IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.531 of 2010
SUNIL SINGH,M/S HILL GREEN IMPEX
Versus
THE COMMI.,CUSTOMS HEAD & ORS
-----------
3 27.10.2010. The petitioner submits that respondents have seized
Ayurvedic and Herbal medicines, which is exempted under the
provisions of Customs Act. He further submits that the value of
seized items which would be much less than 1 lakh, has wrongly
been exaggerated by the prosecution.
List this case after 3 weeks retaining its position for
filing comprehensive counter affidavit by the respondents.
Respondents would not dispose of seized materials in
the meantime nor would take any coercive steps against the
petitioner pursuant to Claimant cum show cause notice dated
17.2.2010, contained in annexure 1.
Shashi. (Samarendra Pratap Singh, J.)