IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35461 of 2007(V)
1. M/S ROYAL MOTORS,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 35461 OF 2007 (V)
= = = = = = = = = = = = = =
Dated this the 30th November, 2007
J U D G M E N T
The prayer in this writ petition is to release forthwith the
goods consigned to the petitioners as per Ext. P1. The irregularity
noticed in Ext. P2 is the variation in the declared price and the
M.R.P. Petitioner contends that irrespective of the M.R.P. declared
the actual sale price is much lower. This is a matter of evidence and
proof and as at present I am not in a position to say that the
suspicion of tax evasion entertained by the authorities is untenable.
For this reason I am not inclined to direct the release of the goods
as sought for by the petitioner.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-