High Court Kerala High Court

A.M.Abdul Hameed vs Intelligence Inspector on 30 May, 2008

Kerala High Court
A.M.Abdul Hameed vs Intelligence Inspector on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16128 of 2008(T)


1. A.M.ABDUL HAMEED, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :30/05/2008

 O R D E R
                          K. M. JOSEPH, J.
                   --------------------------------------
                    W.P.C. NO. 16128 OF 2008 T
                   --------------------------------------
                   Dated this the 30th May, 2008

                             JUDGMENT

Petitioner is aggrieved by Ext.P5 notice issued under

Section 47(2) of the Kerala Value Added Tax Act. He seeks a

direction to release the goods detained. Counsel for petitioner

submits that the petitioner has not filed any objection to Ext.P5.

Heard the learned Government Pleader also. I feel that this is a

case where the petitioner should be permitted to file objections

and a decision should be ordered to be taken on the same by the

respondent. Having regard to the urgency pleaded by the

counsel for petitioner, the Writ Petition is disposed of as

follows:

If the petitioner files objection to Ext.P5 which, the learned

counsel for petitioner submits, will be done by 2.6.2008 before

the respondent, the respondent will consider and take a decision

thereon in accordance with law, as early as possible and, at any

rate, within one week from the date of receipt of the objection.

WPC. 16128/08 T 2

Petitioner or his representative shall be present before the

respondent on 2.6.2008 at 11 A.M. along with the objection, and

a decision shall be taken by the respondent as aforesaid, after

affording an opportunity of being heard to the petitioner.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy//

PS to Judge.