High Court Kerala High Court

Parayil Abdu Rahiman vs The Commissioner Of Customs on 16 December, 2008

Kerala High Court
Parayil Abdu Rahiman vs The Commissioner Of Customs on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31005 of 2008(N)


1. PARAYIL ABDU RAHIMAN, PARAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF CUSTOMS,
                       ...       Respondent

2. THE CHAIRMAN OF PORT TRUST,

                For Petitioner  :SRI.P.A.AUGUSTIAN

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL,SC,CB EX

The Hon'ble MR. Justice V.GIRI

 Dated :16/12/2008

 O R D E R
                                V.GIRI, J.
             ------------------------------------------------------
             W.P.(C) Nos.31005 & 36171 OF 2008
             ------------------------------------------------------
           Dated this the 16th day of December, 2008


                              JUDGMENT

Since common contentions are raised in these writ

petitions, they have been heard together and are being

disposed of by this common judgment.

2. The petitioner in W.P.(C) No.31005 of 2008

imported a Hummer H2 car of 2003 model. The car was

inspected and it seems that the customs authorities were not

satisfied regarding the model of the vehicle. Adjudication

proceedings were taken up and Ext.P13 order was passed,

rejecting the invoice value of the vehicle and assessing the

same on the basis of the judgment of the adjudicating

authority. Petitioner was called open to remit a fine of Rs.6

Lakhs and penalty of Rs.2 Lakhs, for releasing the vehicle.

3. An appeal was preferred against Ext.P13 order and

the same is pending. In the meanwhile the vehicle is lying in

the open and demurrage is also being incurred unnecessarily,

it is contended. Hence the petitioner prays for a direction for

release of the vehicle.

W.P.(C) 31005 & 36171 of 2008
2

4. Insofar as W.P.(C) No.36171 of 2008 is concerned,

petitioner imported a Volkswagen Bettle of 2003 model. Value

of the vehicle assessed in the invoice is Rs.3,53,242/-, but the

adjudicating authority assessed the same at Rs.8,40,902/-.

Differential duty has been directed to be paid apart from fine

and penalty. Petitioner has filed an appeal before the 3rd

respondent against the decision of the adjudicating authority.

He seeks the release of the vehicle in the meanwhile.

5. In my view, since the invoice value has not been

accepted by the customs authorities and the matter is to be

adjudicated upon by the appellate authority under the Act, it

may not be justified to keep the vehicles with the dept. itself

lying in the open. To protect the interest of the revenue it

would only be appropriate that the vehicles are released to the

custody of the petitioners on conditions. I take note of the fact

that there is no dispute regarding the identity of the importer.

There is no case registered against the petitioner for

contravention of any penal provision under the Customs Act.

6. In these circumstances, writ petitions are disposed

of with the following directions :

W.P.(C) 31005 & 36171 of 2008
3

(i) Insofar as W.P.(C) No.31005 of 2008 is

concerned, the petitioner shall remit the duty

payable as per the invoice value, viz;

Rs.14,57,712/- along with 50% of the amount

imposed as fine and penalty viz; Rs.3 Lakhs plus

Rs.1 Lakh within one week from today. The

petitioner shall also furnish bank guarantee for

an amount of Rs.22,66,690/- (Twenty two lakhs

sixty six thousand six hundred and ninety only)

(ii) The petitioner shall also deposit with the

Cochin Port the demurrage determined on the

basis of invoice value and shall furnish bank

guarantee for differential amount by way of

demurrage calculated on the basis of the value

assessed by the department.

(iii) The bank guarantee for the amount mentioned

in paragraph (i) shall be furnished in favour of

the Commissioner of Customs, Kochi and shall

be kept alive for a period of one year or till such

time as the appeal and any proceedings

W.P.(C) 31005 & 36171 of 2008
4

thereupon pursuant to Ext.P13 is finally

decided. The petitioner shall take steps to

extend the period of validity of the bank

guarantee on a requisition made by the

Customs Department from time to time. The

bank guarantee shall be cancelled only after

completion of the proceedings, arising from

Ext.P13, before the statutory authorities and

subject to the orders to be passed in that regard

by the authority under the Customs Act.

(iv) The bank guarantee for the amount mentioned

in paragraph (ii) shall be furnished in favour of

the competent authority of the Cochin Port

Trust and shall be kept alive for such period as

required by the Port Trust.

(v) Insofar as the petitioner in W.P.(C) No.36171 of

2008 is concerned, he shall deposit an amount

of Rs.5,91,083/- being the duty payable on the

invoice value within one week from today and

he also furnish bank guarantee for the

W.P.(C) 31005 & 36171 of 2008
5

differential duty amount viz; Rs.8,35,548/-

drawn in favour of the Commissioner of

Customs, Kochi.

(vi) Petitioner shall also remit an amount of

Rs.1,87,500/- being 50% of the amount payable

as fine and penalty as per Ext.P5 order, drawn

in favour of the Commissioner of Customs,

Kochi.

(vii) Petitioner shall remit with the Cochin Port

Trust demurrage determined on the basis of the

invoice value and shall also furnish a bank

guarantee in favour of the Cochin Port Trust for

the differential amount payable as demurrage,

calculated on the basis of the assessed value.

On satisfaction of the conditions, as mentioned above,

the vehicles shall be released to the petitioners in W.P.(C)

Nos.31005 of 2008 and 36171 of 2008 without further delay.

Subject to the final outcome of the proceedings before

statutory authorities, it is open to the petitioners to institute

appropriate proceedings against the Customs Department for

W.P.(C) 31005 & 36171 of 2008
6

recovery of the amounts, collected from them by way of

demurrage, by the Port Trust, provided they are successful in

the proceeding, under the Customs Authorities.

V.GIRI, JUDGE

pac