Gujarat High Court High Court

U vs Union on 23 October, 2008

Gujarat High Court
U vs Union on 23 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13096/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13096 of 2008
 

 
 
=====================================================


 

U
M CABLES LTD - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO SECRETARY, REVENUE DEPTT. & 3 - Respondent(s)
 

===================================================== 
Appearance
: 
MR KAMAL B TRIVEDI, SR.ADVOCATE
WITH MR PR NANAVATI for Petitioner(s)
 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 23/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

This
petition challenges Customs Notification No.24/2005-CUS dated 1st
March, 2005, and also seeks a direction to respondent No.4 to issue
necessary Concession Certificate to the petitioner pursuant to the
said Notification in respect of goods landed at Bombay Airport on
30th September, 2008, pursuant to two bills of entry
appearing at Annexure-K.

Heard
learned Senior Advocate appearing for the petitioner.

Notice
returnable on 12th November, 2008. Direct Service qua
respondent Nos.2, 3 and 4.

By way
of ad-interim relief, respondent No.4 is directed to issue necessary
Concession Certificates in respect of goods landed at Bombay Airport
on 30th September, 2008, subject to the petitioner
producing original receipt of depositing a sum of Rs.7,50,000/-
towards the duty that may be chargeable as per stand of
respondent-Revenue, if accepted. The learned counsel for the
petitioner states, under instructions, that the said figure is an
approximate calculation.

The
amount shall be deposited with the Registry of this Court on or
before 3rd November, 2008. The amount shall be paid by a
Bank Draft and the Registry of the High Court shall accept the same,
if paid by the aforesaid date, namely 3rd November, 2008.

The
aforesaid payment is not only subject to outcome of the petition but
subject to modification, if necessary, after hearing the other side.

(D.A.Mehta,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top