High Court Patna High Court - Orders

Md. Sadre Alam vs J.H.Thi Khang &Amp; Anr. on 21 September, 2010

Patna High Court – Orders
Md. Sadre Alam vs J.H.Thi Khang &Amp; Anr. on 21 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MJC No.3603 of 2009
         MD. SADRE ALAM, SON OF MD. ABBULAISH, RESIDENT NAHAR
         CHOWK, TRILOKINAGAR RAXAUL WARD NO.16, P.S.RAXAUL,
         DISTT-EAST CHAMPARAN.......................................PETITIONER.
                                       Versus
      1. J.H.THI KHANG SON OF NOT KNOWN, ASSISTANT COMMISSIONER
         OF CUSTOMS (PREV) DIVISION MOTIHARI, DISTT-EAST
         CHAMPARAN
      2. MR.    B.N.  MISHRA,        SON         OF NOT      KNOWN    SENIOR
         SUPERINTENDENT OF CUSTOM(PREV) DIVISION MOTIHARI,
         DISTT-EAST CHAMPARAN..............................OPPOSITE PARTIES.
                                      -----------

For petitioner:- Mr. Shahnawaz Ali, Advocate
For Custom :- Mrs. Archana Meenakshi, Advocate
Mrs. Archana Sinha, Advocate

———

05/ 21-Sep-2010 There is no dispute that the truck in question

has already been released on the terms specified by the

writ Court in order dated 11.12.2008 passed in

CWJC.No.15601/2008.That part of the order stands

confirmed by the Division Bench of this Court by order

dated 01.09.2009.

2. The writ Court, on the submission of the

writ petitioners treated the goods loaded under truck to

be plastic scraps and accordingly directed for its

photographing and valuation with the further direction

to release the scraps on furnishing of bond of the value

of the scraps with two sureties of that amount. That part

of the order was considered by the Division Bench in
2

course of hearing of the LPA and it was clarified that

value of the plastic scraps is very insignificant and

therefore the direction for release of the plastic scraps

as given by the learned single Judge will stand.

However, it was clarified that for release of plastic

granules which according to Custom authorities formed

part of the goods on the truck seized, the Division

Bench clarified that any application for release of

plastic granules shall be considered by the Custom

authorities on its own merits.

3. According to Custom authorities, the

Opposite Parties herein, the petitioner wants to create a

confusion and seek release of the plastic granules along

with plastic scraps on the strength of the judgment of

the Division Bench contained in Annexure-1 dated

01.09.2009.

4. It is further case of the Opposite Parties

that petitioner has not come forward with bonds of

sufficient amount of the valuation of the plastic scraps

to take release of the plastic scraps.

5. On the other hand, learned counsel for the

petitioner submits that already application has been
3

filed for release of the scraps but no intimation has

been given to the petitioner to furnish a bond of the

value of scraps till date. According to learned counsel

for the petitioner the authorities have not decided as yet

that what part of the consignment is scrap and whether

there is any plastic granules also in the consignment.

Learned counsel for the Opposite Parties contests the

submission and submits that a copy of Panchnama can

be obtained by the petitioner which would show that

the value of plastic scraps and plastic granules have

been shown separately.

6. Be that as it may, the petitioner is directed

to approach the concerned authorities and on his

furnishing bonds of the required amount the plastic

scraps shall be released to him within a period of four

weeks from today. If the authorities have already

decided that the consignment contains plastic granules

also and its value, the same shall be communicated to

the petitioner within the aforesaid period of four weeks

particularly at the time when he approaches the

authorities for release of plastic scraps. If they have not

decided this issue, they must decide the same within
4

four weeks and provide information to the petitioner as

soon as he approaches for release of the plastic scraps.

Thereafter, it will be open for the petitioner to apply for

release of plastic granules also if the authorities inform

him that the consignment contains plastic granules also.

Such application for release of plastic granules as

directed by the Division Bench shall be considered on

its own merit, preferably within six weeks from the

date of filing of such application.

7. The contempt application is finally

disposed of.

( Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J.)
perwez