IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13953 of 2008(J)
1. M/S.KOLLAM ROYAL PARK HOTEL & RESORT
... Petitioner
Vs
1. THE COMMERCIAL TAX INSPECTOR,
... Respondent
For Petitioner :SRI.K.J.ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/05/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).13953/2008
--------------------
Dated this the 2nd day of May, 2008
JUDGMENT
The goods consigned in favour of the petitioner,
allegedly for the construction of a hotel building
undertaken by the petitioner was detained at Valayar
check post under Ext.P4, requiring the petitioner to
furnish security to the tune of Rs.44,508/-. Same is under
challenge in this writ petition.
I heard learned counsel for the petitioner and the
learned Government Pleader. In my view, the
adjudication of the reasons for detention is necessary. In
the meanwhile goods could be released on condition.
In the result, writ petition is disposed of directing
the respondent to release the goods detained under
Ext.P4, on the petitioner furnishing a bank guarantee or
producing the fixed deposit receipt for the amount which
is mentioned under Ext.P4. Immediately on furnishing
such security, goods shall be released to the petitioner.
W.P.(C).13953/2008
2
The adjudication proposed under Ext.P4 shall be
completed within a period of three months from the date
of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs