High Court Kerala High Court

M/S. Tvs Interconnect Systems vs The Commercial Tax Inspector on 10 October, 2007

Kerala High Court
M/S. Tvs Interconnect Systems vs The Commercial Tax Inspector on 10 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29649 of 2007(D)


1. M/S. TVS INTERCONNECT SYSTEMS,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX INSPECTOR,
                       ...       Respondent

2. COMMISSIONER OF COMMERCIAL TAXES

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/10/2007

 O R D E R
                  ANTONY DOMINIC, J
                        -------------------
                   W.P.(C). 29649/2007
                       --------------------
          Dated this the 10th day of October, 2007

                       JUDGMENT

The prayer in this writ petition is to quash

Ext.P5 and to direct the first respondent to release the

goods to the petitioner. The goods transported by the

petitioner is detained under Ext.P5. Learned counsel

makes reference on Ext.P3 certificate of registration and

the other documents and it is submitted that there is no

force in the objection raised by the department in Ext.P5.

On the other hand, learned Government Pleader contends

that the ownership certificate do not contain

countersignature and also refers to the contents of Ext.P5.

2. Now as the goods are under detention, I direct

the first respondent to release the goods on the petitioner

furnishing a bond without sureties. The respondents will

thereafter continue the adjudication and decide the matter

after hearing the parties.

Writ petition is disposed of as above.

ANTONY DOMINIC
Judge
mrcs