Kerala High Court
T. Komudurai vs The Intelligence Officer on 15 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32413 of 2005(H)
1. T. KOMUDURAI, PROPRIETOR,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
For Petitioner :SRI.K.J.ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :15/01/2009
O R D E R
HARUN-UL-RASHID,J.
---------------------------
W.P.(C).NO.32413 OF 2005
----------------------------
DATED THIS THE 15TH DAY OF JANUARY, 2009
JUDGMENT
By the interim order passed by this Court the goods
detained as per Ext.P4 were released to the petitioner, who
furnished bank guarantee for the amount demanded therein.
In the circumstances, this writ petition is disposed of
directing the respondent to proceed with the enquiry and pass final
orders within a period of four months from the date of receipt of a
copy of this judgment.
HARUN-UL-RASHID,
Judge.
kcv.