Citation : 2022 Latest Caselaw 2057 Bom
Judgement Date : 28 February, 2022
11-wp2096-22.doc
vai
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.2096 OF 2022
Vijen G. Jhaveri ...Petitioner
V/s.
Union of India & Ors. ...Respondents
Mr.Brijesh Pathak for the Petitioner.
Mr.S.B. Mishra with Ms.Maya Majumdar for the Respondent Nos.1
and 3.
Mr.Sham Walve with Ms.Sangeeta Yadav for the Respondent No.2.
WITH
WRIT PETITION NO.2099 OF 2022
Prakash Shah ...Petitioner
V/s.
Union of India & Ors. ...Respondents
Mr.Brijesh Pathak for the Petitioner.
Mr.Jitendra .B. Mishra with Ms.Maya Majumdar for the Respondent
Nos.1 and 2.
Mr.Karan Adik with Mr.D.B. Deshmukh for the Respondent No.3.
CORAM : R.D. DHANUKA &
S.M. MODAK, JJ.
DATE : 28TH FEBRUARY, 2022.
P.C. :-
1. Mr.Pathak, learned counsel for the petitioner tenders a
11-wp2096-22.doc
copy of the order dated 8th February, 2022 passed by this Court in
Writ Petition No.6548 of 2021 in case of M/s.Kaka Carpets & Ors. vs.
Union of India and another and connected matters and submits that
the issue involved in these petitions is pending before the Hon'ble
Supreme Court in the Review Petition filed by the Union of India
arising out of the judgment passed by this Court in the case of
M/s.Canon India Pvt. Ltd. vs. Commissioner of Customs. We
have granted interim protection in similar matters in view of the
pendency of the said Review Petition till 31 st March, 2022. One of
such orders is passed on 3rd January, 2022 in Writ Petition No.5533
of 2021 filed by Alphard Maitime Pvt. Ltd. vs. Union of India. In our
view, similar interim protection can be granted in these petitions. We,
accordingly, pass the following order.
2. The respondents are directed not to proceed with the
impugned show cause notice till 31st March, 2022.
3. The respondents are at liberty to apply for vacating the
order in the event of any order passed by the Hon'ble Supreme Court
in the Review Petition in their favour thereby recalling the judgment
in case of M/s.Canon India Pvt. Ltd. If the Review Petition is not
decided on or before 31 st March, 2022, the petitioners would be at
liberty to apply for continuation of the ad-interim order.
11-wp2096-22.doc
4. Place the matters for directions on 28 th March, 2022 along
with Writ Petition No.5533 of 2022.
(S.M. MODAK, J.) (R.D. DHANUKA, J.)
Digitally signed
VASANT by VASANT
ANANDRAO
ANANDRAO IDHOL
IDHOL Date: 2022.03.02
10:47:43 +0530
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!