High Court Madras High Court

M/S.Srp International vs 3 The Director General Of on 25 January, 2011

Madras High Court
M/S.Srp International vs 3 The Director General Of on 25 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  25.1.2011

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.1518 of 2011
and
M.P.No.1 of 2011


M/s.SRP INTERNATIONAL,
Rep.by its Proprietor Mr.Shaileshdhai Patel,
6-SF, Arpan Raw House,
Opp.Nigam Society, Ghodasar,
Ahmedabad  380 050.					Petitioner


          Vs
				
1    THE COMMISSIONER OF CUSTOMS
	(SEAPORT-EXPORTS),
     CUSTOM HOUSE,
     NO.60, RAJAJI SALAI,
     CHENNAI-600 001.
     
2    THE ADDITIONAL COMMISSIONER OF
       CUSTOMS, Gr.7B, CUSTOMS HOUSE  
     NO.60,  RAJAJI SALAI,  CHENNAI-600 001.

3    THE DIRECTOR GENERAL OF
       FOREIGN TRADE AND EX-OFFICIO 
     ADDITIONAL SECRETARY TO GOVERNMENT 
       OF INDIA  MINISTRY OF 
     COMMERCE,  NEW DELHI.                  [ RESPONDENTS ]
	


	Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Mandamus directing 1st and 2nd respondents herein to Release the goods viz.110 Units of Old & Used Digital Mutifunction Print and Copying Machines with Accessories imported vide Bill of Entry No.742313, dated 07.01.2011, under Free as Second Hand Capital goods in terms of para 2.17 read with Definitions under 9.12 of Foreign Trade Policy 2009-2014 without imposing any restriction in the absence of specific restriction in Para 2.17 of Foreign Trade Policy and in Para 2.33 of Hand Book of Procedure 2009-2014 and any Notification by 3rd Respondent.

		   For petitioner  :  Mr.A.K.Jayaraj
		   For respondents :  Mr.T.R.Senthilkumar 
						  for R1 and R2
						  Mr.P.Mahadevan for R3
 

O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents 1 and 2, as well as the learned counsel appearing for the 3rd respondent.

2. The learned counsels appearing for both sides had submitted that the issue involved in this writ petition is covered by the judgment of this Court, dated 2.12.2010, in W.P.No.26964 of 2010, wherein, this Court, following the earlier order passed by the Division Bench of this Court, 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), had directed 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, with liberty to the respondents to proceed further, in accordance with law.

3. Hence, following the order passed by this Court, on 2.12.2010, in W.P.No.26964 of 2010, the 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, with liberty to the respondents to proceed further, in accordance with law. No costs. Connected M.P.No.1 of 2011 is closed.


25.1.2011
Index    : Yes/No
Internet : Yes/No

Note: Issue order copy on 25.1.2011

M.JAICHANDREN J.,



arr

To:

1    THE COMMISSIONER OF CUSTOMS
	(SEAPORT-EXPORTS),
     CUSTOM HOUSE,
     NO.60, RAJAJI SALAI,
     CHENNAI-600 001.
     
2    THE ADDITIONAL COMMISSIONER OF
       CUSTOMS (GROUP-7 B), CUSTOMS HOUSE  
     NO.60  RAJAJI SALAI  CHENNAI-1.

3    THE DIRECTOR GENERAL OF
       FOREIGN TRADE AND EX-OFFICIO 
     ADDITIONAL SECRETARY TO GOVERNMENT 
       OF INDIA  MINISTRY OF 
     COMMERCE  NEW DELHI.




Writ Petition No.1518 of 2011















25.1.2011