High Court Kerala High Court

P.K.Raveendran vs The Commissioner Of Customs on 6 December, 2006

Kerala High Court
P.K.Raveendran vs The Commissioner Of Customs on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5155 of 2006(L)


1. P.K.RAVEENDRAN,
                      ...  Petitioner
2. M.AJITH NARAYAN, M/S.AJITH NARAYAN,
3. SAMUEL KIRUBANANDAN,
4. O.L.THARIYAN,
5. P.K.GOPAN,
6. V.G.SATHEESH, PARTNER,
7. JAYAPATHI SYAMALANGAN,

                        Vs



1. THE COMMISSIONER OF CUSTOMS,
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER OF CUSTOMS

3. THE CHIEF COMMISSIONER OF CUSTOMS,

                For Petitioner  :SRI.ABRAHAM VAKKANAL

                For Respondent  :SRI.JOHN VARGHESE, ASSISTANT SG

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :06/12/2006

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)NO.5155 OF 2006

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 6th day of December 2006


                                     JUDGMENT

Heard counsel for the petitioners and Assistant Solicitor

General for respondents.

2. All petitioners are holders of temporary Customs Agents

licence. Under the 2004 Regulation, temporary licensees are

given two years’ time to pass the written examination to

regularise their licence. Except petitioners 2 and 7, all others

have become qualified licensees by passing the examination.

Therefore, the prayer in the writ petition is limited to petitioners

2 and 7 who are writing the examination being held in the 3rd

week of December 2006. Counsel for petitioner contended that

the Regulations require examination to be conducted twice in an

year. Therefore according to him, minimum three examination

should have been completed from the commencement of the new

regulation introduced in 2004. Petitioner’s case is that they can

write four examinations to be conducted in two years. Since

regulation 8(5) requires temporary licensees to pass examination

within two years from the commencement of the new regulation,

W.P.(C)NO.5155 OF 2006

Page numbers

petitioners should pass examination atleast in three chances as

the result of the last examination can be published only after two

years from the date of commencement of the new regulation.

3. In the circumstances, writ petition is disposed directing

respondents to permit the petitioners to continue as temporary

licensees until results of the next examination is published and

thereafter depending on the results of the examination.

Petitioners 2 and 7 should be permitted to write the examination

being held now.

Writ petition is disposed of.

C.N.RAMACHANDRAN NAIR, JUDGE

jes