Calcutta High Court High Court

Lgw Limited vs Union Of India & Others on 18 May, 2011

Calcutta High Court
Lgw Limited vs Union Of India & Others on 18 May, 2011
Author: Indira Banerjee
                     WP No. 503 of 2011
              IN THE HIGH COURT AT CALCUTTA
             CONSTITUTIONAL WRIT JURISDICTION
                       ORIGINAL SIDE


                                                      LGW Limited
                                                            Versus
                                           Union of India & Others



Before:
The Hon'ble Justice Indira Banerjee
Date: 18th May 2011

                                                       Appearance:
                                Mr. S. N. Mookherjee, Sr. Advocate
                                   Mr. Pradip Ghosh, Sr. Advocate
                                     Mr. Arunava Ghosh, Advocate
                                           appear for the petitioner
                                      Mr. P. K. Tarafdar, Advocate
                                        Mr. I. Dasgupta, Advocate
                                       appear for the respondents

In exercise of power under Section 5 of the Foreign Trade

Development and Regulation Act, 1992 (hereinafter referred to as

Foreign Trade Act“) the Central Government has formulated

Foreign Trade Policy for the years 2009-2014. With a view to

facilitate and encourage imports and exports, the foreign trade

policy contains duty exemption and duty remission schemes, one of

which is the Duty Entitlement Pass Books Scheme (DEPB Scheme).
2

Under the DEPB Scheme, customs duty paid on imported

inputs used in a product which is later exported, is given duty

credit upon export. Imported inputs on cotton yarn was earlier

entitled to the benefit of the DEPB Scheme. By a notification being

Public Notice No. 57/2009-2014 New Delhi dated 21st April 2010

issued by the Directorate General of Foreign Trade, the schedule of

DEPB rates has been amended and the benefit of the DEPB

Scheme withdrawn in respect of cotton yarn.

A further Public Notice No. 45(RE-2010)-2009-2014 dated

21st March 2011 has been issued which inter alia provides that

export of cotton shall not be entitled for DEPB benefit even under

DEPB entry serial 22c and 22d of the product group “misc.” with

respect to shipments made on or after 21st April 2010.

Prima facie, the DEPB benefit has been taken away with

retrospective effect by notification and/or government order, which

is not permissible in law. The petitioner and other similar

circumstanced exporters and importers have already availed of the

DEPB benefit. Paragraph 3 of the notification dated 31st March

2011 is set out hereinbelow for convenience:

“Benefit under DEPB scheme encourages export
of concerned commodity. Hence when the intention of
3

the Government is not to encourage exports of specific
commodity, DEPB benefit on such a commodity would
be contradictory to its intention. Accordingly, this Public
Notice clarifies that DEPB benefit on export of cotton
shall not be available. DEPB benefit on export of cotton
yarn was withdrawn with effect from 21.4.2010,
therefore, DEPB benefit on cotton (the basic raw
material of cotton yarn) has been disallowed for
exports made from 21.4.2010 onwards.”

Prima facie the Directorate General of Foreign Trade has

proceeded on the basis that withdrawal of DEPB benefit on cotton

is consequential to the withdrawal of DEPB benefit on export of

cotton yarn with effect from 21st April 2010. As indicated in

notification itself cotton is the basic raw material for cotton yarn.

Cotton and cotton yarn are not the same.

Prima facie benefits already availed by the petitioner under

the DEPB scheme cannot be withdrawn with retrospective effect.

There will, therefore, be an interim order restraining the

respondents from giving any effect and/or further effect to the

impugned communication dated 25th April 2011. The respondents

are restrained from giving further effect to the impugned Public

Notice dated 31st March 2011 in so far as the petitioner is

concerned. It is made clear that this interim order will not prevent

the Directorate General of Foreign Trade from issuing a fresh
4

notification withdrawing the DEPB benefits in respect of cotton or

any other item, in accordance with law, with prospective effect.

Affidavit-in-opposition be filed within three weeks after

ensuing summer vacation; reply thereto, if any, within a week

thereafter. The matter will appear for hearing on 7th July 2011. The

interim order shall continue till 31st July 2011 or until further

order whichever is earlier.

All parties are to act on a signed photocopy of this order on

the usual undertakings.

(Indira Banerjee, J.)

R. Bose
AR(CR)