High Court Kerala High Court

Crompton Greaves Limited vs Intelligence Inspector on 7 November, 2008

Kerala High Court
Crompton Greaves Limited vs Intelligence Inspector on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32947 of 2008(V)


1. CROMPTON GREAVES LIMITED, 300-6,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE INSPECTOR, SQUAD NO.1,
                       ...       Respondent

2. INTELLIGENCE OFFICER, SQUAD NO.1,

                For Petitioner  :SRI.JOSEPH JERARD SAMSOM RODRIGUES

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :07/11/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                  W.P.C. NO. 32947 OF 2008 V
                  --------------------------------------
                 Dated this the 7th November, 2008

                            JUDGMENT

After arguing for some time, learned counsel for petitioner

sought permission to furnish Bank Guarantee for release of the

goods. I heard the learned Government Pleader also. The Writ

Petition is disposed of directing that upon the petitioner

furnishing Bank Guarantee for the amount demanded in

Ext.P12, the goods will be released to the petitioner forthwith. It

is further ordered that the adjudication will be completed at the

earliest and, at any rate, within a period of two months from the

date of receipt of a copy of this Judgment. If the petitioner

prefers a petition for transferring the adjudication proceedings to

Ernakulam, the first respondent will consider and take a decision

thereon within two weeks from the date of filing of the petition.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //

PS to Judge