IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33689 of 2006(I)
1. M.SHAHUL HAMMED, S/O. NOOHUKHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SUPERINTENDENT,
4. THE SALES TAX OFFICER,
For Petitioner :SRI.R.SATISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :07/07/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 33689 of 2006
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 7th day of July, 2009
JUDGMENT
The prayer in the Writ Petition is, to release the petitioner on
furnishing security to the satisfaction of the second respondent, who
passed orders to cause the petitioner to be arrested and detained in
the civil prison, pursuant to the steps taken under the Kerala Revenue
Recovery Act.
2. When the matter came up for consideration before this Court,
earlier on 19.12.2006, an interim order was passed ordering release of
the petitioner, on furnishing Bank guarantee for a sum of Rs.3 lakhs,
which accordingly was satisfied by the petitioner. The learned counsel
for the petitioner submits that, absolutely no amount is due from the
petitioner to the respondents under any head and hence that the Bank
Guarantee already furnished might be ordered to be released.
3. The learned Government Pleader, on instructions, submits that
the enquiry revealed that, no amount is due from the petitioner to the
Government or Department under any head and that the Bank
Guarantee furnished by the petitioner can be ordered to be released.
4. In the above facts and circumstances, the second respondent
is directed to return the Bank Guarantee furnished by the petitioner,
pursuant to the interim order dated 19.12.2006 passed by this Court in
WP (C) No. 33689 of 2006
: 2 :
the above Writ Petition. Appropriate steps shall be taken in this regard
and the Bank guarantee shall be returned as expeditiously as possible,
at any rate, within two weeks, from the date of receipt of a copy of this
judgment.
The Writ Petition is disposed of as above.
P. R. RAMACHANDRA MENON, JUDGE
kmd