High Court Madras High Court

M/S.Olympic Enterprises vs The Deputy Director on 26 April, 2011

Madras High Court
M/S.Olympic Enterprises vs The Deputy Director on 26 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  26.04.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition Nos.10088 and 10089 of 2011
and
M.P.Nos.1 and 1 of 2011


M/s.Olympic Enterprises,
Represented by its Proprietrix, Mrs.Brijbalan Jain
166/1, 3rd Floor, Sadar Patrappa Road,
Bangalore  560 002.			 	 		.. Petitioner in
 								    W.P.No.10088/2011

M/s.Olympic Enterprises,
Represented by its Proprietrix, Mrs.Brijbalan Jain
166/1, 3rd Floor, Sadar Patrappa Road,
Bangalore  560 002.			 	 		.. Petitioner in
 								    W.P.No.10089/2011

Versus


The Deputy Director,
Directorate of Revenue Intelligence,
Gopalakrishnan Iyer Road,
T.Nagar, Chennai  600 017.					.. Respondent
									   in both W.Ps

Prayer in W.P.No.10088 of 2011: Petition filed seeking for a writ of Mandamus, to direct the respondent to complete the investigation in respect of the anti-dumping said to have been non-levied on the goods imported vide bills of entry nos.310251, dated 14.09.2009, 335214 dated 15.10.2009, 425819, dated 04.02.2010 and 600974, dated 18.08.2010, within a reasonable time and not to insist upon deposit of any sum representing any duty before adjudication of the case as per Customs Act.

Prayer in W.P.No.10089 of 2011: Petition filed seeking for a writ of Mandamus, to direct the respondent to complete the investigation in respect of the anti-dumping said to have been non-levied on the goods imported vide bills of entry nos.407822, dated 13.01.2010 and 738271, dated 04.01.2011, within a reasonable time and not to insist upon deposit of any sum representing any duty before adjudication of the case as per Customs Act.

		For Petitioner	  : Mr.R.Muthukumarasamy
					    Senior Counsel
					   for Mr.Hari Radhakrishnan

		For Respondent     : Mr.S.Udayakumar

******
COMMON ORDER

	Heard the learned counsels appearing on behalf of the petitioner, as well as the learned counsel appearing on behalf of the respondent.

	2. At this stage of the hearing of the writ petitions, the learned counsel appearing on behalf of the respondent had submitted that no duty demand will be made against the petitioners, till final orders are passed in the adjudication proceedings.

	3. The learned counsel appearing on behalf of the petitioners had submitted that the petitioners would co-operate, fully, in the adjudication process.

	4. In view of the submissions made by the learned counsel appearing on behalf of the respondent, since, no further orders are necessary, the writ petitions stand closed.  No costs.  Consequently, connected miscellaneous petitions are closed.


Index:Yes/No 	26.04.2011
Internet:Yes/No
cse

To

The Deputy Director,
Directorate of Revenue Intelligence,
Gopalakrishnan Iyer Road,
T.Nagar, Chennai  600 017.	

M.JAICHANDREN,J.

cse

Writ Petition Nos.10088 and 10089 of 2011
and
M.P.Nos.1 and 1 of 2011

26.04.2011