Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Saraogi vs Union Of India
2023 Latest Caselaw 2403 Cal/2

Citation : 2023 Latest Caselaw 2403 Cal/2
Judgement Date : 31 August, 2023

Calcutta High Court
Ajay Saraogi vs Union Of India on 31 August, 2023
                                      1


                      IN THE HIGH COURT AT CALCUTTA
                     Special Jurisdiction (Foreign Exchange)
                                  Original Side

                                FEA 2 of 2009
                 IA No. GA 1 of 2009 (Old No. GA 308/2009)
                                 Ajay Saraogi
                                      Vs.
                                Union of India

                                      With

                                FEA 3 of 2009
                 IA No. GA 1 of 2009 (Old No. GA 311/2009)
                               Sanjay Saraogi
                                     Vs.
                                Union of India

                                      with

                              FEA 25 of 2009
                              Monotosh Saha
                                    Vs.
                Special Director, Enforcement Directorate,
           Foreign Exchange Management Act, New Delhi & Anr.


Present:
The Hon'ble Justice Debangsu Basak
           And
The Hon'ble Justice Md. Shabbar Rashidi

For the Petitioner             : Mr. Farook Razack, Sr. Adv.
in FEA 2 of 2009 &               Mr. Sohail Haque, Adv.
FEA 3 of 2009                    Mr. Jaydeb Ghorai, Adv.
                                 Mr. Diptesh Ghorai, Adv.

For the Petitioner             : Mr. Sudhir Kumar Mehta, Adv.
in FEA 25 of 2009

For Enforcement                : Mr. Vipul Kundalia, Adv.
Directorate in                   Mr. Arijit Chakrabarti, Adv.
FEA 2 of 2009                    Mr. Anurag Roy, Adv.
FEA 3 of 2009                    Mr. Deepak Sharma, Adv.
& FEA 25 of 2009

Hearing concluded on           : July 13, 2023
Judgment on                    : August 31, 2023
                                   2


     DEBANGSU BASAK, J. :-

1.

Three appeals have been heard analogously as they involve

similar issues.

2. Primarily, the issue which has fallen for consideration in the

three appeals is whether the adjudicating authority was right

in refusing an opportunity of cross-examination of natural

persons whose statements recorded under Section 108 of the

Customs Act, 1962 had been referred to and relied upon in

the adjudication order, or not.

3. Learned Senior Advocate appearing for the appellants in FEA

2 of 2009 and FEA 3 of 2009 hereinafter referred to as the

first set of appeal, has submitted that, the appellants prayed

for cross-examination of one Shri Nirmal Kumar Karmakar

before the adjudication authority. Such prayer had been

turned down by the adjudication authority in the order dated

May 31, 2005. The Appellant Tribunal had rejected the

prayer also.

4. Learned Senior Advocate appearing for the appellants in the

first set of appeal has submitted that, since the department

was relying upon statements made by the persons who were

being investigated in the case and who gave statements

against the appellants, it was incumbent on the part of the

adjudicating authority to allow examination of such persons.

In support of his contention, he has relied upon 2019 SCC

OnLine Cal 150 (Sampad Narayan Mukherjee Vs. Union

of India), unreported decision of the Division Bench in

CUSTA 4 of 2022, MAT 556 of 2019 (Commissioner of

Customs, Airport and Admn Kolkata vs. Shri Himadri

Chakraborty), 2018 SCC OnLine Calcutta 5709 (Sadguru

Forwarders Pvt Ltd. Vs. Commissioner of Customs (Port))

unreported decision in APOT No. 56 of 2018 and APOT 57

of 2018 (Commissioner of Customs (Port), Custom House

& Anr vs. Sadguru Forwarders Pvt Ltd.), 2016 Volume 15

SCC 785 (Andaman Timber Industries vs. Commissioner

of Central Excise), 1985 Volume 3 Supreme Court Cases

398 (Union of India vs. Tulsiram Patel), 2023 SCC

OnLine SC 621 (Aureliano Fernandes Vs. State of Goa),

2010 SCC OnLine Cal 2593 (Jha Shipping Agency Vs.

Union of India), 2017 SCC OnLine Raj 4246 (Shree

Parvati Metals Vs. Union of India), 2005 Volume 10

Supreme Court Cases 634 (Lakshman Exports Ltd vs.

Collector of Central Excise), 2019 SCC OnLine Del 8305

(Krishan Kishore Aggarwal Vs. Additional Commissioner

of Customs), 2013 SCC OnLine Guj 3579 (Rajesh

Shantilal Adani Managing Director Vs. Special Director

Enforcement Directorate).

5. Learned Senior Advocate appearing for the first set of appeal

had submitted that, a request was made for supply of the

opinion of the handwriting expert in respect of a letter dated

June 22, 2004. Moreover, statement of two other persons

had not been supplied to the appellants. Relying upon 2009

Volume 2 Supreme Court Cases 192 (Kothari Filaments

and Anr Vs. Commissioner of Customs (Port) Kolkata) he

has submitted that, denial to supply the opinion of the hand

writing expert, a copy of the statements of the two persons

resulted in violation of the principles of natural justice.

6. Learned Senior Advocate appearing for the appellants in the

first set of appeal has submitted that, proceedings under the

Foreign Exchange Management Act, 1999 (FEMA) and the

Foreign Exchange Regulation Act, 1973 (FERA) are quasi

criminal in nature. He has relied upon 2008 Volume 16

Supreme Court Cases 537 (Vinod Solanki vs. Union of

India) and an unreported decision dated March 3, 2010

passed in FEA No. 15 of 2008 (Sushil Kumar Sharma Vs.

Special Director, Enforce Directorate).

7. Learned Senior Advocate appearing for the appellants in the

first set of appeal has submitted that, the provisions of

Section 138B of the Customs Act, 1962 are not applicable to

a proceeding under FERA. He has contended that, conditions

enumerated in Section 138B of the Customs Act, 1972 are

absent in the facts and circumstances of the present case. He

has relied upon ILR 2013 III Del 2269 (Basudev Garg vs.

Commissioner of Customs), 2016 SCC OnLine Del 1236

(HIM Logistics Pvt Ltd vs. The Principal Commissioner of

Customs), 2017 SCC OnLine KER 21780 (Krishna

Brothers and Ors. Vs. Commissioner of Customs) in

support of his contention.

8. Learned Senior Advocate appearing for the appellants in the

first set of appeal has contended that, statement of co-

accused is very weak type of evidence. In support of such

contention he has relied upon AIR 1964 SC 1184

(Haricharan Kurmi and Anr. Vs. State of Bihar), and

2007 Volume 8 Supreme Court Cases 271 (Surinder

Kumar Khanna vs. Intelligence Officer, Directorate of

Revenue Intelligence).

9. Learned Advocate appearing for the appellant in the 2nd set

of appeal has referred to the facts obtaining in three cases.

He has pointed out that, on February 2, 1996, a consignment

of live crabs was intercepted by customs authorities and in

one basket, foreign exchange was seized. The stationery used

for export had borne the name of the firm of the appellant.

However, no signature of the appellant had been produced on

any document. The appellant had claimed that, he was not

aware of the foreign currency found in the consignment. No

nexus between the appellant and the foreign currency found

had been established. The appellant had been proceeded

against and arrested under COFEPOSA. The appellant had

been released from custody in such proceedings and that the

authorities abandoned such proceedings in 2002.

Proceedings under FERA had been conducted on materials

comprising of statement of one Mr. Paresh Saha.

10. Learned Advocate appearing for the appellant in the 2nd set

of appeal has contended that, the statement recorded under

Section 108 of the Customs Act, 1962 cannot be used in

FERA proceedings. In support of such contention, he has

relied upon 1992 Volume 3 Supreme Court Cases 178

(K.T.M.S Mohd. and Another versus Union of India) and

2008 Volume 16 Supreme Court Cases 417 (Noor Aga vs.

State of Punjab and Another).

11. Learned Advocate appearing for the appellant in the 2nd set

of appeal has contended that, the rule of reverse burden is

not attracted. In support of such contention, he has relied

upon Vinod Solanki (supra).

12. Relying upon 2009 Volume 12 Supreme Court Cases 162

(Union of India versus Bal Mukund) and 2018 (362) ELT

935 (SC) (Surinder Kumar Khanna versus Intelligence

Officer, DRI), learned Advocate appearing for the appellant

in the 2nd set of appeal has contended that, penalty order

passed by the adjudicating authority relying upon the

statement of Mr Paresh Saha was in derogation of the law.

13. Relying upon Sampad Narayan Mukherjee (supra) and the

order of the appeal court in the appeal with regard thereto,

learned Advocate for the appellant in the 2nd set of appeal

has contended that, the right of cross-examination has been

recognised therein. Various High Courts have held the same

views. In support of such contention, he has relied upon

2018 (361) ELT 90 (M/s Ambika International vs. Union

of India and Another), 2019 (367) ELT 181 (Ummer

Abdulla vs. Commissioner of Central Excise), 2018 (362)

ELT 385 (Kirit Shrimankar Vs. Commissioner of CGST &

Central Excise and Another), 2013 (294) ELT 353

(Basudev Garg vs. Commissioner of Customs).

14. Learned Advocate appearing for the Enforcement Directorate

(ED) has referred to the facts of the case in respect of the first

set of appeals. He has contended that the prayer for cross-

examination was dealt with by the Tribunal in its order dated

October 27, 2008. He has pointed out that, Mr. Nirmal

Kumar Karmakar was asked to appear before the

adjudicating officer for cross-examination but he did not

appear and being a noticee in the proceeding he remained

absent in such proceedings and did not contest the same. He

has pointed out that, the Tribunal considered 1997

Supreme Court Cases (508) (Surjeet Singh Chhabra

versus Union of India and Others) with regard to denial of

cross-examination.

15. Learned Advocate appearing for the ED has pointed out that

the case against the appellants in the first set of appeals is

not solely dependent upon the statement of Mr Nirmal Kumar

Karmakar. He has contended that contravention of Sections

9 (1) (b) and 9 (1) (d) of FERA had been established on the

basis of documents recovered during the search by the

officers of ED from the premises of Mr Nirmal Kumar

Karmakar on March 4, 1997, as well as from the premises of

the appellants on April 3, 1997. The recovered documents

had been explained thoroughly by Mr Nirmal Kumar

Karmakar as well as by the appellants. Such explanation had

revealed Hawala transactions by the appellants. Statements

of the appellants had been recorded under Section 40 of

FERA which is deemed to be a judicial proceeding within the

meaning of Sections 193 and 228 of the Indian Penal Code,

1860. He has drawn the attention of the Court to the findings

recorded by the Tribunal in this regard.

16. Learned Advocate appearing for ED has contended that

Section 53 of FERA is not applicable to the present case since

Mr Nirmal Kumar Karmakar was not a witness but a co

accused. Hence, the question of summoning or enforcing his

attendance as a witness did not arise.

17. Relying upon Vinod Solanki (supra) learned Advocate

appearing for ED has contended that, statements recorded

under Section 40 of FERA are valid evidence in the eye of

law. Confessional statements made by the appellants in the

first set of appeals have been corroborated from the

documents seized from their office as well as from the office

of Mr Nirmal Kumar Karmakar and hence the confessional

statements of such appellants coupled with the recovered

documents are evidence to substantiate the contravention of

Sections 9 (1) (b) and 9 (1) (d) of FERA on the part of such

appellants.

18. Learned Advocate appearing for the ED has contended that

the appellants in the first set of appeals failed to discharge

the burden of proof under Section 71 of FERA. He has placed

reliance on Vinod Solanki (supra) in this regard.

19. Learned Advocate appearing for the ED has contended that,

Section 9D of the Central Excise Act, 1944 and Section 138B

of the Customs Act, 1962 are pari materia. He has referred to

2009 (242 ELT 189 (Del) (J&K Cigarettes Limited versus

Collector of Central Excise) and contended that, the right

of cross-examination can be taken away in exceptional

circumstances. This view has been upheld by the Supreme

Court in 2023 (384) ELT 239 SC (GTC Industries Ltd

versus Collector of Central Excise).

20. Learned Advocate appearing for the ED has contended that,

the right of cross-examination cannot be considered as a

mandate in a quasi-judicial proceeding under FERA and

could depend upon facts and circumstances of each case. He

has contended that, unless the noticee demonstrates

prejudice suffered by him for want of the opportunity of

cross-examination, question of violation of natural justice

does not arise. In support of such contention, he has relied

upon 1973 Volume 2 Supreme Court Cases 438 (Kanungo

& Co versus Collector of Customs and others), 1995 SCC

OnLine Cal 485 (Tapan Kumar Biswas versus Union of

India and others), 1997 Volume 1 Supreme Court Cases

508 (Surjeet Singh Chhabra versus Union of India and

others), 2013 Volume 9 Supreme Court Cases 549

(Telstar Travels Private Ltd and Others versus ED), 2014

SCC OnLine Bom 791 (Patel Engineering Ltd. Vs. Union

of India and Another) and 2015 (323) ELT 73 (SC) (Patel

Engineering Ltd versus Union of India and others), 2021

(376) ELT 46 (Telegana) (Mohammed Muzzamil versus

Central Board of Indirect Taxes), 2003 Volume 4

Supreme Court Cases 557 (Canara Bank and others

versus Debasis Das and others), judgement and order

dated December 16, 2022 passed in CEXA 22 of 2021

(Commissioner of CGST and CX, Howrah versus

Ashirwad Foundries Private Limited and another).

21. Learned Advocate appearing for the ED has contended that,

the appellants in the first set of appeals failed to demonstrate

any prejudice suffered by them due to non-availability of the

opportunity of cross-examination of Mr. Nirmal Kumar

Karmakar. He has contended that since the imposition of

penalty upon the appellants had been based on corroborative

evidence on record, the order dated October 27, 2008 passed

by the Tribunal should be upheld.

22. In Tulsiram Patel (supra) the Supreme Court has

considered several appeals by special leave and petitions

under Article 32 of the Constitution raising substantial

question of law as to the interpretation of Articles 309, 310

and 311 of the Constitution. The proceedings involved

government servants who had been either dismissed or

removed from service without holding any enquiry, they

being not informed of the charges against them nor given any

opportunity of being heard in respect of such charges. In

such context, the Supreme Court has held with regard to the

principles of natural justice, that: -

"95. The principles of natural justice have thus come to be recognized as being a part of the guarantee contained in Article 14 because of the new and dynamic interpretation given by this Court to the concept of equality which is the subject-matter of that article. Shortly put, the syllogism runs thus: violation of a rule of natural justice results in arbitrariness

which is the same as discrimination; where discrimination is the result of State action, it is a violation of Article 14: therefore, a violation of a principle of natural justice by a State action is a violation of Article 14. Article 14, however, is not the sole repository of the principles of natural justice. What it does is to guarantee that any law or State action violating them will be struck down. The principles of natural justice, however, apply not only to legislation and State action but also where any tribunal, authority or body of men, not coming within the definition of State in Article 12, is charged with the duty of deciding a matter. In such a case, the principles of natural justice require that it must decide such matter fairly and impartially.

96. The rule of natural justice with which we are concerned in these appeals and writ petitions, namely, the audi alteram partem rule, in its fullest amplitude means that a person against whom an order to his prejudice may be passed should be informed of the allegations and charges against him, be given an opportunity of submitting his explanation thereto, have the right to know the evidence, both oral or documentary, by which the matter is proposed to be decided against him, and to inspect the documents which are relied upon for the purpose of being used against him, to have the witnesses who are to give evidence against him examined in his presence and have the right to cross-examine them, and to lead his own evidence, both oral and documentary, in his defence.......... ........"

23. Lakshman Exports Ltd (supra) has also recognized that, an

assessee should be allowed to cross examine the

representatives of the prosecution to establish that the goods

in question had been accounted for in their books of

accounts and appropriate amount of Central Excise had been

paid, in proceedings under the Central Excise Act, 1944.

24. With regard to breach of principles of natural justice by not

allowing the assessee to cross examine the witnesses by the

adjudicating authority, Andaman Timber Industries

(supra) has held as follows: -

"6. According to us, not allowing the assessee to cross-examine the witnesses by the adjudicating authority though the statements of those witnesses were made the basis of the impugned order is a serious flaw which makes the order nullity inasmuch as it amounted to violation of principles of natural justice because of which the assessee was adversely affected. It is to be borne in mind that the order of the Commissioner was based upon the statements given by the aforesaid two witnesses. Even when the assessee disputed the correctness of the statements and wanted to cross-examine, the adjudicating authority did not grant this opportunity to the assessee. It would be pertinent to note that in the impugned order passed by the adjudicating authority he has specifically mentioned that such an opportunity was sought by the assessee. However, no such opportunity was granted and the aforesaid plea is not even dealt with by the adjudicating authority. As far as the Tribunal is concerned, we find that rejection of this plea is totally untenable. The Tribunal

has simply stated that cross-examination of the said dealers could not have brought out any material which would not be in possession of the appellant themselves to explain as to why their ex-factory prices remain static. It was not for the Tribunal to have guesswork as to for what purposes the appellant wanted to cross-examine those dealers and what extraction the appellant wanted from them."

25. Aureliano Fernandes (supra) has observed that Article 14

of the Constitution was often described as the Constitutional

Guardian of the principles of natural justice and it expressly

forbade the State, as defined in Article 12, from denying any

person, equality before law or equal protection of the laws. It

has observed that, principles of natural justice guaranteed

under Article 14, prohibited a decision-making adjudicating

authority from taking any arbitrary action, be it substantive

or procedural in nature.

26. Kanungo and company (supra) has dealt with the

provisions of Sea Customs Act, 1878 read with Section 3 (2)

of the Imports and Exports (Control) Act, 1947. In the context

of seizure of goods under the Sea Customs Act, 1878 it has

observed that the principles of natural justice do not require

that in a matter of seizure of goods under such Act, the

persons who gave information should be examined in the

presence of the person from whom seizure was made, or

should be allowed to be cross-examined by him on the

statements made before the Customs Authorities. Nothing

has been placed before us to suggest that, the provisions of

the seizure procedure under the Sea Customs Act, 1878 and

the proceedings under challenge are pari materia.

27. In Debasis Das and others (supra) the Supreme Court has

dwelt upon the principles of natural justice in the context of

a disciplinary proceedings. It has held that, although post

decisional hearing may not be a substitute for a pre-

decisional hearing, in given circumstances, post decisional

hearing may be substantial compliance of the principles of

natural justice particularly when, the delinquent was unable

to establish any prejudice caused by a post decisional

hearing.

28. In Surjeet Singh Chhabra (supra) the importer had made a

confessional statement that he purchased the gold and

brought the same. In such context, it has been held that the

importer was bound by the confessional statement and the

failure to give him the opportunity to cross examine the

witnesses is not violative of principles of natural justice.

Nothing has been placed before us in the 3 appeals that, any

of the appellants made any confessional statement as to their

guilt in the adjudication proceedings.

29. In Telstar Travels Private Limited (supra) the Supreme

Court has held that, production of documents in terms of

Section 139 of the Evidence Act, where the witnesses

producing the documents is not subjected to cross-

examination, did not violate the principles of natural justice.

Moreover, in the facts of that case, the documents had been

disclosed to the noticees and they had been permitted to

inspect the same. The documents had been produced to

confront the noticees. In such circumstances, the refusal of

the adjudicating authority in permitting cross-examination of

the witnesses producing the documents was not faulted.

Furthermore the disclosure of the documents to the noticees

and the opportunity given to them to rebut and explain the

same had been held to be substantial compliance with the

principles of natural justice. Consequently, it was held that,

no prejudice had been caused to the noticees nor was any

prejudice demonstrated by the noticees before the Supreme

Court.

30. Vinod Solanki (supra) has considered proceedings under

the provisions of the FERA to be quasi criminal in nature. It

has considered Section 71 (2) of the FERA and observed that,

Section 71 (2) of the FERA places the burden of proof upon

an accused or a proceedee only when the foreign exchange

acquired has been used for the purpose for which permission

to acquire it was granted and not for mere possession

thereof. It has also observed that, the Parliament did not

make any provision placing the burden of proof on the

accused / proceedee, and that FERA does not provide for

reverse burden.

31. Kothari Filaments and Anr (supra) has considered

proceedings under the Customs Act, 1962. It has held that,

statutory authorities under the Customs Act, 1962 exercises

quasi judicial function. It has also observed that, the

Customs Act, 1962 does not prohibit application of principles

of natural justice.

32. Mohtesham Mohd. Ismail (supra) has considered

proceedings under FERA. It has held that, an adjudicating

authority acting under the provisions of FERA exercises

quasi judicial power and discharges judicial functions. It has

also observed that an adjudicating authority although an

officer of the Central Government, should act as an impartial

Tribunal.

33. Haricharan Kurmi and Anr. (supra) has observed that,

judicial decisions consistently held that a confession cannot

be treated as an evidence which is substantive evidence

against a co-accused person. It has noted that, a confession

of a co-accused is evidence of a very weak type. It does not

come within the definition of evidence as contained in Section

3 of the Evidence Act. It has noted that Section 30 of the

Evidence Act, however provides that the Court may take a

confession into consideration and thereby act upon it. It has

observed that, confession is only one element in the

consideration of all the facts proved the case. It has observed

that, though confession may be regarded as evidence in that

generic sense because of the provisions of Section 30 of the

Evidence Act, the fact remains that it is not evidence as

defined by Section 3 of the Evidence Act, 1872.

34. Noor Aga (supra) has been rendered in the context of a

prosecution under the Narcotic Drugs and Psychotropic

Substances Act, 1985. It has also considered provisions of

section 108 of the Customs Act, 1962. It has held that,

enquiry under section 108 of the Customs Act, 1962 is for

the purpose of such Act and that it cannot be used for the

purpose of convicting accused under the NDPS Act, 1985 or

under any other statute including the provisions of the

Customs Act, 1962. It has also explained section 138B of the

Customs Act, 1962 as follows: -

"84. Even otherwise Section 138-B of the 1962 Act must be read as a provision containing certain important features, namely:

(a) There should be in the first instance statement made and signed by a person before a competent customs official.

(b) It must have been made during the course of enquiry and proceedings under the Customs Act.

Only when these things are established, would a statement made by an accused become relevant in a prosecution under the Act. Only then can it be used for the purpose of proving the truth of the facts contained therein. It deals with another category of case which provides for a further clarification. Clause

(a) of sub-section (1) of Section 138-B deals with one type of persons and clause (b) deals with another. The legislature might have in mind its experience that sometimes witnesses do not support the prosecution case, as for example panch witnesses, and only in such an event an additional opportunity is afforded to the prosecution to criticise the said witness and to invite a finding from the court not to rely on the assurance of the court on the basis of the statement recorded by the Customs Department and for that purpose it is envisaged that a person may be such whose statement was recorded, but while he was examined before the court, it arrived at an opinion that his statement should be admitted in evidence in the interest of justice which was evidently to make

that situation and to confirm the witness who is the author of such statement, but does not support the prosecution although he made a statement in terms of Section 108 of the Customs Act. We are not concerned with such category of witnesses. The confessional statement of an accused, therefore, cannot be made use of in any manner under Section 138-B of the Customs Act. Even otherwise such an evidence is considered to be of weak nature. (See Gopal Govind Chogale v. CCE [(1985) 2 Bom CR 499 : 1984 Mah LR 890] , Bom CR paras 12-14.)"

35. Bal Mukund and Others (supra) has considered the

permissibility of conviction based on confessional statement

of co-accused. It has held that, confessional statement of co-

accused cannot be used as substantive evidence against

other co-accused in the absence of independent

corroboration.

36. Surinder Kumar Khanna (supra) has noted that, the issue

whether statement recorded under Section 67 of the Narcotic

Drugs and Psychotropic Substances Act, 1985 can be treated

as a confessional statement is pending before the Larger

Bench. It has observed that even if such statements are

treated as confessional statements certain additional features

are required to be established before being relied on against

co-accused. It has observed that, confession cannot be

treated as evidence against co-accused. Confessional

statement of co-accused cannot by itself be treated as

substantive piece of evidence against another co-accused and

can, at best, be used or utilized in order to lend assurance to

the Court.

37. The contours of natural justice in the context of seizure of a

vehicle by the Customs Department under the provisions of

the Customs Act, 1962 had come up on consideration in

Tapan Kumar Biswas (supra). In the facts of that case, the

writ petitioner had neither filed show-cause nor took any

steps to inspect the documents. In such context, request for

cross-examination had been turned down. It had observed

that, Section 124 of the Customs Act, 1962 itself provides for

the extent of application of the principles of natural justice.

In the facts of that case, it had held that, the writ petitioner

was not entitled to cross-examine any witness.

38. The Bombay High Court in Patel Engineering Ltd. (supra)

on the aspect of breach of principles of natural justice has

noted that, no technical breach can be advantageous,

provided the breaches caused by such breachers is not

established. In the facts of that case, the Court did not find

any violation of the principles of natural justice by the refusal

of the authorities to permit cross-examination of other panel

members.

39. The Division Bench of our Court in Jha Shipping Agency

(supra) has observed that, if the decision in the justice

delivery system results in evil and civil consequences natural

justice has to be followed. It has also observed that one of the

facets of natural justice is to afford the adversary cross-

examination of the persons whose testimony or statements

were relied upon in the decision making process.

40. The Rajasthan High Court in Shree Parvati Metals (supra)

has observed that, cross-examination is a right of an assesse.

41. The Delhi High Court in Krishan Kishore Aggarwal (supra)

has considered the issue of cross-examination of witnesses

whose statements recorded under Section 108 of the

Customs Act, 1962 were taken into account in the order in

original. It has observed that, where information received by

the statutory authorities triggers an inquiry and culminates

in adjudication proceedings, there is nothing in law to compel

the authorities to involve the informants in the judicial

proceedings. However, if the individual is involved in the

proceedings, which results in an adverse order against third

party, then on the principles of natural justice such third

party can cross-examine the witness.

42. The Gujarat High Court in Rajesh Shantilal Adani

Managing Director (supra) has noted the observations of

the Division Bench of our High Court rendered in Jha

Shipping Agency (supra). In the facts of that case, it has

observed that refusal on the part of the adjudicating

authority to permit cross-examination of the experts had

violated the principles of natural justice.

43. A Division Bench of our Court in Sushil Kumar Sharma

(supra) has considered the issue of natural justice in the

context of FEMA. It has observed that, imposition of penalty

on persons under FERA and FEMA is a quasi criminal

proceeding. It has also observed that, in order to charge a

person penalty, authority concerned must come to a definite

fact finding on a preponderance of probability if not beyond

reasonable doubt that he had contravened the statutory

provision.

44. The Delhi High Court in Basudev Garg (supra) had set aside

the impugned order and remanded for fresh adjudication in

view of the breach of principles of natural justice. The Delhi

High Court in HIM Logistic Pvt Ltd (supra) had set aside the

order of the adjudicating authority for not allowing cross-

examination of the prosecution witnesses.

45. The Kerala High Court in Krishna Brothers and Ors. had

set aside proceedings under the Custom Brokers Licensing

Regulation, 2013 on the grounds of principles of breach of

natural justice.

46. The Bombay High Court in Prakash Raghunath Autade

(supra) has considered the stage at which a noticee is

entitled to cross examine the witnesses. It has referred to

previous authorities and observed that, it is only after the

statement of witnesses are recorded by the relevant authority

in course of adjudication proceedings and such evidence is

regarded as relevant that the noticee has the right to claim

that he be extended the opportunity to cross examine such

witnesses so as to extend to him fair, reasonable and

adequate opportunity of defence.

47. Sampad Narayan Mukherjee (supra) has considered

Sections 108, 122, 122A and 138B of the Customs Act, 1962

and the right of cross-examination of witnesses introduced

by the prosecution in an adjudication process under the

Customs Act, 1962. It has observed as follows:-

"26. The Act of 1962 empowers the customs authorities to make

an enquiry, initiate adjudication proceedings and file prosecution.

The Act of 1962 allows an appeal against an order in original

passed in the adjudication proceeding. There is provisions for

revision also. When making an enquiry, an officer of the Customs

may require attendance of a person to make a statement. He is

empowered to require a person to make a statement under

Section 108 of the Act of 1962. Such a statement made in the

course of an enquiry, and if its limited to the enquiry, then, the

question of the person making the statement being open to cross-

examination does not arise. However, once an adjudication

proceeding is initiated, and a statement made under Section 108

of the Act of 1962 is introduced as a piece of evidence in such

adjudication proceedings, then, the person making that statement

must be made available for cross-examination to the party

against whom such statement has been used in the adjudication

proceedings, subject to the provisions of Section 138B of the Act

of 1962. If the conditions prescribed under Section 138B (1) of the

Act of 1962 is satisfied, then, the statement made by a person

under Section 108 of the Act of 1962 would become relevant in

the adjudication proceedings, notwithstanding, such a person not

being cross-examined by the person who is affected by such a

statement."

48. In Sadguru Forwarders Private Limited (supra) the Single

Bench noticing that requests for cross-examination of one of

the prosecution witnesses was denied in the adjudication

process and no reason for such denial being given in the

order of adjudication, had set aside the order of adjudication

and permitted the authorities from completing the

adjudicating process in accordance with law. The appeal

court had held that, the noticee has a right of cross-

examination of the prosecution witnesses.

49. The Appeal Court, in Shri Himadri Chakraborty (supra)

where the correctness of Sampad Narayan Mukherjee

(supra) was questioned has observed that,

"In the event, the adjudicating authority is of the view that the statement under Section 108 of the Act has to be relied upon then it goes without saying that the respondent shall be entitled to a full-fledged opportunity of cross- examining such of those persons from whom statements under Section 108 of the Act have been recorded."

50. Principles of natural justice have two primary facets, namely,

no one should be the judge of his cause and hear the other

side. The issues that have been raised in the three appeals

pivot around the audi alterem partem rule of the principles of

natural justice.

51. Principles of natural justice have been recognized to be a part

of Article 14 of the Constitution of India. It has also been

recognized that, Article 14 is not the sole repository of the

principles of natural justice. Principles of natural justice

stand attracted in every adjudicatory proceeding, be it

judicial, quasi judicial or administrative, unless specifically

excluded by statute. An administrative action or a quasi

judicial decision has to conform with the principles of natural

justice when such action or decision affects the rights or

results in consequences for a party. Orders that have been

assailed in these appeals have resulted in consequences for

the appellants. Impugned orders have to pass the test of

adherence to principles of natural justice to attain validity.

Adherence to the principles of natural justice in the

adjudicatory process resulting in consequences for the

affected party is so imperative that has to be read into a

statutory provision of adjudication when it is silent on such

aspect. It is a protection which has been guaranteed under

Article 14 of the Constitution.

52. Audi alteram partem which is a dimension of the principles of

natural justice has the requirement of allowing cross-

examination of the witnesses who give evidence against the

delinquent. It has been recognized by judicial

pronouncements that, administrative and quasi judicial

orders must also adhere to the principles of natural justice.

Courts have held that adherence to the principles of natural

justice in the decision making process of administrative and

quasi judicial authorities/bodies prevents injustice. Courts

have carved out an exception to the adherence to the

principles of natural justice.

53. Courts have cautioned that breach of principles of natural

justice should not be mechanically applied to set aside an

impugned order where, on admitted or indisputable facts

only one conclusion was possible and such conclusion is the

impugned order. Courts have however on many occasions

insisted on proof of prejudice being caused on violation of

principles of natural justice and refused to grant relief when

no prejudice had been established.

54. In FEA 2 of 2009, an adjudication order dated January 31,

2005 had been passed imposing penalty for contravention of

Section 9 (1) (b) (d) of FERA. In arriving at the decision dated

January 31, 2005 an adjudicating authority had taken into

account document seized on March 14, 1997 from one Mr.

Nirmal Kumar Karmakar who admitted payment of money to

the appellants in FEA 2 of 2009. An appeal had been carried

against the order in original dated January 31, 2005 which

was dismissed on October 27, 2008.

55. At both the stages, the appellant had prayed for cross-

examination of Mr. Nirmal Kumar Karmakar. The

adjudicating authority had rejected such prayer on the

ground that, the documents seized from the appellant had

corroborated the statements made by Mr. Nirmal Kumar

Karmakar. The appellant authority had rejected the prayer

for cross-examination by placing reliance on Surjeet Singh

Chhabra (supra) and alluding to the fact that although Mr.

Nirmal Kumar Karmakar was asked to appear before the

adjudicating officer for cross-examination, he did not appear

and being a co-noticee in the proceeding he had remained

absent from contesting his case before the adjudicating

officer.

56. In the adjudication proceedings, the prosecution had relied

upon statement made by Mr. Nirmal Kumar Karmakar to

bring home the charges as against the appellant. Prayer for

cross-examination of Mr. Nirmal Kumar Karmakar had been

denied first by the adjudicating authority and thereafter by

the appellate Tribunal. At no stage, did the adjudicating

authority or the appellate authority had returned a finding

that cross-examination of Mr. Nirmal Kumar Karmakar was

not possible in view of events akin to those enumerated in

Section 138 B of the Customs Act, 1962, happening. Mr.

Nirmal Kumar Karmakar was alive both at the point of time

of the order of adjudication dated January 31, 2005 and the

appellate authority order dated October 22, 2008. The

prosecution has not established that Mr. Nirmal Kumar

Karmakar could not be found or was incapable of giving

evidence or was kept out of the way by the appellant or his

presence could not be obtained without an amount of delay

and expense under the circumstances of the case, the

authorities considers unreasonable. The adjudicating

authority and the appellate authority did not return any

finding akin to Section 138 B (1) of the Customs Act, 1962 in

relation to the statements of Mr. Nirmal Kumar Karmakar

that had been introduced in evidence in the adjudicating

proceeding. Documents seized from Mr. Nirmal Kumar

Karmakar had also been introduced in the adjudication

proceedings.

57. It has been contended on behalf of the Enforcement

Directorate that, the appellant in FEA 2 of 2009 had recorded

a statement dated April 3, 1997 under Section 40 of the

FERA, which is deemed to be a judicial proceeding within the

meaning of Section 193 and 228 of the Indian Penal Code,

1860. The statement had been recorded without any coercion

and that such statement contained wealth of information

which were within the exclusive knowledge of the appellant

and could not have been made as a result of tutoring and

compulsion.

58. Such a contention of the Enforcement Directorate has

currency should the confessional statement stands

corroborated by independent documents and should the

Enforcement Directorate not introduced documents seized

from Mr. Nirmal Kumar Karmakar and statement made by

Mr. Nirmal Kumar Karmakar in the adjudication

proceedings. Independent of such documents seized from

and the statements of Mr. Nirmal Kumar Karmakar the

Enforcement Directorate had to prove the charges as against

the appellant, on a preponderance of probability if not

beyond reasonable doubt, given the quasi criminal nature of

the proceedings. Having introduced the statement of Mr.

Nirmal Kumar Karmakar and documents seized from him in

evidence in the adjudication proceedings, it was incumbent

upon the Enforcement Directorate to allow cross-examination

of Mr. Nirmal Kumar Karmakar. Not having done so, the

proceedings both at the order in original stage as also in the

appellate stage have been vitiated by the breach of principles

of natural justice.

59. It has been contended that, the appellant in FEA 2 of 2009

has not established any prejudice by the denial of the right of

cross-examination. Right of cross-examination has been

recognized by judicial pronouncements noted above in

proceedings under the FERA which results in an adjudication

imposing consequences. In FEA 2 of 2009 the appellant had

faced penalties imposed for contraventions of Section 9 (1) (b)

and (d) of FERA which had been upheld by the appellate

authority. Appellant can be said to be prejudiced for not

having been granted the right of cross-examination in as

much as the appellant lost the opportunity to establish the

truthfulness of the statement made by Mr. Nirmal Kumar

Karmakar and the veracity of documents seized from him

which were the grounds on which, the appellant had been

found guilty of contravention of the provisions of FERA.

Moreover, the statement of Mr. Nirmal Kumar Karmakar had

lost relevance in the adjudicating proceedings, once, the

same was not tested on the anvil of cross-examination

particularly when , the relevancy of the statement of Mr.

Nirmal Kumar Karmakar cannot be introduced in the

adjudication proceedings on the principles akin to Section

138 B of the Customs Act, 1962.

60. The factual situation as has been obtaining in FEA 3 of 2009

is similar to those of FEA 2 of 2009. On the parity of the

reasoning of FEA 2 of 2009, the order of adjudication and the

order passed by the appellate authority in FEA 3 of 2009 are

also vitiated.

61. The contention of the Enforcement Directorate with regard to

reverse burden under Section 71 of the FERA has been put to

rest in Vinod Solanki (supra).

62. In FEA 25 of 2009 the appellant had suffered order in

original and appellate authority's order where, at both stages,

the prayer for cross-examination of prosecution witnesses

had been negated. On the parity of the reasoning of FEA 2 of

2009 and FEA 3 of 2009, since, the authorities had

introduced evidence of natural persons in the adjudication

proceedings, the appellant was entitled to cross-examine

such natural person. Not having been allowed to cross-

examine such witness of the prosecution, in the adjudication

proceedings, the entire proceedings stood vitiated. The

appellate authority had incorrectly held that the appellant

was not entitled to cross-examine the prosecution witnesses.

63. In such circumstances, the orders under appeal in the three

appeals are set aside. The authorities are at liberty to

commence the adjudication proceedings from the stage of

evidence of the prosecution. All prosecution witnesses have

to be allowed to be cross-examined by the appellants.

64. FEA 2 of 2009, FEA 3 of 2009 and FEA 25 of 2009 with all

other connected applications are disposed of accordingly.

[DEBANGSU BASAK, J.]

65. I agree.

[MD. SHABBAR RASHIDI, J]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter