IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27288 of 2008(W)
1. M/S.CHIPPY EXPORTERS & IMPORTERS
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR
... Respondent
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/09/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 27288 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of September, 2008
JUDGMENT
Petitioner challenges Ext.P8, which is a notice issued under
Section 47(2) of the KVAT Act. Learned counsel for the petitioner submits
that the petitioner is prepared to furnish Bank Guarantee for the amount
demanded in Ext.P8. Learned Government Pleader does not seriously
oppose the same.
The writ petition is disposed of directing the respondent to
release the goods upon the petitioner furnishing Bank Guarantee for the
amount demanded in Ext.P8. Adjudication process will be completed at the
earliest and at any rate within a period of six weeks from the date of receipt
of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb