IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4201 of 2008(A)
1. S.KUMARA PILLAI, AGED 69 YEARS,
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR,
... Respondent
2. INSPECTING ASSISTANT COMMISSIONER,
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/02/2008
O R D E R
ANTONY DOMINIC,J.
W.P.(C)NO. 4201 of 2008.
DATED THIS THE 8th DAY OF FEBRUARY 2006
JUDGMENT
The petitioner is a registered dealer. A consignment of
imported timber has been detained by Ext.P1 on the allegation
of undervaluation. The petitioner submits that undervaluation
indicated is quantified on the value as per circular No.41/06 and
50/06. While, according to the petitioner, the rates indicated
therein is totally unrealistic, the learned Government Pleader
defends the action by stating that the market value is much more
than what is indicated in the circular. It is also stated that the
fixation of value in the circular has been done with the
concurrence of dealers like the petitioner.
Be that as it may, I feel that this is a matter for enquiry.
Pending such enquiry, I do not think it necessary that the goods
have to be continued under detention, especially as the
petitioner is a registered dealer. Therefore, I direct that if the
petitioner executes the bond without sureties, the respondents
W.P.(C)NO.4201/2008 -2-
shall release the goods to the petitioner subject to enquiry and
adjudication. The writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
ks.
K.R.UDAYABHANU,J.
===================
CRL.A.NO. OF 200
JUDGMENT
DATE: ……2006
=====================