IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 380 of 2007(T)
1. MADATHIL TIMBERS,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR SQUAD NO.I,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.M.C.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :03/04/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
---------------------------
W.P. (C) No.380 of 2007 &
W.P.(C) No.2244 of 2006
--------------------------
Dated this the 3rd day of April, 2007.
JUDGMENT
The petitioners in these writ petitions challenge the notices
issued under Section 47(2) of the Kerala Value Added Tax Act,
2003. The goods were released pursuant to the interim orders of
this Court. Therefore, the Intelligence Officer or the Commercial
Tax Officer (Enquiry), as the case may be, shall finalize the
proceedings initiated by issuing the notices under Section 47(2)
of the KVAT Act within two months from the date of production of
a copy of this judgment.
The writ petitions are disposed of as above.
K.BALAKRISHNAN NAIR,
Judge
vns.