Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zomlim India Trade India Pvt Ltd vs Directorate Of Revenue Intelligence ...
2024 Latest Caselaw 1948 Del

Citation : 2024 Latest Caselaw 1948 Del
Judgement Date : 4 March, 2024

Delhi High Court

Zomlim India Trade India Pvt Ltd vs Directorate Of Revenue Intelligence ... on 4 March, 2024

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~67
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                 Date of decision: 04.03.2024
                          +      W.P.(C) 3257/2024 & CM APPL. 13424/2024

                          ZOMLIM INDIA TRADE INDIA PVT LTD                              ...... Petitioner

                                                        versus

                          DIRECTORATE OF REVENUE
                          INTELLIGENCE NEW DELHI & ANR.                                 ..... Respondents

                          Advocates who appeared in this case:

                          For the Petitioner:           Mr. Pradeep Jain and Mr. Shubhankar Jha,
                                                        Advocate.

                          For the Respondents:          Mr. Anurag Ojha, Senior Standing Counsel with
                                                        Mr. Subham Kumar, Advocate.
                          CORAM:-
                          HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA

                          JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. Petitioner seeks a direction to the respondents to release/provisionally release the goods of the petitioner for the purposes of export.

2. Learned counsel for the petitioner submits that seizure memo dated 05.01.2024 has been issued seizing the goods under Section 110 of the Customs Act, 1962 on the alleged reasonable belief that the consignment is mis-declared as to item description, country of origin and product value.

3. Learned counsel submits that several requests have been made to the Custom Authorities for release/provisional release of the goods. He relies on letters dated 08.02.2024 and 19.02.2024. He submits that despite the same, the Custom Authorities are neither releasing the goods nor provisionally releasing the same.

4. Issue notice. Notice is accepted by learned counsel for respondents.

5. Learned counsel for respondents under instructions submits that petitioner was summoned five times to appear before the Proper Officer, however, petitioner failed to appear.

6. This is disputed by learned counsel for petitioner, who submits that no summons have been received till date. He submits that petitioner along with his lawyer are willing to visit the office of the concerned officer for the purposes of decision being taken for the release /provisional release of the consignment.

7. In view of the above, the petition is disposed of directing the Competent Authority of the respondents to decide the request of the petitioner seeking release/provisional release of the consignment expeditiously, preferably within a period of ten days from today.

8. Petitioner along with his counsel shall appear before the Competent Authority of Directorate General of Revenue Intelligence on 06.03.2024 at 03:00 PM.

9. The Competent Authority shall dispose of the requests of the petitioner for release/provisional release, without being influenced by anything stated on merits in this order.

10. All rights and contentions of the parties are reserved. It would be open to the petitioner to avail such remedies as may be permissible in law, if aggrieved by any order passed by the Competent Authority.

11. A copy of the order be given dasti under the signatures of the Court Master.

SANJEEV SACHDEVA, J.

RAVINDER DUDEJA, J.

MARCH 04, 2024 vp

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter