Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Om Cotex Limited (Formerly- Ruia ... vs Union Of India & Ors
2025 Latest Caselaw 260 Cal/2

Citation : 2025 Latest Caselaw 260 Cal/2
Judgement Date : 4 July, 2025

Calcutta High Court

M/S. Om Cotex Limited (Formerly- Ruia ... vs Union Of India & Ors on 4 July, 2025

OD- 4-10

                          ORDER SHEET
                 IN THE HIGH COURT AT CALCUTTA
                   Constitutional Writ Jurisdiction
                          ORIGINAL SIDE

                           WPO/17/2018

      M/S. OM COTEX LIMITED (FORMERLY- RUIA COTEX LIMITED)
                               VS
                      UNION OF INDIA & ORS.

                          WPO/412/2018

                        FENASIA LIMITED
                              VS
                      UNION OF INDIA & ANR

                          WPO/473/2018

                  NARESH KUMAR JUNEJA & ANR.
                              VS
                     UNION OF INDIA & ANR.

                          WPO/482/2018

                   FALGUNI MUKHERJEE & ANR
                             VS
                     UNION OF INDIA & ANR

                          WPO/511/2018

                     LAKSHMAN LAL DAS
                            VS
 THE ADDITIONAL DIRECTORATE GENERAL OF REVENUE, KOLKATA &
                           ORS

                          WPO/512/2018

                 M/S. MODERN AGENCY & ANR.
                            VS
 THE ADDITIONAL DIRECTORATE GENERAL OF REVENUE, KOLKATA &
                           ORS

                          WPO/542/2018

                M/S JCI CHEMICALS INDIA PVT LTD
                              VS
                     UNION OF INDIA & ANR

BEFORE:
The Hon'ble JUSTICE SMITA DAS DE
Date : 4th July, 2025
                                      2

                                                                            Appearance:
                                                          Mr. Deepankar Thakur, Adv.
                                                      ... for the petitioner in item no.4.

                                                         Ms. Aishwarya Rajyasree, Adv.
                                                 Mr. Uday Shankar Bhattacharya, Adv.
                                          ... for the customs authority in item nos.4&5.

                                                         Mr. Protyush Chatterjee, Adv.
                                               ... for the petitioner in item nos.5-7&10.

                                                                Mr. Kaushik Dey, Adv.
                                                              Mr. Tapan Bhanja, Adv.
                                                      ... for the DRI in item nos. 4-10.

                                                                  Mr. Prabir Bera, Adv.
                                                 ... for the petitioner in item nos. 8&9.

                                                          Mr. U. S. Bhattacharya, Adv.
                                                            Ms. Isharya Rajarshi, Adv.
                                                              ... appears in item no.5.

                                                   Mr. Bhaskar Prosad Banerjee, Adv.
                                                              Mr. Tapan Bhanja, Adv.
                                                   ... for the customs in item no.5,7,9.

                                                    Mr. Bhaskar Prosad Banerjee, Adv.
                                                             Mr. Abhradip Maity, Adv.
                                                          ... for customs in item no.6.

                                                    Mr. Bhaskar Prosad Banerjee, Adv.
                                                              Mr. Tapan Bhanja, Adv.

                                                    Mr. Bhaskar Prosad Banerjee, Adv.
                                                                 Mr. Kaushik Dey, Adv.
                                                                Mr. Tapan Bhanja, Adv.
                                                      .. for the customs in item no.10.



     The Court: Heard the learned Counsels for the parties. The counsel for

the respondent submits that the issue involved in the instant matter is

covered by the judgment of the Hon'ble Apex Court in the case of

Commissioner of Customs Vs. Canon India Pvt. Ltd. reported in (2024)24

Centax 117(S.C.) and may be disposed of accordingly. But the petitioner

objects to the same and seeks for an adjournment.

Let the matter be fixed on 11th July, 2025 for further consideration.

(SMITA DAS DE, J.)

mg

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter