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 1, Cited by 0]

Madras High Court

M/S.Golden Sunrise International vs The Principal Commissioner Of Customs ... on 11 February, 2026

Author: Abdul Quddhose

Bench: Abdul Quddhose

                                                                                       WP No. 4808 of 2026


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                DATED: 11-02-2026
                                                         CORAM
                                  THE HON'BLE MR JUSTICE ABDUL QUDDHOSE
                                                WP No. 4808 of 2026
                M/s.GOLDEN SUNRISE INTERNATIONAL
                Old No.184/12D, New No. 30, First Floor
                Jaya Nagar Main Road, Jaya Nagar,
                Thiruvallur District- 602 001
                Rep. by its Partner Mr.Rayasam Gopal Jayakumar
                                                                                        ..Petitioner(s)
                                                              Vs

                1. The Principal Commissioner of customs (SEZ-
                     FTWZ)
                     Chennai III Preventive commissionerate,
                     No.60, Rajaji Salai, Custom House, Chennai-
                     600 001.
                2. The Addl. Commissioner of Customs (SEZ-
                     FTWZ)
                     Chennai III Preventive commissionerate,
                     No.60, Rajaji Salai, Custom House, Chennai-
                     600 001.
                3. The Deputy Director
                     DRI (Headquarters) 7th Floor,
                     Drum Shaped Building,I.P.Bhavan,
                     I.P.Estate, New delhi-110 002.


                                                                                       ..Respondent(s)


                                                                                              __________
                                                                                               Page1 of 6
https://www.mhc.tn.gov.in/judis              ( Uploaded on: 12/02/2026 05:54:53 pm )
                                                                                             WP No. 4808 of 2026


                          Writ petition is filed under Article 226 of the Constitution of India
                seeking for issuance of a writ of mandamus to direct the 1st and 2nd respondent
                herein to ensure the compliance of the order dated 30.06.2025, passed by the
                3rd Respondent /DRI, Delhi ,granting detention and demurrage waiver
                Certificate, in terms of Regulation 6 (1) (1) of Handling of cargos in Customs
                Area Regulations, 2009 and Regulation 10 (1) (1) of the Sea Cargo Manifest
                and Transshipment Regulations, 2018, Concerning the goods, covered under
                (1) warehouse Bill of Entry No.7754248 dated 13.01.2025, Container
                WHSU6313101 (2) warehouse Bill of Entry No. 7595557 dated 03.01.2025,
                Container No.THU5461503 and (3) warehouse Bill of Entry No.7760439
                dated 13.01.2025 Container No.WHSU563827 and also by Considering the
                representation of the petitioner dated 11.08.2025, concerning the, the movement
                the subject import consignment, presently detained, from the chennai Port to
                SEZ- FTWZ unit, Viz., M/s.NDR Infrastructure Pvt.Ltd., Ponneri Taluk,
                Thiruvallur District.


                              For Petitioner(s):               Mr.S.Baskaran


                              For Respondent(s):               Mr.M.Santhanaraman,SPC
                                                               Mr.T.Nalinidhar,JSC
                                                               For R1 & R2
                                                               Mr.Rajendran Raghavan,SPC
                                                               For R3

                                                               ORDER

This writ petition has been filed seeking for a direction to the respondents 1 and 2 to ensure compliance of the order dated 30.06.2025 passed by the third respondent granting detention and demurrage waiver certificate in favour of the __________ Page2 of 6 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/02/2026 05:54:53 pm ) WP No. 4808 of 2026 petitioner for the subject Bills of Entry morefully described in the prayer to this writ petition, within a time frame to be fixed by this Court.

2. The petitioner claims that eventhough detention certificate was issued by the third respondent for the subject Bills of Entry as early as on 30.06.2025 itself, the respondents 1 and 2 are yet to comply with the same. The petitioner had given a representation on 11.08.2025 to the respondents 1 and 2 seeking for implementation of the detention certificate dated 30.06.2025 issued by the third respondent. Since the same has not been considered till date, the petitioner has filed this writ petition.

3. Mr.M.Santhanaraman, learned SPC, accepts notice on behalf of the respondents 1 and 2; and Mr.Rajendran Raghavan, learned SPC, accepts notice on behalf of the third respondent.

4. The petitioner has filed a copy of the detention certificate dated 30.06.2025 issued by the third respondent for the Bills of Entry morefully described in the prayer to this writ petition, through which, the petitioner had imported the subject goods. The petitioner had given a representation dated 11.08.2025 to the respondents 1 and 2 for implementation of the detention certificate dated 30.06.2025 issued by the third respondent.

__________ Page3 of 6 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/02/2026 05:54:53 pm ) WP No. 4808 of 2026

5. The learned standing counsel for the respondents 1 and 2 submits that the said representation given by the petitioner is not available in the records of the respondents 1 and 2, and therefore, the petitioner will have to give a fresh representation. The learned counsel for the petitioner on instructions submits that the petitioner is willing to submit a fresh representation to the respondents 1 and 2 requesting to implement the detention certificate dated 30.06.2025 issued by the third respondent.

6. No prejudice will be caused to the respondents 1 and 2 if the fresh representation to be submitted by the petitioner is considered on merits and in accordance with law, within a time frame to be fixed by this Court.

Accordingly, this writ petition is disposed of in the following manner:-

(a) The petitioner is directed to submit a fresh representation to the respondents 1 and 2 seeking compliance of the order dated 30.06.2025 passed by the third respondent granting detention and demurrage waiver certificate in favour of the petitioner for the Bills of Entry morefully described in the prayer to this writ petition, within a period of one week from the date of receipt of a copy of this order.
(b) On receipt of such representation from the petitioner, the respondents 1 and 2 shall pass final orders, on merits __________ Page4 of 6 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/02/2026 05:54:53 pm ) WP No. 4808 of 2026 and in accordance with law, within a period of four weeks thereafter.

This Court is not expressing any opinion on the merits of the petitioner’s representation. No Costs.

11-02-2026 Neutral Citation: Yes/No RKM To

1. The Principal Commissioner of customs (SEZ- FTWZ) Chennai III Preventive commissionerate, No.60, Rajaji Salai, Custom House, Chennai- 600 001.

2. The Addl. Commissioner of Customs (SEZ- FTWZ) Chennai III Preventive commissionerate, No.60, Rajaji Salai, Custom House, Chennai- 600 001.

3. The Deputy Director DRI (Headquarters) 7th Floor, Drum Shaped Building,I.P.Bhavan, I.P.Estate, New delhi-110 002.

__________ Page5 of 6 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/02/2026 05:54:53 pm ) WP No. 4808 of 2026 ABDUL QUDDHOSE, J.

RKM WP No. 4808 of 2026 11-02-2026 __________ Page6 of 6 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/02/2026 05:54:53 pm )