High Court Kerala High Court

M/S.Devaki Bhanji vs Dy.Commr. Of Customs on 20 June, 2007

Kerala High Court
M/S.Devaki Bhanji vs Dy.Commr. Of Customs on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 31992 of 1999(H)



1. M/S.DEVAKI BHANJI
                      ...  Petitioner

                        Vs

1. DY.COMMR. OF CUSTOMS
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH KODIANTHARA

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI, SCGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2007

 O R D E R
                                KURIAN JOSEPH J.

                     ----------------------------------------------

                           O.P. NO.31992  OF  1999

                     ----------------------------------------------

                            Dated 20th  June,  2007.

                                  J U D G M E N T

Petitioner is aggrieved by Ext.P8 order regarding levy

of penalty for non-payment of duty. According to the petitioner, since

the petitioner is only an agent and the liability is not that of agent, in

view of the various decisions taken by the Customs, Excise and Gold

(Control) Appellate Tribunal, the matter may be remitted to the second

respondent for fresh consideration, in view also of the fact that the

importer had already been proceeded against, as can be seen from

Ext.P9. After having heard learned counsel for the petitioner, I am also

of the view that the matter requires reconsideration by the second

respondent. I quash Ext.P8 with a direction to the second respondent

to consider the matter afresh with notice to the petitioner and the

importer and pass appropriate orders thereon in accordance with law,

adverting to the contentions taken by the petitioner,within four months

from the date of receipt of a copy of the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO.31992 OF 1999 (H)

———————————————-

J U D G M E N T

Dated 20th June, 2007.