High Court Patna High Court - Orders

Commissioner Of Customs(P) Pat vs Krishna Bahadur Chhetri & Ors on 27 July, 2011

Patna High Court – Orders
Commissioner Of Customs(P) Pat vs Krishna Bahadur Chhetri & Ors on 27 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                                   Letters Patent Appeal No.383 of 2011
                                                     In
                               Civil Writ Jurisdiction Case No. 2221 of 2005

                 Commissioner Of Customs(P) Patna
                                                                     .... ....   Appellant/s
                                                  Versus
                 Krishna Bahadur Chhetri & Ors
                                                                    .... .... Respondent/s


4   27-07-2011

This appeal is admitted for hearing.

No notice need be issued as the assessee is represented

by his counsel.

Learned counsel for the appellant has fairly submitted

that annexure-5, a declaration made by the assessee under the

West Bengal Sales Tax Rules showing value of the seized goods to

be 8,59,125/-, was not considered by the writ court. The counsel

further submits that this document was not brought before the writ

court.

In that view of the matter, we grant liberty to the

assessee to file counter affidavit, particularly, in respect of

annexure-5.

Considering the stand of the appellant that the declared

value vide annexure-5 dated 13-01-1999 is Rs. 8,59,125/- slightly

more than the price for which the article was admittedly auction

sold by the department, and the appellant is ready to pay the price
Patna High Court LPA No.383 of 2011 (4) dt.27-07-2011
2

mentioned in annexure-5 along with interest, as an interim

arrangement, the appellant is directed to pay to the assessee the

price mentioned in annexure-5 along with interest at the rate of

10% per annum from the date of seizure till the date of payment.

Subject to such payment within three months, the operation of the

order under appeal shall remain stayed.

The appeal may be mentioned for early hearing.




                                              (Shiva Kirti Singh, J)


Bimalanshu Kumar                               (Shivaji Pandey, J)
Singh/-