Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Customs Port Kolkata vs M/S Emami Agrotech Ltd
2026 Latest Caselaw 104 Cal/2

Citation : 2026 Latest Caselaw 104 Cal/2
Judgement Date : 15 January, 2026

[Cites 7, Cited by 0]

Calcutta High Court

Commissioner Of Customs Port Kolkata vs M/S Emami Agrotech Ltd on 15 January, 2026

Author: Rajarshi Bharadwaj
Bench: Rajarshi Bharadwaj
OD 25 & 26


                           ORDER SHEET
                  IN THE HIGH COURT AT CALCUTTA
                       SPECIAL JURISDICTION
                           ORIGINAL SIDE


                          CUSTA/28/2025
                   IA NO: GA/1/2025, GA/2/2025

             COMMISSIONER OF CUSTOMS PORT KOLKATA
                              VS
                   M/S EMAMI AGROTECH LTD.

                              WITH

                           CUSTA/29/2025
                    IA NO: GA/1/2025, GA/2/2025

             COMMISSIONER OF CUSTOMS PORT KOLKATA
                              VS
                 M/S EMAMI AGROTECH LIMITED




  BEFORE:
  The Hon'ble JUSTICE RAJARSHI BHARADWAJ
                   AND
  The Hon'ble JUSTICE UDAY KUMAR
  Date: 15th January, 2026.




                                                               Appearance:
                                              Ms. Manasi Mukherjee, Adv.
                                              Mr. Bijitesh Mukherjee, Adv.
                                                         ...for the appellant

                                                  Mr. Rahul Dhanuka, Adv.
                                                      Mr. Niraj Baheti, Adv.
                                                       ...for the respondent

The Court: We have heard learned counsel for the parties.

There is a delay of 455 days in filing the appeals. We are satisfied with the

explanation offered for not preferring the appeals within time. Therefore, the

delay is condoned. The applications being GA 1 of 2025 filed in both the appeals

are allowed.

Learned counsel appearing for the appellant suggests the following

substantial questions of law by filing the appeals under Section 130 of the

Customs Act, 1962.

"I. Whether the Hon'ble Tribunal erred in not interpreting the

relevant provision of FTP, MEIS which states that, Scrips are

granted as rewards/incentives to exporters for payment of

Basic Customs Duty and Additional Customs Duty, specified

under sections 3(1), 3(3) and 3(5) of the Customs Tariff Act,

1975, for import of inputs or goods & for payment of Central

Excise duties on domestic procurement of inputs or goods.

II. Whether the Hon'ble Tribunal erred in not considering the

CBIC Circular No.02/2020 dated 10.01.2020 that deals with

those exemption where the duty is debited through Scrips i.e.

duty is not absolutely exempted but paid through other mode,

whereas, Circular No.03/2022 dated 01.02.2022 does not

mention any such MEIS Scrips, but deals with those

notifications, either with unconditional exemption or with pre-

import or post-import conditions, like coo benefits/import

through advance/DFIA/DEPB/EPCG licenses, etc, where the

whole or the part of the duty is not levied, but is put in the

duty foregone heading for compliance of export obligations.

III. Whether goods that are fully exempted from excise

duty/customs duty or are cleared without payment of excise

duty/customs duty (such as clearance under bond or

fulfillment of certain conditions) would be subjected to cess."

Section 130 of the Customs Act 1962 speaks of appeal to High Court which

is quoted below:-

"130. Appeal to High Court. - (1) An appeal shall lie to the High

Court from every order passed in appeal by the Appellate Tribunal on

or after the 1st day of July, 2003 (not being an order relating, among

other things, to the determination of any question having a relation

to the rate of duty of customs or to the value of goods for the

purposes of assessment), if the High Court is satisfied that the case

involves a substantial question of law.

(2) The [Principal Commissioner of Customs or Commissioner of

Customs] or the other party aggrieved by any order passed by the

Appellate Tribunal may file an appeal to the High Court and such

appeal under this sub-section shall be -

(a) filed within one hundred and eighty days from the date on

which the order appealed against is received by the [Principal

Commissioner of Customs or Commissioner of Customs] or the

other party;

(b) accompanied by a fee of two hundred rupees where such

appeal is filed by the other party;

(c) in the form of a memorandum of appeal precisely stating

therein the substantial question of law involved.

[(2A) The High Court may admit an appeal after the expiry of

the period of one hundred and eighty days referred to in clause (a) of

sub-section (2), if it is satisfied that there was sufficient cause for not

filing the same within that period.]"

The Customs Act, 1962 also speaks of appeal to Supreme Court which is

quoted below:-

"130E. Appeal to Supreme Court. - An appeal shall lie to the

Supreme Court from -

[(a) any judgment of the High Court delivered -

(i) in an appeal made under section 130; or

(ii) on a reference made under section 130 by the Appellate

Tribunal before the 1st day of July, 2003;

(iii) on a reference made under section 130A,

in any case which, on its own motion or on an oral application

made by or on behalf of the party aggrieved, immediately after

passing of the judgment, the High Court certifies to be a fit one

for appeal to the Supreme Court; or]

(b) any order passed [before the establishment of the National Tax

Tribunal] by the Appellate Tribunal relating, among other things, to

the determination of any question having a relation to the rate of

duty of excise or to the value of goods for purposes of assessment.

[(2) For the purposes of this Chapter, the determination of any question

having a relation to the rate of duty shall include the determination of

taxability or excisability of goods for the purpose of assessment.]"

On perusal of Sections 130 and 130E of the Customs Act, 1962 in our

opinion, this appeal should be preferred before the Hon'ble Supreme Court under

Section 130E of the Act.

The appeals and the connected applications preferred by the department is

dismissed.

Leave is granted to the learned advocate-on-record of the appellant to

receive certified copy of the tribunal from the department and replace it with a

photocopy of the same.

(RAJARSHI BHARADWAJ, J.)

(UDAY KUMAR, J.)

B.Pal

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter