High Court Kerala High Court

Dominic C.A vs Sales Tax Inspector on 20 August, 2008

Kerala High Court
Dominic C.A vs Sales Tax Inspector on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25141 of 2008(R)



1. DOMINIC C.A.
                      ...  Petitioner

                        Vs

1. SALES TAX INSPECTOR, INTELLIGENCE
                       ...       Respondent

                For Petitioner  :SRI.C.J.XAVIER

                For Respondent  : No Appearance

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

 Dated :20/08/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No.25141 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 20th day of August, 2008

                                     JUDGMENT

Petitioner challenges Exts.P1 and P2. Ext. P1 is a notice issued

under Section 69(1) of the KVAT Act and Ext.P2 is a notice issued under

Section 47(2) of the KVAT Act. Petitioner has preferred Ext.P3 objection

against Ext.P2. According to him, the goods which are detained are old

goods. Learned counsel for the petitioner submits that the petitioner is

prepared to give Bank Guarantee for the amount demanded and the goods

may be released.

2. Heard learned Government Pleader also.

3. I feel that the goods can be released on furnishing Bank

Guarantee and the adjudication proceedings can be completed at the earliest.

The writ petition is disposed of as follows:

If the petitioner furnishes Bank Guarantee for the amount

demanded in Ext.P2, the goods will be forthwith released to the petitioner.

Adjudication proceedings shall be completed within a period of six weeks

from the date of receipt of a copy of this judgment.




                                                                   (K.M. JOSEPH, JUDGE)

sb

WPC.    2