IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5555 of 2009(L)
1. K.T.KURUVILA, AGED 65 YEARS,
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.5555 of 2009
==================
Dated this the 19th day of March, 2009
J U D G M E N T
The petitioner availed of the benefit of the Amnesty Scheme
declared by the Government for paying off abkari arrears due from the
petitioner for the year 1980-1981. He has paid some amount,
pursuant thereto. According to the petitioner, the same is in excess of
the amounts actually due. However, the respondent refuses to refund
the amount allegedly paid in excess. The petitioner filed Ext.P1 before
the Government styling it as an appeal against the order of the
Assistant Excise Commissioner dated 20.11.2008 in respect of the
petitioner’s claim. The petitioner seeks a direction to the respondent to
consider and pass orders on Ext.P1 expeditiously.
2. The learned Government Pleader submits before me that
no appeal lies against the order of the Assistant Excise Commissioner
before the Government. It is submitted that under Rule 11 of the
Kerala Abkari Shops Disposal Rules, 2002, certain powers are
conferred on the Commissioner of Excise. She further submits that in
respect of the order impugned, no appeal or revision will lie to the
Commissioner of Excise also or under Rule 12, which relates to sum
motu revision by the Government. I directed the Government Pleader
to ascertain as to whether the Government is prepared to consider
w.p.c.5555/09 2
Ext.P1 as a representation. In answer, the Government Pleader
submits that no amounts are due from the Government to the
petitioner by way of refund or otherwise in respect of the amounts paid
by the petitioner availing of the amnesty scheme as on the date of the
Government order. However, the Government Pleader submits that
Government has no objection in considering Ext.P1 as a representation
in this regard and to pass orders thereon. Accordingly, this writ
petition disposed of with the following directions:
The respondent shall consider Ext.P1 as a representation and
pass orders thereon as expeditiously as possible, at any rate, within
two months from the date of receipt of a certified copy of this
judgment after affording an opportunity of being heard to the
petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge