Bombay High Court High Court

E. I. D. Parry (India) Ltd. vs Uoi & Ors. on 23 October, 1997

Bombay High Court
E. I. D. Parry (India) Ltd. vs Uoi & Ors. on 23 October, 1997
Bench: B Saraf, P Upasani


ORDER

1. Mr. H. V. Mehta, learned counsel for the respondents, has tendered before us a copy of the office note dated 22nd October, 1997, issued by the Deputy Commissioner of Customs, Mumbai, which reads as follows :-

“The imports made by M/s. Trilokya Networks Pvt. Ltd. and M/s. E.I.D. Parry Ltd. and bonded under section 59 of the Customs Act in C.W.C. warehouse as per details given in the Annexure are allowed ex-bond clearance under DEEC as the said goods were bonded prior to the issue of the Office Note dated 24.7.1997.”

2. In view of the above, the controversy in this petition has become academic for the time being and therefore the petitioners do not want to press this petition. This petition is disposed of accordingly. No order as to costs.

Certified copy expedited.