High Court Karnataka High Court

Prasad C vs Superintendent Of Customs on 20 January, 2010

Karnataka High Court
Prasad C vs Superintendent Of Customs on 20 January, 2010
Author: A.S.Pachhapure
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 20"*DAY or JANUARY, 2010
BEFORE:

THE HON'BLE MR. JUSTICE A.S. pAcHEAPUEE;",
CRIMINAL PETITION No.6576 gg 2009 E E

BETWEEN:

1. C.Prasad, _,m.
S/o. late V.Chandrashekar,
Aged about 55 years,

2. Anitha Prasad,
W/o. C.Prasad,
Aged about 50 years,

Both_r[atENoA2§lg,iSeotorcI,5
27"Rcross,qEsR{Layout,
Bangalore--56fl"Oi2,"g_"." m PETITIONER/S

[By M/s.'$ree Ran§a'Assoes., Advs.]

        

rSuperintendentVof Customs, HPU.,

ffice of the Commissioner of Customs,
Queens Road} E
Central Revenue Building,

_ 'P.B. No 5400,
'VkBangalore4560 001. N RESPONDENT/S

xxVEfEy_§ri. Urval N.Ramanand, CGSC.]

'k'k'k

This Crl.P. is filed u/Section 438 Cr.P.C. by
the Advocate for the petitioners, praying to enlarge
the petitioners on bail, in the event of their
arrest in Crl. Misc. No.4769/2009 by the Addl.



2

Sessions Judge & FTC--XV, Bangalore, for the offences
p/u/S. 135 of the Customs Act 1962.

This Crl.P. coming on for Orders on this day,
the Court made the following:

ORDER

The petition is filed apprehending arrest for
the offence punishable under Section _;asitg§wu£na.g
Customs Act, 1962 {hereinafter referred to as ft%éT
Act” for short]. V i h

2. The facts relevant for the phrpo5§*Df this’

petition are as under:

Thé_petitioners_are the Directors of M/s. Live

Ads [India}pPriuate Limited, a Company governed by

“;thepprouisions*oi_khe ____ Indian Companies Act, 1956.

igrt does business in export of industrial salt from

ICmf.whlte£ieldi Its products are classified as

.chlorides, chloride oxides and product export by the

“Compan dis potassium chloride.

dfln April 2009, the respondent drew sample of

~duindustrial salt sought to be exported and sent them

i for testing to geological and metallurgical

laboratories and as per the reports it is stated

5L

that the product is naturally occurring in inorganic
chemical compound and 2 samples identifiieg gas
potassium chloride of technical grade. In Me? ?bQ%}_
the Joint Commissioner had directed to draw sampies.

again and they were sent for test to the Central

Revenue Laboratories, Chennai. Vihe petitioners are’

not aware of the results.\:i.They”.state 0that the
potassium chloride is classified under the heading
3104.20 and is restricted under_esport policy issued
by DGFT. According to themy the contention of the
respondent ;iéh,erg§fie§u§.l§fia: that the export was
allowed after taking azhank»guaranty_of 20% of the
value :and- the flhanhWi§uarantee was executed on

14.07.2oo9;a*

hit is at this stage “” that the respondent issued

0summons*under Section 108 of the Act calling upon

the 1″ petitioner to hear in person on 12.08 2009 to

i, ‘give ‘statement. The petitioners state that they

‘complied with the summons and that the respondent is

— summoning them again and again for further

” statement. It is in these circumstances that the

‘petitioners are apprehending arrest under Section

4 Cr§.E 6$”6’Q9

104 of the Act. The respondent has the authority to
arrest.

3. The petitioners claim that the respondent

has no reason to summon the petitioners and to make

an enquiry for the offence under Section 135 of ghe

Act as the samples were drawn in the month of Aprilv

2009 and the test report dated l3«Q4,2Q5§ received
by the respondent does not re§é;ir§fiya§re§t.i§-£h§_
export material and thatfl the lsummoningwxoffi the’
petitioners is an abuse of the process of law.

4. They state” thaty they mare__ready to co”

operate} with lthel,respondent whenever they are

summoned and are ready and willing to abide by any

_ conditions that may be imposed for release on bail.

uflVTheyr £fi:thér_ submit that they are respectable

citiiens* and “are permanent residents of Bangalore

H’ and kthat. they will not run away from the

i’7_§urisdiction. On these grounds they have sought for

” grant of anticipatory bail.

5. The learned Central’ Government Standing
Counsel has opposed the petition and submits that

the goods covered under consignment are miswdeclared

bi

6. 1 have heard the learned counsel for the
petitioners and also the learned Central Goyernment

Standing Counsel.

7. The point that arises for my considerationl
is;

Whether the petitioner is entitled”

to the anticzipatory he-i1i..””sofight 55:2.

8. It is the contention of the learned counsel
for the petitioners ghht thep have apprehension of
arrest under fieetion lgfi of the Act and summons were
issued bp the Qustoms authority under Section 108 of
the Act’}«’–state that they have not

committed lanfiv_unlawrul act and that they are

V*innecent persons and apprehending arrest in respect

V€ofvnon#bailable offence. They also rely upon the

aeciision’ at the Apex Court reported in 2008 AIR scw

‘c7220 [onion of India Vs. Padam Narain Aggarwal

jfitcfif

“9. Per contra, the learned Central Government

u’*standing Counsel submits that the said decision is

not applicable to the facts on hand as there was

blanket Order of anticipatory bail nullifying the

provisions

he submits

to

thereafter
there is no reasonable apprehension of arrest for

the offence under Section 135 of the_ Act :es the’ *

record

7 C§i.?

of Section 104 of the Act.

the statement

of the petitioners

‘j\

,1
(‘h’\
\ 7
xx}

Further more,

that the authorities concerned will have

and

take a decision in the matter and that

enquiry is not complete. On these grounds;_he has

sought for dismissal of the petition.

10.

Now as could be seen.from the provisions

of Section 108 of the fiet reads thus;

“P¢wer_ ntO’q summon ‘persons to give

eyidence and produce documents:

(1) ‘

‘Any Gaiettedg Officer of customs
shall -hafié Tpower to summon any
.4 person’~ ….. ~whose attendance he

‘,considers necessary either to give

1 -.4″<.eVvidence or to produce a document

(2)

;Tafihich

‘connection with the

_ or any other thing in any inquiry

such officer is making in
smuggling of

any goods.

A summons to produce documents or

other things may be for the
production of certain specified
documents or things or for the

8 C13,? EEVEXCQ
production of all documents or
things of a certain description in
the possession or under the

control of the person summoned.

(3) All persons so summoned shall f5e5 ”
bound to attend either in_person]
or by an authorised afient, as sash ‘A
officer may direct;fi<andg "allud
persons so summoned shall be bound
to state the '"§ruth 'uéunlf shy H
subject respectingdiwhich. they, are
examined Voftlmakgudstatement and
produce such 5documents sand} other

things as may be requiredyi

PRQVIDEbi*_that'%pthe- fexemption under
section l32@QoE{ the Code of Civil
Procedure¢V'l9O8s*§S of 1908), shall be
_app1icable,fi to: any requisition for

""attendance under this section.

"(4jrpgJ;;g. such inquiry as aforesaid
' be deemed to be a judicial
5A.proceeding within the meaning of
i;section 193 and section 228 of the

Indian Penal Code, 1860."

R~.iSo; now the petitioners have been issued summons

iiV,dpunder the above said provision and it is for the

Gazetted Officer to record the statements of the

9 ¥r;.E aE?€:3%
petitioners and the proceedings before the Gazetted
officer are deemed to be a judicial proceeding
within the meaning of sections 193 and section 228
of the Indian Penal Code. The officer has” also

authority to require production of order permitting

clearance of the goods imported by the landp the .

seizure of goods, documents and things_anddalso:thei

confiscation under Chapter 14 of the ab6Vé*S&idJ&¢t;

11. The petitioners are apprehending arrest for
the offence under Section l3S ef the Act for evasion

of duty or prohibition _ flow as cduld be seen from

the allegatipngip mede ‘in the petition, the
petitioners statedthat there are no reasons for the

Officer to summon them as they have not committed

a*any offence punishable under Section 135 of the Act

V5and the samplevwhich was taken in the month of April

2(3.’E29″”idoes”Vii:rI_1<at reveal any adulteration and when the

'epetitioners are definite of having not committed any

joffence, the Officer has issued the summons under

' Section 108 of the Act for recording their

"e statement. The facts alleged iJ1 the petition are

not sufficient to apprehend the possibility of

arrest of the petitioners as the respondent after

mi

10

recording the statement has to take a decision to

know as to whether there is any material against the

petitioners for the offence alleged. So, the ne;é_

fact that the statement of the petitioner is to be»

recorded itself is not a :;roundj’tohpcause_ any

apprehension in the mind_ of “the petitioners “to ,

arrest them for the offence pnnishable under Section

135 of the Act.

12. So far as twe decision referred to above
is concerned, $the_ Ans; p@onrt””has taken into
consideration-she powers of the authority to arrest
under Section in; of the Act and the High court had
come to theconcldsion that the petitioners in the

said case have no grounds to apprehend arrest by the

x”anthorities¢A Anyhow, the Court ultimately passed an

VOrder*not to arrest the petitioners without notice

of Wldh days} 3 So, taking into consideration the

i, blanket.brder passed by the High Court, the Apex

v. ‘dearth quashed the said Order, but so far as the

.remaining portion of the Order holding that there

~,§£é’ no reasonable grounds to apprehend. the arrest

“for the offence, the Apex Court has not interfered.

The principle laidwdown does not apply to the facts

bfi.

11 C:;.P fi§?€f39

on hand in view of the facts and circumstances that

it is only a summons which was issued. by gthe

respondent for recording the statement_ of’ the’ is?

petitioner and that itself is not sufficientVto_hoidei

reasonable apprehension of arrest,” j’

13. Furthermore, VitF_is ireveaied’ from: thew

material placed on ;recordJVthat_pth§apégmgcns were
issued to the petitioners on 2hd1b:2QQ9 and on other
3 more occasions and since then the petitioners have
not put recording their
statement. _I am of the a§ihi§p that in the absence
of reasonahigwxapafiprahension of arrest, an
anticipatoryp baiij.§afific£’ be granted. Hence, I

answer the point in neéative and proceed to pass the

” * £91;«r§&&¢1″:fi3= H —– 1″

ORDER

The petition is dismissed.

ad?’
§u&%6

Ksm*