High Court Kerala High Court

M.P. Kunhi Mohammed @ Kunjappa vs The Commissioner Of Customs on 4 April, 2008

Kerala High Court
M.P. Kunhi Mohammed @ Kunjappa vs The Commissioner Of Customs on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8476 of 2008(H)


1. M.P. KUNHI MOHAMMED @ KUNJAPPA,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF CUSTOMS,
                       ...       Respondent

                For Petitioner  :SRI.JAMES ABRAHAM (VILAYAKATTU)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/04/2008

 O R D E R
                         ANTONY DOMINIC, J.

                       ===============
                     W.P.(C) NO. 8476 OF 2008 H
                   ====================

                 Dated this the 4th day of April, 2008

                            J U D G M E N T

The prayer sought for in this writ petition is to quash Ext.P2 and to

direct the respondent to permit the petitioner to redeem the lorry bearing

Regn.No.KL 10 D 216 based on Ext.P1 order. As is evident from Ext.P1,

the aforesaid lorry was ordered to be confiscated, but was allowed to be

redeemed on payment of fine of Rs.1 lakh. Petitioner has no dispute

about that part of the order. However, in so far as a personal penalty of

Rs.6 lakhs has been imposed on him, petitioner has filed an appeal before

the Customs,Excise and Service Tax Appellate Tribunal, Bangalore. It is

on account of the pendency of that appeal, the release of the lorry has

been declined as per Ext.P2.

2. From the facts as stated above, it is evident that the petitioner

is accepting Ext.P1 to the extent redemption fine has been imposed on

him. For the only reason that he has challenged the personal penalty

imposed, he should not be deprived of the benefit of redemption that has

been ordered.

3. In view of this, I cannot uphold Ext.P2. The writ petition is

WPC 8476/08
:2 :

disposed of directing that on the petitioner remitting the redemption fine

ordered in Ext.P1, the lorry bearing Regn.No.KL10 D 216 owned by the

petitioner shall be released to him.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp