High Court Kerala High Court

M/S.General Glass Traders vs State Of Kerala on 6 October, 2009

Kerala High Court
M/S.General Glass Traders vs State Of Kerala on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7168 of 2007(C)


1. M/S.GENERAL GLASS TRADERS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. INTELLIGENCE INSPECTOR,

3. COMMERCIAL SALES TAX OFFICER,

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/10/2009

 O R D E R
                       ANTONY DOMINIC, J.
             ---------------------------------------------------
                  W.P.(C) NO.7168 OF 2007 (C)
            ----------------------------------------------------
           Dated this the 6th day of October, 2009

                           J U D G M E N T

Government Pleader takes notice for R3.

2. Detention of goods as per Ext.P8 ie challenged in this writ

petition. At the stage of admission this court passed an interim

order dated 2.3.2007 directing release of the goods on the

petitioner furnishing bank guarantee. It is submitted that the

goods were released on furnishing bank guarantee and

adjudication is to be completed.

Taking into account the above the writ petition is disposed of

directing that if adjudication on the detention pursuant to Ext.P8 is

still not completed, the second respondent shall complete the

same with notice to the petitioner.

(ANTONY DOMINIC)
JUDGE
vi/