High Court Kerala High Court

Asokan Vasu vs The Deputy … on 10 August, 2010

Kerala High Court
Asokan Vasu vs The Deputy … on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1136 of 2010()


1. ASOKAN VASU,AGED 55 YEARS,S/O.VASU,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER(APPEALS),
                       ...       Respondent

2. THE COMMERCIAL TAXE OFFICER,VAT CIRCLE,

3. DHANALEKSHMI BANK LTD,KALLAMBALAM BRANCH

4. CORPORATION BANK,KALLAMBALAM-695605.

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/08/2010

 O R D E R
              J.Chelameswar, C.J. & P.N.Ravindran, J.
                   ------------------------------------------
                         W.A. No.1136 of 2010
                   ------------------------------------------
               Dated this the 10th day of August, 2010

                              JUDGMENT

J.Chelameswar, C.J.

Aggrieved by a judgment dated 14th June, 2010 in W.P.

(C) No.18438 of 2010 the partially successful petitioner preferred

the instant writ appeal.

2. The appellant is a holder of FL-3 licence under the

provisions of the Kerala Abkari Act read with the Foreign Liquor

Rules,1972. The said licence authorises the holder of such a licence

to serve liquor at the hotel run by the appellant. The liquor which is

to be sold in such an establishment, it appears, is purchased by the

appellant from the Kerala State Beverages (M&M) Corporation

Limited.

3. Under sub-rule (5) of Rule 35 of the Rules of the High

Court of Kerala, 1971 read with Rule 159 of the said Rules, a

memorandum of appeal would require to contain a synopsis

W.A.No.1136 of 2010

– 2 –

containing the “dates and events chronologically arranged, points to be

urged, Acts/Rules to be referred and authorities to be cited”. Rule 35

of the Rules of the High Court of Kerala reads as follows:

“35. Form of Proceedings.– (1) All petitions,

Affidavits, Memoranda of appeal and other proceedings

presented to the court shall be typewritten or printed on one

side, fairly and legibly, on stamp paper or on white foolscap

folio paper, with an outer margin of about 4 c.m. and an

inner margin of about 1.5 cm. Numbers shall be expressed

in figures.

(2) All main proceedings such as Writ Petitions, Writ

Appeals, Contempt Petitions, Civil and Criminal Appeal

Memoranda, Revision Petitions, etc., shall be presented to

the Court with thick covering sheets of thick durable paper

bearing protected holes at the top and bottom left hand

corner one inch apart from the outer edges, placed at the top

and bottom.

(3) All proceedings shall be presented in book form

without folding, neatly stitched in one bunch on the left

margin and the pages therein shall be consecutively

numbered. In the main proceedings, the thick covering

sheets at the top and bottom shall be left unstitched and

shall be tied together with other papers by passing

removable tags through the holes at the top and bottom left

W.A.No.1136 of 2010

– 3 –

hand corners. The entire case file proceedings shall further

be tied across using white tape.

(4) All main proceedings shall contain an index sheet

placed immediately below the covering sheet, setting forth

the brief description of the contents therein with reference

to the respective page numbers. One blank sheet shall be

placed below the index sheet for making further entries.

(5) A synopsis containing the dates and events

chronologically arranged, points to be urged, Acts/Rules to

be referred and authorities to be cited shall be filed along

with all main proceedings and shall be placed below the

blank sheet.

(6) Miscellaneous petitions filed along with main

proceedings shall be placed immediately before the

covering sheet at the bottom of the main proceedings and

shall be flagged noting “I.A.No….”

(7) Miscellaneous petitions and pleadings filed in

pending cases shall be flagged noting thereon “IA

No….”/brief description of pleading such as “Counter by

R……. Reply by R………/Statement by …………”etc.”

4. Memorandum of the instant writ appeal does not contain

any information whatsoever as to what are the basic facts which

provided the cause of action for the writ petition. The pleadings are

wholly unsatisfactory. Obviously the learned counsel for the appellant

W.A.No.1136 of 2010

– 4 –

believes that it is the responsibility of the Judges to wade through all

the papers filed to make out a case and decide very ‘wisely’ in favour

of the appellant. We are afraid that the law is otherwise. We have

already noticed the relevant provision governing the pleadings in this

Court.

5. Unfortunately, the memorandum of grounds does not

disclose the period for which the appellant’s tax liability was

determined except a bald statement at paragraph 2 that “However a

best judgment assessment was made by the 2nd respondent determining

a total tax liability at Rs.33,97,779/-“. Confronted with the question,

the learned counsel for the appellant submits that the details are

contained in the writ petition and he is of the opinion that since what is

questioned is a garnishee order passed against the appellant pursuant

to the assessment, the appellant need not disclose the further details of

the assessment. We are afraid that such an understanding of the nature

of the pleadings is wholly inconsistent with the law or the practice. In

the circumstances, we decline to exercise our jurisdiction under Article

W.A.No.1136 of 2010

– 5 –

226 of the Constitution of India.

The writ appeal is therefore dismissed at the admission

stage.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns