IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7192 of 2008(F)
1. M/S.FASHION MARBLES AND GRANITES COMPANY
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE ASSISTANT COMMISSIONER, SPECIAL
3. THE COMMERCIAL TAX INSPECTOR,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/03/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =No. 7192 OF 2008 F
= = = = = = = = = = = = = = = =
Dated this the 4th March, 2008
J U D G M E N T
By Exts. P3 and P4, a consignment of granite was detained at
the check post and the irregularity noticed is regarding the quantity
transported. It is in view of this, the consignment was detained and
security has been demanded from the petitioner.
2. In order to resolve the issue an ascertainment of the
actual quantity transported by the petitioner is what is called for.
Various suggestions were considered and finally the learned Govt.
Pleader today submits that the respondents themselves will make
arrangements for measuring the actual quantity.
3. Accordingly, I dispose of this writ petition with the
following directions:
That the 3rd respondent shall arrange for measuring the
quantity of the granite transported by the petitioner and detained as
per Exts. P3 and P4. This shall be done with notice to the petitioner
W.P.(C) No. 7192 OF 2008
– 2 –
and as expeditiously as possible, at any rate within a week of
production of a copy of this judgment. Thereafter, depending upon
the quantity so assessed, further orders on the request for the
release of the consignment can be passed by the 3rd respondent
himself.
ANTONY DOMINIC
JUDGE
jan/-