High Court Kerala High Court

M/S. Mihir Steels vs The Intelligence Inspector on 24 January, 2008

Kerala High Court
M/S. Mihir Steels vs The Intelligence Inspector on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2836 of 2008(K)


1. M/S. MIHIR STEELS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/01/2008

 O R D E R
                   ANTONY DOMINIC, J.
                  -------------------------------------------
                    W.P.(C) No.2836 of 2008
                 -------------------------------------------
             Dated this the 24th day of January, 2008



                             JUDGMENT

The petitioner challenges the detention of goods as per

Ext.P5. Certainly, the irregularities noticed call for an

investigation which shall be done by the concerned department.

In the mean time, the petitioner is willing to furnish bank

guarantee for the security demanded for the release of the

goods. This is acceptable and therefore, I order that the goods

detained as per Ext.P5 be released to the petitioner, if they

furnish a bank guarantee for the amount mentioned in Ext.P5.

This shall be without prejudice to the right of the department to

continue the adjudication.

ANTONY DOMINIC, JUDGE
csl