IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32083 of 2007(T)
1. ROSAMMA CHACKO, KAKKANATTU RUBBERS,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
2. THE COMMERCIAL TAX OFFICER,
3. M/S.M.K.JOHN & COMPANY,
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 32083 OF 2007 T
= = = = = = = = = = = = = = = =
Dated this the 29th October, 2007
J U D G M E N T
Petitioner challenges Ext. P1 notice on the basis
of which the goods were detained by the 1st respondent.
It is mentioned that the goods have been sold to a
person at Thodupuzha and the goods were being
transported to the consignee at Kavana near Vazhakulam.
Petitioner submits that the consignee is also a
registered dealer and he has a branch office at Kavana
and that the goods were being transp;orted to the
Branch. Petitioner also makes reference to the
delivery note which mentions the place to which the
goods were transported.
2. In the light of these documents, prima facie, I
am satisfied that the goods need to be released to the
petitioner. This is for the added reason that the
petitioner is also a registered dealer, so that the
respondents are not prejudiced by such release of the
goods. In view of this the goods will be released to
the petitioner on her executing a bond without
W.P.(C) No. 32083 OF 2007 2
sureties.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-