Gujarat High Court High Court

Superintendent vs Unknown on 12 September, 2008

Gujarat High Court
Superintendent vs Unknown on 12 September, 2008
Author: D.A.Mehta,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/305/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-FOR MODIFICATION OF ORDER No.305 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No.15413 of 2006
 

With


 

MISC.CIVIL
APPLICATION No.306 of 2008
 

In
SPECIAL CIVIL APPLICATION No.15412 of 2006
 

To


 

MISC.CIVIL
APPLICATION No.307 of 2008 

 

In
SPECIAL CIVIL APPLICATION No.17294 of 2006
 

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

SUPERINTENDENT
OF CUSTOMS & 1 - Applicant(s)
 

Versus
 

CHAM
TRADING ORGANIZATION - Opponent(s)
 

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


Appearance
: 
MR YN RAVANI for Applicant(s) : 1 -
2. 
MR AJAY R MEHTA for Opponent(s) :
1, 
=================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 


Date
: 12/09/2008 

 


 COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

All
these three applications are taken up for hearing and disposal
together as the prayers are common in each of the applications and
they arise out of common order dated 27.07.2007 made by this Court
between the same parties. The grievance of the applicant is only in
relation to the designation of the authority to whom the directions
have been issued in the order dated 27.07.2007.

Accordingly,
the last Paragraph beginning with ?SIn view of these facts,
………….?? and ending with ?Sin accordance with
law.?? shall hereinafter read for all intents and purposes as
under:

?S In
view of these facts, which are not in dispute, we set aside the
impugned order dated 18.05.2006 and direct the Commissioner of
Customs, Jamnagar that he should not deny the benefit of conversion
of free shipping bills to the petitioner on the basis of Circular
dated 16.01.2004 and pass a fresh order on merits in accordance with
law.??

The
applications stand allowed accordingly. There shall be no order as
to costs.

Registry
to place a copy of this order in connected matters.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[BANKIM
N. MEHTA,J]

***

Bhavesh*

   

Top