High Court Kerala High Court

K.V.Sajeev vs State Of Kerala on 13 January, 2011

Kerala High Court
K.V.Sajeev vs State Of Kerala on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 78 of 2011(H)


1. K.V.SAJEEV, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY,
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

3. THE DEPUTY COMMISSIONER OF EXCISE,

4. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :13/01/2011

 O R D E R
                         C.T.RAVIKUMAR, J.
                       ----------------------------
                 W.P.(C)Nos.78, 109, 110, 122, 136,
                           463, 477 of 2011
                       ----------------------------
                       Dated 13th January, 2011

                              JUDGMENT

The petitioners are running toddy shops in different Groups

under Cherpu Excise Range/Thrissur Excise Range of Thrissur Division.

They have been running the toddy shops under licence for the past

several years. Pursuant to the Malappuram hooch tragedy the

petitioners were orally directed to close down their respective toddy

shops. According to the petitioners, thereafter they have re-opened their

respective toddy shops and later, owing to compelling circumstances

arising out of the demands made from the part of the workers in their

respective toddy shops, they were compelled to close the respective

shops on 25.11.2010. It is their contention that subsequently they have

reopened the same on 20.12.2010. The petitioners are aggrieved by

Order No.XA2-31598/2010 dated 28.12.2010 (Ext.P1 in all these writ

petitions). The impugned orders have been passed under Section 26(b)

of the Abkari Act (for short `the Act’) read with Rule 7(15) of the Kerala

Abkari Shops Disposal Rules, 2002 (for short `the Rules’). As per the

impugned orders, after cancelling the licence with respect to the toddy

shops run by the petitioners the Deputy Commissioner of Excise,

WP(C).No.78/2011 & connected cases 2

Thrissur was directed to conduct resale of the toddy shops belonging to

the petitioners and further directed to take steps to place the shops

under Department Management Rules till the toddy shops are sold in

order to protect the livelihood of the employees. A statement has been

filed on behalf of the third respondent in these writ petitions.

2. I have heard the learned Senior Counsel appearing for the

petitioners and also the learned Government Pleader.

3. In view of the indisputable position obtained in this case, I

do not think it necessary to delve into the facts and contentions any

further at this stage. There cannot be any dispute with respect to the

fact that the inevitable impact of the impugned orders is that the

petitioners would lose their preferential right guaranteed under Rule 5(a)

of the Rules. There are other civil consequences as well flowing from the

impugned orders. Despite such a situation, admittedly, the impugned

orders were passed without putting the petitioners on notice. There is

nothing in the statement filed on behalf of the third respondent to

suggest that the impugned orders were passed with notice to the

petitioners.

4. As noticed hereinbefore, the consistent case of the

petitioners is that they have closed down their respective toddy shops on

WP(C).No.78/2011 & connected cases 3

25.11.2010 and thereafter reopened the same on 20.12.2010. The

verity of their contentions have to be looked into by the concerned

competent authority as the very application of the above mentioned

provisions would depend upon the outcome of such a fact finding

process. Further, it is evident from the impugned orders that after

cancelling the licence issued to the petitioners, based on which they were

running the toddy shops, it was ordered to conduct resale of the

concerned toddy shops. Since the impugned orders are passed in total

disregard to the principle of Audi altrem partem and indisputable position

that adverse civil consequences flow from the impugned orders, I am

inclined to interfere with the impugned orders viz., Ext.P1 in all these

writ petitions. Accordingly, Ext.P1 in all these writ petitions are set

aside. There will be a consequential direction to the second respondent

as hereunder:-

It will be open to the second respondent to take appropriate

action, in case the said authority thinks it fit to do so, on appreciation of

the factual aspects involved in this case, in accordance with law. The

learned Government Pleader submitted that pursuant to Ext.P1 orders

the toddy shops in question are being run under the Department

Management Rules in order to protect the livelihood of the employees.

WP(C).No.78/2011 & connected cases 4

However, the learned Senior Counsel appearing for the petitioners

refuted the same and submitted that the shops are being run by them

and not under the Department Management Rules and that, in fact, the

toddy shops in question are now remaining closed pursuant to Ext.P1

orders. Therefore, in case the shops in question in all these writ

petitions are being run under the Department Management Rules, the

said position shall continue to be so for a period of 10 days. At the

same time, if the shops are remaining closed on account of the impugned

orders, the second respondent shall permit the petitioners to reopen the

same and to conduct the business in accordance with the conditions in

the licence issued to the petitioners. As observed earlier, it will be open

to the second respondent to proceed with the matter in accordance with

law, in case he thinks it fit to take appropriate action in accordance with

law. However, it is made clear that any such action shall be done strictly

adhering to the principles of natural justice.

All the writ petitions are disposed of accordingly.

Sd/-

C.T.RAVIKUMAR
Judge

TKS