High Court Kerala High Court

Madathil Timbers vs The Intelligence Inspector Squad … on 3 April, 2007

Kerala High Court
Madathil Timbers vs The Intelligence Inspector Squad … on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 380 of 2007(T)


1. MADATHIL TIMBERS,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :03/04/2007

 O R D E R
                      K.BALAKRISHNAN NAIR, J.

                         ---------------------------

                      W.P. (C) No.380 of 2007 &

                       W.P.(C) No.2244 of 2006

                         --------------------------

               Dated this the 3rd day of April,  2007.


                                 JUDGMENT

The petitioners in these writ petitions challenge the notices

issued under Section 47(2) of the Kerala Value Added Tax Act,

2003. The goods were released pursuant to the interim orders of

this Court. Therefore, the Intelligence Officer or the Commercial

Tax Officer (Enquiry), as the case may be, shall finalize the

proceedings initiated by issuing the notices under Section 47(2)

of the KVAT Act within two months from the date of production of

a copy of this judgment.

The writ petitions are disposed of as above.

K.BALAKRISHNAN NAIR,

Judge

vns.