High Court Kerala High Court

Indo Scottish Brand Pvt … vs State Of Kerala on 1 June, 2010

Kerala High Court
Indo Scottish Brand Pvt … vs State Of Kerala on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11925 of 2008(T)


1. INDO SCOTTISH BRAND PVT LTD.(DISTILLERY)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS SECRETARY,
                       ...       Respondent

2. COMMISSIONER, EXCISE DEPARTMENT,

3. DEPUTY COMMISIONER, CENTRAL ZONE, EXCISE

4. EXCISE INSPECTOR, INDO SCOTTISH BRAND,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  : No Appearance

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

 Dated :01/06/2010

 O R D E R
                 T.R.RAMACHANDRAN NAIR,J.
                   -------------------------------------
                 W.P.(C)Nos.5999, 9023, 11925,
                       15093 & 15866/08
                      ---------------------------------
          DATED THIS THE 1st DAY OF JUNE, 2010

                             JUDGMENT

These Writ Petitions are filed challenging the import fee on

Extra Neutral Alcohol. The challenge is made on various grounds

including the source of power to sustain a levy like import fee.

Going by Section 1(2) of the Abkari Amendment Ordinance

No.26/09, Section 3 is given retrospective effect and is deemed

to have come into force on 30/03/1996. The proviso to Section 3

reads as follows:-

“3. Amendment to Section 6:– In section 6 of

the principal Act, after sub-section (1), the following

proviso shall be inserted, namely:-

“Provided that notwithstanding

anything contained in this Act, no import

fee shall be levied on rectified spirit or

Extra Neutral Alcohol including absolute

alcohol intended to be used for the

W.P.(C)No.5999 /08 & con.cases -2-

manufacture of liquor meant for human

consumption.”

2. It is pointed out by the learned counsel for the

petitioners and the learned Government Pleader that in the light

of the said proviso, which is applicable in the case of the

petitioners, no import fee can be levied on rectified spirit or Extra

Neutral Alcohol including absolute alcohol intended to be used for

the manufacture of liquor meant for human consumption.

3. Therefore, in the light of the said amended provisions,

the petitioners are entitled to succeed in this Writ Petition.

Therefore, the writ petitions are allowed. The impugned Demand

Notices are quashed. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn