IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2941 of 2010(P)
1. K.V.ARAVINDAN,
... Petitioner
Vs
1. THE DEPUTY EXCISE COMMISSIONER,
... Respondent
2. THE EXCISE COMMISSIONER,
3. STATE OF KERALA,
For Petitioner :SRI.T.A.SHAJI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/01/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.2941 of 2010 (P)
---------------------------------
Dated, this the 29th day of January, 2010
J U D G M E N T
The petitioner submits that he was a licensee to vend toddy
shop for the abkari year 1997-98 in respect of shop Nos.53 to 136
of Chavakkad Excise Range. According to the petitioner consequent
on Ext.P1 order passed by the Apex Court in Civil Appeal Nos.7844-
46 of 2009 he is entitled to be refunded more than Rs.1 crore. It is
stated that urging this claim he has submitted Ext.P2 before the 1st
respondent and that orders have not been passed thereon.
Taking into account the above, the writ petition is disposed of
directing the 1st respondent to consider and pass orders on Ext.P2,
in the light of Ext.P1 order referred to above. This shall be done as
expeditiously as possible, at any rate, within eight weeks of
production of a copy of this judgment, along with a copy of this writ
petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg