IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31457 of 2007(T)
1. SUPREME TRANSPORT ORGANISATION
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. INTELLIGENCE OFFICER, SQUAD NO.1,
3. COMMERCIAL TAX OFFICER, IIIRD CIRCLE,
4. DEVI SCAN (P) LTD., KUMARAPURAM,
For Petitioner :SRI.C.A.SADASIVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 31457 OF 2007 T
=====================
Dated this the 23rd day of October, 2007
J U D G M E N T
The prayer made in this writ petition is to return the bank
guarantee submitted by the petitioner towards security pursuant
to Ext.P5. At this stage the prayer cannot be granted, as
adjudication pursuant to Ext.P5 has not been completed.
However, I dispose of this writ petition directing that adjudication
pursuant to Ext.P5 shall be completed by the concerned officer,
as expeditiously as possible, at any rate within two months of
receipt of a copy of this judgment. Thereafter, depending upon
the appellate order, orders on the request of the petitioner for
return of bank guarantee shall be considered.
ANTONY DOMINIC, JUDGE.
Rp