IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31904 of 2007(W)
1. S.SELVARAJ, PROPRIETOR,
... Petitioner
Vs
1. COMMERCIAL TAX INSPECTOR,
... Respondent
2. COMMERCIAL TAX OFFICER,
3. THE INSPECTING ASSISTANT COMMISSIONER,
4. GOVERNMENT OF KERALA REPRESENTED
For Petitioner :SRI.C.K.SREEJITH
For Respondent :SRI.P.BENNY JOSEPH
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 31904 OF 2007 W
= = = = = = = = = = = = = = = =
Dated this the 4th January, 2008
J U D G M E N T
Ext. P6 notice detaining goods is under challenge. It is a fact
that the petitioner who is the consignor and the additional 5th
respondent, a consignee are not registered dealers. They have not
furnished the security demanded also. If that be so, release of the
goods pending adjudication may not be proper.
2. In view of this, I direct that the adjudication following Ext.
P6 shall be completed by the competent officer of the department
as expeditiously as possible, at any rate within 3 weeks of
production of a copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-