Kerala High Court
M/S.Mirc Electronics Ltd vs The Intelligence Inspector And … on 26 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25744 of 2008(M)
1. M/S.MIRC ELECTRONICS LTD.
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR AND ANOTHER
... Respondent
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/08/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.25744 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of August, 2008
JUDGMENT
Petitioner has filed Ext.P6 petition for release of the goods.
Learned counsel for the petitioner submits that the goods may be directed to
be released on executing simple bond.
2. I heard learned Government Pleader also.
The writ petition is disposed of directing the first respondent to
consider and take a decision on Ext.P6 in accordance with law within a
period of three days form the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb