IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16128 of 2008(T)
1. A.M.ABDUL HAMEED, PROPRIETOR,
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR,
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/05/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 16128 OF 2008 T
--------------------------------------
Dated this the 30th May, 2008
JUDGMENT
Petitioner is aggrieved by Ext.P5 notice issued under
Section 47(2) of the Kerala Value Added Tax Act. He seeks a
direction to release the goods detained. Counsel for petitioner
submits that the petitioner has not filed any objection to Ext.P5.
Heard the learned Government Pleader also. I feel that this is a
case where the petitioner should be permitted to file objections
and a decision should be ordered to be taken on the same by the
respondent. Having regard to the urgency pleaded by the
counsel for petitioner, the Writ Petition is disposed of as
follows:
If the petitioner files objection to Ext.P5 which, the learned
counsel for petitioner submits, will be done by 2.6.2008 before
the respondent, the respondent will consider and take a decision
thereon in accordance with law, as early as possible and, at any
rate, within one week from the date of receipt of the objection.
WPC. 16128/08 T 2
Petitioner or his representative shall be present before the
respondent on 2.6.2008 at 11 A.M. along with the objection, and
a decision shall be taken by the respondent as aforesaid, after
affording an opportunity of being heard to the petitioner.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge.