Bombay High Court High Court

Bombay Dyeing & Manufacturing Co. … vs Union Of India on 5 April, 1988

Bombay High Court
Bombay Dyeing & Manufacturing Co. … vs Union Of India on 5 April, 1988
Equivalent citations: 1988 (18) ECR 636 Bombay, 1993 (64) ELT 201 Bom
Author: S Manohar
Bench: S V Manohar


JUDGMENT

Sujata Manohar, J.

1. The petitioners had imported textile machineries under two import licences granted in March and April 1960 under the import trade control policy then in force. In respect of these imports the petitioners had executed a bond to export cloth processed on the impugned machinery equivalent to three times the value of the machinery imported within a period of three years of the machinery going into production. This condition was fulfilled by the petitioners and the bonds were duly redeemed. This obligation was completed by the end of December 1962.

2. Apart from this export of cloth the petitioners also exported cloth of a large value during the material period. In respect of the exports the petitioners became entitled to import replenishment licences and/or import entitlement for registered exporters in terms of the relevant Export Promotion Scheme in force from time to time. The Petitioners submit that these import entitlements and/or import replenishment licences against exports made by the Petitioners have nothing to do with the discharge of export obligations under the bonds executed against the two import licences of 1960. They also submit, in alternative, that in any event, even export made in discharge of export obligations under the two licences qualified for other export benefits and/or other benefits available to a registered exporter. The petitioners further submit that this position is accepted by the respondents and no unintended benefit has been given to the petitioners.

3. The petitioners challenge in this petition a notice dated 12th Sept., 1978 given to them by the office of the Joint Chief Controller of Imports and Exports, Bombay seeking to make recoveries from pending or future obligations of the petitioners on the ground that the petitioners have wrongfully availed of the benefits granted to them. It is an accepted position that the points at issue in this petition are covered by the judgment dated 13th April, 1982 by Kurdukar J. in Misc. Petition No. 229 of 1979 in the case of The Morarjee Goculdas, Spinning & Weaving Co. Ltd. v. Union of India & Ors. The ration of this judgment applies to the present case.

For the reasons which are set out in the judgment in Misc. Petition No. 229 of 1979 and dated 13th April, 1982 this petition succeeds and the rule is made absolute in terms of prayer (a) and prayer (b)(iv).

5. In the circumstances of the case there will be no order as to costs.