Gujarat High Court High Court

Refnol vs Union on 21 July, 2011

Gujarat High Court
Refnol vs Union on 21 July, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9039/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9039 of 2011
 

 
=================================================
 

REFNOL
RESINS AND CHEMICALS LIMITED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
PARESH M DAVE for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1 - 2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 21/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. Counsel
for the petitioner submitted that though the show cause notice was
issued only for imposing the personal penalty in terms of Section
11(2) of the Foreign Trade( Development & Regulation) Act,
eventually, the impugned order in original was passed imposing
personal penalty as also levying customs duty etc. for alleged
non-fulfillment of export obligation. Counsel submitted that quite
apart from not putting the petitioner to notice about such proposal,
the authority, under the Foreign Trade (Development & Regulation)
Act, does not even have jurisdiction to pass such an order.

2. Though
he agreed that the said order is appealable, he pointed out that in
view of the provisions contained in Section 15 of the said Act, the
appeal has to be filed within 45 days and the appellate authority
does not have power for exempting delay beyond 30 days after expiry
of period of limitation.

Considering
the submissions made, issue notice returnable on 4.8.2011.

Direct
service permitted.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J.)

sudhir

   

Top