IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13503 of 2008(G)
1. A.S.DANIEL
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR
... Respondent
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------------------------
W.P(C).No.13503 OF 2008
-------------------------------------------
Dated this the 22nd day of April, 2008
JUDGMENT
Since the petitioner is a registered dealer and having
regard to the nature of allegations, this writ petition is disposed
of directing the first respondent to release the goods on the
petitioner depositing 50% of the security amount in cash and on
furnishing simple bond without surety for the balance security
amount, along with copy of the certificate of registration issued
to the petitioner under the KVAT Act. The file will be referred
for adjudication after release of goods.
Sd/-
C.N.RAMACHANDRAN NAIR,
Judge
kkb.