Judgements

Philips India Ltd. vs Collector Of Customs on 15 June, 1984

Customs, Excise and Gold Tribunal – Mumbai
Philips India Ltd. vs Collector Of Customs on 15 June, 1984
Equivalent citations: 1984 (18) ELT 459 Tri Mumbai


ORDER

K. Gopal Hegde, Member (J)

1. The appeal No. 47/78 arises out of the Order-in-Appeal bearing No. S/49-961/77M dated 24-2-78 passed by the Collector of Customs (Appeals), Bombay.

2. The Appeal No. 67/78 arises out of the Order-in-Appeal bearing No. S/49-1239/77M dated 20-3-78 passed by the Appellate Collector of Customs, Bombay.

3. The appellants in both the appeals are M/s. Philips India Ltd. The respondent is the Collector of Customs, Bombay. As common questions of facts and law are involved this common order.

4. The appellants imported 1 case of Stamping Paste which is the subjectmatter of appeal No. 47/78.

5. The appellants imported 2 Pallets Polyacetal Moulding Powder which is the subjectmatter of appeal No. 67/78.

6. The appellants entered two Bs/E and also paid Customs duty. Both the consignments landed and out of charge orders were also issued but they were found missing when they were in the custody of the Port Trust Authority. When the appellants could not get physical delivery they made separate applications for refund of the duty paid by them in respect of the two consignments. Their claims were rejected by the Assistant Collector MCD on the ground that they were not substantiated. On appeal, the Collector (Appeals) confirmed the order of the Assistant Collector on the ground that the appellants have not been able to produce the necessary documents in support of their claim in spite of opportunities having been given to them. Feeling aggrieved the appellants preferred two separate Revision Applications before the Central Government and they stood statutorily transferred to the Tribunal.

7. During the hearing of the appeals Shri Mehta for the appellants submitted that though the consignments landed they could not take delivery as they were found missing when they were in the custody of the Port Trust Authorities. Shri Mehta submitted that the Port Trust authorities took considerable time to issue nondelivery certificates. Therefore they could not produce the certificates before the Assistant Collector and the Collector (Appeals). The appellants however had produced the certificates issued by the Port Trust Authorities Bombay one dated 12th December, 1980 relating to Appeal No. 47/78 and Anr. dated 6-1-78 relating to Appeal No. 67/78. The appellants also produced a letter dated 4th February 1978 issued by the Dy. Manager, Indira Dock in appeal No. 67/78. The certificates as well as the letter written by the Port Trust authorities established that the two consignments were found missing when they were in the custody of the Bombay Port who are the agents of Customs in respect of the imported goods and”that Port Trust authorities have lodged a complaint with the Jurisdicational police on the assumption that the consignments were stolen. These complaints were also lodged in the year 1978. The appellants submitted that even thous six years have elapsed the Port Trust authorities have not reported that the consignments were traced. The appellants for all practical purposes have lost ?he consignments. Therefore, they became entitled for refund of the duty paid Shri J M. Jam for the Respondent Collector in both the appeals howeverurged hat the appellants have failed to produce proof that the theft or pilferage had taken place before the out of charge order was passed and as such no refund is permissible under Section 13 of the Customs Act, 1962 (to be herein after referred to as the Act) Shri Jain further submitted claim under SecUon 23 (1) is also impermissible in the absence of evidence as to the total loss or total destruction and theft or pilferage would not fall within the ambit of

8. Considered the submissions made on both sides There that both the consignments had landed and they were found missing when they were in the custody of the Port Trust authorities The were not given physical delivery of the consignments by the Port Trusta authorities who are the custodians of the imported goods. On the other hand as early as in the year 1978 the Port Trust authorities have issued certificates Jhat in spite of their best efforts they could not trace the consignment and that they had lodged two separate complaints with the Jurisdictional Police on the assumption that the two consignments were stolen. Neither the customs authorities Port Trust authorities have intimated the appellants the result of the complaintsof that the consignments or any part thereof were subsequently traced Thus so far as the appellants are concerned both the consignments are lost This loss or pilferage took place prior to the amendment of Section 23 in the year 1983. In CD (Bom.) Appeal No. 95/83 (M/s. Garment Medical Stores Depot v. Collector of Customs, Bombay) I have held that Section 23 (1) wil be attract if goods are lost when they were in the custody of the Port Trust and or pilferage had taken place before actual delivery to the consignees. As a, matter of fact, this Regional Bench has been consistently holding following the decision of the Delhi High Court that the expression “lost” or “destroyed appearing in Section 23(1) is not used in any narrow or particular sense but. in a broader sense and includes the loss or destruction caused by whatsoever reason.

9. As has been stated earlier, the evidence adduced in this case established that the loss took place when the goods were in the custody of the Port Trust authorities and as such the appellants could not take actual plvsical deliveryTherefore, in law, the appellants became entitled to claim refund of the duty paid by them.

10. In the result for the reasons stated above I allow both these appeals and direct the consequential relief to the appellants in both the appeals four months from the date of communication of this order