Calcutta High Court (Appellete Side)
Mr. Watinuksung Jamir vs Union Of India & Ors on 26 June, 2020
1
IN THE HIGH COURT AT CALCUTTA
26-06-2020 Civil Appellate Jurisdiction
Appellate Side
Subrata /ASR
M.A.T.No.458 of 2020
Mr. Watinuksung Jamir
-vs-
Union of India & Ors.
with
CAN No.3446 of 2020
and
CAN No.3443 of 2020
Mr. Srijib Chakraborty
Mr. Pankaj Agarwal ...for the appellant
Mr. Jitendra Matwani ...for the UOI
Mr. Amit Kumar Nag
Mr. Naresh Thakur ...for respondent no.3
Since the issue involved is very short, by consent of the parties, the appeal is taken up for hearing dispensing with all formalities.
On 18th February 2020, a consignment of bitumen arrived in the Port of Kolkata. The importer was the appellant. On the same day the goods were warehoused in a container freight station (CFS) of the respondent no.3.
The dispute between the parties is with regard to the rent claimed by the CFS for the period from 18th February 2020 till date.
At the outset, we observe that the circular dated 21st April 2020 issued by the Ministry of Shipping, 2 Government of India to all major ports does not cover the dispute as it appears to apply only to storage of goods by the Port in the port area.
Now, the question is with regard to the demand of rent by the said respondent.
We are of the opinion that they are entitled to full charges from 18th February 2020 till the date immediately prior to coming into effect of the lockdown declared by the government in view of the COVID-19 pandemic. For the subsequent period till date when the lockdown continues, this container freight station (CFS) shall have to remit the rent. Such consideration shall be under the guidance of the Chairman of the Kolkata Port Trust.
This case for remission shall be considered by a panel consisting of representatives of the Port Trust and the Container Freight Station (CFS). This panel is to be constituted by the Chairman of the Kolkata Port Trust wherein he shall be the Chairperson, within three weeks of communication of this order. The decision of the panel shall be taken and communicated by 30th September 2020.
In respect of the demand before coming into effect of the lockdown, the appellant shall have to pay the whole amount by cash. In respect of the lockdown period demand, he shall pay 50% of the same in cash and secure the rest of the amount by a bank guarantee of a nationalised bank in favour of the container freight 3 station. The container freight station shall not encash the bank guarantee till a period of four weeks after the decision to be taken by the panel referred to above, to enable any party to challenge it.
Upon making of this payment and furnishing of the bank guarantee as stated above, all steps will be taken by the respondents to release the subject goods in favour of the appellant within three days of compliance of the above formalities. In terms of the decision the respondent no.3 will be entitled to encash the bank guarantee. If any amount is in excess, the same shall forthwith be refunded by the said respondent to the appellant.
Nothing remains of this appeal or of the writ application.
The appeal (MAT No.458 of 2020) and the connected applications (CANs No. 3446 of 2020 and 3443 of 2020) along with the writ application [WP No.5552(W) of 2020] are disposed of by this order.
[I.P. Mukerji, J] [Md. Nizamuddin, J] 4