses in	the relevant	statutes that	the
proposed detention in	this case is totally	outside	the
provisions of	the statute.	If there is prima facie,
smuggling or abetment	of smuggling, it is open to	the
competent authorities to issue a detention order which	may
be challenged later on the merits on any grounds that may be
available but	it cannot be	said that the	action	is
flagrantly in violation of the statute or that the order is
one not made under the provisions of the statute under which
it has been purportedly issued.
 Realising	the direct impact of the relevant statutory
provisions on	the sparse facts stated by the	petitioner,
Shri Ashoke Sen has elaborated contentions before us which
have found favour with the Division Bench of the High Court
to demonstrate	that the facts alleged do not bring	the
present case within the statutory provisions. According to
him, section 111 (j) comes into operation only in a	case
where no duty has been assessed on goods and the goods	are
allowed to be deposited in a warehouse under the provisions
of section 49 of the Customs Act pending clearance	from
customs. He submits that in such a case the	removal of
goods without the permission of the statutory	authorities
would amount of smuggling because in such a case the process
of import is not complete. Also in such a case the goods
would clearly have escaped duty because the provisions of
section 72 are not made applicable to a case where the goods
are warehoused under section 49. In such a case Shri Ashoka
Sen says, the statutory concept of smuggling would squarely
apply but, he says, it cannot have any application to a case
where the goods are cleared from the customs area with	the
permission of	the customs authorities. In this type of
case, the process of import is complete : vide, Deputy
Commissioner of Commercial Taxes v. M/s. Caltex (India)
Ltd., AIR 1962 Mad 298 and, there
	278
can be	no smuggling thereafter. Even if the goods	are
clandestinely removed from the bonded warehouse there is no
escapement of duty since the duty is adequately	safeguarded
by a bond for double the amount of duty with which the goods
are chargeable. The only remedy of the Department in	such
cases is the recovery of the duties etc. under s.72 and no
confiscation of the goods is permissible in	such cases.
Indeed, there can be no confiscation of goods once they	are
cleared	from the customs area under s.47, vide Union of
India v. Jain	Sudh Vanaspathi Ltd., 1992-1 Scale	34
affirming 10 E.L.T. 43 (Del.). In the light of these
concepts he urges that the scope of s.111 (j) should be
restricted to	goods which are dutiable and in	respect of
which no duty has been assessed and their removal from a
warehouse where they are lodged pending assessment of duty.
 We	are of the opinion that, interesting as these
arguments are, they cannot be accepted.	The interpretation
sought to be placed by counsel on the provision contained in
s.111(j) is unduly narrow and imports, into the clear
language thereof, words that are not there. There is no
justification to restrict “dutiable goods” to “dutiable
goods not yet	assessed to duty”. The suggestion	that
“warehouse” referred to in the clause should be understood
to mean a warehouse to which goods are removed	under	s.49
but not one to which goods are taken in pursuance of s.59 is
without	basis	and ignores the wide	definition of	that
expression set out in s.2(43) of the Customs Act.
 Sri Sen has urged three considerations in	support of
his plea to limit the scope of s.111(j) as urged by him. The
first is that the operation of ‘import’ is concluded	once
the goods are assessed to customs duty and cleared from	the
customs	area and the concept of ‘smuggling’ can have no
meaning	in respect of such goods thereafter. This is	not
quite correct.	Even	the general concept of smuggling
contains two elements: one, the bringing into India of goods
the import of which is prohibited; and two, the bringing,
into the country’s trade stream, of goods the import of
which is permitted without paying the customs	duties	with
which they are chargeable.	In our	view,	the second
eventuality can occur not only where there is a	clandestine
import	evading the assessment of duty but also where there
is a clandestine removal without payment of the assessed
duty.	In a case where the goods are warehoused under	s.49
and they are	clandestinely	removed, there	would	be
‘smuggling’ as the duties payable thereon have been evaded
altogether. But even in a case where the goods are assessed
to duty and allowed	to be	warehoused under s.59, a
clandestine removal can result in
	279
loss of duty.	No doubt, there is a provision in s.72	for
collection of the duty and forfeiture of the bond furnished
to secure due payment of duty but these may not always be
adequate cover to the Revenue if the goods are spirited away
without permission. The mere fact that the goods have	been
ostensibly cleared, after asessment of duty, to a warehouse
does not preclude the applicability	of the	concept of
smuggling even in such a case.	In a sense, import may be
said to be complete for certain purposes say, sales	tax
purposes as in Dy. C.C.T. v. Caltex (India) Ltd., AIR	1962
Mad 298 on their clearance after assessment of duties at the
customs barrier but it is not complete in a real sense. Even
the warehouse,	to which the goods are permitted to be
removed	under s.59 is a premises under the lock and key of
the customs authorities and is, in a sense, an extention of
the customs area. Goods can be cleared therefrom for	home
consumption or	exportation only after payment	of duties.
Till that is done, there is always the risk of the loss to
the State of the duties payable. So import cannot said to
be complete till then from the point of view with which we
are concerned.	There is no reason why we should read	down
s.111(j) which only recognises this position.
 The second point made by Sri Sen is that	where goods
are removed from a warehouse in which they are lodged under
s.59 without permission of the concerned authorities	the
only consequence that	can follow is	action	under s.72.
According to him, in such cases, there can be no levy of
penalty under s.125 and the goods removed without permission
are not liable to confiscation.	He urges that a provision,
for the contravention of which there can be no	penalty or
confiscation, should not be so read	as justifying	the
draconian remedy of preventive detention. In support of his
contentions on	this part of	the case, learned counsel
strongly relied on	the decision of this	Court	in
Shewpujanrai Indrasanrai Ltd. v. The Collector of Customs &
Ors., [1959] S.C.R. 821. We are unable to see any force in
this contention. The	consequences which follow on a
particular act	or omission will depend on the statutory
provisions in question.	It may be that the petitioner’s act
in the present case may not have attracted s.125 as it stood
earlier	but will now attract a penalty in view of s.125(2)
inserted w.e.f. 27.12.1985. It may also attract s.72	but
this cannot, however, be decisive of the interpretation of
s.111 (j). In the decision referred to by counsel which
arose under the Sea Customs Act, 1878 smuggled	goods	were
confiscated and, in addition, the smuggler was called	upon
to pay	the duties on the goods. The Court held that	the
question of a levy of import duties did not arise as there
was
	280
no statutory provision covering the facts of that	case
enabling such levy. This decision is no authority for	the
proposition that s.111(j) is inapplicable to a case to which
s.72 is applicable. Even if one assumes that s.72 will	not
be applicable where the goods are confiscated the position
only comes to this, that the authorities have	to choose,
having regard to all the circumstances, between confiscating
the goods on the one hand or collecting the duties payable
thereon	on the other.	Having regard to the	language of
s.111(j), it is not possible to agree with counsel that, in
such a case, the goods are not liable to confiscation merely
because	an alternative recourse to s.72 is available to
them.
 The third point made by Sri Sen is that once goods	are
cleared	by the customs authorities, they are not liable to
confiscation unless the order granting clearance is reversed
in appropriate	proceedings. He places reliance for	this
proposition on Union of India v. Jain Shudh Vanaspathi,(1992
– 1 Scale 34) affirming the decision of the Delhi High Court
in Jain Shudh Vanaspati Ltd. & Anr. v. Union	of India &
Ors., [1982] 10 E.L.T. 43 (Del.) (to which one of us was a
party).	There was some discussion before us as to whether
this Court has confirmed the decision of the High Court on
the above point or left it open in para 4 of the judgment.
We do	not think it is necessary for for us to	enter	into
this controversy. That was a case where the goods had	been
completely cleared accepting the plea of the importer	that
their import was not prohibited. The High Court held	that
so long as this acceptance stood the goods were not liable
to confiscation. We are here concerned with the question
whether the goods are liable to confiscation under s.111(j)
and this question has to be answered in the affirmative in
view of the language of the section. The conclusion	here
that the goods are liable to confiscation does not go behind
or ignore the effect of the order of clearance, as in	that
case. It accepts the fact of clearance and proceeds on	the
footing	that the goods, rightly cleared under	s.59,	have
been clandestinely removed from the warehouse	within	the
meaning of s.59. The decision cited by learned counsel	is,
therefore, of no assistance to him.
 The upshot of the above discussion is that, on	the
conspectus of facts placed before the Court and referred to
earlier, the activity	of the company would amount to
smuggling and	that of the petitioner to abetment	of
smuggling, if	they had removed, or caused or	abetted	the
removal	of the goods from the bonded warehouse without	the
permission of the concerned
	281
authorities. The order of detention proposed cannot be said
to proceed on a basis totally extraneous to the provisions
of the	Act and cannot be described as an order not	made
under the Act under which it is purportedly made nor can it
be said that the grounds of detention are vague, irrelevant
or extraneous to the purpose or provisions of the Act.
 In	the result, we uphold the orders of the High Court
dismissing the	writ petition though we do not	uphold	the
reasoning of the Division Bench. The special leave petition
is, accodingly, dismissed but with no order regarding costs.
N.P.V.					 Petition dismissed.
						       282