High Court Kerala High Court

Jaffar Usman vs The Intelligence Inspector on 1 December, 2007

Kerala High Court
Jaffar Usman vs The Intelligence Inspector on 1 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35653 of 2007(T)


1. JAFFAR USMAN, S/O V.USMAN,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2007

 O R D E R
                         ANTONY DOMINIC, J.
                     ------------------------------------------
                      W.P.(C)NO.35653 OF 2007 - T
                     ------------------------------------------
               Dated this the 1st day of December, 2007.

                                 JUDGMENT

Detention of the goods as per Ext.P3 notice is under

challenge. Going by the irregularities noticed by the officers and

also the fact that the petitioner is not a dealer registered in

Kerala, I am not persuaded to pass the order sought for

directing release of the goods. However, if the petitioner furnishes

Bank guarantee for the security amount demanded in Ext.P3 notice

of detention, the goods and the vehicle will be released to the

petitioner subject to further adjudication in terms of provisions of

the Act.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

cl

.

2

.

3