High Court Kerala High Court

Harish Chappa Hassan vs The Commissioner Of Customs on 16 January, 2007

Kerala High Court
Harish Chappa Hassan vs The Commissioner Of Customs on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1055 of 2007(A)


1. HARISH CHAPPA HASSAN,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF CUSTOMS
                       ...       Respondent

2. THE CHAIRMAN OF PORT TRUST,

                For Petitioner  :SRI.P.A.AUGUSTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :16/01/2007

 O R D E R
                     C.N.RAMACHANDRAN NAIR, J.

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                         W.P.(C)NO.1055  OF 2007

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 16th day of January 2007


                                    JUDGMENT

Since it is conceded that in the same matter Customs,

Excise and Service Tax Appellate Tribunal has passed orders

granting time to the department to complete adjudication afresh,

there is no scope for further orders by this court. If petitioner

gets employment visa certainly petitioner will be given passport

subject to conditions or for limited period and to ensure his

compliance with final orders to be passed if required after taking

guarantee.

Writ petition is disposed of as above.

C.N.RAMACHANDRAN NAIR, JUDGE

jes