IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28774 of 2007(A)
1. S.KUMARA PILLAI, AGED 69 YEARS,
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR,
... Respondent
2. INSPECTING ASSISTANT COMMISSIONER,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.S.MANU
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.28774 of 2007
===================
Dated this the 28th day of September 2007
JUDGMENT
The petitioner challenges the detention of the goods as per
Exts.P3 and P4. It is seen that the officer was not satisfied with
the value declared and the explanation offered and therefore the
timber was detained. It is thereupon, this writ petition has been
filed by the petitioner.
Exts.P3 and P4 has been issued demanding security as the
ground of under valuation of timber. Considering the explanation
of the petitioner and the documents to be produced enquiry has
to be completed. The request of the petitioner, in the
meanwhile, is to release the goods on furnishing security.
Accordingly I dispose of the writ petition directing that the
goods detained by Exts.P3 and P4 shall be released to the
petitioner on remitting 50% of the amount demanded in Exts.P3
and P4 and on furnishing bond with sureties, in terms of rules.
ANTONY DOMINIC, JUDGE
dvs