High Court Kerala High Court

Commissioner Of Customs vs M/S.Sanwah Micro Systems (P) … on 28 February, 2008

Kerala High Court
Commissioner Of Customs vs M/S.Sanwah Micro Systems (P) … on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RC.No. 3 of 2003()



1. COMMISSIONER OF CUSTOMS,CHENNAI & ANR.
                      ...  Petitioner

                        Vs

1. M/S.SANWAH MICRO SYSTEMS (P) LTD.& ANR.
                       ...       Respondent

                For Petitioner  :.

                For Respondent  : No Appearance

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

 Dated :28/02/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                  T.R. RAMACHANDRAN NAIR, JJ.
                  --------------------------------------------
                           R.C. No. 3 OF 2003
                  --------------------------------------------
               Dated this the 28th day of February, 2008

                                JUDGMENT

C.N. Ramachandran Nair,J.

Even though service is not complete for one of the respondents,

we have gone through the appellate order of the Tribunal against which

this reference is filed. Since we do not propose to interfere with the

order of the Tribunal, we proceed to dispose of the reference without

issuing fresh notice to the other respondent who is not served. Even

though two questions are raised for decision of this Court, there is only

one issue that calls for decision, that is, whether respondents were

entitled to import fax machine under the import licence held by them.

A five-member Bench of the Tribunal has gone through the conditions

in the licence of the respondents and noticed that additional licence

held by them entitled them to import of fax machine. Therefore the

Tribunal rightly set aside the order confiscating the imported fax

machine and releasing it on redemption fine. As the item imported was

2

found to be under import licence, the department is only entitled to

collect duty on import and no confiscation is called for. We therefore

answer the questions referred against the applicant and in favour of the

respondents.

(C.N.RAMACHANDRAN NAIR)
Judge.

(T.R.RAMACHANDRAN NAIR)
Judge.

kk

3