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

Commissioner Of Customs Preventive ... vs Shri Anil Kumar Soni
2026 Latest Caselaw 520 Cal/2

Citation : 2026 Latest Caselaw 520 Cal/2
Judgement Date : 4 February, 2026

[Cites 5, Cited by 0]

Calcutta High Court

Commissioner Of Customs Preventive ... vs Shri Anil Kumar Soni on 4 February, 2026

Author: Rajarshi Bharadwaj
Bench: Rajarshi Bharadwaj
OD 5 & 6


                          ORDER SHEET

                  IN THE HIGH COURT AT CALCUTTA
                       SPECIAL JURISDICTION
                           ORIGINAL SIDE


                          CUSTA/30/2025
                         IA NO: GA/2/2025

           COMMISSIONER OF CUSTOMS PREVENTIVE KOLKATA
                                VS
                      SHRI ANIL KUMAR SONI

                              WITH

                          CUSTA/31/2025
                         IA NO: GA/2/2025
           COMMISSIONER OF CUSTOMS PREVENTIVE KOLKATA
                                VS
                      SHRI ANIL KUMAR GAUR



  BEFORE:
  The Hon'ble JUSTICE RAJARSHI BHARADWAJ
                     AND
  The Hon'ble JUSTICE UDAY KUMAR
  Date: 4th February, 2026.



                                                                Appearance:
                                           Mr. Bhaskar Prosad Banerjee, Adv.
                                                     Mr. Tapan Bhanja, Adv.
                                                          ...for the appellant

                                                    Mr. A. Chakraborty, Adv.
                                                    Mr. N. Chowdhury, Adv.
                                                            Mr. P. Bera, Adv.
                                                        Mr. D. Banerjee, Adv.
                                                   Mr. S. Bhattacharya, Adv.
                                                         ...for the respondent

The Court:

1. The present appeal, preferred by the Revenue under Section 130 of the

Customs Act, 1962, appears before us for admission. The Revenue seeks

to assail the Final Order of the Learned Tribunal dated 22.11.2024,

whereby the confiscation of 1999.900 grams of gold was set aside and the

consequential penalties were quashed.

2. The Learned Advocate for the Appellant has proposed the following

Substantial Questions of Law as enumerated in the Memorandum of

Appeal for our consideration:

(i) Whether the Learned Tribunal was correct in holding that the

Department failed to establish "reasonable belief" for seizure under

Section 123 in a town seizure?

(ii) Whether a confessional statement under Section 108, retracted

after a period of two years, loses its evidentiary value?

(iii) Whether the production of GST invoices without a documentary

nexus to the melting process is sufficient to discharge the reverse

burden of proof?

3. Upon a preliminary perusal of the records and the relevant Circulars of

the Board of Revenue governing the litigation policy of the Department, a

threshold issue regarding the maintainability of this appeal has surfaced.

We note that the current Board Circulars prescribe a specific monetary

limit for filing appeals before the High Court. On a prima facie

examination, the tax effect-specifically the penalty amounts involved-

appears to fall significantly below the said prescribed limit.

4. However, it is a settled principle that monetary limits may not act as an

absolute bar where the matter involves a substantial question of law of a

recurring nature or where the legality of a seizure under Section 110 and

subsequent confiscation under Section 111 is at stake. We find that the

Appellant has primarily focused the proposed questions on the penalties

and the burden of proof, whereas the core of the controversy - the legality

of the confiscation of the gold - has not been explicitly framed as a

Substantial Question of Law.

5. Since the imposition or setting aside of a penalty is merely consequential

to the primary finding on the confiscability of the goods, the appeal

cannot be determined in a vacuum without addressing the root of the

litigation. Furthermore, the issue of whether this appeal can be

entertained notwithstanding the deficit in the monetary limit requires a

formal determination.

6. Accordingly, in addition to the questions proposed by the Appellant, this

Bench deems it necessary to frame the following two additional

Substantial Questions of Law to ensure a logical and exhaustive

adjudication:

(iv) Whether the present appeal is maintainable before this Court in

view of the prevailing Board Circulars on monetary limits for

litigation, particularly when the core issue pertains to the statutory

interpretation of "reasonable belief" under Section 123?

(v) Whether the Learned Tribunal committed a perversity in law by

setting aside the absolute confiscation of 1999.900 grams of gold

recovered from the possession of Shri Anil Kumar Gaur, ignoring the

clandestine manner of concealment and the scientific evidence of the

metal's purity?

7. We direct the parties to address this Court on the question of

maintainability as a preliminary issue on 05-02-2026.

(RAJARSHI BHARADWAJ, J.)

(UDAY KUMAR, J.)

B.Pal

 
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