High Court Kerala High Court

Mohammed Sharief Abubakkar vs Commissioner Of Customs on 15 January, 2010

Kerala High Court
Mohammed Sharief Abubakkar vs Commissioner Of Customs on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 665 of 2010(G)


1. MOHAMMED SHARIEF ABUBAKKAR,
                      ...  Petitioner

                        Vs



1. COMMISSIONER OF CUSTOMS,
                       ...       Respondent

2. THE CHAIRMAN,

3. THE UNION OF INDIA,

                For Petitioner  :SRI.P.A.AUGUSTIAN

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

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/01/2010

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                     W.P.(C) No.665 OF 2010
               ---------------------------------------
           Dated this the 15th day of January, 2010.


                         J U D G M E N T

The petitioner herein is aggrieved by the proceedings taken

against him by the 1st respondent with regard to the import of car

namely, Toyota Land Cruiser Prado car of 2003 model. The

petitioner seeks for a direction to the 1st respondent to consider

the application for release of the vehicle by way of interim

measure and various other reliefs that have also been sought for

in the writ petition.

2. Learned Standing Counsel for the 1st respondent

submitted that already summons have been issued on

07.01.2010 to the petitioner to appear and produce the

documents. It is submitted that the authority will be able to take

a decision only after completing various formalities and after

conducting due enquiries.

Since the petitioner has already filed an application as per

Exhibit P4 under Section 18 of the Customs Act, there will be a

W.P.(C) No.665/2010 2

direction to the 1st respondent to take a decision on Exhibit P4 in

accordance with law within a period of two weeks from the date

of receipt of a copy of this judgment, after hearing the petitioner

also. All the other contentions of the petitioner are left open.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp