IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30395 of 2007(R)
1. M/S.M FAR HOTELS LIMITED,
... Petitioner
Vs
1. THE UNION OF INDIA
... Respondent
2. THE DIRECTOR GENERAL OF FOREIGN TRADE
3. THE JOINT DIRECTOR GENERAL OF
4. THE ASST. COMMISSIONER OF CUSTOMS
5. THE ASST.COMMISSIONER OF CUSTOMS
For Petitioner :SRI.JOSE JOSEPH
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/11/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 30395 OF 2007 (R)
=====================
Dated this the 5th day of November, 2009
J U D G M E N T
The claim in this writ petition is for duty credit.
2. Petitioner is a Company incorporated under the
Companies Act, which has established a Hotel, which is approved
by the Director of Tourism, Government of India. Goods were
imported by the petitioner under Exts.P9 to P14 bills of entries
and Ext.P15 invoice. In respect of the goods thus imported, duty
credit claimed by the petitioner was declined and the petitioner
got the goods released on furnishing bank guarantee.
3. During the pendency of this writ petition, the Director
General of Foreign Trade has issued Exts.P17 and P18 clarifying
the position, as a result of which, the petitioner is entitled to get
duty credit in respect of the goods imported under Exts.P9 to P15
referred to above. In view of this clarification, the petitioner is
also entitled to avail of the benefit of the duty credit certified
under Exts.P5 to P5(d) and P6 licence as well.
4. In the light of Exts.P17 and P18 clarifications issued by
the Director General of Foreign Trade, this writ petition is
WPC 30395/07
:2 :
disposed of clarifying that the petitioner will be entitled to duty
credit for the goods imported under Exts.P9 to P15 ad the Bank
guarantees furnished by the petitioner will be returned. It is also
declared that the petitioner will be entitled to the benefit of the
balance amount of duty credit certified under Exts.P5 to P5(d) and
Ext.P6 licence as well.
5. True, the counsel for the department raised an
objection that in the absence of a notification issued by the
Customs as a consequence of Exts.P17 and P18, the benefit
cannot be claimed at this stage. However, having regard to the
fact that the Government of India have issued Exts.P17 and P18, I
do not think it will be reasonable to require the petitioner to wait
until any notification is issued by the Customs Department to get
the benefit. Therefore, there is no substance in this objection.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp