High Court Kerala High Court

Muthoot Hotels And … vs The Commissioner Of Customs on 17 June, 2010

Kerala High Court
Muthoot Hotels And … vs The Commissioner Of Customs on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4105 of 2010(K)


1. MUTHOOT HOTELS AND INFRASTRUCTIVE
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF CUSTOMS,
                       ...       Respondent

2. THE JOINT DIRECTOR GENERAL OF FOREIGN

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :STANDING COUNSEL

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/06/2010

 O R D E R
                           S. SIRI JAGAN, J
                            --------------------
                       W.P.(c).No.4105 of 2010
                    ----------------------------------------
                Dated this the 17th day of June, 2010

                           J U D G M E N T

Petitioner is challenging Ext.P15 show cause notice issued

under the Customs Act. Although the petitioner raises various

contentions on merits, in view of the fact that this court is of the

opinion that since Ext.P15 is only a show cause notice, the proper

remedy of the petitioner is to file a reply to the same and

challenge the final order to be passed pursuant thereto, if the

petitioner is aggrieved by the same.

2. Learned counsel for petitioner submits that petitioner

may be given an opportunity to file reply to Ext.P15 and afforded

an opportunity of being heard.

3. In the above circumstances, the writ petition is disposed

of with the following directions:

The petitioner shall file a reply to Ext.P15 within three

weeks. Thereupon the authority competent to pass

final orders in the matter shall afford an opportunity of

being heard to the petitioner and pass final speaking

order after considering the final contentions of the

petitioner.

S. SIRI JAGAN, JUDGE.

Sou.