IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4930 of 2008(J)
1. SRI.E.V.ANTONY, PROPRIETOR,
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.E.P.GOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 4930 of 2008
-------------------------------------
Dated: February 11, 2008
JUDGMENT
The detention of goods ordered by Ext.P1 is under challenge.
It would appear that the consignment of rosewood furniture has
been detained on the allegation of undervaluation. Petitioner
submits that the irregularity noticed is negligible and the price
declared is correct and that there was no evasion of tax.
2. With the materials available, this court will not be in a
position to ascertain the correctness of either the irregularity
noticed in Ext.P1 or the assertions made by the learned counsel for
the petitioner. That is a matter for the authorities to enquire and
find out. In the meanwhile if the furniture is to be detained, it will
cause unnecessary loss to the petitioner.
3. Taking into account the fact that the petitioner is a
registered dealer, I direct that the goods detained under Ext.P1 will
WP(C) 4930/08
Page numbers
be released to the petitioner on executing a bond without sureties.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Issue copy today itself.
mt/-