Delhi High Court High Court

Shri Santosh Kumar Garg vs Commissioner Of Central Excise … on 22 March, 2011

Delhi High Court
Shri Santosh Kumar Garg vs Commissioner Of Central Excise … on 22 March, 2011
Author: A.K.Sikri
*            IN THE HIGH COURT OF DELHI AT NEW DELHI


+                C.E.A.C. No.1/2011, 2/2011 AND 3/2011


%                        Date of Decision: 22.03.2011


                           C.E.A.C. No.1/2011

Shri Rakesh Kumar Garg                            .... Appellant
                   Through: Mr.Chandra Shekhar and Mr.Saurabh
                            Upadhyay, Advocates

                                  Versus

Commissioner of Central Excise Delhi - I                 .... Respondent
                   Through: Mr.Satish       Kumar,       Sr.  Standing
                              Counsel.



                                   AND



                           C.E.A.C. No.2/2011

Shri Santosh Kumar Garg                           .... Appellant
                   Through: Mr.Chandra Shekhar and Mr.Saurabh
                            Upadhyay, Advocates

                                  Versus

Commissioner of Central Excise Delhi - I                 .... Respondent
                   Through: Mr.Satish       Kumar,       Sr.  Standing
                              Counsel.




CEAS NOs.1, 2 & 3/2011                                  Page 1 of 7
                                     AND

                            C.E.A.C. No.3/2011

Shri Devi Dass Garg                                     .... Appellant
                         Through: Mr.Chandra Shekhar and Mr.Saurabh
                                  Upadhyay, Advocates

                                  Versus

Commissioner of Central Excise Delhi - I                   .... Respondent
                   Through: Mr.Satish            Kumar,    Sr.  Standing
                              Counsel.

CORAM:
HON'BLE MR. JUSTICE A.K. SIKRI
HON'BLE MR. JUSTICE M.L. MEHTA

1.   Whether reporters of Local papers may be                     No
     allowed to see the judgment?
2.   To be referred to the reporter or not?                       No
3.   Whether the judgment should be reported in                   No
     the Digest?


A.K. SIKRI, J. (ORAL)

*

C.M. Appl. No.5377/2011 in C.E.A.C. No.1/2011
C.M. Appl. No.5364/2011 in C.E.A.C. No.2/2011
C.M. Appl. No.5379/2011 in C.E.A.C. No.3/2011

Allowed, subject to all just exceptions.

The applications are disposed of.

C.M. Appl. No.5376/2011 in C.E.A.C. No.1/2011
C.M. Appl. No.5363/2011 in C.E.A.C. No.2/2011
C.M. Appl. No.5378/2011 in C.E.A.C. No.3/2011

The appellants have filed these appeals against the order of

CESTAT challenging the imposition of penalty. As per the orders of the

CEAS NOs.1, 2 & 3/2011 Page 2 of 7
CESTAT, penalty in the sum of Rs.5.00 crores is to be paid in each of

these appeals. Out of these, a sum of Rs.2.00 crores each already

stands paid, which was deposited by the appellants at the time of

hearing of the appellants before the CESTAT. Along with these

appeals, the appellants had moved applications for stay, which were

dismissed by the orders dated 13th January, 2011 inter alia observing

that the appellants were in robust financial health and therefore there

was no reason to grant stay. The appellants were given time to

deposit the balance amount of penalty within four weeks and this

deposit was made subject to the outcome of these appeals. Appeals

are now coming for hearing, after show cause notice, on 12th May,

2011. The appellants have challenged the aforesaid interim order by

filing SLPs, which stand dismissed by the Supreme Court. In these

applications, appellants are seeking limited prayer. It is submitted that

time of four weeks granted by this Court to deposit the amount be

extended. Prayer made is that appellants be permitted to deposit the

amount of Rs.3.00 crores in 10 monthly installments of Rs.30.00 lakhs

each. The appellants have stated that no doubt the appellants are

solvent in the sense that they have lots of immovable properties but at

the same time insofar as liquidity is concerned, the appellants have

suffered huge losses leading to cash crunch and are unable to make

payment of penalty in lump sum within the time granted by this Court.

CEAS NOs.1, 2 & 3/2011 Page 3 of 7
It is also stated in the applications that for showing their bonafides,

members of the appellants’ family are agreeable to give security of the

property standing in the name of M/s.Narsi Solvex (P) Ltd. having its

registered office at 1918, Dimpir Nagar, Mathura, (U.P.). The Directors

of the said company are brother and sister of the appellant and who

are also appellants in these appeals. The details of property are

mentioned in paragraph 7 of the application, which is a land

admeasuring 2.5625 acres and freehold land.

Learned counsel for the respondent opposes the prayer made in

these applications. He has raised twin submissions in this behalf,

namely, (i) four weeks’ time granted to the appellants expired long ago

and applications are filed at a belated stage when the appeals

themselves are coming up for hearing on 12th May, 2011; (ii) after the

orders were passed declining the stay and said order is confirmed by

the Supreme Court dismissing the special leave petitions, there is no

reason to vary the same.

Insofar as the first objection of learned counsel for the

respondent is concerned, from the facts stipulated above, it is obvious

that the appellants had not accepted the order dated 13th January,

2011 as they had preferred special leave petitions against that order.

No doubt, special leave petitions have been dismissed, but at the same

time, there is no reason to file these applications earlier in view of the

CEAS NOs.1, 2 & 3/2011 Page 4 of 7
filing of the said SLPs and pendency thereof. Therefore, we do not

find any force in the submission of the learned counsel for the

respondent in challenging the filing of the application on the ground of

delay.

Insofar as second objection is concerned, it should be borne in

mind that this Court is not modifying the order for reduction in the

amount of penalty to be paid by the appellants. That order remains

intact. Effect thereof is that the appellants have to comply with the

order dated 13th January, 2011 vide which they were asked to deposit

the entire balance amount of penalty. The only concession which the

appellants are seeking is to deposit this amount in installments. We

are of the view that cogent reasons are given by the appellants for

extension of time and to deposit the amount in installments. Needless

to mention, had such a prayer been made even on 13 th January, 2011,

the same would have been given adequate consideration on that date

also. Therefore, we don’t agree with the contention of the learned

counsel for the respondent that merely because on an earlier occasion

four weeks’ time was granted to the appellant, that precludes the

appellants from making a prayer for fixing the installments in remitting

the amount in question. The applications, therefore, need to be

considered on their own merits.

CEAS NOs.1, 2 & 3/2011 Page 5 of 7

Since, for the reasons stated in the application, which are taken

note of in brief above, we are inclined to fix installments for making the

payment. We may observe that even if the payment is made in

installments, the Revenue does not get prejudiced in any way

inasmuch the Revenue would be receiving the amount in question,

though over a spread of time. However, at the same time, we are of

the view that the installments should start from the month of January

2011 when the order in the said applications were passed by this

Court. This will take care of even the alleged delay in preferring these

applications. In the circumstances, we direct as under:

(i) The payment of Rs.3.00 crores by each of the appellants shall be

made in 10 equal installments of Rs.30.00 lakhs each and

starting from January 2011.

(ii) Since we are already in the month of March 2011, a sum of

Rs.90.00 lakhs in each of the appeals has become due which

shall be deposited by the appellants with the respondent by 31st

March, 2011. Installments from April 2011 onward shall be paid

by 15th of each month, i.e., 15th April, 2011; 15th May, 2011 etc.

and the last installment in this manner shall be given by 15 th

October, 2011. All the appellants shall file affidavit of

undertaking before this Court whereby they will give an

undertaking to adhere to the aforesaid schedule. It is made clear

CEAS NOs.1, 2 & 3/2011 Page 6 of 7
that in case, there is a default even in making the payment of

one installment, the concession given by this order stand

forfeited and entire balance amount shall become due and

recoverable by the respondent.

(iii) The appellants shall also file their affidavits as well as affidavits

of the concerned persons giving security of the property

particulars whereof are mentioned in paragraph 7 of the

application. The said security shall be to the satisfaction of the

Registrar of this Court.

The applications are disposed of in the aforesaid terms. Matter is

fixed before the Registrar on April 4, 2011 for accepting the security

and affidavits.

Copies of this order be given Dasti to the counsel for the parties.

A.K. SIKRI, J.

MARCH 22, 2011                                             M.L. MEHTA, J.
Dev




CEAS NOs.1, 2 & 3/2011                                    Page 7 of 7