Citation : 2022 Latest Caselaw 8594 Mad
Judgement Date : 25 April, 2022
WA No. 927 of 2013 etc. batch
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 25.04.2022
CORAM
THE HONOURABLE MR. JUSTICE R. MAHADEVAN
and
THE HONOURABLE MR.JUSTICE J.SATHYA NARAYANA PRASAD
Writ Appeal Nos. 927, 928, 1317, 1318, 1319, 1320, 1321, 1322,
1323, 1324, 1325, 1376, 1377 and 2430 of 2013
&
Writ Appeal Nos. 87 and 1593 of 2014
&
Civil Miscellaneous Appeal No. 1342 of 2017
&
Civil Miscellaneous Appeal Nos. 77, 82 and 86 of 2021
---
W.A. No. 927 of 2013
1. The Under Secretary (Customs) Government of India Ministry of Finance Department of Revenue North Block, New Delhi
2. The Chairman Central Board of Excise & Customs Government of India Department of Revenue Ministry of Finance, North Block New Delhi
3. The Chief Commissioner of Customs Central Board of Excise & Customs North Block, New Delhi
https://www.mhc.tn.gov.in/judis
WA No. 927 of 2013 etc. batch
4. The Deputy/Assistant Commissioner of Customs (Refunds) Refunds Section Chennai Sea Customs Rajaji Salai, Chennai - 600 001 .. Appellants
Versus
Parmar International rep. by its Managing Director Rohit Popotlal Parmar No.31, Shree Adinath Shopping "Centre Pune-Satara Road Pune - 411 037 Maharashtra State .. Respondent
W.A. No. 927 of 2013:- Appeal filed under Clause 15 of Letters Patent against the Order dated 21.01.2013 passed in W.P. No. 34478 of 2012 on the file of this Court.
For Appellant : Mr. K. Mohana Murali SPC, Government of India
For Respondents : Mr. Pramod Kumar Chopda
COMMON JUDGMENT [Judgment of the Court was delivered by R.MAHADEVAN,J.]
Heard all the parties and perused the materials placed before this court.
2.The challenge made in the writ appeals is to the orders dated
21.01.2013 passed in the writ petitions, in and by which, the learned Judge
quashed paragraph 4.3 of the Circular No.6/2008-Customs, dated 28.04.2008 https://www.mhc.tn.gov.in/judis
WA No. 927 of 2013 etc. batch
insofar as it seeks to restrict or obliterate the claim of interest on belated
refunds granted in terms of Notification No.102/2007-Customs, dated
14.09.2007 and consequently, directed the authority concerned to consider the
refund applications in the light of sections 27 and 27A of the Customs Act,
1962.
3.Whereas, the Civil Miscellaneous Appeals arise from the two sets of
Final Orders of the Customs, Excise & Service Tax Appellate Tribunal
(CESTAT). CMA.No.1342 of 2017 has been filed by the department against
the order dated 04.07.2016 passed by the CESTAT, in and by which, the
Tribunal, after following the decisions of this Court in KSJ Metal Impex (P)
Ltd v. Under Secretary (CUS.) M.F. (D.R.) [2013 (293) ELT 211 (Mad)] and
the Delhi High Court in Principal Commissioner of Customs v. Riso India
Pvt. Ltd [2016 (333) ELT 333 (Del)], directed the adjudicating authority to
calculate interest payable to the respondent(s) for the days of delay in granting
the refund and make payment thereof within a month of receipt of the order.
On the other hand, CMA Nos.77,82 and 86 of 2021 have been filed against the
order of the CESTAT dated 25.07.2017, wherein, the appeals filed by the
department were rejected under the litigation policy, considering the monetary
limit for filing the same.
https://www.mhc.tn.gov.in/judis
WA No. 927 of 2013 etc. batch
4.Thus, the common issue involved in all these appeals is relating to
payment of interest on delayed refund of 4% Special Additional Duty in terms
of Notification no.102/2007 dated 14.09.2007 to the respondent(s) / assessees
in respect of the imported goods.
5.According to the appellants / Revenue, the scheme of refund of 4%
Additional Duty of Customs has been notified through an exemption
notification no.102/2007-Customs, dated 14.09.2007 issued under section
25(1) of the Customs Act, 1962 subject to fulfilment of certain conditions
mentioned therein and hence, the provisions of sections 27 and 27A of the
Customs Act, 1962, would not apply to the cases relating to the notification
referred to above.
6.However, during the course of hearing, the learned senior panel
counsel appearing for the appellants submitted that the issue involved herein
has already been decided by the Bombay High Court in CMS Info Systems
Ltd v. Union of India [2017 (349) ELT 236 (Bom)], wherein, after
considering the decision of the Delhi High Court in M/s.Sony India Ltd case,
it was categorically held that “the period of limitation as mentioned in the
notification dated 14th September, 2007 as amended by the notification dated https://www.mhc.tn.gov.in/judis
WA No. 927 of 2013 etc. batch
1st August 2008 will operate with all the force and therefore, refund will be
governed by the limitation as prescribed in the notification”. The learned
counsel further submitted that though the decision of the Delhi High Court in
M/s.Sony India Ltd's case was challenged by the Revenue by filing Special
Leave Petition, the Hon'ble Supreme Court dismissed the said SLP on the
ground of limitation, but kept the substantial question of law open and hence,
the ruling of the Delhi High Court did not attain finality. It is also fairly
submitted that the aforesaid decision of the Bombay High Court in CMS Info
Systems Ltd's case was put to challenge before the Hon'ble Supreme Court by
filing Special Leave to Appeal (Civil)No.11646 of 2017 by the assessee, which
is now pending consideration.
7.Such being the present position of law, this court, in the given facts
and circumstances of the case, sets aside the orders impugned herein and
remands the matter to the original authority for fresh consideration of the
applications for refund after providing opportunity of hearing to the parties,
based on the outcome of the SLP filed against the order passed by the Bombay
High Court in CMS Info System Limited (supra), to be rendered by the
Hon'ble Supreme Court.
https://www.mhc.tn.gov.in/judis
WA No. 927 of 2013 etc. batch
8.All the appeals are disposed of in the above terms. No costs.
Consequently, connected miscellaneous petitions are closed.
(R.M.D., J.) (J.S.N.P., J.)
25.04.2022
rsh/av
Index:Yes/no
Internet:Yes/No
To
1. The Under Secretary (Customs)
Government of India
Ministry of Finance
Department of Revenue
North Block, New Delhi
2. The Chairman
Central Board of Excise & Customs
Government of India
Department of Revenue
Ministry of Finance, North Block
New Delhi
3. The Chief Commissioner of Customs Central Board of Excise & Customs North Block, New Delhi
4. The Deputy/Assistant Commissioner of Customs (Refunds) Refunds Section Chennai Sea Customs Rajaji Salai, Chennai - 600 001
https://www.mhc.tn.gov.in/judis
WA No. 927 of 2013 etc. batch
R.MAHADEVAN, J.
and J. SATHYA NARAYANA PRASAD, J.
rsh/av
WA No. 927 of 2013 etc. batch
25.04.2022
https://www.mhc.tn.gov.in/judis
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!