High Court Kerala High Court

S.Kumara Pillai vs Intelligence Inspector on 28 September, 2007

Kerala High Court
S.Kumara Pillai vs Intelligence Inspector on 28 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28774 of 2007(A)


1. S.KUMARA PILLAI, AGED 69 YEARS,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE INSPECTOR,
                       ...       Respondent

2. INSPECTING ASSISTANT COMMISSIONER,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/09/2007

 O R D E R
                     ANTONY DOMINIC,J
                   ==================
                     W.P.(C)No.28774 of 2007
                  ===================
           Dated this the 28th day of September 2007


                           JUDGMENT

The petitioner challenges the detention of the goods as per

Exts.P3 and P4. It is seen that the officer was not satisfied with

the value declared and the explanation offered and therefore the

timber was detained. It is thereupon, this writ petition has been

filed by the petitioner.

Exts.P3 and P4 has been issued demanding security as the

ground of under valuation of timber. Considering the explanation

of the petitioner and the documents to be produced enquiry has

to be completed. The request of the petitioner, in the

meanwhile, is to release the goods on furnishing security.

Accordingly I dispose of the writ petition directing that the

goods detained by Exts.P3 and P4 shall be released to the

petitioner on remitting 50% of the amount demanded in Exts.P3

and P4 and on furnishing bond with sureties, in terms of rules.

ANTONY DOMINIC, JUDGE
dvs