IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13502 of 2008(G)
1. SUPER SECCOLOR SYSTEMS
... Petitioner
Vs
1. COMMERCIAL TAX INSPECTOR
... Respondent
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------------------------
W.P(C).No.13502 OF 2008
-------------------------------------------
Dated this the 22nd day of April, 2008
JUDGMENT
Since the petitioner is a registered dealer and since the
goods are stated to be sent to the supplier as defective, this writ
petition is disposed of directing the first respondent to release
the goods on the petitioner furnishing simple bond without
surety for the security amount, along with copy of the certificate
of registration issued to the petitioner under the KVAT Act. The
file will be referred for adjudication after release of goods.
Sd/-
C.N.RAMACHANDRAN NAIR,
Judge
kkb.