IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30312 of 2010(L)
1. M/S.E.V.MATHAI & SONS, KOTHAMANGALAM
... Petitioner
2. JOSE MATHEW, EDAKKATTUKUDIYIL HOUSE,
Vs
1. DEPARTMENT OF COMMERCIAL TAXES, IDUKKI,
... Respondent
2. INTELLIGENCE OFFICER SQUAD NO.1.,
3. SUB INSEPCTOR OF POLICE, THODUPUZHA
For Petitioner :SRI.MOHAN JACOB GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/10/2010
O R D E R
C. K. ABDUL REHIM, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 30312 of 2010
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 8th day of October, 2010
JUDGMENT
It is submitted that in view of the interim order
passed by this Court on 1-10-2010, the goods as well as the
vehicle, which was detained pursuant to Ext.P4 notice, has
already been released. What remains is finalization of
enquiry, as contemplated under section 47 of the the Kerala
Value Added Tax Act, 2003.
2. Under the above circumstances, the writ petition is
disposed of directing the competent authority to finalize the
enquiry, after affording an opportunity of hearing to the
petitioners, as early as possible, at any rate within a period
of one month from the date of receipt of a copy of this
judgment.
C. K. ABDUL REHIM,
JUDGE.
mn.