High Court Kerala High Court

The Intellitgence Inspector vs C.P.Joy on 16 November, 2010

Kerala High Court
The Intellitgence Inspector vs C.P.Joy on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1965 of 2010()



1. THE INTELLITGENCE INSPECTOR
                      ...  Petitioner

                        Vs

1. C.P.JOY
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :16/11/2010

 O R D E R
   C.N.RAMACHANDRAN NAIR & BHABANI PRASAD RAY, JJ.
          ----------------------------------
                    W.A. No.1965 of 2010
           ---------------------------------
         Dated, this the 16th day of November, 2010

                       J U D G M E N T

Ramachandran Nair, J.

This writ appeal is filed against the order of the learned

Single Judge of this Court directing release of a consignment

of timber with a truck, on furnishing simple bond without

surety.

2. We have heard learned Government Pleader for the

appellant and learned counsel appearing for the respondent.

3. After hearing both sides, we find force in the

contention of the learned Government Pleader that the

absence of details of sale bill, if at all raised by the consignor

on a consignee in the transport document, is a major defect

that may justify inference of evasion of tax. However, we do

not want to decide on that issue because the matter has to be

adjudicated by the adjudicating officer.

W.A.No.1965/2010
-2-

4. Learned counsel for the respondent submits that the

goods have already been released based on the order of the

learned Single Judge. If that be so, the Writ Appeal has

become infructuous.

However, if goods are not released, there will be a

direction to the respondent to pay advance tax for the timber

along with simple bond without surety for the balance amount

for release of the goods. A copy of the certificate of

registration also has to be furnished by the respondent.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(BHABANI PRASAD RAY, JUDGE)

jg