IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8717 of 2009(H)
1. M/S.SABARIGIRI RESIDENTIAL SCHOOLS,
... Petitioner
2. M/S.FASHION MARBLES AND GRANITES (P)
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE ASST. COMMISSIONER,
3. THE INTELLIGENCE INSPECTOR,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :18/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 8717 OF 2009 H
````````````````````````````````````````````````````
Dated this the 18th day of March, 2009
J U D G M E N T
Petitioners challenge Ext.P3. Certain irregularities are
noted. They include the allegation that no transporting copy of the
invoice is seen accompanied with the consignment. Petitioners
filed objection.
2. I heard learned counsel for the petitioners Mr.Devan
Ramachandran and learned Government Pleader.
3. After having perused the impugned order, I do not think
the petitioner has made out a case for interfering with the demand
for security. But, if the second petitioner furnishes bank guarantee
for the amount demanded, the goods will be released forthwith to
the first petitioner. The adjudication will be completed within two
months from the date of receipt of a copy of this judgment
untrammeled by anything stated in the judgment.
Writ petition is disposed of as above.
(K.M.JOSEPH, JUDGE)
aks