High Court Kerala High Court

State Of Kerala Rep. By Secretary vs Udayamma Manoharan on 17 February, 2009

Kerala High Court
State Of Kerala Rep. By Secretary vs Udayamma Manoharan on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1076 of 2008()


1. STATE OF KERALA REP. BY SECRETARY
                      ...  Petitioner
2. THE COMMISSIONER OF TAXES,
3. ASST. EXCISE COMMISSIONER,
4. THE CIRCLE INSPECTOR OF EXCISE,

                        Vs



1. UDAYAMMA MANOHARAN, W/O.LATE
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :17/02/2009

 O R D E R
                  K. BALAKRISHNAN NAIR &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.A.No. 1076 of 2008 &
                  W.P.(C).No. 23765 of 2008 D
              - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 17th day of February, 2009

                             JUDGMENT

Balakrishnan Nair, J.

W.A.No.1076 of 2008

The respondents in the writ petition are the appellants. The

writ petitioner is the respondent herein. The writ petitioner’s

husband was the licensee of Toddy Shop No.44 of Kuttanad

Excise Range. The last of the licences issued in favour of the

said shop was during the financial year 2000 – 2001. The site of

the toddy shop was objectionable as the same was within the

prohibited distance of a Church. By virtue of the exemption

orders issued by the Government, as per G.O.(Ms) No.74/99/TD

dt.21.4.1999, the shop was licensed in the very same premises

for the year 2000 – 2001. Thereafter, there was a change in the

W.A.No. 1076 of 2008 & W.P.(C).No. 23765 of 2008

2

Abkari Policy and the Workers’ Co-operative Society was granted the

privilege to run the toddy shops in the above Excise Range. But the

said Co-operative Society has not chosen to apply for licence to run the

shop for the year 2001 – 2002. As part of the new Abkari policy, 1000

toddy shops in the State were abolished for the year 2002 – 2003. One

of them was T.S.No.44 of Kuttanad Excise Range. As per the Abkari

policy for the year 2007 – 2008, the cancelled toddy shops were

restored and consequently T.S.No.44 was also restored and it was re-

numbered as T.S. 108 of Group VII of Kuttanad Excise Range.

2. The petitioner applied for licence for the said shop for the

year 2007 – 2008 as per Ext.P4. The petitioner claimed the benefit of

the second proviso to Rule 7(2) of the Kerala Abkari Shops Disposal

Rules, 2002, so that she could house the shop in the very same

premises where it was earlier run. Since the application was not

considered, the petitioner approached this Court seeking a writ of

mandamus to direct respondents 3 and 4 to process the petitioner’s

W.A.No. 1076 of 2008 & W.P.(C).No. 23765 of 2008

3

application in the light of the second proviso to Rule 7(2) of the

aforementioned Rules and to grant the licence.

3. The respondents, who are the appellants herein, resisted the

writ petition stating that the case of the petitioner is not covered by the

proviso. After hearing both sides, the learned Single Judge upheld the

contentions of the petitioner and a direction was issued to grant the

licence to her. The aggrieved respondents have come up in appeal.

4. We heard the learned counsel on both sides.

5. The second proviso to Rule 7(2) as it stood at the relevant

time reads as follows:

“Provided further that the restrictions regarding

distance from an Educational Institution, Temple, Church,

Mosque, Burial ground and Scheduled Caste/Scheduled

Tribes Colonies for locating toddy shops shall not apply to

those shops which remained unlicensed for want of

unobjectionable site and which are for that reason sought

to be located at the same place where they were licensed in

previous years availing of the exemptions given to them by

notifications/Government orders in this regard.”

W.A.No. 1076 of 2008 & W.P.(C).No. 23765 of 2008

4

For getting the benefit of the above proviso, the shop concerned should

have remained unlicensed for want of unobjectionable site and for that

reason the same is sought to be located at the same place where it was

licensed in the previous years, availing exemptions given to it by

Notifications/Government orders in this regard.

6. In this case, we notice that the shop was not licensed for the

year 2001 – 2002 because of the fact that the Workers’ Co-operative

Society which got the privilege to vend toddy has not chosen to submit

any application for licence. Subsequently it remained unlicensed

because there was no shop at all as it was abolished by the

Government. The toddy shop was ordered to be re-established only

during the financial year 2007 – 2008. So, it was not a shop which

remained unlicensed for want of unobjectionable site, which is the first

ingredient for the application of the second proviso to Rule 7(2). It

remained unlicensed for the year 2001 – 2002 because the Workers’

Co-operative Society did not apply for licence. Thereafter, it remained

unlicensed as the shop itself was abolished. Therefore, we feel that

W.A.No. 1076 of 2008 & W.P.(C).No. 23765 of 2008

5

on the facts of the case, the second proviso to Rule 7(2) of the

Kerala Abkari Shops Disposal Rules, 2002 is not attracted. Therefore,

the direction given by the learned Single Judge cannot be sustained.

Accordingly the Writ Appeal is allowed and the Writ Petition is

dismissed.

W.P.(C) 23765 of 2008

7. The petitioner herein, who has got the privilege to vend toddy

for the year 2008 – 2009 in T.S.No. 44 (which was later re-numbered as

T.S. 108 and now re-numbered as T.S. 107) is claiming the benefit of

Ext.P5 judgment in W.P.C. 34249 of 2007 for locating the toddy shop

in the premises where it functioned during the year 2000 – 2001.

Since we have already reversed Ext.P5 judgment in Writ Petition

34249 of 2007 as per the judgment in W.A.No.1076 of 2008, the

prayer of the petitioner cannot be granted.

8. Accordingly, this Writ Petition is dismissed. But this will

not affect the rights of the petitioner to house the aforementioned toddy

W.A.No. 1076 of 2008 & W.P.(C).No. 23765 of 2008

6

shop in some unobjectionable site within the notified limits of the

schedule of the shop.

(K. BALAKRISHNAN NAIR)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm