High Court Madras High Court

M/S.Kiran Office Solution vs The Commissioner Of Customs on 11 April, 2011

Madras High Court
M/S.Kiran Office Solution vs The Commissioner Of Customs on 11 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  11.04.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.9427 of 2011
and
M.P.No.1 of 2011

M/s.Kiran Office Solution,
Vill. Bhatewara, Post Sandwa,
Mirzapur  231 001.,
U.P., India,
Rep. By its Proprietor
Mr.Vipin Chadra Dubey.					.. Petitioner.


Versus

1.The Commissioner of Customs, (Seaport - Exports),
   Custom House, No.60, Rajaji Salai,  
   Chennai-600 001.

2.The Additional Commissioner of 
	Customs (Group  7B), 
   Custom House, No.60, Rajaji Salai,
   Chennai-600 001.

3.The Director General of Foreign Trade
	and Ex-Officio, Additional Secretary 
	to the Government of India,
   Ministry of Commerce and Industry,
   Department of Commerce, New Delhi.			.. Respondents.


Prayer: Petition filed seeking for a writ of Mandamus directing the 1st and 2nd respondents herein to permit the clearance of the 349 Units of secondhand Digital Multifunction Print and Copying Machines, forming the subject matter, vide Bill of Entry No.3118410, dated 04.04.2011, enhanced C.I.F. Of Rs.44,91,982/-, under free import as Second Hand Capital goods as provided under Para 2.17 read with Definition under 9.12 of the Foreign Trade Policy 2009-2014, without imposing any restriction in the absence of specific restriction in para 2.17 of the policy and 2.33 of the Handbook of procedures 2009-14 or any notification issued by the 3rd respondent restricting the import of the said goods under Section 5 read with Section 3(2) of the Foreign Trade (Development and Regulation) Act, 1992. 

		For Petitioner	  : Mr.P.Jagadeesan

		For Respondents    : Mr.T.R.Senthil Kumar (R1 & R2)
					     Mr.P.Mahadevan (CGSC) (R3)

O R D E R

Heard the learned counsels appearing for the petitioner, as well as the respondents.

2. The learned counsels appearing on behalf of the respondents had submitted that investigations are being carried on, in respect of the import of the Second Hand Digital Multifunction Print and Copying Machines. Thereafter, adjudication proceedings would be held to find out if any irregularities had been committed in the import of such goods. While so, this Court may be pleased to release the goods, if it deems it fit to do so, on the petitioner depositing 40% of the enhanced value, apart from paying the applicable rate of duty on the enhanced value. They had also submitted that the adjudication proceedings could be completed by the respondents, within a period of 15 days from the time of its commencement.

3. In view of the several orders passed by this Court, directing the respondents to release the goods in question, on certain conditions, and as the submissions made by the learned counsels appearing on behalf of the respondents have not shown any new grounds, for the modification of the earlier orders passed, in similar matters, this Court finds it fit to direct the respondents to release the goods in question, with similar conditions.

4. It is also seen that the conditions imposed by this Court, in its earlier orders, had been confirmed by a Division Bench, in its order, dated 21.10.2009, made in W.A.No.1508 of 2009 (THE COMMISSIONER OF CUSTOMS (IMPORTS), SEAPORT, CHENNAI AND ANOTHER Vs. M/S.POLYCRAFT EXPORTS (P) LTD., AND ANOTHER). Thereafter, orders have been passed in several writ petitions, including the order, dated 2.12.2010, in W.P.Nos.26964 and 27146 of 2010, directing the release of the detained goods, without any modification of the conditions impugned in the earlier orders.

5. In such circumstances, this writ petition is disposed of, directing the petitioner to deposit 25% of the enhanced value, apart from paying the applicable rate of duty on the enhanced value. On complying with the above said conditions, the respondents are directed to release the goods, in question, forthwith, with liberty to the respondents to proceed further, with the adjudication proceedings, in accordance with law. The petitioner shall co-operate, fully, in the adjudication proceedings to be conducted by the respondents. No costs. Consequently, connected miscellaneous petition is closed.

cse

To

1.The Commissioner of Customs, (Seaport – Exports),
Custom House, No.60, Rajaji Salai,
Chennai-600 001.

2.The Additional Commissioner of
Customs (Group 7B),
Custom House, No.60, Rajaji Salai,
Chennai-600 001.

3.The Director General of Foreign Trade
and Ex-Officio, Additional Secretary
to the Government of India,
Ministry of Commerce and Industry,
Department of Commerce,
New Delhi