Calcutta High Court High Court

Surendra Kumar Banthia vs Collector Of Customs on 28 September, 1993

Calcutta High Court
Surendra Kumar Banthia vs Collector Of Customs on 28 September, 1993
Equivalent citations: 1994 (70) ELT 217 Cal
Author: R Pal
Bench: R Pal


JUDGMENT

Ruma Pal, J.

1. The petitioner has imported umbrella panels. A contract
was entered into with the foreign seller on 2nd March, 1992 for this purpose.
The goods arrived in Calcutta on 28th December, 1992 and 11th January, 1993.
There were 12 separate consignments of the goods. Ten were released to the
petitioner. As far as the remaining two were concerned the respondent
authorities insisted that the goods would only be released provided that the
petitioner furnished a PD Bond backed by a bank guarantee to the extent of
30% of the assessable value of the two consignments. The petitioner protested
against the refusal of the Customs authorities to release the two remaining
consignments of goods but ultimately on 22nd February, 1993 and 26th
February, 1993 furnished two bank guarantees in support of the bonds executed by the petitioner in favour of the Customs Authorities as disputed by
them. Upon the execution of the bond and the furnishing of the bank guarantee
the goods were released to the petitioner.

2. After having obtained release of the goods the petitioner filed this
writ application on 28th June, 1993. The petitioner has complained about the
wrongful refusal of the Customs Authorities to release the goods except upon
furnishing of bank guarantees. The petitioner has contended that the goods
should have been released unconditionally to the petitioner as had been done
in respect of the earlier ten consignments. The petitioner has also contended :

(i) That under the earlier Export Import Policy the Umbrella panels
were freely importable. The contract was entered into between the
petitioner and the foreign seller when the earlier policy was in
force. It is submitted that the relevant date for considering whether
an item was freely importable or not was the date of the contract.
Reliance has been placed on a decision reported in AIR 1990 SC
2190 in this context.

(ii) Under the new policy as it originally stood, umbrella panels continued to be freely importable. It was only on 30th June, 1992 that a
public notice was purported to be issued seeking to widen the
definition of consumer durable to include parts of consumer
durables. It is stated that the notice dated, 30th June, 1992 in fact
amounted to an amendment of the policy. It is stated that the policy
could not be amended except by way of a public notification.
Reliance has been placed on Section 5 of the Foreign Trade
(Development and Regulation) Act, 1992 as well as the decision
.

(iii) In any event there had been no publication of any of the notices
dated 30th June, 1992 and unless there was such publication, the
importers could not be held bound by the contents thereof.
Reliance has been placed on the decision .

(iv) Finally it is contended that no adjudication proceedings having
been initiated within a period of six months from the date on which
the goods had arrived, the goods must be taken to have been in fact
seized within the meaning of section 110 of the Customs Act, 1962. No
notice under Section 124 having been issued, the petitioner was
entitled to release of the goods under Section 110(2) of the Act.

3. The writ application was moved upon notice to the respondents.
Directions were given for filing of affidavits. The time to file affidavits has
expired. No affidavit-in-opposition was filed by the respondents.

4. At the hearing however, the respondents have contended :-

(i) That 1992-97 Import and Export Policy was introduced by publication in the Official Gazette. The policy as it stood did not clearly
exempt umbrella panels from the negative list. The position was
made clear by a Notification No. 22/(N-3)/92-93, dated 30th June,
1992. By this notification the definition of Section 7(11) of the policy
had been amended so that umbrella panels could arguably be said
to be included within the definition of consumables and could only
be imported subject to the restrictions in the Act.

(ii) The bank guarantee had been asked for under the provisions of
Section 18 of the Customs Act read with provisions of Regulations
1 and 4 of the Customs Act (Provisional Duty Assessment) Regulations, 1963 and was valid.

(iii) It was well established that the relevant date for determination
whether the goods were importable freely or not was not the date
of the contract but the date of importation. It is stated that even
assuming that the umbrella panels were freely importable under
the Original Policy of 1992-97, paragraph 4 of Chapter 1 would also
permitted an Importer to continue to freely import the items
provided the conditions in paragraph 4 were fulfilled. It is submitted that this was a matter which would have to be determined
by the Customs Authorities in appropriate proceedings.

(iv) Finally, it is submitted that the petitioner should not be granted the
reliefs prayed for because the petitioner had in fact taken advantage of the order of provisional assessment and had obtained
release of the goods by furnishing a bank guarantee. It is submitted
that it was not open to the petitioner to now turn around and
challenge the order of provisional assessment by which the
petitioner was given the goods subject to the condition of furnishing of a bank guarantee.

5. In my view, although the respondents have not filed any affidavit-in-opposition, the submissions made by them cannot be disregarded. The
submissions do not relate to any matter of fact but are matters of record such as
notifications issued. The arguments have been advanced on an interpretation of the provisions of the policy and the relevant sections of the
Customs Act.

6. Having heard the submissions of the parties, I am unable to accept
the contentions of the petitioners. The decision of the Supreme Court in Union
of India v. Kanoonga Industries
does not appear to
have considered the earlier decisions which held directly to the contrary viz.
that the relevant date for determining the importability of the goods was not
the date of the contract but the date of actual import. The earlier decisions on
this points have been considered at some length in the decision of the full
Bench of the Bombay High Court in Apar Private Limited v. Union of India [1985
(6] ECC 241). The decision of the Supreme Court therefore in Kanunga Industries
case appears to have been given per incuriam.

7. The second submission of the petitioner is negatived by the fact that
a notification was indeed issued for amendment of the policy by inclusion of
the phrase “accessories, components, parts and spares of such consumer
durables” in paragraph 7(12) of the Import & Export Policy, 1992-97. There is
some dispute as to whether the amendment was of the definition of consumer
goods or consumables. From the copy of the Import Policy as amended upto
31st March, 1993 handed up to this Court it appears that the amendment was
not to the definition of the word “consumables” but to the word “consumer
goods”. Consumer goods have been referred to in paragraph 156 of Part II of
Chapter XV of the Import Policy of 1992-97. Chapter XV deals with the negative list. Consumer goods comes within restricted items. I am, however, not
deciding the issue finally in this proceedings as I feel that the Customs
Authorities should be given an opportunity to address their minds to the issues
raised by the petitioner in properly constituted proceedings.

8. The third submission of the petitioner has not been adequately
pleaded in the writ petition. Be that as it may the notification dated 30th June,
1992 is contained in All India Import Export Journal published on 14th July,
1992. It may be that the journal is a private one. But, if the question of publication or knowledge is in issue, it would certainly indicate that the contents of the
Notification dated 30th June, 1992 was made known to the public at large, at
least on 14th July, 1992, much before the petitioner’s goods, in fact, arrived in
India.

9. The last submission of the petitioner does not bear scrutiny. In order
that the provision of Section 110(2) can come into play, it is imperative that
there should be a seizure of the goods. There has been no such seizure of the
goods in this case and the mere refusal to release the goods until final assessment cannot be considered as a seizure.

10. The most telling factor, however, against the petitioner is the execution of the Bond and the Bank Guarantee and the removal of the goods after
such execution. If the petitioner was indeed aggrieved by the respondents’
demand for a Bond supported by a Bank Guarantee, the petitioner should have
approached this Court immediately instead of allowing the Authorities to
make provisional assessment under Section 18 of the Customs Act, 1962 and to
allow the release of the goods to the petitioner subject to the terms and conditions which the petitioner by his act of execution must be deemed to have
accepted.

11. Having rejected all the submissions of the petitioner, nevertheless, it
appears to me that the Customs Authorities cannot drag their feet over the
matter and compel the petitioner to keep the Bank Guarantee renewed for an
indefinite period.

12. Accordingly, I dispose of the writ application by directing the Customs Authorities to complete the assessment proceedings within a period of 8
weeks from the date of communication of this Judgment and Order to the
concerned Officer or within such further extended period as may be mutually
agreed to between the parties in writing. The final assessment shall be made in
accordance with law.

13. In default of the final assessment being completed within the time
specified, the Customs Authorities will cancel the Bond and return the Bank
Guarantee to the petitioner duly discharged within 48 hours from the date of
such default.

14. Be it stated that by this Judgment and Order this Court is not
seeking to place any limitation on the adjudication proceedings. In other
words, the adjudication proceedings may continue and also may be initiated
beyond the time specified by this order; but the Bank Guarantee and the Bond
must stand cancelled and discharged, if the proceedings are not initiated and
concluded within the date specified.

15. There will be no order as to costs.

16. All parties concerned are to act on a signed copy of the operative
portion of this Judgment and Order on the usual undertaking.