IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7168 of 2007(C)
1. M/S.GENERAL GLASS TRADERS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. INTELLIGENCE INSPECTOR,
3. COMMERCIAL SALES TAX OFFICER,
For Petitioner :SRI.ANIL S.RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/10/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------------------------------
W.P.(C) NO.7168 OF 2007 (C)
----------------------------------------------------
Dated this the 6th day of October, 2009
J U D G M E N T
Government Pleader takes notice for R3.
2. Detention of goods as per Ext.P8 ie challenged in this writ
petition. At the stage of admission this court passed an interim
order dated 2.3.2007 directing release of the goods on the
petitioner furnishing bank guarantee. It is submitted that the
goods were released on furnishing bank guarantee and
adjudication is to be completed.
Taking into account the above the writ petition is disposed of
directing that if adjudication on the detention pursuant to Ext.P8 is
still not completed, the second respondent shall complete the
same with notice to the petitioner.
(ANTONY DOMINIC)
JUDGE
vi/