IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5741 of 2008(H)
1. P. SUHARA,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
2. THE COMMERCIAL TAX OFFICER, MANJERI.
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5741 of 2008
-------------------------------------
Dated: February 18, 2008
JUDGMENT
The consignment of furniture has been detained by Ext.P3 and
the petitioner is called upon to furnish security deposit of
Rs.7345/-. The allegation is one of undervaluation and such
allegation is raised comparing the price in the invoice with the
prevailing market rate. Petitioner contends that the wood was of
inferior quality and that the price declared is correct.
2. The correctness or otherwise of the declaration by the
petitioner is a matter for enquiry. At this stage the question is only
whether the goods detained is pending enquiry. Having regard to
the fact that the petitioner is a registered dealer, I direct that the
goods detained as per Ext.P3 will be released to the petitioner on
executing a bond for the security amount without sureties.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-