High Court Kerala High Court

Mr.Shahul Hameed vs The Intelligence Inspector on 5 November, 2008

Kerala High Court
Mr.Shahul Hameed vs The Intelligence Inspector on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13873 of 2007(B)


1. MR.SHAHUL HAMEED, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.PREMJIT NAGENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/11/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.13873 of 2007
              ----------------------------------------------
                  Dated 5th November, 2008.

                          J U D G M E N T

Petitioner approached this court aggrieved by Ext.P3

notice. It is submitted that pursuant to the interim order dated

2.5.2007, the goods have been released. There will be a direction

to the competent authority to finalize the proceedings, if not

already finalized, with notice to the petitioner, within three

months from the date of production of a copy of the judgment.

The fate of the steps taken by the petitioner pursuant to the

interim order will depend on the action thus taken by the

competent authority.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.13873 of 2007

———————————————-

J U D G M E N T

Dated 5th November, 2008.