Before the Madurai Bench of Madras High Court Dated : 08/03/2006 Coram The Hon'ble Mr.Justice P.Jyothimani Writ Petition No.1899 of 2006 N.Murali ... Petitioner Vs. The Assistant Commissioner(Excise) Thanjavur District ... Respondent Writ Petition under Article 226 of Constitution of India praying to issue a Writ of Mandamus directing the Respondent to refund the security deposit of Rs.1,50,000/- in all to the petitioner (viz., Rs.1,00,000/- deposited towards Shop No.52 under Retail Licence No.64/2001-2002 vide R.C.No.50750/2001/Ex.5 dated 27.7.2001 and Rs.50,000/- for running a bar in the said shop at 70/C1, Bus stand Orathanadu Town Panchayat, Thanjavur District. !For Petitioner ... Mr.K.Sakthivel. ^For Respondent ... Mr.K.V.Vijayakumar, Spl.Govt. Pleader. :ORDER
This Writ Petition is filed for a direction against the Respondent to
refund the security deposit of Rs.1,50,000/- deposited towards Shop No.52 under
Retail Licence No.64/2001-2002 and also for running a bar in the said shop at
70/C1, Bus stand Orathanadu Town Panchayat, Thanjavur District.
2. I have heard the learned counsel for the petitioner and the learned
Special Government Pleader.
P.JYOTHIMANI,J
gr.
3. In a similar circumstance, this Court by order dated 29.1.2005 and
passed in W.P.No.539 of 2005 given a direction to refund the deposit.
4. Accordingly, and also considering the limited scope of the prayer,
sought for, this Writ Petition is disposed of with a direction to the respondent
to refund the security deposit of Rs.1,50,000/- deposited towards Shop No.52
under Retail vending Licence No.64/2001-2002 and also for running a bar in the
said shop at 70/C1, Bus stand Orathanadu Town Panchayat, Thanjavur District on
merits and in accordance with law within a period of eight weeks from the date
of receipt of copy of this order, if there are no other legal impediments.
Writ Petition is disposed of accordingly. No costs.
To
The Assistant Commissioner(Excise)
Thanjavur District.