IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31042 of 2007(U)
1. BHARTI AIRTEL LIMITED,
... Petitioner
Vs
1. THE INSPECTOR,
... Respondent
2. ASSISTANT COMMISSIONER
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/10/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).31042/2007
--------------------
Dated this the 19th day of October, 2007
JUDGMENT
The optical fibre telephone cables transported
by the petitioner has been detained at the check post by
Ext.P2. The only contention is that the number of the
vehicle in which the goods were transported and the
vehicle number mentioned in the invoice are different
and hence the vehicle was detained at the check post.
Moreover, objection has been raised that the petitioner is
not a registered dealer.
2. Certificate of registration is produced by the
petitioner as Ext.P1. There is discrepancy in the number of
the vehicle that has been transported by the petitioner.
Actually as the vehicle in which the goods were originally
consigned had broken down, the goods had to be
transported in another lorry. In view of the aforesaid
situation, I see no justification to continue the detention of
the goods. In view of this, I dispose of this writ petition
with a direction to the first respondent that the goods
covered by Ext.P2 notice shall be released to the petitioner
W.P.(C).31042/2007
2
on he executing a bond without sureties. Enquiry as
provided in the Act will continue.
ANTONY DOMINIC
Judge
mrcs