High Court Madras High Court

M/S.Pathange & Co vs The Commissioner Of Customs … on 14 February, 2011

Madras High Court
M/S.Pathange & Co vs The Commissioner Of Customs … on 14 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 14-02-2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.3506 of 2011 and
M.P.No.1 of 2011

M/s.Pathange & Co.
Rep. By its Proprietor Mr.P.Venkata Rao
Room No.21 & 22, 3rd Floor, Unity House, ABIDS,
Hyderabad, Andhra Pradesh-600 001.				.. Petitioner. 

Versus

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

2.The Additional Commissioner of Customs, (Seaport-Imports),
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 first and the second respondents herein to permit the clearance of the 203 Units of the secondhand Digital Multifunction Print and Copying Machines imported vide Bill of Entry No.7711173, dated 5.2.2011, under free as secondhand capital goods in terms 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 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.N.Viswanathan

		For Respondents    : Mr.T.R.Senthilkumar (R1 and R2)						    Mr.N.Gopikrishnan (R3)

O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents 1 and 2, as well as the learned counsel appearing for the 3rd respondent.

2. The learned counsels appearing for both sides had submitted that the issue involved in this writ petition is covered by the judgment of this Court, dated 2.12.2010, in W.P.No.26964 of 2010, wherein, this Court, following the earlier order passed by the Division Bench of this Court, dated 21.10.2009, made in W.A.No.1508 of 2009 (THE COMMISSIONER OF CUSTOMS (IMPORTS), SEAPORT, CHENNAI AND ANOTHER Vs. M/S.POLYCRAFT EXPORTS (P) LTD., AND ANOTHER), had directed the petitioner to deposit 25% of the enhanced value, apart from paying the applicable rate of duty on the enhanced value. On complying with the above said conditions, the respondents are directed to release the goods, with liberty to the respondents to proceed further, in accordance with law.

3. Hence, following the order passed by this Court, on 2.12.2010, in W.P.No.26964 of 2010, the writ petition is disposed of, directing the petitioner to deposit 25% of the enhanced value, apart from paying the applicable rate of duty on the enhanced value. On complying with the above said conditions, the respondents are directed to release the goods, with liberty to the respondents to proceed further, in accordance with law. No costs. Consequently, connected miscellaneous petition is closed.

csh
To

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

2.The Additional Commissioner of Customs, (Seaport-Imports),
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