High Court Kerala High Court

C.K.Balan vs The Assistant Excise … on 23 July, 2008

Kerala High Court
C.K.Balan vs The Assistant Excise … on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27830 of 2007(K)


1. C.K.BALAN, CHATTIYATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXCISE COMMISSIONER,
                       ...       Respondent

2. DEPUTY THASILDAR (REVENUE RECOVERY),

3. COMMISSIONER OF EXCISE,

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/07/2008

 O R D E R
                         ANTONY DOMINIC, J.

                        ===============
                    W.P.(C) NO. 27830 OF 2007 K
                   ====================

                Dated this the 23rd day of July, 2008

                             J U D G M E N T

The prayer sought in this writ petition is to quash Ext.P12, a notice

issued calling upon the petitioner to remit arrears of Rs.30,49,002/- along

with interest of Rs.13,14,225/-. Briefly stated, the petitioner. was the

licencee of toddy shops in Kodungalloor Excise Range during the years

1994-97. On account of shortage of toddy in the Trichur District , he was

granted several permits and in so far as this writ petition is concerned, the

permits which are relevant are Exts. P10 and P11.

2. According to the petitioner, during the currency of the licence,

he had submitted Ext.P1 application for cancellation of the licence, but

however without passing orders thereon Ext.P2 recovery notice was issued

demanding payment of Rs.10,07,400/- from him. That was challenged

before this court in an original petition filed by him and that case was

disposed of relegating the petitioner to pursue the statutory remedy of

appeal before the departmental authorities.

3. Against Ext.P3, petitioner filed an appeal before the

Government and that was rejected by Ext.P4. A review of Ext.P4

WPC 27830/07
:2 :

attempted by the petitioner was also rejected by Ext.P5. Thereupon, the

petitioner approached this court by filing OP No.16502/01 challenging the

demand against him as confirmed by the appellate authorities. In that

Original petition, Ext.P6 counter affidavit was filed indicating the liability of

the petitioner. However, that OP was dismissed by Ext.P7 judgment

following Ext.P8 judgment of the Division Bench in WA 605/97. Against

Ext.P7, petitioner filed writ appeal No.1921/05 and that was dismissed by

Ext.P9 judgment. Thereafter he sought review of Ext.P9 by filing RP

117/07 and the review was considered and by Ext.P13 order, the same

was dismissed. However, dealing with the contention of the petitioner that

by Ext.P12 demand issued for realisation of the dues from him, more

amount than what was mentioned in Ext.P2 was sought to be recovered,

the Division Bench held that the remedy of the petitioner is to challenge

the fresh demand as not in accordance with the earlier demand, which was

confirmed by this court in Exts. P7 and P9. It is thereupon that this writ

petition is filed.

4. Counsel for the petitioner contends that now liability that is

now sought to be enforced against the petitioner is as indicated in

Annexure R1(a), which is enclosed to the statement filed by the 1st

respondent in this case. In Annexure R1(a), in so far as Ext.P10 permit is

WPC 27830/07
:3 :

concerned, his liability is indicated as Rs.2,70,000/-. It is stated that this

quantification is on the basis that the permit authorised him to transport

1500 litres toddy for 180 days. Similarly, counsel points out that in so far

as Ext.P11 permit is concerned, the liability indicated is Rs.3,65,400/- on

the basis that the permit authorised him to transport 2100 litres of toddy

for 174 days.

5. Referring to Ext.P10, it is submitted that the said permit was

issued only on 3/10/96 and that it was valid only till 31/10/96, authorising

the petitioner to transport 1500 litres on each of those days. Counsel

submits that while in Annexure R1(a) it is mentioned that the permit

authorised him to transport toddy on 180 days, in effect the permit only

authorised him to transport toddy during the period 3/10/96 to 31/10/96

that is 28 days. Similarly, in so far as Ext.P11 permit is concerned, it is

stated that the permit was issued on 9/10/96 and was valid only till

31/10/96. As against this, counsel points out that in Annexure R1(a), it is

stated that the petitioner was authorised to transport toddy for 174 days.

These permits, it is submitted were issued in terms of Section 11 of the

Abkari Act, which interalia provides that such permits shall be either

general or for definite periods.

6. Though a statement has been filed by the 1st respondent as

WPC 27830/07
:4 :

stated above, there is absolutely no explanation forthcoming nor is the

contradiction in the number of days indicated in Exts. P10 and P11 on the

one side and Annexure R1(a) on the other explained in any manner. Going

by Exts. P10 and P11, I should accept the plea of the learned counsel for

the petitioner that the authorisation was confined to 28 days and 22 days

alone. However, the learned Government Pleader has made available

before me the register of Inter District Permits maintained by the

respondents during the year 1996-97. In so far as Ext.P10 is concerned, it

is mentioned in the said register that pursuant to the order passed by this

court, in CMP 28733/96 in OP No.16083/96, the validity of the permit was

extended upto 31/3/97. Similarly, in so far as Ext.P11 is concerned, it is

mentioned in the register that pursuant to the order in CMP

No.29611/1996 in OP 16511/96, the validity of the permit was extended

upto 31/3/97. The learned Government Pleader has also made available

before me the interim order in OP 16083/96 from which it is seen that the

petitioner herein was the 5th petitioner and this court passed an order

dated 14th of October 1996 directing the Assistant Excise Commissioner,

Palakkad to issue toddy transport permit to the petitioner for the period

upto 31/3/1997 without insisting on additional tax. It is stated that similar

order was passed in so far as OP 16083/96, in which again the petitioner

WPC 27830/07
:5 :

was the 5th petitioner. It is now seen that by a common judgment

rendered on 19th of March, 1997, a batch of original petitions including the

aforesaid two original petitions were dismissed by this court.

7. From the facts as noticed above, it is therefore clear that

though the original period of Exts. P10 and P11 permits was 28 days and

22 days respectively as contended by the petitioner, pursuant to the

interim orders passed by this court in Original petitions filed by the

contractors including the petitioner, the period of the permits were

extended till 31/3/97 and this fact has not been disclosed by the petitioner.

If that be so, the quantification done by the respondents in Annexure R1

(a), the details of which has been extracted in the earlier part of this

judgment cannot be said to be incorrect for any reason. Therefore, the

proceedings impugned in this writ petition are liable to be upheld and I do

so.

The writ petition merits only to be dismissed and I do so.

ANTONY DOMINIC, JUDGE
Rp