IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 15-02-2011
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.3615 of 2011
M/s.Sree Rajendra Textiles,
Rep. By ts partner S.Amarish,
No.33, Kumar Complex,
2nd Floor, Pillappa Lane,
Nagarthpet Cross,
bangalore-560002. .. Petitioner.
Versus
1. Commissioner of Customs
Custom House,
No.60, Rajaji Salai,
Chennai-600 001.
2. Deputy Commissioner of Customs (DEPB)
No.60, Rajaji Salai,
Chennai-600 001. .. Respondents.
Prayer: Petition filed seeking for a Writ of Mandamus, to direct the respondents to assess the Bill of Entry Nos.768972, dated February 03,2011 and 771868, dated February 07, 2011 filed by the petitioner by allowing exemption from Additional Duty of Customs (CVD) under Notification No.30/2004-CE, dated 9.7.2004, as per Final Order Nos.941, 942 and 1109 of 2008, dated August 28, 2008 and September 29, 2008, and allow clearance of the subject goods in this Writ petition as per the provisions of the Customs Act, 1962.
For Petitioner : Mr.Joseph Prabakar
For Respondents : Mr.S.Udayakumar
Central Government Standing
Counsel
O R D E R
Heard the learned counsel appearing for the petitioner and the learned Central Government Standing counsel appearing on behalf of the respondents.
2. The prayer sought for in the writ petition is for a direction to the respondents, to assess the Bill of Entry No.768972, dated 3.2.2011, and the Bill of Entry No.771868, dated 7.2.2011, by extending the benefit of additional duty exemption in terms of Notification 30/2004-CE dated 09.07.2004.
3. In view of the similar orders passed by this Court in a number of writ petitions, including the order, dated 15.2.2010, made in W.P.No.2301 of 2010 (M/s.Shiv Shanti Exim Pvt. Ltd V. The Commissioner of Customs), the following order is passed:
i) The prayer for assessing the Bills of Entry by allowing the exemption from Additional Duty of Customs (CVD), under Notification No.30/2004-CE, dated 9.7.2004, cannot be granted.
ii) The respondents are directed to release the goods concerned, in respect of the above said Bills of Entry, subject to the condition that the petitioner furnishes a bank guarantee for the entire value of Additional Duty of Customs (CVD), to the satisfaction of the second respondent, which shall be kept alive, till the adjudication process is completed.
iii) It is made clear that, as and when the bank guarantee is furnished, the respondents shall release the goods, forthwith.
4. The writ petition is ordered accordingly. No costs.
Index:Yes/No 15-02-2011
Internet:Yes/No
csh
Note to Office:
Issue copy of the order by 15-02-2011
To
1. Commissioner of Customs (Exports)
Custom House,
No.60, Rajaji Salai,
Chennai-600 001.
2. Deputy Commissioner of Customs (DEPB)
No.60, Rajaji Salai,
Chennai-600 001.
Issue on 15-02-2011
M.JAICHANDREN,J.
csh
Writ Petition No.3615 of 2011
15-02-2011