Allahabad High Court High Court

Banwari Lal vs Cegat And Ors. on 14 October, 1987

Allahabad High Court
Banwari Lal vs Cegat And Ors. on 14 October, 1987
Equivalent citations: 1988 (15) ECR 249 Allahabad, 1988 (33) ELT 647 All
Bench: S Dhaon, D Sinha


JUDGMENT

1. The petitioner is aggrieved by the order dated 4th December, 1986 passed by the Customs, Excise and Gold (Control) Appellate Tribunal, (hereinafter referred to as the Tribunal) in an appeal preferred by respondents nos. 3 and 4. The Tribunal has adjourned the hearing of the appeal preferred by respondents nos. 3 and 4 till the decision of a civil suit instituted by the said respondents against the petitioner.

2. It is averred that in the appeal of respondents nos. 3 and 4, in which the impugned order has been passed, the petitioner has not been impleaded as one of the respondents. The impugned order has been passed behind the back of the petitioner, though it adversely affects his rights.

3. We are of the opinion that the proper remedy open to the petitioner is to make an application before the Tribunal setting out the relevant facts therein, and praying that he may be impleaded as one of the respondents to the appeal, and also that the ex parte order which is being impugned in the present petition, may be vacated,

4. In the civil suit the point for decision is as to whether the petitioner, or respondents nos. 3 and 4 are the owners of the gold which was first confiscated and thereafter ordered to be redeemed on payment of a certain sum of money. It appears that one of the pleas taken by the petitioner is that suit is impliedly barred and, therefore, an application under order 7 Rule 11 has been made requesting the Civil Court to reject the plaint. That application is pending. The grievance is that the learned Civil Judge is not disposing of the application.

5. The learned Civil Judge shall dispose of the application of the petitioner within a period of four months from the date of presentation of a certified copy of this order before him. With these directions the petition is disposed of summarily.

6. A copy of this order shall be given to the learned counsel for the petitioner in two days on payment of the usual charges.