IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35930 of 2008(B)
1. T.G.THOMAS, SHAIJU RUBBERS,
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR,
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/12/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 35930 OF 2008 B
````````````````````````````````````````````````````
Dated this the 5th day of December, 2008
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader.
2. Petitioner is aggrieved by Ext.P7. Ext.P7 is issued
under section 47(2) of the KVAT Act. Petitioner has preferred
Ext.P10 seeking release of the goods and vehicle without insisting
on any security deposits.
Writ petition is disposed of directing the respondent to
consider and take a decision on Ext.P10 in accordance with law
within 24 hours on receipt of a copy of this judgment, after hearing
the petitioner also, for which the petitioner or his representative
may be present before the respondent at 11 a.m. on 6.12.2008.
(K.M.JOSEPH, JUDGE)
aks