High Court Kerala High Court

Gopachandran Nair vs The Commissioner Of Excise on 7 August, 2008

Kerala High Court
Gopachandran Nair vs The Commissioner Of Excise on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23521 of 2008(A)


1. GOPACHANDRAN NAIR,
                      ...  Petitioner
2. GEORGE KOCHUPARAMBIL ALIAS ANISH,

                        Vs



1. THE COMMISSIONER OF EXCISE,
                       ...       Respondent

2. THE ASSISTANT EXCISE COMMISSIONER,

                For Petitioner  :SRI.RAJU JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/08/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.23521/2008
    -----------------------------------------------------------
          Dated this the 7th     day of August, 2008


                           JUDGMENT

The petitioner, along with two other persons were

abkari contractors, for running abkari shop Nos.1 to 88 in

Hosdurg Range during the abkari year 1989-90. It is stated

that, apart from the first petitioner, all other licensees have

expired. In so far as the second petitioner is concerned, he

is the grandson of one of the licensees. According to the

petitioners, during the currency of the abkari year 1989-90,

the shops were placed under the Departmental Management

under the provisions of the Abkari shops(Departmental

Management) Rules, 1992 and an amount of Rs.24,24,520/-

was collected as Departmental Management fee. Though,

this amount ought to have been given credit towards their

dues, immediately on realisation, it was only following

Ext.P1 order dated 16.10.1992, the amount was adjusted.

WP(c).No.23521/2008 2

According to the petitioners, on account of the delay in

adjusting, interest accrued on the principal amount and as a

result of which the liability of the licensees increased

correspondingly. Now Ext.P4 notice was issued to the

petitioners requiring them to avail the benefit of Ext.P3 if

they so desires. Thereupon they submitted Ext.P5

application for the benefit of Ext.P3 Amnesty Scheme on

which Ext.P6 order has been passed intimating the amount

payable. It is challenging Ext.P6, this writ petition is filed.

2. The main contention that is raised by the petitioner

is that, if the amount mentioned in Ext.P1 was given credit

with effect from the date on which it ought to have been

credited, they would not have had the liability to pay the

interest that has already accrued and that the principal

amount would also have reduced proportionately. It is

stated that if this had happened their outstanding liability in

terms of Ext.P3, would have been much less than what is

now notified.

3. The learned counsel for the petitioners is also now

relying on an order dated 22.2.2000 issued by the erstwhile

WP(c).No.23521/2008 3

Board of Revenue, which according to him, is one granting

relief similar to what is sought for by the writ petitioners.

4. What arise for consideration is the validity of Ext.P6.

In Ext.P6 what has been done is the quantification of the

petitioners’ liability. Since the petitioners are now claiming

adjustment of the amount collected as Departmental

Management fee with effect from the date on which it was

realised and this claim is an admissible one, what is called

for is the requantification of the liability of the petitioners,

which in my view, can be better done by the first

respondent.

5. Therefore, I direct the petitioners to file an

appropriate application before the first respondent claiming

the aforesaid benefit and also the benefit of the order dated

22.2.2000 referred to above. ^This the petitioner shall do as

expeditiously as possible, at any rate within ten days from

the date of receipt of a copy of this judgment.

6. It is directed that on receipt of such an application

from the petitioners, the first respondent shall consider the

same and pass orders thereon as expeditiously as possible

WP(c).No.23521/2008 4

and at any rate within 2 weeks thereafter.

7. Learned counsel for the petitioner now points out

that, since the quantification of their liability has been done

as per Ext.P6 and if they do not make payment thereof

within 15 days thereafter, in view of the provisions

contained in Ext.P3 they will be loosing the benefit of the

Amnesty Scheme. Since I have already directed the Excise

Commissioner to examine the claim of the petitioners, in

order to take care of the grievance now raised by the

petitioners, I direct that the 15 days time specified in Ext.P3

Government Order will run as against the petitioners only

from the date of receipt of the order as directed to be

passed by the Excise Commissioner, provided the

petitioners file the representation in this behalf within the

time specified above.

Petitioner shall produce a copy of the judgment before

the first respondent for compliance.

ANTONY DOMINIC
JUDGE

WP(c).No.23521/2008 5

vi.