IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9065 of 2009(C)
1. M/S.WIPRO LIMITED, N.A 28
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR,
... Respondent
2. ASSISTANT COMMISSIONER (ASSMT),
3. THE SYNDICATE BANK, IT CELL, KANNUR
For Petitioner :SRI.JOSEPH KODIANTHARA
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/03/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 9065 of 2009-C
----------------------------------------------
Dated, this the 20th day of March, 2009
J U D G M E N T
I heard learned Sri.Joseph Markose, learned
senior counsel for the petitioner and learned Government
Pleader.
2. After arguing the matter for some time the
learned counsel for the petitioner submitted that the goods
may be released on furnishing bank guarantee.
3. The writ petition is disposed of directing that if
the petitioner furnishes bank guarantee for the amount
demanded in Ext.P5, the goods will be released to the
petitioner forthwith. Enquiry will be concluded within two
months of production of a copy of this judgment.
(K.M.JOSEPH)
JUDGE.
MS