IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22249 of 2008(W)
1. THULASIDHARAN NAIR,
... Petitioner
2. ANITHA,
Vs
1. INTELLIGENCE OFFICER, SQUAD NO.II,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.AJITH KRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :14/08/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 22249 OF 2008 W
--------------------------------------
Dated this the 14th August, 2008
JUDGMENT
Petitioners seek a mandamus to release the articles and
cashew nuts taken from their premises and also a direction to
drop all the proceedings against the petitioners. A Statement is
filed, inter alia, contending that action in this case was taken on
the basis of an inspection conducted under the Unregistered
Cashew Nut Factories Prohibition Act, 1967 and that it was
found that different type of cashew nuts and utensils were used
for processing of cashew nuts which were seized from the
factory and the matter was made over to the Judicial First Class
Magistrate Court I, Kollam. The Revenue Divisional Officer
has also ordered to sell the cashew nuts to the Kerala State
Cashew Development Corporation Ltd., Kollam after certifying
the inventory. It is also stated that the petitioners have
approached this Court after one month after the raid conducted
on 19,.6.2008. It is further stated therein that the petitioner can
WPC.22249/08 W 2
seek remedy before the Judicial First Class Magistrate Court I,
Kollam. In such circumstances, the Writ Petition is disposed of
relegating the petitioner to pursue the remedy available to them
in the appropriate forum.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
//True Copy//
PS to Judge