High Court Kerala High Court

M.K. Steels vs Intelligence Inspector on 10 February, 2010

Kerala High Court
M.K. Steels vs Intelligence Inspector on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4277 of 2010(H)


1. M.K. STEELS,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE INSPECTOR, SQUAD NO.VII,,
                       ...       Respondent

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :10/02/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
                   ---------------------------
                       W.P(C) No.4277 of 2010-H
                  ----------------------------
            Dated this the 10th day of February, 2010.

                           J U D G M E N T

The goods transported by the petitioner were intercepted by the

respondent, issuing Ext.P4 notice under Section 47(2) of the KVAT

Act, suspecting evasion of tax and demanding security deposit as

specified therein, which is subjected to challenge this Writ Petition.

2. Heard the learned Government Pleader as well.

3. The learned counsel for the petitioner submits that the

defects noted in Ext.P4 are rather ‘technical’ in nature and the

position has already been explained by filing Ext.P5 before the

respondent. The learned Government Pleader, however, vehemently

opposes the reliefs prayed for, contending that the defects noted in

Ext.P3 are very much serious and cannot be taken as ‘technical’ or

‘casual’.

3. Considering the facts and circumstances, this Court finds

that the vehicle as well as the goods belonging to the petitioner

could be released to the petitioner on satisfying 50% of the amount

shown in Ext.P4 and also on executing a ‘simple bond’ for the

W.P(C) No.4277 of 2010-H 2

balance amount. On satisfying the requirement as above, the

vehicle as well as the goods, which form the subject matter of Ext.P4

shall be released to the petitioner forthwith. This will be without

prejudice to the right of the respondent to pursue the adjudication

proceedings, if any, which shall be finalised in accordance with law,

as expeditiously as possible, at any rate within two months from the

date of receipt of a copy of this judgment.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON
JUDGE

ab