IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20233 of 2009(Y)
1. THYSSENKRUPP ELEVATOR (INDIA)PVT.LTD.
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR AND ANR.
... Respondent
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :17/07/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.C. No. 20233 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 17th day of July 2009.
JUDGMENT
The grievance of the petitioner is that, the goods
transported by the petitioner in the Vehicle bearing No. KL-41-
924, have been illegally detained by the respondent from
10.07.2009, leading to Ext. P1 notice under Section 47(2) of the
KVAT Act, asking to furnish security to the tune of Rs.1,48,365/-.
The learned counsel for the petitioner submits that, the
incriminating circumstances pointed out in Ext.P1 are quite
wrong and unfounded and the goods were accompanied by a
‘Delivery Chalan’, which contains all the details and there is
absolutely no rhyme or reason for insisting for a ‘Delivery Note’.
It is further pointed out that, the stipulation made by the
respondent as to the absence of proof to establish the existence
of a branch at Trivandrum so as to sustain the stock transfer is
stated as dropped.
2. Heard the learned Government Pleader as well, who
submits that as per Rule 58 (18A) of the Rules, ‘Delivery Note’ is
W.P.C. No. 20233 OF 2009
2
a mandatory requirement for transportation of the goods beyond
25Km. In the instant case, since the goods were transported
from Thrissur to Trivandrum, the ‘Delivery Note’ is an essential
document. The learned counsel for the petitioner submits that,
the petitioner shall produce the ‘Delivery Note’ before the
respondent tomorrow itself.
3. Considering the facts and circumstances, the petitioner
is directed to produce the ‘Delivery Note’ before the respondent
tomorrow itself and the respondent is directed to verify the same
and on satisfying the same, the goods as well as the vehicle
detained pursuant to Ext.P1 shall be released forthwith, on
condition that the petitioner executes a ‘self bond’ for the value
shown in Ext.P1. This will be without prejudice to the right of
the respondent to pursue the adjudication proceedings, which
shall be finalized within 2 months from the date of receipt of a
copy of this judgment.
P.R.RAMACHANDRA MENON
JUDGE
kkms/