High Court Kerala High Court

M/S.Maheswari Global Impex vs The Intelligence Inspector on 23 May, 2007

Kerala High Court
M/S.Maheswari Global Impex vs The Intelligence Inspector on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14930 of 2007(B)


1. M/S.MAHESWARI GLOBAL IMPEX,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,

3. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :23/05/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR,J.

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

                       WP(C) No. 14930 OF 2007 B

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

                 Dated, this the 23rd day of May, 2007




                                J U D G M E N T

Heard counsel for the petitioner and the Government Pleader.

Since goods retained are obviously for sale and petitioner is a

registered dealer, there will be direction to the first respondent to

release the goods on petitioner depositing rupees one lakh fifty

thousand towards security and on furnishing copy of the certificate

of registration issued under the VAT Act certified to be true by

second respondent. Goods will be released only after preparing

inventory of the goods to enable the first respondent to adjudicate

the case. Adjudication will be completed after hearing the petitioner

within two months from the date of release of goods.

W.P. is disposed of as above.

Issue photocopy today itself.

Sd/-

(C.N.RAMACHANDRAN NAIR, JUDGE)