Bombay High Court High Court

Union Of India Through vs M/S. Sheetal Exports & Anr on 28 June, 2011

Bombay High Court
Union Of India Through vs M/S. Sheetal Exports & Anr on 28 June, 2011
Bench: Dr. D.Y. Chandrachud, Anoop V.Mohta
    vbc                                      1                              wp3959.10-28.6.sxw


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                         CIVIL APPELLATE JURISDICTION




                                                                                    
                      WRIT PETITION NO.3959  OF 2010




                                                            
    Union of India through 
    Commissioner of Central Excise, Mumbai-I.                  ..Petitioner.




                                                           
                      Versus
    M/s. Sheetal Exports & Anr.                                ..Respondents.
                                          .....
    Mr.M.I.Sethna,   Senior   Advocate   with   Mr.Pradeep   S.Jetly   and 




                                                
    Mr.Jitendra B.Mishra for the Petitioner.
    Mr.Prakash   Shah   with   Mr.Jas   Sanghavi   i/b.   M/s.PDS   Legal     for   he 
                              
    Respondent No.1.
                                         ......
                             
                         CORAM :  DR.D.Y.CHANDRACHUD AND
                                     ANOOP V. MOHTA, JJ.

28 June 2011.

ORAL JUDGMENT (PER DR.D.Y.CHANDRACHUD, J.) :

This petition by the Union of India under Article 226 of

the Constitution, is to challenge an order passed by the revisional

authority in exercise of jurisdiction under Section 35EE of the Central

Excise Act, 1944. The Assistant Commissioner had initially rejected

rebate claims preferred by the First Respondent in the amount of Rs.

13.57 lakhs. In appeal, the Commissioner remanded the proceedings

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 2 wp3959.10-28.6.sxw

back to the adjudicating authority for reconsideration, after

complying with the principles of natural justice. The First

Respondent challenged that order of remand before the revisional

authority. By the order impugned in these proceedings, the revisional

authority has come to the conclusion that the First Respondent is

entitled to claim rebate. The revisional application has been allowed.

The Union of India has impugned that order.

2.

The First Respondent is a merchant exporter. The

manufacturer of the goods in question was Radha Dyeing and

Printing Mills. The manufacturer claimed Cenvat Credit in respect of

duty paid inputs alleged to have been purchased by the manufacturer

from an input supplier. The First Respondent purchased finished

goods from the manufacturer which in turn were exported by the First

Respondent. As against that export, the First Respondent claimed a

rebate of central excise duty.

3. Rule 18 of the Central Excise Rules, 2002 provides that

where any goods are exported, the Central Government may, by

notification, grant rebate of duty paid on such excisable goods or duty

paid on materials used in the manufacture or processing of such

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 3 wp3959.10-28.6.sxw

goods and the rebate shall be subject to such conditions or

limitations, if any, and fulfillment of such procedure, as may be

specified in the notification. The First Respondent claimed rebate on

the basis that it had exported goods and the rebate was in respect of

duty alleged to have been paid by Radha Dyeing and Printing Mills.

4. The Assistant Commissioner while rejecting the

application for the grant of rebate noted that between the period May

2003 and November 2004, Radha Dyeing and Printing Mills had

wrongly availed of credit to the extent of Rs.5.41 crores on the basis

of documents issued by various bogus firms and had cleared the

goods by availing of Cenvat Credit. The Assistant Commissioner

held that the exported goods could not be said to be duty paid goods.

The First Respondent was furnished an opportunity to put forth its

explanation, but had not appeared at the personal hearing.

Accordingly, the claim for the grant of rebate was disallowed.

5. In appeal, it was argued by the First Respondent that the

claim for the grant of rebate had been wrongfully rejected without

ascertaining the role that was played by the First Respondent.

According to the First Respondent, its claim was rejected on the basis

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 4 wp3959.10-28.6.sxw

of an alleged fraud or misrepresentation by the manufacturer or its

supplier. It was urged that action for the availment of Cenvat Credit

on a wrongful basis could be taken against the manufacturer, but not

against the First Respondent in the absence of material to indicate an

act of abetment by the First Respondent.

6. The Commissioner (Appeals) noted that the manufacturer,

Radha Dyeing and Printing Mills received raw materials from units

which either did not exist or had issued bogus Cenvat documents. If

the documents were from non-existent firms, there could be no

accumulation of credit in the account. Hence, if no credit balance

was properly available to discharge the duty on finished goods, it

could not be held that the goods exported were duty paid goods.

However, the Commissioner (Appeals) noted that though 4 ARE forms

were involved, the First Respondent had neither submitted its reply

nor had it appeared before the Assistant Commissioner for a personal

hearing. The First Respondent was furnished an opportunity in the

interests of justice by the Commissioner (Appeals) for producing

relevant evidence before the Assistant Commissioner. It was, in this

view of the mater that the proceedings were remanded back to the

Assistant Commissioner.

::: Downloaded on – 09/06/2013 17:24:34 :::

vbc 5 wp3959.10-28.6.sxw

7. The First Respondent challenged the order of the

Commissioner (Appeals) before the revisional authority. The

revisional authority was of the view that if the manufacturer had

obtained Cenvat Credit wrongfully, Rule 14 of the Cenvat Credit

Rules, 2004 enables the Central Government to recover the amount

wrongfully availed of together with interest. However, the revisional

authority was of the view that the First Respondent had bona fide

purchased and exported the goods after the payment of the entire

amount, inclusive of duty and cannot be penalised by denying his

claim for rebate when there is no evidence to show any mutuality of

interest, financial control or flow back of funds. In taking this view,

the revisional authority relied upon its decision in the case of Shyam

International decided on 18 May 2007.

8. Counsel appearing on behalf of the Petitioner has taken

serious exception to the manner in which the revisional authority has

proceeded in the case. Before we deal with the other submissions

which have been urged before the Court we are inclined to accept the

submission that the entire approach of the revisional authority has

been misconceived. The revisional authority has transgressed the

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 6 wp3959.10-28.6.sxw

settled limitations on the exercise of the revisional jurisdiction under

Section 35EE. The First Respondent neither appeared before the

Assistant Commissioner, nor had it chosen to produce any material

whatsoever that would establish the bona fides nature of its

transaction. The Assistant Commissioner noted that despite

opportunity, the First Respondent had not appeared in the

proceedings. The Assistant Commissioner found that Radha Dyeing

and Printing Mills had wrongfully availed of Cenvat Credit in the

amount of Rs.5.41 crores between May 2003 and November 2004 on

the basis of documents issued by bogus firms. When the matter went

in appeal to the Commissioner (Appeals), the Appellate Authority

was of the view that in the interests of justice, liberty should be

granted to the First Respondent to establish its case for the grant of

rebate before the adjudicating authority. The proceedings were

remanded back to the Assistant Commissioner. Instead of availing of

this opportunity which was furnished by the Commissioner (Appeals),

the First Respondent moved the revisional authority against an order

of remand which was passed in order to afford an opportunity to the

First Respondent to produce evidence and submissions. In such a

revisional application, the revisional authority proceeded to enter a

finding of fact that the First Respondent had purchased the goods

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 7 wp3959.10-28.6.sxw

bona fide and having exported the goods on the payment of the entire

amount inclusive of duty, the First Respondent cannot be penalized by

denying the claim for rebate. There is merit in the submission that

the revisional authority ought not to have rendered such a finding of

fact, for the first time, in the exercise of the revisional jurisdiction,

particularly having regard to the background of the case which has

already been noted earlier.

9.

What we have observed above assumes some significance

having regard to the nature of the submissions which have been

urged before the Court by Counsel appearing on behalf of the Union

of India. Counsel has adverted to the fact that a Show Cause Notice

had been issued to Radha Dyeing and Printing Mills on 24 April 2008.

The show cause notice inter alia contained an allegation that the

transactions which had been put into place, were made to camouflage

dubious transactions undertaken in collusion with various groups of

suppliers. Alert circulars were issued by the Department declaring the

units from which inputs have been purchased by Radha Dyeing and

Printing Mills to be dubious/fake and it is alleged that the Units were

floated to cushion a chain of passing inadmissible cenvat credit with

each of these entities in a syncronized manner both at the upstream

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 8 wp3959.10-28.6.sxw

and down stream stage of the cenvat chain. A thin structure of bank

transactions is alleged to have been put into place to effect the

ultimate design. Cenvat Credit was alleged to have been availed of

for the removal of finished goods for home consumption or for export

on the basis of invalid documents. The total Cenvat Credit thus

availed of is alleged to be in the amount of Rs.16.22 crores. Since the

notice to show cause is pending adjudication, we must clarify that we

have not made any observations on the merits of the allegations.

Counsel appearing on behalf of the Petitioner has also adverted to an

order passed by the Commissioner of Central Excise in certain other

proceedings on 29 January 2010. Counsel has taken us through

various parts of the order inter alia to highlight the submission that

the role of the First Respondent in the entire chain of events has

come under scrutiny.

10. We are not inclined in these proceedings, particularly

having regard to the limitations on the exercise of the writ jurisdiction

of this Court under Article 226 of the Constitution, to investigate into

all the factual allegations. The exercise of judicial review must

follow along the well settled principles. The Court under Article 226

would interfere where, as in this case, there has been a manifest

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 9 wp3959.10-28.6.sxw

error or misdirection on the part of a quasi judicial authority in

exercising its jurisdiction. The revisional authority in the present case

was called upon to exercise its jurisdiction against an order of remand

passed by the Appellate Authority. The order of remand was with a

view to enable the First Respondent to have an adequate opportunity

to substantiate its case for the grant of rebate, despite the fact that the

adjudicating authority had denied the rebate on the ground that

Cenvat credit had been wrongfully availed of on the basis of

documents which were fraudulently obtained from Units which were

found to be non-existent or bogus. Rule 18 of the Central Excise

Rules, 2002 provides that when any goods are exported, the Central

Government may by notification grant rebate of duty paid on such

excisable goods. Whether duty on the excisable goods has, in fact,

been paid to be determined. According to the Excise Department,

the duty has not, in fact, been paid. The duty was sought to be paid

by utilising Cenvat credit. The Cenvat credit was accumulated on the

basis of duty paid documents brought up in collusion with non-

existent or bogus firms. These allegations would have to be enquired

into by the adjudicating authority. We are, therefore, of the view that

the proper course of action for the revisional authority would have

been to allow the order of remand to stand so as to enable the First

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 10 wp3959.10-28.6.sxw

Respondent to have a full and proper opportunity of establishing its

case for the grant of rebate. Instead the revisional authority has

purported to make a finding of fact in the absence of virtually any

material whatsoever and in the face of the case of the Department

that the chain of events in the present case will show a fraudulent

attempt to evade the payment of duty. Hence, we are of the view

that the order passed by the revisional authority is unsustainable.

11.

We accordingly quash and set aside the impugned order

passed by the Joint Secretary in the Ministry of Finance, dated 10 July

2009. We maintain the order passed by the Commissioner (Appeals),

remanding the proceedings back to the Assistant Commissioner

(Rebate), Central Excise-I.

12. During the course of the hearing, the Court has been

informed that after the revisional authority had passed the impugned

order dated 10 July 2009, allowing the application of the First

Respondent for the grant of rebate, a Writ Petition was filed in this

Court (Writ Petition 2114 of 2010) on 17 March 2010, seeking

enforcement of the order of the revisional authority and the grant of

rebate in the amount of Rs.13,57,200/-. The Department has, in the

::: Downloaded on – 09/06/2013 17:24:34 :::
vbc 11 wp3959.10-28.6.sxw

present petition as amended, averred that during the pendency of the

petition, the First Respondent was paid an amount of Rs.13,57,200/-

by a cheque dated 26 March 2010, following which the Petition was

withdrawn. In amended paragraph 8 in the present petition, it has

been averred that when the earlier petition came up before the Court,

Counsel appearing on behalf of the Union of India apprised the Court

of the fact that the Department was in the process of filing a Writ

Petition to challenge the impugned order dated 10 July 2009. All that

remains for us to observe and direct would be that since the amount

of Rs.13,57,200/- was paid to the First Respondent in pursuance of

the order of the revisional authority dated 10 July 2009, which has

now been set aside, the Petitioner would be at liberty to recover the

amount. The recovery if made, however, shall abide by the final result

of the proceedings before the Assistant Commissioner in terms of the

directions issued in the earlier part of this order. Having regard to

the time that has elapsed in the meantime, we direct that the

adjudicating authority shall decide upon the rebate application

expeditiously and within a period of three months from the date on

which a certified copy of this order is placed on the file of the

adjudicating authority.

::: Downloaded on – 09/06/2013 17:24:34 :::

vbc 12 wp3959.10-28.6.sxw

13. Rule is made absolute in the aforesaid terms. There shall

be no order as to costs.

( Dr.D.Y.Chandrachud, J.)

( Anoop V. Mohta, J.)

::: Downloaded on – 09/06/2013 17:24:34 :::