IN THE HIGH COURT OF KARNATAKA, BANGAL{)VR_E2 ._V'
DATED 'I'H}S THE 13TH DAY OF MARCi*i,__i3:{)0"~9.V'_~ _
BEFORE
THE HONBLE MR. JUSTICE IgAM..§§(:a1~iAN'A1fz2Ks_~LIM1'r5;_L1,
N020-4,11 FLOOR, EMBAssY--:~1 CJF VI'N.DA1;«\ C
'BYSCRETARVY %
" Mgnssmv O§?...€f0MMERCE
, um'<)<:%,BHAvAN,
" 1N.EVi¥_B.SLHJ -- 110 011.
2 . h D§§"§?F;;.:¥=}$MEN'r COMMISSKDNER
CSEZ.,}*NO.365, 1 FLGOR
BT31' MAEN, 473 CROSS
':72?-€"EKNA(3AR
'T BANGALORE -- 560 047.
A.{)I§)l'I'IONAL DIRECTOR GENERAL
OF FORFJGN TRADE
ROOM NCL9, GROUND FLO0
U§YOG BHAVAN i
331}
NEW [}ELI~ii -- 10 011.
RESi-'OND__ENTS
(BY SR1. ARVEND KUMAR, ASG)
THIS WRIT PE'1'm0N IS FILED UNDER AR'1'iCiL;Efi§-L§---- 22:25 ' .
AND 22'? OF THE CON3m'U'1'ION Oi? INDiA 'PRAYMG 'I-'»':).f
QUASH THE ORDERS DATE!) 143.2094 V'If)E"!{l'€NEXU,Rf£_~
E PASSED BY THE RESPONDENT"NCL'2. A1331), C_C)'?1}"'IRMED".
IN APPEAL DATED 27.2.07 BEFORE RTs’§’,s5AP0Ni;r¢3%:s§T’:.;3A
VIDE ANNEXU RE~A.
THIS PE’I’iTION, COMIVNG “€)%N F612 FI1\iAL””t§iis:A’R”:N’G, ”
THIS DAY THE COURT MADE ‘I’H’E_Ff)VLLOWIAN:G: jg
The pcfifiqpcr, under 131::
Companies A(‘:1’t,’ isgxueéi permission No.
LOP gated 26~()5«199E§ :9
set Limit (ibr short EOU) at
Qoddafiéllgfipuf District, by the Ministry of
Comrmgrce éiid li1¢iVi:«s1:AI’§{. G’.(V)vern331cnt of India, in addition to
“”‘–~-‘«:’:V No.{)794-012957 {for short IE Code]
fa:« ‘rmsea, subject to ccxtahz czanditioxzs.
1:. :’appears that the Dimctoratc of Revenue
: i:1t§:11ig.e’:1(*,;e (for short DRI) having conduced a raid, at the
_ of business of the petitioner, aliegmi violation of
should not be responded, and not suspejjzeiefii
the letter of pennission;
b) that the order KflflCXflrfl’1:.éé;’ 2?’
suffers fmm the vies of eioleition
naturai justice in noive«ee5{tending.eg’iEa3§: Ty V
to the gefifiezeer ‘ever the
suswnsion ofelfiie ‘
C) that__ not have the
. 133 Code.
” by filing Statement of
eb3ectie’ii’3!éated “inter cilia admitting the issue of
letter — of pefxnissien : the IE (lode in favour of the
‘ . -.pefifibne3x The vaxiefie incentives and C()I1C€SSi(}I}S extended
is to make the export products globally
the main attraction of the scheme is to
‘*._allow to import capital goods, raw materials, ofice
“ii fuel etc” flee of eustems duty. In addition, it is
‘ seated that the export oriented are expected to functiox:
u in a Custom Bonded area under the Customs Act to fiaeflitate
and monitor mevement of duty flee goods either imperteé or
M
petifiomnfs contention that the 231°’ Z
jurisdiction to suspend the IE J
considered by the mid authority. _