Citation : 2010 Latest Caselaw 2180 Del
Judgement Date : 26 April, 2010
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 26.04.2010
+ W.P.(C) 1677/2010
S.C.RAHI ..... Petitioner
- versus -
UNION OF INDIA & ANOTHER ..... Respondents
Advocates who appeared in this case:-
For the Petitioner : Mr C. Hari Shankar with Mr S. Sunil For the Respondent No.1 : Mr Asit Tiwari For the Respondents 2 & 3 : Mr Mukesh Anand with Mr R. C. S. Bhadoria, Mr Shailesh Tiwari and Mr Sumit Batra
AND
+ WP(C) 1112/2010 & WP(C) 2303/2010
S. L. BANSAL ..... Petitioner
versus
UNION OF INDIA & OTHERS ..... Respondents
Advocates who appeared in this case:-
For the Petitioner : Mr Tarun Gulati with Mr Neil Hilderth For the Respondent No.1 : Mr Roshan Lal Goel For the Respondents 2 & 3 : Mr Mukesh Anand with Mr R. C. S. Bhadoria, Mr Shailesh Tiwari and Mr Sumit Batra CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may be allowed to see the judgment ?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be reported in Digest ?
BADAR DURREZ AHMED, J (ORAL)
1. In these writ petitions, which raise common issues, the
petitioners seek the quashing of the orders-in-original dated 18.12.2009 and
29.12.2009 passed by the Commissioner of Central Excise (Adjudication)
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.1 of 5 insofar as it operates against them. A prayer has also been made seeking a
direction restraining the respondents from taking any coercive action against
the petitioners pursuant to the impugned orders-in-original dated
18.12.2009 and 29.12.2009.
2. The sequence of events leading up to the filing of the writ
petitions began with the issuance of show cause notices to several exporters
as well as to the present petitioners, who are officers of the Central Excise
and Customs Departments. Certain other officials of the said departments
were also issued show cause notices and they have also filed writ petitions
but their case is somewhat different and, therefore, we are only dealing with
the present two officials, namely, Mr S. C. Rahi and Mr S. L. Bansal. The
former has filed WP(C) No. 1677/2010 and the latter (Mr S. L. Bansal) has
filed WP(C) No. 1112/2010 and WP(C) No. 2303/2010. Both these
officials were alleged to be involved in the activities concerning two
exporters, namely, Buildex Metals and National Steel Products Company
Limited.
3. The said show cause notices were adjudicated by the
Commissioner of Central Excise (Adjudication) by separate orders-in-
original passed on 30.10.2006.
4. Thereafter, the exporters, namely, Buildex Metals and National
Steel Products Company Limited as well as several other exporters filed
appeals before the Central Excise and Service Tax Appellate Tribunal in
respect of the said orders-in-original. The revenue, however, did not file
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.2 of 5 any appeal in respect of the orders-in-original pertaining to Buildex Metals
and National Steel Products Company Limited. There were allegations
against both the officials, namely, Mr S. C. Rahi and Mr S. L. Bansal in the
show cause notices issued to them. However, in the orders-in-original
referred to above, both these officials have been exonerated and no penalty
was levied on them. Thus, the position is clear that insofar as the
petitioners-- Mr S. C. Rahi and Mr S. L. Bansal -- are concerned, no
appeal was filed by the revenue in respect of them nor was any appeal filed
by the revenue in respect of Buildex Metals or National Steel Products
Company Limited in connection with which, notices have been issued to the
petitioners. However, Buildex Metals and National Steel Products
Company Limited had preferred appeals against the orders-in-original of
2006 before the Tribunal. The present petitioners were, however, not made
parties to those appeals inasmuch as Buildex Metals and National Steel
Products Company Limited were not at all concerned with the order of
exoneration of the present petitioners, namely, Mr S. C. Rahi and Mr S. L.
Bansal. This is an admitted position.
5. However, in the appeals filed by the exporters including Buildex
Metals and National Steel Products Company Limited as well as some other
appeals filed by the revenue, the Tribunal, after hearing the parties thereto,
set aside all the orders-in-original dated 30.10.2006 and remanded the
matters for de novo consideration by the Commissioner of Central Excise
(Adjudication). Subsequent thereto, the Commissioner of Central Excise
(Adjudication) passed fresh orders-in-original on 18.12.2009 and
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.3 of 5 29.12.2009. This time, however, a penalty of Rs 1 lac was imposed on
Mr S. C. Rahi and a penalty of Rs 2 lacs, in two of the cases, was imposed
on Mr S. L. Bansal.
6. The grievance of the petitioners is that there was no matter
pending before the Tribunal pertaining to the present petitioners when the
order of remand was made. Therefore, there was no question of their case
being re-considered by the Commissioner of Central Excise (Adjudication),
when he conducted his de novo adjudication. Consequently, no penalty
could have been imposed on the petitioners. The learned counsel for the
petitioners also submit that the department had accepted the finding of the
Commissioner of Central Excise in the first round whereby both the
petitioners had been exonerated. The department had consciously decided
not to prefer any appeal and, therefore, no appeals were filed against the
first round of orders-in-original insofar as the present petitioners are
concerned.
7. We have heard the counsel for the parties and are of the view
that the submissions made by the petitioners ought to be accepted. The
reason for this is very simple. The petitioners were not parties before the
Tribunal when the order of remand was passed by the Tribunal. They were
neither made parties by the exporters nor by the revenue and there was no
question of the petitioners having filed any appeal because they had already
been exonerated by the Commissioner of Central Excise (Adjudication).
Therefore, the order passed by the Tribunal, whereby the matter was
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.4 of 5 remanded for de novo consideration, could not, in any event, affect the
petitioners in any way. The petitioners had specifically brought to the
notice of the Commissioner of Central Excise (Adjudication) in the course
of the de novo proceedings that no proceedings could be taken up against
the petitioners in view of the fact that they were not parties before the
Tribunal and that in any event, the earlier orders-in-original, insofar as the
petitioners were concerned, had already been accepted by the department.
Despite this, the Commissioner of Central Excise (Adjudication), in the
second round of adjudication, imposed penalties on both the petitioners.
We are of the view that this could not have been done in the facts and
circumstances of the case. The remand by the Tribunal did not relate to
these petitioners as they were not parties before the Tribunal.
8. As a consequence, the impugned orders-in-original dated
18.12.2009 and 29.12.2009 are set aside to the extent they relate to the
petitioners. The writ petitions are allowed to this extent. The parties shall
bear their own respective costs.
The writ petitions stand disposed of.
BADAR DURREZ AHMED, J
V.K. JAIN, J APRIL 26, 2010 SR
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.5 of 5
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!