High Court Kerala High Court

P. Suhara vs The Intelligence Inspector on 18 February, 2008

Kerala High Court
P. Suhara vs The Intelligence Inspector on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5741 of 2008(H)


1. P. SUHARA,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER, MANJERI.

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2008

 O R D E R
                                ANTONY DOMINIC, J.

                 ------------------------------------

                               W.P.(C) 5741  of  2008

                -------------------------------------

                             Dated: February 18, 2008



                                       JUDGMENT

The consignment of furniture has been detained by Ext.P3 and

the petitioner is called upon to furnish security deposit of

Rs.7345/-. The allegation is one of undervaluation and such

allegation is raised comparing the price in the invoice with the

prevailing market rate. Petitioner contends that the wood was of

inferior quality and that the price declared is correct.

2. The correctness or otherwise of the declaration by the

petitioner is a matter for enquiry. At this stage the question is only

whether the goods detained is pending enquiry. Having regard to

the fact that the petitioner is a registered dealer, I direct that the

goods detained as per Ext.P3 will be released to the petitioner on

executing a bond for the security amount without sureties.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-