High Court Kerala High Court

K.V.Aravindan vs The District Collector on 23 March, 2007

Kerala High Court
K.V.Aravindan vs The District Collector on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31128 of 2005(E)


1. K.V.ARAVINDAN, S/O.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE TAHSILDAR, KODUNGALLUR.

3. THE ASSISTANT EXCISE COMMISSIONER,

4. THE EXCISE COMMISSIONER,

5. COMMISSION, LAND REVENUE,

6. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :23/03/2007

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.

                   -----------------------------------

                     WP(C) No. 31128 of 2005 E

                         -------------------------

             Dated, this the 23rd day of March, 2007


                              J U D G M E N T

The petitioner is in huge kist arrears to the Government.

The Government has not been able to locate any property of the

petitioner for recovery. The only asset traced out by the

respondents is the petitioner’s share in the bar hotel. The

learned Government Pleader submitted that on enquiry it is

understand that though the bar hotel is apparently run in

partnership and even though there are other partners on record,

petitioner is the actual owner of bar hotel. The bar lincence has

been renewed for several years under conditional orders of this

Court i.e. on payment of Rs. 25 lakhs towards arrears besides

renewal fees. The learned counsel for the petitioner submitted

that licence fee itself is now increased by four lakhs for this year

and therefore petitioner prays for a reduction in the amount of

arrears to be paid for renewal of licence. The learned

Government Pleader on the other hand submitted that higher

amount of arrears should be ordered to be remitted. In the

W.P.(C)No. 31128/2005

-Page numbers-

circumstances and having regard to petitioner’s constraints, I

direct the respondents 4 & 5 to grant renewal of bar licence to

the petitioner’s Bar on the petitioner or the Managing Partner of

the bar hotel, remitting Rs. 30 lakhs towards arrears along with

renewal fees.

This W.P.(C) is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg