2001 INSC 0422 SUPREME COURT OF INDIA Commissioner of Customs Vs. Jaya Satya Marine Exports (P) Ltd. C.A.Nos.3078-91 of 1999 (S.P.Bharucha, N.Santosh Hedge and Y.K.Sabharwal JJ.) 01.05.2001 ORDER The Text below is only a summarized version of the order pronounced Dispute was whether prawns and shrimps were covered under fish so as to attract custom duty. High Court came to conclusion that prawns and shrimps were not fish. Supreme Court held that High Court should not have entertained writ petitions and should have relegated writ petitioner to alternate remedy which was available under Customs Act. 1 SpotLaw