High Court Rajasthan High Court - Jodhpur

Taiyabi Khilona Store vs Directorate Of Enforcement & Anr on 22 September, 2008

Rajasthan High Court – Jodhpur
Taiyabi Khilona Store vs Directorate Of Enforcement & Anr on 22 September, 2008
                                                       S.B.Civil Misc. Appeal No.161/2008
                                        Smt. Nazneen vs. The Director of Enforcement & anr
                                                                  & two connected appeals..
                                           1

             IN THE HIGH COURT OF JUDICATUARE FOR RAJASTHAN AT
                                  JODHPUR.

                                   JUDGMENT


                  (1) S.B. Civil Misc. Appeal No. 161/2008

                     Smt. Nazneen          vs.       The Director of
                                                     Enforcement & anr.

                 (2) S.B. Civil Misc. Appeal No. 180/2008

                     Abas Ali             vs.         The Director of
                                                      Enforcement & anr.

                 (3) S.B. Civil Misc. Appeal No. 182/2008

                      Taiyabi Khilona      vs.          The Director of
                      Store                             Enforcement & anr.

                          under Section 54 of Foreign Exchange
                     Regulation Act, 1973 read with Section 35 of
                     Foreign Exchange Management Act, 1999 against
                     the judgment and order     dated 21.11.2007
                     passed by the learned Appellate Tribunal for
                     Foreign Exchange in Appeals No.73/05, 72/05
                     and 71/05 respectively.


              Date of Judgment:                  September 22, 2008.

                                    PRESENT
                        HON'BLE MR. PRAKASH TATIA, J.
REPORTABLE
                                              S.B.Civil Misc. Appeal No.161/2008
                              Smt. Nazneen vs. The Director of Enforcement & anr
                                                        & two connected appeals..
                                 2

Mr. Dinesh Mehta for the appellants.
Mr. V.K. Mathur for the respondents.

BY THE COURT:

These three appeals have been filed under Section 54 of the

Foreign Exchange Regulation Act, 1973 ( for short ‘the Act of 1973’)

read with Section 35 of the Foreign Exchange Management Act,

1999( for short ‘the Act of 1999’), by M/s Taiyabi Khilona Store and

its two partners, being aggrieved against the judgment and order

dated 21.11.2007 passed by the Appellate Tribunal for Foreign

Exchange in Appeal Nos.71/05, 72/05 and 73/05. These three

appeals have been preferred because of the reason that the

appellant-Firm and its partners have been held guilty for violation

of the provisions of Section 18(3) of the Act of 1973 and penalty of

Rs.1,00,000/- has been imposed upon the Firm and its two partners

separately.

Brief facts of the case are that M/s Taiyabi Khilona Store, a

partnership firm having its two partners Abas Ali and Smt. Nazneen

exported goods through its courier M/s Container Movement

(Bombay Transport Private Limited) to its buyer M/s PAK Britannnia
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

3

Limited, London (England). The said goods were worth £ 16553.

According to the appellants, the document relating to the said

export work sent to the Bank in London on 6.2.1996 for collection.

The bill in this regard was drawn on D.P. Basis, according to which

the buyer can retire the documents by making payment to bank on

reaching of the consignment at its destination. However, the buyer

did not take the delivery of the goods and according to the

appellant, the appellant made his all efforts to recover the sale

proceeds. Since the buyer did not take the delivery of goods,

therefore, the authorities at London confiscated the goods at

London. In view of the above, according to the appellant, the sale

was not affected as the goods were not taken by the buyer and for

constituting a sale, it is necessary that seller sales the goods to the

buyer and buyer receives the goods. Since the goods were

auctioned by the authorities at London by exercising statutory

power, therefore, it was not a sale of goods at all and, therefore,

the authorities committed serious error of law by punishing the

appellants with the penalty as mentioned above under the

provisions of Section 50 of the Act of 1973.

S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

4

It is also submitted that penalty cannot be imposed upon a

person who made all bonafide efforts to realise the sale

consideration. According to the learned counsel for the appellants,

the appellants made their all efforts which is evident by the

various documents which have been placed by the appellants in

these appeals, which according to the learned counsel for the

appellants, were also before the authorities below, which clearly

shows that the appellants made all serious and bonafide efforts for

recovery of the amount with full intention to brought the foreign

currency within the India.

The learned counsel for the appellants lastly contended that

if it is held that the appellant-Firm was guilty under Section 50 and

was liable to be penalized for its fault then the authorities have

committed serious error of law by imposing penalty upon the Firm

as well as upon the partners. According to the learned counsel for

the appellants, the Firm is a compodium of the individual and is

not an entity akin to company which can have its own assets and

liability irrespective of the assets liability of its Director. In

addition to above, according to the learned counsel for the
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

5

appellants even if it is held that the any of the appellants, partner

of the firm could have been held responsible for conduct of the

business of the Firm then there is no finding that any of the

partners himself was responsible for and was incharge of the

activities of the Firm and because of lapse of that partners, the

foreign currency has not reached to India.

The learned counsel for the respondents vehemently

submitted that the appeal under Section 54 of the Act of 1973 lies

only on the question of law and in this case, only the question of

fact is involved and that the appellant did not make any effort for

bringing within the territory of India the foreign currency which is

the consideration for the goods sent to the foreign country,

therefore, this Court may not interfere with the orders which have

been passed by the two authorities after carefully looking into the

material placed by the appellants. It is also submitted that the

explanation appended to Section 68 of the Act of 1973 very clearly

provides that the Firm is also included in the definition of the

Company under the provisions of the Act of 1973 and, therefore,

penalty can be iimposed against the Firm as well as against firm’s s
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

6

partners separately. It is also submitted that the authorities have

found that the partners were responsible for the business of the

firm and further it is submitted that even if it has not been said so

in the impugned orders even then the partners are liable for the

penalty and they are supposed to show that they were not the

incharge of the firm.

I considered the submissions of the learned counsel for the

parties and perused the relevant provisions of law.

Section 18(3) of the Act of 1973 is as under:-

“18(3) Where in relation to any goods to which a
notification under cl. (a) of sub-section (1) applies the
prescribed period has expired and payment therefor
has not been made as aforesaid, it shall be presumed,
unless the contrary is proved by the person who has
sold or is entitled to sell the goods or to procure the
sale thereof, that such person has not taken all
reasonable steps to receive or recover the payment for
the goods as aforesaid and he shall accordingly be
presumed to have contravened the provisions of sub-
section (2).”

The above section clearly provides that where in relation to
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

7

any goods to which a notification under cl. (a) of sub-section (1)

applies the prescribed period has expired and payment therefor

has not been made as aforesaid, that is, as mentioned in the

proceeding section, then the law presumes that a person has not

taken all reasonable steps to receive or recover the payment for

the goods . There is further presumption that because of that such

person has contravened the provisions of sub-section (3) of Section

18 of the Act of 1973. The person referred in sub-section (3) of

Section 18 are (1) the person who has sold or (2) is entitled to sell

the goods and (3) entitled to procure the sale thereof. These

three categories of persons have been mentioned in sub-section (3)

of Section 18 of the Act of 1973 and that makes it very clear that a

person who has sold the goods is liable and required to prove that

he bonafidely made efforts for bringing the foreign currency,

second is the person who is entitled to sell the goods and third is

the person who is entitled to procure the sale proceeds thereof.

For the sake of argument, if it is presumed that sale is not

completed with the delivery of the goods to the buyer then the

appellants in the facts of the case is the firm and its parners are
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

8

the persons who were authoriesed to sell the goods and also could

have procured the sale price. Therefore, where buyer has not

received the delivery of the goods but the goods have been

transported to the foreign country then it is as per the the Act of

1973, it is duty of such exporter to bring the money (the foreign

currency) within the Indian territory. The learned counsel for the

appellants vehemently submitted that the appellants have not

gained any thing in this transaction and in fact suffered due to of

the fault of the buyer and in fact he suffered loss. It is immaterial

whether the seller gained from the transaction or suffered loss in

the transaction. It is not a tax on income. It is also immaterial

whether in fact he received the sale consideration or not, because

of the reason that the provisions of Section 18 clearly provides that

seller is required to show his efforts for brining within the territory

of India the foreign currency for export of goods from the India.

The provisions referred are not for the benefit of the person who

has sold or who made efforts to sell the goods out side India

because of the reason that for his own property, every citizen can

have its own discretion and may waive his entire sale consideration
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

9

but that cannot exonerate the seller from having liability for not

bringing within the territory of India the foreign currency for the

goods which he exported. In view of the above reason, I do not

find any merit in the contention of the learned counsel for the

appellants that since the buyer has not received the value of the

goods, therefore, the sale is not complete and, therefore, the

penalty cannot be imposed upon the appellant-Firm.

So far as the penalty upon the partners of the firm are

concerned, it is abundantly clear from the explanation appended

to Section 68 that by virtue of deeming clauses made by the

proviso to Section 68 wherever reference of Company has been

given in Section 68 of the Act of 1973, the firm is also to be dealt

with in the same manner as any Company by virtue of explanation

(1) to Section 68 of the Act of 1973. The firm’s partners can be

held liable for the mischief committed during the course of

business in the name of the firm who are incharge and are

responsible for the conduct of the business of the company. There

is lot of difference between work of company and company’s status

and the liabilities and responsibilities as compared to status and
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

10

liabilities of the of the partners of the firm. It is also true that

there may be sleeping partners and some passive partners and

some active partners. Because of this fact only, it appears that the

provisions applicable generally for the company for determination

of the liability for commission of offence, have been made

applicable to the firm by making specific provisions, i.e.,

explanation (1) to Section 68 of the Act of 1973. In view of the

above reasons, the firm’s partners who are responsible for the

conduct of the business and were responsible and incharge at the

relevant time, can be personally held liable. In this case, the firm

was found guilty and this cannot be disputed in view of the fact

that mere writing one after another letters to the buyer by the

seller is not a sufficient and can not be treated bonafide effort for

recovery of the sale price by the exporter and, therefore, the

firm’s liability is upheld.

However, so far as liability of the partners is concerned, it

will be worthwhile to mention here that one of the partners is

male and another is female. There is a reference of mail partner

Abas Ali’s ailment in the order passed by the Assistant Director of
S.B.Civil Misc. Appeal No.161/2008
Smt. Nazneen vs. The Director of Enforcement & anr
& two connected appeals..

11

the Enforcement Department of Government of India and because

of that, time was sought for filing reply. Then in that situation, it

is difficult to presume that the another partner Smt. Nazneen was

the person responsible for the business and was incharge of the

firm’s affairs at the relevant time. Then in that situation, in

absence of any specific finding that Abas Ali, partner of the firm,

who was also sick, was fit and was doing the business and was

incharge for the conduct of the entire affairs of the firm. The

order passed by the Assistant Director, Enforcement Department of

the Government of India dated 30.11.2004 as well as the appellate

order dated 21.11.2007 qua the individual partner, cannot be

sustained.

In view of the above, the S.B. Civil Misc. Appeal No.182/2008

filed by appellant Taiyabi Khilona Store is dismissed, whereas

S.B.Civil Misc. Appeal No. 161/08 filed by appellant Smt. Nazneen

and S.B.Civil Misc. Appeal No.182/2008 filed by appellant Abas Ali

are partly allowed and the penalty against these two partners are

set aside.

(PAKASH TATIA),J.

mlt