High Court Kerala High Court

A.S.Daniel vs Intelligence Inspector on 22 April, 2008

Kerala High Court
A.S.Daniel vs Intelligence Inspector on 22 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13503 of 2008(G)



1. A.S.DANIEL
                      ...  Petitioner

                        Vs

1. INTELLIGENCE 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.13503 OF 2008
                  -------------------------------------------
              Dated this the 22nd day of April, 2008


                              JUDGMENT

Since the petitioner is a registered dealer and having

regard to the nature of allegations, this writ petition is disposed

of directing the first respondent to release the goods on the

petitioner depositing 50% of the security amount in cash and on

furnishing simple bond without surety for the balance 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.