Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Supreme Court of India

M/S Hotel Leela Venture Ltd vs Commr.Of Customs(Gen) Mumbai on 22 January, 2009

Bench: Aftab Alam, S.H. Kapadia

           ITEM NO.1              COURT NO.5               SECTION III


       SUPREME COURT OF INDIA
           RECORD OF PROCEEDINGS

           CIVIL APPEAL NO(s). 4981 OF 2007

M/S HOTEL LEELA VENTURE LTD.                             Appellant (s)

              VERSUS

COMMR.OF CUSTOMS(GEN) MUMBAI                                   Respondent(s)

(With appln(s) for stay and prayer for interim relief & office report)


Date: 22/01/2009 This Appeal was called on for hearing today.


CORAM :
   HON'BLE MR. JUSTICE S.H. KAPADIA
   HON'BLE MR. JUSTICE AFTAB ALAM



For Appellant(s) Mr. S.K. Bagaria, Sr.Adv.
            Mr. Tarun Gulati, Adv.
            Mr. Rony John, Adv.
            Mr. Praveen Kumar,Adv.

For Respondent(s) Mr. K. Radhakrishnan, Sr.Adv.
           Mr. H. Raghavendra Rao, Adv.
           Mr. D.D. Kamath, Adv.
           Ms. Anil Katiyar, Adv.
           Mr. B. Krishna Prasad,Adv.


    UPON hearing counsel the Court made the following
              ORDER

The appeal is dismissed with no order as to costs.

      (S. Thapar)                                                        (Madhu Saxena)
     PS to Registrar                                                      Court Master


                                The signed order is placed on the file.
                            IN THE SUPREME COURT OF INDIA

                             CIVIL APPELLATE JURISDICTION

                               CIVIL APPEAL NO.4981 OF 2007


M/S HOTEL LEELA VENTURE LTD.                                          ...APPELLANT (S)


                                            VERSUS


COMMR. OF CUSTOMS (GEN.) MUMBAI                                       ...RESPONDENT(S)



                                           ORDER



Appellant is an importer. Appellant claims exemption under Notification No. 30/88 dated Ist March, 1988 saying that items imported were "heat pumps" for space heating, water heating and cooling applications. He placed reliance on the Table annexed to the above Notification and claims exemption/concessional rate of duty on 160 imported items.

At the very outset, it may be stated that this Civil Appeal is against a concurrent findings. We may also add that the matter is highly technical. In this Civil Appeal when we went through the judgment of the Tribunal, which is impugned judgment herein, we find that there is a categorical finding recorded to the effect "that the Operational Manual of the manufacturer for the said 160 Items describe them as air-conditioner and not heat pumps". To be precise, the words used in the Operational Manual were "it is a heat pump type air conditioner". The Operational -2- Manual produced by the appellant is titled as "Air Cooled Split System Air Conditioner". What is important to note is that in this case appellant is claiming the benefit of an Exemption Notification. The burden was on the appellant to prove that the appellant satisfies the terms and conditions of the Exemption Notification. It is well settled that Exemption Notification have to be read in the strict sense. In this case the appellant had led evidence of an expert, twice. It appears that the Operational Manual was not placed before him. No questions were asked to the expert on the terminology used in the Manual which described the imported items as "Heat Pump Type Air Conditioner". Therefore, on the facts and circumstances of the case, we do not see any reason to interfere with the concurrent findings recorded by the authorities below.

However, we make it clear that on principle this judgment does not settle the law and our reasoning is based only on the facts and circumstances of this case, namely, that the appellant had failed to discharge burden placed on it while claiming the benefit of Exemption Notification.

Subject to what is stated above, this Civil Appeal is dismissed with no order as to costs.




                                                             ....................J.
                                                             [ S.H. KAPADIA ]



         New Delhi,                                      ....................J
         January 22, 2009                        [ AFTAB ALAM ]