IN THE HIGH COURT OF KERALA AT ERNAKULAM
Cus.Appeal.No. 14 of 2006()
1. THE KERALA SCIENCE AND TECHNOLOGY
... Petitioner
Vs
1. THE COMMISSIONER OF CUSTOMS,
... Respondent
For Petitioner :SRI.K.I.ABDUL RASHEED
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :04/06/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
Cus. Appeal No. 14 OF 2006
--------------------------------------------
Dated this the 4th day of June, 2008
JUDGMENT
Ramachandran Nair,J.
The appellant claimed refund of import duty paid on the import
of Zoom Projector and X-Y moving table. The appellant claimed
refund on the ground that import is exempt from payment of duty as
appellant was a Scientific and Industrial Research Organisation
engaged in research. On going through the Tribunal’s order we find
that notification provides for exemption only to Public funded research
institutions registered with Department of Scientific and Industrial
Research. The requirement for exemption is production of certificate
to the effect that goods required are for research purposes only.
Registration granted to the appellant was only on 20.7.2001 while the
import was on 19.10.1999. Exemption in the notification is available
only if the importer has got registration as on the date of import. Since
the appellant was obviously not having registration on the date of
2
import, the appellant is not entitled to refund of duty paid.
We therefore uphold the order of the Tribunal and dismiss the
appeal.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V. K. MOHANAN)
Judge.
kk
3