Citation : 2010 Latest Caselaw 2365 Del
Judgement Date : 4 May, 2010
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 04.05.2010
+ W.P.(C) 1680/2010 & WP(C) 1684/2010
B.B. GOEL ..... 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 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
1. In these writ petitions, which raise common issues, the petitioner
seeks the quashing of the order-in-original dated 18.12.2009 passed by the
Commissioner of Central Excise (Adjudication) insofar as it operates
against him. A prayer has also been made seeking a direction restraining
the respondents from taking any coercive action against the petitioner
pursuant to the impugned order-in-original dated 18.12.2009. Similar issues
have been decided by us on 26.04.2010 in WP(C) 1677/2010, WP(C)
1112/2010 and WP(C) 2303/2010.
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.1 of 5
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 petitioner, who is an officer of the Department.
Certain other officials of the Central Excise and Customs Departments,
other than those involved in WP(C) 1677/2010, WP(C) 1112/2010 and
WP(C) 2303/2010, 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 official, namely, Mr B.B. Goel. The
petitioner has filed WP(C) No.1680/2010 and WP(C) No.1684/2010. The
petitioner was 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 the order-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 order-in-original. The revenue, however, did not file any
appeal in respect of the order-in-original pertaining to Buildex Metals and
National Steel Products Company Limited. There were allegations against
the petitioner, namely, B.B. Goel in the show cause notice issued to him.
However, in the order-in-original referred to above, the petitioner has been
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.2 of 5 exonerated and no penalty was levied on him. Thus, the position is clear
that insofar as the petitioner - Mr B.B. Goel - is concerned, no appeal was
filed by the revenue in respect of him nor was any appeal filed by the
revenue in respect of Buildex Metals or National Steel Products Company
Limited in connection with which, notice had been issued to the petitioner.
However, Buildex Metals and National Steel Products Company Limited
had preferred appeals against the order-in-original dated 30.10.2006 before
the Tribunal. The present petitioner was, however, not made a party 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 petitioner, namely, Mr B.B. Goel. 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 the order-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
29.12.2009. This time, however, a penalty of Rs 1.5 lacs was imposed on
Mr B.B. Goel, in two of the cases.
6. The grievance of the petitioner is that there was no matter
pending before the Tribunal pertaining to the present petitioner when the
order of remand was made. Therefore, there was no question of his case
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.3 of 5 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 petitioner. The learned counsel for the
petitioner also submits that the department had accepted the finding of the
Commissioner of Central Excise in the first round whereby the petitioner
had been exonerated. The department had consciously decided not to prefer
any appeal and, therefore, no appeals were filed against the order-in-original
dated 30.10.2006, insofar as the present petitioner is concerned.
7. We have heard the counsel for the parties and are of the view
that the submissions made by the petitioner ought to be accepted. The
reason for this is very simple. The petitioner was not a party before the
Tribunal when the order of remand was passed by the Tribunal. He was
neither made a party by the exporters nor by the revenue and there was no
question of the petitioner having filed any appeal because he had already
been exonerated by the Commissioner of Central Excise (Adjudication).
Therefore, the order passed by the Tribunal, whereby the matter was
remanded for de novo consideration, could not, in any event, affect the
petitioner in any way. The petitioner 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
petitioner in view of the fact that he was not a party before the Tribunal and
that, in any event, the earlier order-in-original, insofar as the petitioner was
concerned, had already been accepted by the department. Despite this, the
Commissioner of Central Excise (Adjudication), in the second round of
WP(C) Nos.1677/2010, 1112/2010 & 2303/2010 Page No.4 of 5 adjudication, imposed a penalty on the petitioner. 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 the petitioner as he was not a
party before the Tribunal.
8. As a consequence, the impugned order-in-original dated
18.12.2009 is set aside to the extent it relates to the petitioner in respect of
the subject matter of the present petitions. 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 May 04, 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!