IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18680 of 2008(W)
1. M/S.FASHION MARBLES AND GRANITES CO.LTD
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 18680 OF 2008 W
--------------------------------------
Dated this the 20th June, 2008
JUDGMENT
Petitioner challenges Ext.P3. Ext.P3 is a notice issued
under Section 47(2) of the Kerala Value Added Tax Act, 2003.
I am not inclined to grant unconditional order. However, I feel
that the goods can be ordered to be released by furnishing Bank
Guarantee to the satisfaction of the third respondent. Learned
Government Pleader also does not seriously oppose to this
course. Accordingly, there will be a direction to the third
respondent to release the goods covered by Ext.P3 upon the
petitioner furnishing Bank Guarantee to the satisfaction of the
third respondent, for the amount demanded in Ext.P3. The
adjudicating process will be completed in accordance with law.
I make it clear that I have not pronounced on the merits of the
matter and I leave open all the contentions of the petitioner.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge