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 7]

Supreme Court of India

The Andhra Petrochemicals vs Collector Of Customs Madras on 6 February, 1997

Equivalent citations: AIR 1997 SUPREME COURT 1019, 1997 AIR SCW 969, 1997 AIR SCW 945, (1997) 1 SCALE 746.1, (1997) 1 SCR 652 (SC), (1997) 1 SCR 991 (SC), (1997) 1 SCALE 746.2, 1997 (1) REVLR 182, 1997 (3) SCC 627, (1997) 2 JT 399 (SC), (1997) 2 JT 400 (SC), 1998 (9) SCC 109, 1997 ALL CJ 1 676, 1997 (1) SCR 991, (1997) 1 CURCC 453, (1997) 2 RAJ LW 292, (1997) 1 LACC 222, (1997) 2 LJR 98, (1997) 2 RECCIVR 278, (1997) 1 ICC 786, (1997) 90 ELT 275, (1997) 69 ECR 231, (1997) 1 CURCRIR 198, (1997) 2 LANDLR 25, (1997) 2 SUPREME 575, (1997) 2 SUPREME 646, (1997) 3 CIVLJ 112

Bench: B.P. Jeevan Reddy, K. Venkataswami

           PETITIONER:
THE ANDHRA PETROCHEMICALS

	Vs.

RESPONDENT:
COLLECTOR OF CUSTOMS MADRAS

DATE OF JUDGMENT:	06/02/1997

BENCH:
B.P. JEEVAN REDDY, K. VENKATASWAMI




ACT:



HEADNOTE:



JUDGMENT:

O R D E R We have heard the counsel for both the parties at some length. We have been taken through the three agreements concern herein, the orders of the Government of India and the Judgment of the Tribunal under appeal. We are inclined to agree with the Tribunal that the three agreements represent a single transaction between the appellant and Davy Mckee (London ) Limited, U.K. and that they are in the nature of a package deal. It may be that all the equipment that was contemplated to be purchased abroad was not purchased and that some of it was locally procured but what was imported was specially manufactured on the basis of design and engineering specifications provided by Davy. We are of the opinion that the Tribunal was tight in holding that the agreement relating to purchase of equipment cannot be dissociated from the other agreements and that the authorities were right in loading the design and engineering charges at Pounds 11.50 lakhs on to the value of the imported equipment under Rule 9 read with Rule 4 of the Customs Valuation Determination of Price of Imported (goods) Rules, 1988. The facts set out by the Tribunal in Paras 32 to 34 do support the conclusion arrived at by it. We see no reason to differ from the view taken by the Tribunal. The appeal accordingly fails and is dismissed. No costs.