Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Shabeer Enterprises vs The Commissioner Of Customs
2022 Latest Caselaw 1536 Mad

Citation : 2022 Latest Caselaw 1536 Mad
Judgement Date : 1 February, 2022

Madras High Court
M/S.Shabeer Enterprises vs The Commissioner Of Customs on 1 February, 2022
                                                                       W.P.(MD)No.10068 of 2021

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 01.02.2022

                                                    CORAM:

                                  THE HONOURABLE MR.JUSTICE M.SUNDAR

                                           W.P.(MD)No.10068 of 2021
                                                          and
                                          W.M.P(MD).No.7791 of 2021


                     M/s.Shabeer Enterprises,
                     Rep. by its Proprietor Mr.A.H.Mohammed,
                     Kumaranellur P.O.,Wadakkanchery,
                     Thrissur District, Kerala-680 590.                     : Petitioner


                                                          Vs.


                     1. The Commissioner of Customs,
                        Custom House, New Harbour Estate,
                        Tuticorin – 628 004.

                     2. The Assistant Commissioner of Customs (Imports),
                        Custom House, New Harbour Estate, Tuticorin – 628 004.

                     3. The Deputy Director,
                        Directorate of Revenue Intelligence,
                        22/14, Celin Garden, Roche Colony,
                        South Beach Road,
                        Tuticorin – 628 001.                                : Respondents



https://www.mhc.tn.gov.in/judis

                     1/31
                                                                                W.P.(MD)No.10068 of 2021

                     PRAYER: Writ Petitions filed under Article 226 of the Constitution of
                     India for issuance of Writ of Mandamus directing the respondents to
                     release the goods viz.,. 300 Bags viz., 15000 Kgs., of Srilankan Origin
                     Black Pepper imported from Sri Lanka vide Bill of Entry No.3324622
                     dated 27.03.2021, totally valued at USD 103,500.00.


                                        For Petitioner   : Mr.A.K.Jayaraj
                                        For Respondents : Mr.R.Aravindan,
                                                          Senior Standing Counsel for Customs


                                                         ORDER

********************

In the captioned matter, Mr.A.K.Jayaraj, learned counsel on record

for writ petitioner and Mr.R.Aravindan, learned Senior Standing Counsel

for Customs (Revenue counsel) on behalf of all the respondents are

before this virtual Court.

2. Learned counsel on both sides submit that the captioned matter

pertains to import of Black Pepper of Sri Lankan origin, seizure of the

same on alleged grounds of over valuation to circumvent a custom

notification and the captioned matter pertains to release of consignment

under Section 110A of 'the Customs Act, 1962 (Act No.52 of

1962)' (hereinafter 'said Act' for the sake of convenience and clarity). https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

3. Learned counsel on both sides submit that a series of orders

have been made by different Hon'ble Single Judges as well as a Hon'ble

Division Bench in Al Qahir International case (M/s.Al Qahir

International v. The Commissioner of Customs) vide W.A(MD) No.

1782 of 2021 (order dated 22.12.2021) directing provisional release

under Section 110A of said Act on certain conditions.

4. The last of the order was made by this Court in M/s.Travancore

Solvents & Oils case (M/s.Travancore Solvents & Oils v. The

Commissioner of Customs, Custom House, Tuticorin) being order dated

12.01.2022 vide W.P(MD) No.22788 of 2021 and W.M.P(MD) No.19248

of 2021.

5. Learned counsel for writ petitioner and learned Revenue counsel

submit in one voice that the captioned matter is directly and squarely

cover by the aforementioned M/s.Travancore Solvents & Oils case

which reads as follows:

'The writ petitioner has imported '30120.00 kilograms

of Black Pepper Sri Lankan origin' (hereinafter 'said

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

consignment' for the sake of convenience and clarity). A 'Bill

of Entry dated 13.07.2021 bearing reference No.

4656562' (hereinafter 'said Bill of Entry' for the sake of

convenience and clarity) for home consumption was filed.

Thereafter more than two and half months later, writ

petitioner was visited with a summons under Section 108 of

'the Customs Act, 1962 (Act No.52 of 1962)' (hereinafter 'said

Act' for the sake of convenience and clarity) calling upon the

writ petitioner to give annual statement, balance sheet,

remittance particulars etc., and the writ petitioner was called

upon to appear before the officer concerned on 12.10.2021.

This Court is informed that the writ petitioner appeared and

produced the documents sought for. Thereafter as the

consignment was not released, the writ petitioner sent two

representations one dated 08.10.2021 and another dated

21.10.2021. Immediately thereafter, a seizure memo was

issued on 26.10.2021 seizing the said consignment. Though

no reasons have been given in the seizure memo, as the said

consignment remains seized, writ petitioner has come before

this Court with the captioned writ petitioner seeking release

of said consignment vide said Bill of Entry. This Court issued

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

notice on 23.12.2021 vide proceedings which reads as

follows:

'Mr.Isaac Mohanlal, learned Senior

Advocate instructed by the Counsel on record

for the writ petitioner is before me.

2.Learned Senior Counsel submits that

the captioned writ petition pertains to import of

Black Pepper from Sri Lanka, a similar issue

came up before this Court vide W.P.(MD)No.

21469 of 2021 and the same was disposed of by

this Court in and by order dated 03.12.2021.

3.Mr.R.Aravindan, learned Senior

Standing Counsel for Customs who accepts

notice on behalf of all the four respondents

submits that there may be certain factual

differences qua the aforementioned earlier

order cited by learned Senior Counsel and

learned Revenue Counsel requests for time to

get instructions and revert to this Court.

Request acceded to.

4.Registry to show the name of

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

aforementioned learned Revenue Counsel from

the next listing.

5.List on 04.01.2022.'

Thereafter, there were four listings on 04.01.2022,

06.01.2022, 10.01.2022 and 11.01.2022 respectively and the

proceedings made on those listings are read as follows:

Proceedings dated 04.01.2022:

'Read this in conjunction with and in

continuation of earlier proceedings made in

previous listing on 23.12.2021. Today, this

Court is informed that there is a change in

learned Revenue counsel and in place of

Mr.R.Aravindan, learned Senior Standing

Counsel, Mr.B.Vijay Karthikeyan, learned

Senior Standing Counsel for Central Excise and

Customs would now be representing the

respondents. Registry to show the name of

Mr.B.Vijay Karthikeyan, learned Senior

Standing Counsel for Central Excise and

Customs from the next listing.

2. Learned Revenue counsel submits that

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

a counter-affidavit has been email filed but the

same has not been placed before me. Let the

Registry do the needful before the next listing.

3. List on 06.01.2022.'

Proceedings dated 06.01.2022:

'At request of Revenue Counsel, list

under the Admission Board on Monday

(10.01.2022).'

Proceedings dated 10.01.2022:

'Read this in conjunction with and in

continuation of earlier proceedings made in

previous listing on 04.01.2022.

2. Today the counter-affidavit filed by

the respondents forming part of a typed set of

papers (referred to in 04.01.2022 proceedings)

has been placed before this Court.

3. List in the admission board tomorrow.

4. List on 11.01.2022.'

Proceedings dated 11.01.2022:

'When the matter was taken up, order

dated 22.12.2021 made in W.A(MD No.1782 of

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

2021 by a Hon'ble Division Bench of this

Court in M/s.Al Qahir International case came

up for consideration.

2. Learned Revenue Counsel requested

for a short accommodation to get instructions

on implementation qua the aforementioned

order and revert to this Court. Request

acceded to. List tomorrow in the admission

boar i.e., motion list.

3. List on 01.02.2022.'

2. The aforementioned proceedings are telltale qua the

trajectory the matter has taken thus far.

3. Mr.Isaac Mohanlal, learned Senior Counsel

instructed by Mr.Ragatheesh Kumar of M/s.Isaac Chambers

(Law Firm) counsel on record for writ petitioner submits that

a perusal of the counter-affidavit of the Revenue shows that

the crux and gravamen of the issue is the allegation that the

invoices qua said consignment have been overvalued so as to

circumvent Minimum import price (MIP) of Rs.500/- per

kilogram as import of Black Pepper up to the value of Rs.

500/- per kilogram is prohibited vide notification No.

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

21/2015-2020 dated 25.07.2018 issued by the Directorate

General of Foreign Trade (DGFT). Advancing further

arguments, learned Senior Counsel submitted that the issue

as to provisional release of such Black Pepper which are

under seizure i.e., said consignment on grounds of alleged

over valuation of invoices (allegedly to circumvent import

restrictions) is no longer res integra as provisional release of

similar consignments which were seized on same grounds

have been directed to by way of a series of judicial orders by

this Court, the said orders have been complied and

consignments have been released is learned Senior Counsel's

further say. It was submitted that these orders are pivoted on

Section 110A of said Act. The orders placed before me are,

order dated 14.07.2021 made in W.P.No.12454 of 2021, order

dated 23.08.2021 made in W.P(MD) No.13790 of 2021 and

order dated 03.12.2021 made in W.P(MD) No.21469 of 2021.

4. In response to the aforementioned arguments,

Mr.B.Vijay Karthikeyan, learned Senior Standing Counsel for

Customs (Revenue Counsel) drew the attention of this Court

to Board Circular No.1/2011 dated 04.01.2011 and Board

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

Circular No.35/2017 dated 16.08.2017. To be noted, 'Board'

refers to 'Central Board to Excise & Customs, New Delhi' in

the case on hand. Former circular pertains to 'Export' and

the latter pertains to 'Import'. Learned Revenue counsel drew

the attention of this Court to paragraphs 2.1 and 2.2 of latter

circular and argued that there should be sufficient security.

Learned Revenue counsel also drew the attention of this

Court to two Division Bench orders one dated 07.09.2017

made in W.A.Nos.1019 & 1020 of 2017 (The Commissioner

of Customs (Exports) v. M/s.Sri G.P.R.Leathers) and

another dated 20.02.2019 made in W.A.Nos.236 of 2019 and

batch cases, (Unik Traders v. Directorate of Revenue

Intelligence, Chennai) reported in 2019 (367) E.L.T.353

(Mad.).

5. By way of reply, learned Senior Counsel pointed out

that in the aforementioned three orders, pressed into service

by him the facts are identical, the consignment is same i.e.,

Black Pepper and one of the three orders, namely, order

dated 23.08.2021 made in W.P(MD) No.13790 of 2021 has

been carried in appeal by way of W.A(MD) No.1782 of 2021

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

which was disposed of by a Hon'ble Division Bench by order

dated 22.12.2021. There is no disputation or disagreement

before me that the consignment is the same and the facts are

identical. One of the these matters carried to a Hon'ble

Division Bench by way of an intra-court appeal is Al Qahir

International case (M/s.Al Qahir International v. The

Commissioner of Customs). In Al Qahir case, learned Single

Judge vide order dated 23.08.2021, inter alia directed release

of goods on execution of bank guarantee for interest, penalty

or charges that may be charged. This is vide paragraph 38 (i)

of the Single Judge's order. The importer carried the matter

in appeal by way of intra-court appeal and a Hon'ble

Division Bench vide its 22.12.2021 order modified the

conditions imposed by learned Single Judge with regard to

bank guarantee alone and said bond will suffice. This is vide

paragraph 12 of the order of Hon'ble Division Bench.

Paragraph 38 of order of Hon'ble Single Judge and

paragraphs 12 to 14 of the order of Hon'ble Division Bench

read as follows:

Paragraph 38 of Single Judge's order:

'38.In this context, the earlier order

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

passed by the learned Judge referred to above

in similar circumstances in M/s.Global Metro

case, can very well be followed in the present

case also. Accordingly, I am of the view that

this writ petition can be disposed of with the

following order:

(i)that the impugned order is set aside

for the reasons discussed above and in view of

the same, the respondent is hereby directed to

pass orders for releasing the goods in question

by way of provisional release of course by

imposing the following conditions:

that the petitioner shall pay the entire

customs duty and also to execute a bank

guarantee for interest, penalty or charges that

may be charged and in this context, the

respondent before passing such order for

provisional release, shall quantify the amount,

which may be imposed by way of penalty and

charges etc., on the petitioner and equal to

that amount, the bank guarantee shall be

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

obtained from the petitioner and after getting

the same, the goods in question shall be

released by way of provisional release.

(ii)Further, this Court wants the

respondent Customs Department to complete

the adjudication process at the earliest, for

which, the petitioner shall cooperate without

taking any unnecessary adjournments and

after completing the adjudication process at

the earliest, within a reasonable time,

ultimately if the Customs Department comes to

a conclusion that the goods in question are

prohibited goods, within the meaning of

notification dated 25.07.2018, the needful as

per law shall be undertaken by the Customs

Department. That apart, the Customs

Department shall also make a

recommendatory report to the DGFT to initiate

action against the petitioner within the

meaning of Section 8 of the Foreign Trade

(Development and Regulation) Act, 1992. The

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

needful as indicated above to pass orders of

making provisional release of the goods

concerned shall be undertaken within a period

of one week from the date of receipt of a copy

of this order.

(iii) It is further made clear that, insofar

as the claim to be made with regard to the

waiver charges, it can be considered

separately in accordance with law.'

Paragraphs 12 to 14 of order of Division Bench:

'12. To make it clear, we modify the

condition imposed by the Writ Court to furnish

bank guarantee to furnish a bond to the same

value. So far as the adjudication is concerned,

the authorities are to proceed with the same

without being influenced by this order as this

order does not express any opinion in that

regard.

13. Excepting the above modification,

the order passed by the learned Single Judge in

all other aspects shall stand confirmed.

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

14. The writ appeal is disposed of

accordingly. No Costs.'

6. As regards the G.P.R.Leathers case i.e., order dated

07.09.2017 placed before me by learned Revenue Counsel,

the same is clearly distinguishable on facts at least for two

reasons. One reason is G.P.R.Leathers case pertains to

'Export' and it is a case of alleged misdeclaration. The

second reason is the question there was whether the

consignment is a finished product i.e., finished leather or not

and that was a case where Board Circular No.1/11 dated

04.01.2011 pertaining to 'Export' was dealt with.

7. Likewise, Unik Traders case is also clearly

distinguishable on facts as that was a case pertaining to

disputation qua 'Certificate of Country of Origin' (hereinafter

'Certificate of COO' for brevity). Moreover, Unik Traders

case was carried to Hon'ble Supreme Court vide Special

Leave to Appeal (C) No(s).7096/2019 with SLP(C) No.

7310/2019, SLP(C) No.7320/2019, SLP(C) No.7325/2019,

SLP(C) No.7332/2019 and the Hon'ble Supreme Court vide

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

order dated 08.05.2019 sent the matter back to the High

Court. The Single Judge thereafter decided the matter by an

order dated 09.07.2019 in W.P(MD).No.15575 of 2019. It

may not be necessary to dilate any further on facts or

trajectory as Unik Traders case is clearly distinguishable on

facts that being a case of disputation qua Certificate of COO

for a consignment of Aracknut. The case on hand is on a

entirely different footing.

8. In this regard, this Court reminds itself of the oft

cited celebrated Padma Sundara Rao case (Padma Sundara

Rao v. State of Tamil Nadu) reported in (2002) 3 SCC 533,

wherein a Constitution Bench of Hon'ble Supreme Court

wherein the manner in which case law precedents have to be

looked into has been articulated, relevant paragraph in

Padma Sundara Rao case is paragraph 9 and the same reads

as follows:

'9......... There is always peril in

treating the words of a speech or judgment as

though they are words in a legislative

enactment, and it is to be remembered that

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

judicial utterances are made in the setting of

the facts of a particular case, said Lord

Morris in Herrington v. British Railways

Board [(1972) 2 WLR 537 : 1972 AC 877

(HL) [Sub nom British Railways Board v.

Herrington, (1972) 1 All ER 749 (HL)]].

Circumstantial flexibility, one additional or

different fact may make a world of difference

between conclusions in two cases.'

9. That leaves us with Al Qahir International case. Al

Qahir International case is virtually identical, only the names

of the importers, quantity of the consignment, dates of

import, dates of bills of entry are different. To be noted, there

is no disputation or disagreement the factual matrix is

identical as between Al Qahir case and the matter on hand

now before this Court. More importantly, Al Qahir

International case has been accepted by the Department and

learned Revenue counsel has placed before me the electronic

mail instructions received by him and a scanned reproduction

of the trail mail is as follows:

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

10. Besides the above, this Court is also informed that

the other two orders of two other Single Judges dated

14.07.2021 in M/s.Global Metro v. The Commissioner of

Customs and others and 03.12.2021 in M/s.Southern Trade

Links v. The Deputy Director, Directorate of Revenue

Intelligence have also been accepted by the Department,

complied with and the consignment have been released

(without even carrying the matter on intra-court appeal). To

be noted, one of these three earlier orders was made by me.

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

The importer also did not go on appeal. There is no

disputation or disagreement about this aspect of the matter

also.

11. The first of the above mentioned three orders being

order dated 14.07.2021 made in W.P.No.12454 of 2021 made

by another Hon'ble Single Judge is as follows:

'Heard Mr.Vijay Narayan, learned senior counsel appearing for Dr.S.Krishnandh, learned counsel for the petitioner and Mr.K.Mohanamurali, learned Senior Panel Counsel for Customs Department/R1 to R4 and Mr.V.Sundareswaran, learned Senior Panel Counsel for the Directorate of Revenue Intelligence (DRI)/R5 & R6.

2. This Writ Petition challenges, by way of certiorarified mandamus, communication dated 25.05.2021, which has been issued by R4/Deputy Commissioner of Customs conveying the decision of the Chief Commissioner of Customs rejecting the petitioner's request for provisional release of consignments of import of black pepper that have been seized vide seizure memo dated 03.04.2021.

They also seek a direction to the respondents to release the goods provisionally in terms of Section 110A of the Customs Act 1962 (in short 'Act') and issue Demurrage-cum-Detention Waiver

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

Certificate for waiver of Demurrage and Container Detention Charges, in respect of the said goods in terms of Section 6(1)(l) of Handling of Cargo in Customs Areas Regulations 2009 read with Regulation 10(1)(l) of Sea Cargo Manifest and Transhipment Regulations, 2018.

3. The petitioner has imported five consignments vide Bill of Entry Nos. 3185706 dated 17.03.2021, 3212240 dated 19.03.2021, 3256382 dated 23.03.2021, 3256389 dated 23.03.2021 and 3308760 dated 26.03.2021. The petitioner sought release of the consignments, both before the DRI as well as the authorities under the Customs Act, being the Commissioner of Customs as well as the Chief Commissioner of Customs. A detailed communication of the DRI dated 26.04.2021 indicates certain concerns that the DRI had entertained in regard to the consignments imported.

4. The crux of the litigation turns upon the valuation of the consignments in question, as Notification No.21/2015-20 dated 25.07.2018 (Notification in question) permits entry of black pepper falling under Entry No.0904 11 30 only if the CIF value of the import was Rs.500/- per kg or above. Imports of value less than Rs.500/- per kg is prohibited. It was the apprehension of the DRI that the goods have been over valued by the petitioner in order to render them freely importable, the word https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

'free' being used in the context of 'permitted to be imported', as the commodities are otherwise subject to duty at the rate of 8%.

5. Being of the view that the value of the consignments was in excess of what was the true value, investigation was undertaken by the DRI. The ongoing investigation takes note of various documents that appear to indicate that the pricing of the commodity was less than that revealed by the petitioner and also that full consideration had not been remitted to the supplier overseas. Moreover, the DRI states that it is in possession of information to the effect that sales of the consignments importer earlier had been undertaken by the petitioner in the open market at a sum less than the import value.

6. On the basis of the aforesaid material stated to have been gathered by the DRI, the apprehension that arose was that the goods had been consciously inflated in value merely to enable their import in terms of the Notification in question. This narration is captured in the communication of DRI dated 26.04.2021 issued to the Deputy Commissioner of Customs, wherein, in conclusion they say that investigation was under progress and that the report would be forwarded to the Customs Department, post completion. As far as release is concerned, the ball is placed in the court of customs, the DRI leaving it to the customs https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

authorities to consider the request for release in terms of Section 110 A of the Act.

7. The final stand of the DRI however, as conveyed vide communication dated 15.04.2021, paragraph 2 is categoric to the effect that 'this office does not have any objection for provisional release of the said goods'. They continue to state at paragraph 3 that 'It is herein requested that the said goods may be provisionally released as per the conditions stipulated under section 110 A of Customs Act, 1962.'. Thus the DRI before whom the investigation is stated to be on-going in regard to the valuation of the goods has expressed no objection for the release of the same.

8. Based on the communication of the DRI dated 15.04.2021, the Deputy Commissioner/R2 on 05.05.2021 communicates to the petitioner that the request for provisional release was rejected by the adjudicating authority. There is some confusion as to who is the adjudicating authority in this case, as in the communications of the Deputy Commissioner of Customs, she merely refers to the rejection of request by the 'adjudicating authority' without specifying who that authority is. Petitioner before me is also unable to clarify this issue.

9. The request of the petitioner before the Chief Commissioner (who is not arrayed as a party before me) has been rejected and conveyed to the petitioner by the Deputy Commissioner under https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

impugned order dated 25.05.2021. The order is cryptic and merely rejects the request stating that the import of the goods was prohibited as per the policy condition. It appears to me that the cart has been put before the horse, as admittedly investigation is presently on-going.

10. The crux of the apprehensions are as follows:

                                          3.    Investigation    has     revealed      the
                                   following:
                                          The imports of Black Pepper from Sri

Lanka by M/s Global Metro in controlled by Shri Arshad Shajahan.

M/s Global Metro has imported black pepper by declaring the unit price in the range of Rs 501 to Rs. 512/kg. The terms of payment as per the Invoice in most cases is around 50% on DP/DAP terms i.e. Documents against Payment and balance on DA terms L.e. Documents against Acceptance. The time limit for making DA payment is 90 days to 120 days as per commercial Invoice.

The said importer has made payments to the overseas muppliers only to an extent of payment against DP terms as per the Commercial Invoice. However, he has not paid the balance amount to the overseas supplier even after the expiry of time period of 90-120 days. He has accepted all the imported Black Pepper without raising any objection with the https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

overseas suppliers on quality issues, in sum, there is no reason recorded by M/s Global Metro to make the lower payments.

As per the documents recovered such as Sales Contract, email communication recovered during the search of the premises of M/s Global Metro it is found that the actual unit price of Black Pepper imported by M/s Global Metro from Sri Lanka is between USD 3- USD 4 per Kg L.e. much below the declared unit price of Rs. 500 per Kg and less than the MIP specified in the FTP making the goods prohibited.

On receipt of such imported black pepper from M/s Global Metro has sold them in the domestic market at a Unit price in the range of Rs. 300- Rs. 425/kg although the unit price of Rs. 502-Rs. 515/kg has been declared to the Customs authorities for the said imports.

Further, the total value of import of Black Pepper by M/s Global Metro, as declared to Customs, for the period from May-2020 till date is around 31 Crores. However, it appears that M/s Global Metro has paid only around half of the said amount to their overseas suppliers of Black Pepper in Sri Lanka as per their Bank accounts Statements. Shri Arshad Shajahan of M/s Global Metro has confirmed in his statement that the balance amount to be paid to the Overseas Supplier would never be paid. The https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

content of statement was corroborated by the documents found during investigation.

The above facts have been evidenced by the analysis of bank statements, email communications, e-way bills and the informal accounts maintained by relevant entities.

11. No details of incriminating material have been furnished that would substantiate the conclusion that the goods have been inflated in value. As far as the balance of the consideration remaining to be paid to the overseas supplier, this is a matter of negotiation between the supplier and the importer and would not concern the statutory authorities in the matter of valuation of the goods. There are also certain statements that appear to have been recorded in the course of the on-going investigation. All in all, the apprehensions expressed are, as of now, just apprehensions, and would have to be supported by tangible material in order to establish a prima facie case against the petitioner.

12. I am given to understand by the learned Senior Standing Counsels for the Customs Department as well as for the DRI that the process of investigation would take some time and cannot be hurried.

13. The commodity in question is agricultural produce. The variety of black pepper imported is stated to be specific to the region of Srilanka, an important ingredient in the making of spices used in Indian cuisine, with a short shelf life. Assuming for the sake of argument that investigation is concluded in favour of the petitioner, if the provisional release is not granted, the entire consignments would have https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

been compromised. The balance of convenience would thus require, in my considered view, that the consignments be released, subject to the petitioner being put to terms. This would also ensure that the interests of the Department are securely protected. The petitioner will remit the entire duty and furnish bond to the satisfaction of the Assessing Authority in regard to interest payable, penalty or charges that may be deemed necessary.

14. The impugned order is set aside. It is made clear that nothing contained in this order will stand in the way of an independent enquiry by the authorities in the on-going investigation. The Deputy Commissioner of Customs/R3 is directed to quantify the duty and bond amounts and communicate the same to the petitioner forthwith and release the goods within a week of such remittance by the petitioner.

15. On the issue of waiver of demurrage charges, the issue is left open to be pursued before the authorities in the light of applicable Rules and Regulations.

16. This Writ Petition is disposed as above. No costs. Connected Miscellaneous Petitions are closed.'

12. The sequitur is, the prayer in the captioned writ

petition deserves to be acceded to by respectfully following

the ratio of Hon'ble Division Bench in Al Qahir International

case. Therefore, the captioned main writ petition and

connected W.M.P are disposed of with the following

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

directives and observations:

(a) The second respondent i.e., the Joint

Commissioner of Customs is directed to quantify

the duty, bond amounts etc., communicate the

same to the petitioner forthwith and release the

said consignment within one week of said

remittance i.e., quantified duty/bond

amounts/execution of bonds by the petitioner;

(b) It is made clear that nothing

contained in this order will stand in the way of

an independent inquiry by the authorities in the

ongoing investigation. In other words, show

cause notice adjudication can proceed and the

same can be carried to its logical end on its own

merits and in accordance with law

uninfluenced/untrammelled by any view or

opinion expressed by this Court. Though obvious,

I make it clear that I have not expressed any view

or opinion on the merits of the matter qua

allegations of which the said consignment has

been seized;

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

(c) On the issue of waiver of demurrer

charges, the issue is left open to be pursued by

the authorities in the light of applicable rules

and regulations.

There shall be no order as to costs.'

6. In the light of the undisputed position that the matter is directly

and squarely covered and in the light of the fact that M/s.Travancore

Solvents & Oils case has been made by following orders of Hon'ble

Division Bench, there shall be a similar order in this matter also. To be

noted, the earlier orders have been complied and there has been

provisional release of the consignment which has been captured in the

aforementioned order.

7. The sequitur is, the prayer in the captioned writ petition deserves

to be acceded to by respectfully following the ratio of Hon'ble Division

Bench in Al Qahir International case. Therefore, the captioned main

writ petition and connected W.M.P are disposed of with the following

directives and observations:

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

(a) The second respondent i.e., the Joint

Commissioner of Customs is directed to quantify the

duty, bond amounts etc., communicate the same to the

petitioner forthwith and release the said consignment

within one week of said remittance i.e., quantified

duty/bond amounts/execution of bonds by the

petitioner;

(b) It is made clear that nothing contained in

this order will stand in the way of an independent

inquiry by the authorities in the ongoing investigation.

In other words, show cause notice, adjudication can

proceed and the same can be carried to its logical end

on its own merits and in accordance with law

uninfluenced/untrammelled by any view or opinion

expressed by this Court. Though obvious, this Court

makes it clear that no opinion or view has been

expressed on the merits of the matter qua allegations

on which the said consignment has been seized;

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

(c) It is made clear that the issue of waiver of

demurrage charges will be governed by the applicable

Rules and Regulations.

There shall be no order as to costs.



                                                                                01.02.2022

                     Index        : Yes / No
                     Internet : Yes / No
                     pkn


                     To
                     1. The Commissioner of Customs,
                        Custom House, New Harbour Estate,
                        Tuticorin – 628 004.

2. The Assistant Commissioner of Customs (Imports), Custom House, New Harbour Estate, Tuticorin – 628 004.

3. The Deputy Director, Directorate of Revenue Intelligence, 22/14, Celin Garden, Roche Colony, South Beach Road, Tuticorin – 628 001.

https://www.mhc.tn.gov.in/judis

W.P.(MD)No.10068 of 2021

M.SUNDAR., J.

pkn

W.P.(MD)No.10068 of 2021

01.02.2022

https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter