High Court Kerala High Court

M/S.Falcon Infrastructure Ltd vs Union Of India on 21 October, 2010

Kerala High Court
M/S.Falcon Infrastructure Ltd vs Union Of India on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32183 of 2010(W)


1. M/S.FALCON INFRASTRUCTURE LTD.,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. CENTRAL BOARD OF EXCISE AND CUSTOMS,

3. THE COMMISSIONER OF CUSTOMS,

4. THE ASSISTANT COMMISSIONER OF CUSTOMS,

                For Petitioner  :SRI.A.A.ZIYAD RAHMAN

                For Respondent  :SRI.JOHN VARGHESE,SC,CEN.BOARD OF EXCIS

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 32183 of 2010 W
            ```````````````````````````````````````````````````````
             Dated this the 21st day of October, 2010

                           J U D G M E N T

Petitioner is a company which has established a

Container Freight Station. By virtue of Ext.P1, Container

Freight Stations, which have attained the bench mark

specified therein, are entitled to waiver of Cost Recovery

Charges.

2. According to the petitioner, they are eligible for

waiver as contemplated in Ext.P1. It is stated that, by Ext.P3

dated 21-04-2010, they have submitted their application to the

first respondent, requesting for the benefit of Ext.P1.

Petitioner submits that Ext.P3 application was recommended

by the third respondent, as per Ext.P6. It is stated that, their

application is still pending consideration of the first

respondent. It is complained that despite the

recommendation and the pendency of their application, by

Exts.P7 and P8, the fourth respondent has demanded that the

petitioner shall remit an amount of Rs.28,43,802/- towards

W.P.(C) No.32183/10
: 2 :

Cost Recovery Charges for the period from 01-04-2010 to 31-

12-2010. It is challenging Exts.P7 and P8, this writ petition is

filed.

3. I heard the senior Standing Counsel for the Central

Board of Excise and Customs, who pointed out that, even

going by Ext.P1 scheme, the benefit is only the prospective

and that since orders have not been passed on the

application so far, petitioner cannot avoid the liability.

4. However, it is a fact that the petitioner submitted

Ext.P3 application dated 21-04-2010, which is pending

consideration before the first respondent. Therefore, it is for

the first respondent to decide, the effective date from which

the petitioner is entitled to the benefit of Ext.P1, if ultimately

the decision is to extend the benefit of Ext.P1 to the petitioner.

Having regard to the pendency of the application before the

first respondent, which is also duly recommended by the third

respondent, I feel that the matter needs an expeditious

consideration by the first respondent.

5. In that view of the matter, the writ petition is

W.P.(C) No.32183/10
: 3 :

disposed of, directing that the first respondent, before whom

Ext.P3 is pending, shall consider the said application in the

light of Ext.P6 recommendation made by the third respondent.

Orders on Ext.P3 shall be passed, as expeditiously as

possible, at any rate, within two months of production of a

copy of this judgment along with a copy of this writ petition.

In the meanwhile, petitioner shall remit an amount of

Rs.8,95,526/- being the Cost Recovery Charges indicated to

be due for the period from 01-04-2010 to 30-06-2010 and

furnish bank guarantee for the balance amount indicated in

Ext.P8. The amount shall be remitted within one week from

today and the bank guarantee shall be furnished, at any rate,

within two weeks from today. Subject to the remittance of the

amount and furnishing of bank guarantee as above, further

proceedings for recovery pursuant to Exts.P7 and P8 will

stand stayed until orders are passed by the first respondent.

(ANTONY DOMINIC, JUDGE)
aks