High Court Kerala High Court

M/S.Chippy Exporters & Importers vs The Intelligence Inspector on 5 September, 2008

Kerala High Court
M/S.Chippy Exporters & Importers vs The Intelligence Inspector on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27288 of 2008(W)



1. M/S.CHIPPY EXPORTERS & IMPORTERS
                      ...  Petitioner

                        Vs

1. THE INTELLIGENCE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

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

 Dated :05/09/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 27288 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 5th day of September, 2008

                                      JUDGMENT

Petitioner challenges Ext.P8, which is a notice issued under

Section 47(2) of the KVAT Act. Learned counsel for the petitioner submits

that the petitioner is prepared to furnish Bank Guarantee for the amount

demanded in Ext.P8. Learned Government Pleader does not seriously

oppose the same.

The writ petition is disposed of directing the respondent to

release the goods upon the petitioner furnishing Bank Guarantee for the

amount demanded in Ext.P8. Adjudication process will be completed at the

earliest and at any rate within a period of six weeks from the date of receipt

of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb