IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28943 of 2007(U)
1. SHIJI M.R.,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 28943 OF 2007
====================
Dated this the 28th day of September, 2007
J U D G M E N T
Petitioner is aggrieved by Ext.P6, by which the goods have
been detained. Learned counsel for the writ petitioner takes
strong exception to the reasons mentioned in Ext.P6 for
detention. I have gone through the reasons assigned in Ext.P6.
At this stage, I do not wish to get into merits of the controversy
raised. But at the same time the goods cannot be allowed to be
detained pending enquiry in pursuance to Ext.P6. Therefore the
appropriate order that could be passed at this stage is only to
direct release of the goods covered by Ext.P6, on the petitioner
furnishing a bond. Thereafter the authority will be entitled to
continue the enquiry as provided for in the statute. It is also
directed that for the purpose of a proper adjudication of the
WPC 28943/07
: 2 :
issue, a mahazar will be prepared and sample also should be
drawn and kept.
With these directions, the writ petition is disposed of.
ANTONY DOMINIC, JUDGE.
Rp