IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2470 of 2008()
1. M/S SIEMENS LIMITED, K.G.OXFORD BUSINESS
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
For Petitioner :SRI.JOSE JOSEPH
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :19/12/2008
O R D E R
J.B.KOSHY, Ag.CJ & THOMAS P.JOSEPH, J.
================================
W.A.No.2470 of 2008
===============================
Dated this the 19th day of December, 2008.
J U D G M E N T
KOSHY, Ag.CJ.
Appellant/petitioner transported machinery. It was
detained as delivery note, Form 15, had not accompanied the
consignment. According to the appellant/petitioner, machinery
was transported only for demonstration. That contention was not
prima facie accepted by the authorities. Adjudication is still
pending. Rs.22,00,000/- was demanded as security deposit for
releasing the vehicle pending adjudication. In these
circumstances, we direct that if the appellant/petitioner deposits
1/3 of the amount demanded and furnishes bond for the balance
amount, the machinery shall be released to the
appellant/petitioner subject to the result of the adjudication.
Writ appeal is disposed of accordingly.
J.B.KOSHY, ACTING CHIEF JUSTICE
THOMAS P.JOSEPH, JUDGE
bkn/-