IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18175 of 2008(L)
1. M/S.SREE KRISHNA HALL MARKING CENTRE
... Petitioner
Vs
1. COMMISSIONER AND ANOTHER
... Respondent
For Petitioner :SRI.SOJAN JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/06/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.18175 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of June, 2008
JUDGMENT
Petitioner challenges Ext.P3. Ext.P3 is a notice issued under
Section 47(2) of the Kerala Value Added Tax Act. Learned counsel for the
petitioner submits that the goods may be released to the petitioner on
furnishing bank guarantee.
2. Heard Government Pleader also.
The writ petition is disposed of directing that if the petitioner
furnishes bank guarantee for the security demanded in Ext.P3 to the
satisfaction of the second respondent, the goods will be released to the
petitioner forthwith. The adjudication will be completed as expeditiously
as possible, at any rate within six weeks from the date of production of a
copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb