IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29649 of 2007(D)
1. M/S. TVS INTERCONNECT SYSTEMS,
... Petitioner
Vs
1. THE COMMERCIAL TAX INSPECTOR,
... Respondent
2. COMMISSIONER OF COMMERCIAL TAXES
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/10/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C). 29649/2007
--------------------
Dated this the 10th day of October, 2007
JUDGMENT
The prayer in this writ petition is to quash
Ext.P5 and to direct the first respondent to release the
goods to the petitioner. The goods transported by the
petitioner is detained under Ext.P5. Learned counsel
makes reference on Ext.P3 certificate of registration and
the other documents and it is submitted that there is no
force in the objection raised by the department in Ext.P5.
On the other hand, learned Government Pleader contends
that the ownership certificate do not contain
countersignature and also refers to the contents of Ext.P5.
2. Now as the goods are under detention, I direct
the first respondent to release the goods on the petitioner
furnishing a bond without sureties. The respondents will
thereafter continue the adjudication and decide the matter
after hearing the parties.
Writ petition is disposed of as above.
ANTONY DOMINIC
Judge
mrcs