IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25065 of 2008(H)
1. K.T. KURUVILA,AGED 63 YEARS,
... Petitioner
Vs
1. THE COMMISSIONER OF EXCISE,
... Respondent
2. THE ASSISTANT EXCISE COMMISSIONER,
3. THE DISTRICT COLLECTOR, THRISSUR.
For Petitioner :SRI.T.RAMPRASAD UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/08/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 25065 OF 2008 H
====================
Dated this the 20th day of August, 2008
J U D G M E N T
Petitioner was one of the Abkari contractors during the year
1980-81. In this writ petition, what is claimed by the petitioner
is the benefit of Ext.P5, Amnesty scheme announced by the
Government of Kerala. Exts.P6 and P7 are the two
representations made by the petitioner for the aforesaid benefit.
However, it is seen that in these representations, petitioner is
also claiming that liability is to be apportioned among the other
co licencees as well. This is not a benefit which the petitioner can
claim while claiming the benefit of Amnesty scheme, which only
provides for settlement of liability in the manner provided
therein.
2. It is pointed out by the learned senior counsel for the
petitioner that the petitioner is reserving his liberty for claiming
apportionment of liability and recovery of individual contribution
from the other licencees and that the same will be pursued
independently. All that he now wants is that the claim made by
WPC 25065/08
:2 :
him in Exts. P6 and P7 for the benefit of Ext.P5 Amnesty Scheme
should be directed to be considered.
3. Accordingly, the writ petition is disposed of directing
that the 2nd respondent shall consider the eligibility of the
petitioner for the benefit of Amnesty scheme as announced by
the Government of Kerala in Ext.P5 ignoring the claim for
apportionment of the liability. This shall be done, as expeditiously
as possible, at any rate within 4 weeks of production of a copy of
this judgment.
Petitioner shall produce a copy of this judgment before the
2nd respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp