High Court Madras High Court

M/S.Skylark Office Machines vs The Commissioner Of Customs … on 2 February, 2011

Madras High Court
M/S.Skylark Office Machines vs The Commissioner Of Customs … on 2 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 02-02-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.2391 of 2011 and
M.P.No.1 of 2011

M/s.Skylark Office Machines,
Shop No.4, Ground Floor,
Door No.10, Aziz Mulk 4th Street,
Thousand Lights, Chennai-600 006,
Rep. By its Proprietor, 
Mr.Rohit Jhunjhunwalla							.. Petitioner.

Versus

1.The Commissioner of Customs (Seaport-Exports),
Custom House, No.60, Rajaji Salai,
Chennai-600 001.

2.The Additional Commissioner of Customs, (Group-7B),
Custom House, No.60, Rajaji Salai,
Chennai-600 001.

3.The Director General of Foreign Trade 
and Ex-Officio,
Additional Secretary to Government of India,
Ministry of Commerce and Industry,
Department of Commerce, New Delhi.					.. Respondents.


Prayer: Petition filed seeking for a Writ of Mandamus, directing the respondents 1 and 2 herein to permit the clearance of the 112 units of secondhand Digital Multifunction Print & Copying Machines and 48 units used digital photocopier machines and Digital Copiers imported vide Bill of Entry No.750987, dated 17.1.2011 enhanced CIF value of Euro 24,560/- under free as secondhand capital goods in term of para 2.17 read with definition under para 9.12 of the Foreign Trade Policy of 2009-14, without imposing any restriction in the  absence of any specific restriction in para 2.17 of the policy and para 2.33 of the Handbook of procedures 2009-14 or any notification issued by the third respondent restricting the import of the said goods under Section 5 read with Section 3(2) of the Foreign Trade (Development and Regulation) Act 1992. 

		For Petitioner	   : Mr.P.Jagadeesan

		For Respondents    : Mr.T.R.Senthilkumar (R1 and R2)						             Mr.P.Mahadevan (CGSC) (R3)


O R D E R

Today, when this writ petition was taken up for hearing, the learned counsel appearing for the petitioner had sought the permission of this Court to withdraw the writ petition, with the liberty to file separate writ petitions covering the invoices. He has also made an endorsement to that effect.

2. Based on the submission made by the learned counsel appearing for the petitioner and in view of the endorsement made, this writ petition is dismissed as withdrawn, granting liberty to the petitioner to file separate writ petitions covering the invoices. No costs. Consequently, connected miscellaneous petition is closed.

csh

To

1.The Commissioner of Customs (Seaport-Exports),
Custom House, No.60, Rajaji Salai,
Chennai-600 001.

2.The Additional Commissioner of Customs, (Group-7B),
Custom House, No.60, Rajaji Salai,
Chennai-600 001.

3.The Director General of Foreign Trade
and Ex-Officio,
Additional Secretary to Government of India,
Ministry of Commerce and Industry,
Department of Commerce,
New Delhi