High Court Kerala High Court

Dr. K.P.Viswanathan vs The Deputy Commissioner Of Excise on 3 August, 2010

Kerala High Court
Dr. K.P.Viswanathan vs The Deputy Commissioner Of Excise on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23688 of 2010(I)


1. DR. K.P.VISWANATHAN, S/O. PADMANABHAN,
                      ...  Petitioner
2. K.V.HAREESH, S/O. DR. K.P.VISWANATHAN,

                        Vs



1. THE DEPUTY COMMISSIONER OF EXCISE,
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE EXCISE INSPECTOR,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/08/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.23688/2010-I
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 3rd day of August, 2010

                      J U D G M E N T

The petitioners are aggrieved by the seizure of vehicle

bearing registration No.KL-26-A-3478 on 13/06/2010 by the

Excise party.

2. The first petitioner is an Ayurvedic Physician and

he is having registration as an Ayurvedic Physician and has

started a manufacturing unit of Ayurvedic medicines at

Koodal in Pathanamthitta District with the name, ‘Amrutha

Arya Drugs’. He has got required licence for the

manufacture of various drugs, from the competent Excise

authorities and the same has been produced as Ext.P1 which

has been renewed upto 31/03/2011. He has also received

licence for the sale of spirituous preparations and true

copy of the licence has been produced as Ext.P2 which is

renewed upto 31/03/2011. True copy of the whole sale

licence which is also renewed upto 31/03/2011 is produced

as Ext.P3. It is asserted that he is also having required

licence under the Drugs and Cosmetic Act.

3. The second petitioner is the son of the first

petitioner and he is the registered owner of vehicle

bearing registration No.KL-26-A-3478.

W.P.(C). No.23688/2010
-:2:-

4. A case has been registered against the petitioners

and the driver of the vehicle, as Excise Crime No.18/2010

of Excise Range Office, Pazhayannur for the offences under

Rule 9, 10(1) and 17 of the Spirituous Preparations Rules

and Section 56(a) and (b) of the Abkari Act as well as

Section 192 of the Motor Vehicles Act. The allegation is

that on intercepting the vehicle it was found that the

arishtams and asavams were excess in quantity, in the

vehicle, which is denied by the petitioners. Ext.P5 is the

copy of the mahazar, Ext.P6 is the copy of the Crime and

Occurrence Report and Ext.P7 is the true copy of the report

submitted by the third respondent before the J.F.C.M Court,

Vadakkanchery. By Ext.P8, the second petitioner has sought

for an order to release the vehicle. It is submitted by

the learned counsel for the petitioners that they have got

required permits and, therefore, the allegations cannot be

sustained and no confiscation proceedings can be initiated

also.

5. Heard the learned Government Pleader appearing for

the respondents. It is submitted that the reports have

been received by the first respondent and the matter is

being considered.

6. The learned counsel for the petitioners submitted

that there are two permits and those were taken possession

of by the third respondent. But, one alone is mentioned in

W.P.(C). No.23688/2010
-:3:-

the report submitted before the J.F.C.M. Court. It is

further submitted that if these two permits are examined,

it can be found that confiscation proceedings are

unsustainable. It is upto the petitioners to submit copies

of the permits to justify their contentions. It is further

submitted by the learned counsel for the petitioners that

before initiating any confiscation proceedings, the first

respondent may be directed to consider whether such

proceedings will lie at all. It is upto the petitioners to

submit all the available materials before the first

respondent and, before initiating proceedings of

confiscation under Section 67B of the Abkari Act, the first

respondent will consider these materials and take an

appropriate decision also. Ext.P8 application for interim

custody of the vehicle will be also considered and

appropriate orders will be passed as expeditiously as

possible within a period of two weeks from the date of

receipt of a copy of this Judgment. The petitioners will

produce a copy of the writ petition along with a copy of

this Judgment before the first respondent for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)
ms