1999 INSC 0787 SUPREME COURT OF INDIA Pasupati Overseas Pvt. Ltd. Vs. Collector of Customs (S.P.Bharucha, V.N.Khare and D.P.Mohapatra JJ.) 07.10.1999 ORDER The Text below is only a summarized version of the order pronounced Appellant claimed remission of duty on ground of pilferage and drainage or other types of loss. Supreme Court decided not to give any decision as remission of duty were claimed on very vague grounds.