High Court Kerala High Court

M/S.Mirc Electronics Ltd vs The Intelligence Inspector And … on 26 August, 2008

Kerala High Court
M/S.Mirc Electronics Ltd vs The Intelligence Inspector And … on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25744 of 2008(M)



1. M/S.MIRC ELECTRONICS LTD.
                      ...  Petitioner

                        Vs

1. THE INTELLIGENCE INSPECTOR AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

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

 Dated :26/08/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No.25744 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 26th day of August, 2008

                                     JUDGMENT

Petitioner has filed Ext.P6 petition for release of the goods.

Learned counsel for the petitioner submits that the goods may be directed to

be released on executing simple bond.

2. I heard learned Government Pleader also.

The writ petition is disposed of directing the first respondent to

consider and take a decision on Ext.P6 in accordance with law within a

period of three days form the date of receipt of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb