High Court Punjab-Haryana High Court

Karan Singh vs State Of Haryana And Others on 2 December, 2009

Punjab-Haryana High Court
Karan Singh vs State Of Haryana And Others on 2 December, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH.

                       CWP No. 13762 of 2009

                 Date of Decision: December 2, 2009

Karan Singh

                                                         ...Petitioner

                               Versus

State of Haryana and others

                                                       ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

              HON'BLE MRS. JUSTICE SABINA

Present:      Mr. Harkesh Manuja, Advocate,
              for the petitioner.

              Mr. R.D. Sharma, DAG, Haryana,
              for respondent Nos. 1 and 2.

              Mr. Johan Kumar, Advocate,
              for Mr. Vikram Singh Dhakla, Advocate,
              for respondent No. 3.

1.    To be referred to the Reporters or not?
2.    Whether the judgment should be reported in
      the Digest?


M.M. KUMAR, J.

The petitioner has approached this Court with a prayer

for issuance of direction to the respondents to act in accordance with

the excise policy for the year 2009-2010. The petitioner has pointed

out that there are two violations of the excise policy which have been

incorporated in Item Nos. 2.8 and 2.10. According to the grievance

made by the petitioner the siting parameter of the vends and sub-
C.W.P. No. 13762 of 2009 2

vends have been given in the excise policy and the distance between a

vend or sub-vend has to be 2.5 kilometers. Referring to the site plan

(Annexure P-5) it has been argued that the distance between the L-2

vend dealing with Indian Made Foreign Liquor (for brevity, ‘IMFL’)

allotted to the petitioner, is only 600 metres from the sub-vend of

respondent No. 3, who has been allotted a L-14A vend dealing with

Country Made Liquor (for brevity, ‘CL’). The other grievance made

by the petitioner is that the condition mentioned in Item No. 2.10 of

the excise policy has also been violated, inasmuch as, respondent No.

3, who is holding L-14A vend for sale of ‘CL’, has been selling Beer,

which is covered by ‘IMFL’.

It is not in dispute that the petitioner has been allotted L-

2 licence which deals with sale of ‘IMFL’ and the licence issued to

respondent No. 3 is entirely different, namely, L-14A, which deals

with ‘CL’. The siting parameters incorporated in Item No. 2.8 of the

excise policy for a vend and sub-vend would apply to the vend/sub-

vend of the same kind of licence and it cannot be applied inter-vends

of different licences dealing with different liquor. Permitting such a

comparison would result into treating un-equals equally. This is the

precise stand taken by the respondent State in its written statement in

para No. 2 of the preliminary submissions and para No. 8 of the reply

on merits, which has also been adopted by respondent No. 3. In so

far as the grievance emerging from Item No. 2.10 of the excise policy

that respondent No. 3 has been selling Beer, there is categorical

denial by the respondents in para 6 of the written statement. It has

been vehemently denied that respondent No. 3 is permitted to sell
C.W.P. No. 13762 of 2009 3

Beer. To make sure compliance of the excise policy and other

provisions, the Excise Inspectors have been appointed by the

department circle wise. It has been further clarified that on checking

no such violation was found on sub-vend of village Sobhapur, which

has been allotted to respondent No. 3. We find no illegality in the

action taken by the respondents or any violation of Item Nos. 2.8 and

2.10 of the excise policy. The petition is without merit and the same

is accordingly dismissed.




                                               (M.M. KUMAR)
                                                  JUDGE




                                                   (SABINA)
December 2, 2009                                        JUDGE

Pkapoor