IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 29.4.2011
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.11879 of 2011
M/S.NHC ENTERPRISES [ PETITIONER ]
REP. BY ITS PROPRIETOR MR.DINESH EKNATH
NO.36 OLD JAGUTI COLONY
KATOL ROAD NAGPUR.
Vs
1 THE COMMERCIAL TAX OFFICER [ RESPONDENT ]
ROVING SQUAD II, ENFORCEMENT (CENTRAL)
CHENNAI 6.
Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Certiorarified Mandamus to quash the impugned order in G.D.No.140/RS-II/C/2010-11 QUASH the impugned proceedings dated 18.02.2011 and further direct the respondent to release the goods.
For petitioner : Mr.V.Sundareswaran
For respondents : Mr.R.Mahadevan
AGP (T)
O R D E R
Mr.R.Mahadevan, the learned Additional Government Pleader, takes notice for the respondent.
At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that even though the prayer in the writ petition is for a larger relief, it would suffice, if the goods in
M.JAICHANDREN J.,
question, seized by the respondent, are released on payment of the tax amounting to Rs.22,87,000/-. However, it would be open to the petitioner to file a revision petition against the impugned order of the respondent, dated 18.2.2011, before the appropriate authority, in the manner known to law, within fifteen days from today.
The writ petition is ordered accordingly. No costs. Connected M.P.Nos.1, 2 and 3 of 2011 are closed.
29.4.2011
lan
Index : Yes/No
Internet : Yes/No
Note: Issue order copy on 29.4.2011
To:
THE COMMERCIAL TAX OFFICER
ROVING SQUAD II ENFORCEMENT(CENTRAL)
CHENNAI 6.
Writ Petition No.11879 of 2011