IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2200 of 2008(J)
1. M/S.WHIRLPOOL OF INDIA LTD., M.G.ROAD,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. COMMERCIAL TAX INSPECTOR, COMMERCIAL
3. ASSISTANT COMMISSIONER (ASSMT),
For Petitioner :SMT.K.LATHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 2200 OF 2008 J
=====================
Dated this the 18th day of January, 2008
J U D G M E N T
Bed sheets apparently brought for sales promotion
purposes is detained as per Ext.P2. Petitioner submits that on
earlier occasion Ext.P3 Form 16 was issued, and on this occasion
for no reason, the respondents are keeping the request pending
and Ext.P4 is stated to be the request.
2. Although the irregularities noticed will certainly justify
an enquiry into the allegations, there is no warrant for the
continued detention of the bed sheets. Therefore, I direct that if
the petitioner furnishes a bond without sureties, the bed sheets
detained as per Ext.P2 shall be released.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp