IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9696 of 2009(F)
1. C.K.VIJAYAN, S/O.KUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY EXCISE COMMISSIONER,
3. THE EXCISE CIRCLE INSPECTOR,
For Petitioner :SRI.M.C.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/03/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 9696 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th March, 2009.
J U D G M E N T
The petitioner is a defaulter in payment of abkari arrears.
Government has declared an amnesty scheme. The petitioner availed
of the benefit of that scheme and filed an application, which was
allowed by Ext. P1. As per Ext. P1, the petitioner was bound to pay
the amounts computed as per Ext. P1 on specific dates as directed
therein. Although the petitioner had paid one instalment, he
committed default in payment of the balance instalments on the due
dates. The petitioner now seeks the benefit of paying the amounts
before 31-3-2009. However, the petitioner now confines his relief for
a direction to the 1st respondent to consider the request of the
petitioner .
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with the following directions:
The petitioner may, if so advised, file an application before the
1st respondent seeking extension of time to pay the balance
instalments due. The 1st respondent shall consider and pass orders
thereon as expeditiously as possible, at any rate, within one month
from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.