High Court Kerala High Court

M/S.Godrej & Boyce Mfg.Co.Ltd vs The Intelligence Inspector on 14 August, 2008

Kerala High Court
M/S.Godrej & Boyce Mfg.Co.Ltd vs The Intelligence Inspector on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23299 of 2005(W)


1. M/S.GODREJ & BOYCE MFG.CO.LTD.,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

2. THE INTELLIGENCE OFFICER,

3. THE MANAGER,CENTRAL BANK OF INDIA,

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

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

 Dated :14/08/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 23299 OF 2005 W
            ````````````````````````````````````````````````````
             Dated this the 14th day of August, 2008

                          J U D G M E N T

Petitioner has approached this Court being aggrieved

by Ext.P12. By Ext.P12, the intelligence officer has issued a

communication to the Manager of the Central Bank of India, the 3rd

respondent, to forward the D.D. for the amount covered by the

bank guarantee at the earliest otherwise the matter has been

reported to the Banking Ombudsman. Case of the petitioner in

brief is as follows. Petitioner is a company which despatched

compressors after repair from Maharashtra by Exts.P1 and P2.

Ext.P3 notice was issued directing security. Petitioner remitted the

amounts under protest. Ext.P4 dated 4.6.2004 is issued by the 2nd

respondent asking the petitioner to appear on 14.6.2004, with

books of account and later the hearing was adjourned to 9.7.2004.

On 1.7.2004 the 2nd respondent again directed the 3rd respondent

to renew the bank guarantee for one year. It was renewed by

Ext.P8 letter. Thereafter, on 9.7.2004, according to the petitioner,

he appeared before the 2nd respondent as directed in Ext.P5 and

WPC.23299/08
: 2 :

the 2nd respondent verified the books of account and at the time of

hearing, the petitioner submitted Ext.P7 letter explaining the

details of goods detained by Ext.P3. The 2nd respondent again

issued Ext.P9 notice directing the petitioner to appear before him

on 8.7.2005 with books of account. On the same day, the 2nd

respondent issued Ext.P10 directing the 3rd respondent to renew

the bank guarantee which was duly complied with as evident by

Ext.P13. Petitioner filed Ext.P7 reply to the 2nd respondent

pointing out that he had appeared before him on 9.7.2004 with

books of account and that if any more clarification is required, he

is willing to provide the same on getting information in that regard.

It is while so, Ext.P12 letter is issued.

2. When the matter came up today, learned Government

Pleader, on instructions, submits that by mistake an order came to

be passed on 4.6.2004 without noticing that the petitioner had

been called upon to appear on 9.7.2004 vide Ext.P5 notice.

Learned Government Pleader also submits that the said order was

not communicated and a fresh order will be passed. In such

circumstances, Ext.P12 is quashed and there will be a direction to

WPC.23299/08
: 3 :

the 2nd respondent to consider the matter and take a decision in

accordance with law, after affording an opportunity for hearing to

the petitioner, within a period of two months from the date of

receipt of a copy of this judgment. I am not pronouncing on the

contention relatable to prayer No.(ii) and I leave it open.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE