Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Kumar Mahajan vs Uoi & Ors.
2010 Latest Caselaw 4448 Del

Citation : 2010 Latest Caselaw 4448 Del
Judgement Date : 21 September, 2010

Delhi High Court
Anil Kumar Mahajan vs Uoi & Ors. on 21 September, 2010
Author: Shiv Narayan Dhingra
               * IN THE HIGH COURT OF DELHI AT NEW DELHI

                                            Date of Reserve: 14th September, 2010
                                               Date of Order: September 21, 2010

+CRL. A. NO. 1099 OF 2010, Crl. M.A. No. 15052-15053/2010
%
                                                                        21.09.2010

ANIL KUMAR MAHAJAN                                      ... Appellant
                               Through: Ms Urmil Sharma, Advocate.

                      Versus

UOI & ORS.                                                      ... Respondents
                               Through: Mr Atul Nanda, Central Govt.
                               Standing Counsel with Ms Rameeza
                               Hakeem, Advocate for respondent UOI

JUSTICE SHIV NARAYAN DHINGRA

1. Whether reporters of local papers may be allowed to see the judgment?

2. To be referred to the reporter or not?

3. Whether judgment should be reported in Digest?

JUDGMENT

1. Present appeal has been preferred by the petitioner against an order

dated 15th June, 2010, passed by the Appellate Tribunal for Foreign Exchange

('FEAT' for short) whereby the appeal of the appellant against adjudication order

dated 23rd July, 1992, passed by Additional Director, Enforcement Directorate,

New Delhi, was dismissed.

2. The facts relevant for the purpose of deciding this appeal are that some

foreign currency was recovered from the accused and it was found that accused

had been dealing with foreign currency unauthorisedly. Adjudicating proceedings

were initiated and a penalty of ` 50,000/- was imposed on the appellant vide

order dated 23rd July, 1992. A perusal of record shows that the appellant

preferred an appeal against this order on 20th August, 1992. Along with the

appeal, he filed an application for dispensing with prior deposit of the penalty

amount as demanded in the adjudication order. This appeal and the application

remained pending for about 18 years. In the mean time the department initiated

proceedings against the appellant under Section 57 of Foreign Exchange

Regulation Act (FERA) because of failure of the appellant to pay the penalty

imposed by the Adjudicating Officer and a criminal case was filed against the

appellant before the Court of Additional Chief Metropolitan Magistrate (ACMM) in

the year 1993. The cognizance of the offence under Section 57 of the FERA was

taken on 1st September, 1993. It appears that it was not brought to the notice of

learned ACMM that an appeal preferred against the order of Adjudicating Officer

imposing penalty on the appellant, was pending. It was also not brought to the

notice of learned ACMM that no order was made by the FEAT on application

made by the appellant for hearing the appeal without pre-deposit. The

proceedings under Section 57 of FERA continued against the appellant and the

appellant was convicted for non-payment of penalty amount of ` 50,000/- vide

judgment of learned ACMM dated 20th September, 2000, copy of which has been

placed on record. The learned ACMM on conviction, sentenced the accused to

pay a fine of ` 50,000/-, in default, to undergo Simple Imprisonment for one year.

It is contended by accused that his request for paying fine in installments was

turned down and he had to pay the fine of ` 50,000/- in lump sum before the

Court of ACMM.

3. When the appeal was taken up by the FEAT in April, 2010, the Tribunal

first dealt with the application for waiving the condition of pre-deposit and vide

order dated 12th April, 2010, the Appellant Tribunal (FEAT) dismissed the

application. Order dated 12th April, 2010 shows that it was not brought to the

notice of the Appellate Tribunal that the appellant has already been convicted for

nonpayment of the penalty and had been sentenced to pay a fine of ` 50,000/-

i.e. equivalent to penalty amount and he has paid this fine. The Appellate

Tribunal considered the application on other grounds and dismissed it directing

that full amount of penalty be paid by the appellant within 30 days. This payment

was not made by the appellant. The appellant did not even challenge the order

of 12th April, 2010. Ultimately, since this penalty amount, as pre-condition for

hearing appeal, was not paid, the appeal was dismissed vide order dated 15 th

June, 2010. The appellant has assailed the order dated 15th June, 2010,

whereby the appeal was dismissed and imposition of penalty of ` 50,000/- by

Adjudicating Officer was upheld.

4. The case reveals the plight of the appellant due to mis-guidance and

improper advice by counsel and mis-handling of his case. In any case, since the

appellant had already been convicted under Section 57 of FERA for nonpayment

of the penalty amount as imposed by the Adjudicating Officer, it is directed that

no further penalty shall be recovered from the appellant as a result of dismissal of

his appeal. In fact he was prosecuted by the department assuming as if he has

not filed any appeal. In view of his conviction and payment of fine, the penalty

amount as upheld by the Tribunal in its order dated 15th June, 2010 cannot be

recovered again from the appellant. This petition is disposed of with this

direction.

September 21, 2010                         SHIV NARAYAN DHINGRA, J.
acm



 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter