IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14930 of 2007(B)
1. M/S.MAHESWARI GLOBAL IMPEX,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
2. THE COMMERCIAL TAX OFFICER,
3. THE COMMISSIONER OF COMMERCIAL TAXES,
For Petitioner :SRI.BOBBY JOHN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :23/05/2007
O R D E R
C.N.RAMACHANDRAN NAIR,J.
-------------------------------------
WP(C) No. 14930 OF 2007 B
--------------------------------------
Dated, this the 23rd day of May, 2007
J U D G M E N T
Heard counsel for the petitioner and the Government Pleader.
Since goods retained are obviously for sale and petitioner is a
registered dealer, there will be direction to the first respondent to
release the goods on petitioner depositing rupees one lakh fifty
thousand towards security and on furnishing copy of the certificate
of registration issued under the VAT Act certified to be true by
second respondent. Goods will be released only after preparing
inventory of the goods to enable the first respondent to adjudicate
the case. Adjudication will be completed after hearing the petitioner
within two months from the date of release of goods.
W.P. is disposed of as above.
Issue photocopy today itself.
Sd/-
(C.N.RAMACHANDRAN NAIR, JUDGE)