IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 665 of 2010(G)
1. MOHAMMED SHARIEF ABUBAKKAR,
... Petitioner
Vs
1. COMMISSIONER OF CUSTOMS,
... Respondent
2. THE CHAIRMAN,
3. THE UNION OF INDIA,
For Petitioner :SRI.P.A.AUGUSTIAN
For Respondent :SRI.JOHN VARGHESE,SC,CEN.BOARD OF EXCIS
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.665 OF 2010
---------------------------------------
Dated this the 15th day of January, 2010.
J U D G M E N T
The petitioner herein is aggrieved by the proceedings taken
against him by the 1st respondent with regard to the import of car
namely, Toyota Land Cruiser Prado car of 2003 model. The
petitioner seeks for a direction to the 1st respondent to consider
the application for release of the vehicle by way of interim
measure and various other reliefs that have also been sought for
in the writ petition.
2. Learned Standing Counsel for the 1st respondent
submitted that already summons have been issued on
07.01.2010 to the petitioner to appear and produce the
documents. It is submitted that the authority will be able to take
a decision only after completing various formalities and after
conducting due enquiries.
Since the petitioner has already filed an application as per
Exhibit P4 under Section 18 of the Customs Act, there will be a
W.P.(C) No.665/2010 2
direction to the 1st respondent to take a decision on Exhibit P4 in
accordance with law within a period of two weeks from the date
of receipt of a copy of this judgment, after hearing the petitioner
also. All the other contentions of the petitioner are left open.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp