Customs, Excise and Gold Tribunal - Delhi Tribunal

Emient Cargo (P) Ltd. vs Commissioner Of Customs on 19 August, 1998

Customs, Excise and Gold Tribunal – Delhi
Emient Cargo (P) Ltd. vs Commissioner Of Customs on 19 August, 1998
Equivalent citations: 1998 (104) ELT 653 Tri Del


ORDER

G.R. Sharma, Member (T)

1. This is an application filed by the applicant for stay of the order of the Commissioner of Customs, dated 28-2-1998 under which the Commissioner of Customs suspended the licence of the applicant.

2. Shri J.S. Agarwal, ld. Advocate arguing the stay petition submits that the written examination under Regulation 9 of the Customs Agents Licensing Regulation has been fixed for 21-8-1998. He submits that an appeal against the order of the Commissioner has been filed; that in case the permission for appearing in the written examination is not accorded, the appellant will suffer the consequence of not getting permanent licence irrespective of the order that may be passed in appeal. He, therefore, prays that the appellant may be permitted to take written examination fixed for 21-8-1998 as a special case.

3. Shri P.K. Jain, ld. SDR submits that appearing in the written examination etc. is not part of the adjudication order. He submits that adjudication order is only on suspension of licence.

4. Heard the submissions of both sides. The decision in the appeal is likely to take some time. In the mean time, we find that the written test for Customs House Agent is fixed for 21-8-1998. Since the appeal is pending, we are inclined to grant permission to the appellant so that he will be able to take the written examination fixed for 21-8-1998. This permission, however, will be subject to the decision in the appeal. A copy of this order should be given Dasti.