IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2836 of 2008(K)
1. M/S. MIHIR STEELS,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/01/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------------------
W.P.(C) No.2836 of 2008
-------------------------------------------
Dated this the 24th day of January, 2008
JUDGMENT
The petitioner challenges the detention of goods as per
Ext.P5. Certainly, the irregularities noticed call for an
investigation which shall be done by the concerned department.
In the mean time, the petitioner is willing to furnish bank
guarantee for the security demanded for the release of the
goods. This is acceptable and therefore, I order that the goods
detained as per Ext.P5 be released to the petitioner, if they
furnish a bank guarantee for the amount mentioned in Ext.P5.
This shall be without prejudice to the right of the department to
continue the adjudication.
ANTONY DOMINIC, JUDGE
csl