IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37203 of 2007(D)
1. SANTHOSH.K. ,GEAR TECH ELECTRIC
... Petitioner
Vs
1. THE COMMERCIAL TAX INSPECTOR
... Respondent
2. THE COMMERCIAL TAX OFFICER-1
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2007
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 37203 of 2007
-------------------------------------
Dated: December 17, 2007
JUDGMENT
The detention of goods as per Ext.P6 is under challenge in
this writ petition. In view of the irregularities noticed, I am
satisfied that this case calls for an enquiry.
2. In as much as the request of the petitioner for release of
the goods as per Ext.P6 is concerned, petitioner offers bank
guarantee to be furnished for the security demanded. In view of
this, I see no justification for continuing the detention now ordered.
3. Accordingly there will be a direction that subject to the
right of the respondent to continue enquiry in respect of the goods
detained under the provisions of the KVAT Act, the goods detained
shall be released to the petitioner on furnishing bank guarantee for
the full amount mentioned in Ext.P6.
ANTONY DOMINIC, JUDGE
mt/-