Citation : 2021 Latest Caselaw 5865 Guj
Judgement Date : 11 June, 2021
C/SCA/6874/2021 ORDER DATED: 11/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 6874 of 2021
==========================================================
MESSRS PARTH KNITEX PVT. LTD.
Versus
UNION OF INDIA
==========================================================
Appearance:
AMAL PARESH DAVE(8961) for the Petitioner(s) No. 1,2
MR ADITYA TRIPATHI, ADVOCATE for MR PARESH M DAVE(260) for the
Petitioner(s) No. 1,2
for the Respondent(s) No. 1,2,3,4,5
==========================================================
CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE
VIKRAM NATH
and
HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date : 11/06/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1. We have heard Shri Aditya Tripathi for Mr. P.M.
Dave, learned counsel for the petitioners.
2. Admit. Issue Notice.
3. By means of this petition under Article 226 of the
Constitution, the petitioners have prayed for quashing of
a show cause notice dated 05.11.2019 issued by the
Additional Director General, Directorate of Revenue
C/SCA/6874/2021 ORDER DATED: 11/06/2021
Intelligence, Ludhiana Zonal Unit, on the ground that the
said officer cannot fall within the definition of a proper
officer and as such could not have issued the notice under
Sections 28 and 124 of the Customs Act, 1962. Reliance
has been placed upon a recent judgment of the Supreme
Court dated 09.03.2021 passed in Civil Appeal No.1827
of 2018, M/s.Canon India Private Limited vs.
Commissioner of Customs, wherein it has been held that
officers of Directorate of Revenue Intelligence would not
fall within the domain of proper officer for initiating
proceedings under Section 28 of the Customs Act, 1962.
Pursuant to the aforesaid show cause notice an
adjudication order has since been passed on 30.12.2020.
Shri Tripathi submitted that even the adjudication order
is under challenge by means of this petition as the
Supreme Court in the case of M/s.Cannon India Private
Limited (supra) has held that any demand raised
pursuant to such show cause notices issued without
jurisdiction would also be bad in law. He therefore
submits that interim relief against the demand may be
granted in favour of the petitioners.
C/SCA/6874/2021 ORDER DATED: 11/06/2021
4. In view of the above and for the reasons that a
number of similar petitions where challenge is on the
basis of M/s.Cannon India Private Limited (supra),
interim orders are passed, we provide as an interim
measure that till further orders of this Court, the
respondents shall not insist for recovery of any demand
pursuant to the impugned adjudication order dated
30.12.2020 passed by the Commissioner of Customs,NS-
V.
5. Connect with Special Civil Application No.6770 of
2021.
(VIKRAM NATH, CJ)
(BIREN VAISHNAV, J) VATSAL S. KOTECHA
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!