High Court Kerala High Court

M/S. Naveen Traders vs The Intelligence Inspector on 17 March, 2008

Kerala High Court
M/S. Naveen Traders vs The Intelligence Inspector on 17 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8543 of 2008(P)


1. M/S. NAVEEN TRADERS
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.K.J.ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/03/2008

 O R D E R
                         ANTONY DOMINIC, J.

                     ==================
                     W.P.(C) NO. 8543 OF 2008-P
                     ==================

               Dated this the 17th day of March, 2008

                            J U D G M E N T

The detention of vitrified tiles as per Ext.P5 is under challenge.

The irregularity noticed is that the delivery note accompanied did not

carry office seal. It is also stated that the name and address of the

consignee was not duly filled. In my view, though the matter justifies

an investigation into the irregularities noticed, considering the nature

of the irregularities and also the fact that the petitioner is a

registered dealer, I do not think it necessary to continue

adjudication of the goods.

2. Accordingly, I direct that on the petitioner executing a

bond without sureties, the goods detained as per Ext.P5 shall be

released subject to adjudication in terms of the Act.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp