High Court Kerala High Court

Parameswaran vs The Commissioner Of Excise on 19 March, 2009

Kerala High Court
Parameswaran vs The Commissioner Of Excise on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27630 of 2008(L)


1. PARAMESWARAN, S/O.RAMAN, VETTIYATTIL
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF EXCISE,
                       ...       Respondent

2. THE ASSISTANT EXCISE COMMISSIONER,

3. THE CIRCLE INSPECTOR  OF EXCISE,

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :19/03/2009

 O R D E R
                          V.GIRI, J.
          -------------------------
                  W.P.(C)No.27630 of 2008
          -------------------------
           Dated this the 19th day of March, 2009.


                       JUDGMENT

The petitioner was a licensee of Toddy Shop

No.89/08-09 (Nellayi Group) of Irinjalakuda Range for the year

2008-09. According to the petitioner, he has been a licensee

since 2002.

2. It is common case that the said shop was in a

building bearing panchayat assessment No.V/54 (There is a

dispute as to whether it is V/54 or V/154. It may not be very

material, in the circumstances of the case.) of the

Parapookkara Panchayat, owned by one Jigimon. For the year

2001-02, the toddy shop was licensed in the same building on

the strength of G.O.(MS)No.70/2000/TD dated 19.04.2000

which permitted shops bid in auction in 2000-01 to be

continued in the same premises, wherein it was being

conducted during the previous year, notwithstanding the

distance rule which prohibited location of toddy shops and

W.P.(C)No.27630 of 2008

:: 2 ::

liquor shops within 200 meters from Educational Institution or

a place of religious worship, SC/ST Colonies and burial

ground. The protection so afforded to the existing shops as

per the Government Order mentioned above was made

statutory as per the proviso to Rule 7(2) of the Kerala Abkari

Shops Disposal Rules, 2002, wherein the shops which were

located at a place during 2001-02 were permitted to be

continued to be located in the same place, notwithstanding

the distance rule. It is, therefore, that T.S.No.89/08-09

continued to function in Building No.V/54 (or V/154 as the

case may be) of the Parapookkara Panchayat till 2008-09.

3. While so, the building where the toddy shop was

functioning was acquired for the National Highway. In that

circumstance, the petitioner applied for shifting of the shop

to another place about 25 metres away, but comprised in the

same survey number and sub-division. The application was

processed and by Ext.P3, it was recommended by the Circle

Inspector of Excise. The premises, to which the shop was

W.P.(C)No.27630 of 2008

:: 3 ::

sought to be shifted, was originally an unnumbered building.

Later, after obtaining a building permit, a building was

constructed and it was numbered and tax was remitted as per

Ext.P6. It is to this building that shifting was sought.

4. In the meanwhile, the 4th respondent, a nearby

resident filed objection. His objections were directed to be

considered as per Ext.P6(a) judgment. A hearing was

proposed under Ext.P6(b). The petitioner had approached

this court in W.P.(C)No.24948/08 praying for a direction to

the Excise Commissioner to take a decision on his application

for shifting. Ultimately, the commissioner, by Ext.P8

dismissed the petitioner’s application. In the meanwhile, the

Assistant Commissioner, pursuant to Ext.P6(a) judgment,

passed an order vide Ext.P9, on the representation filed by

the 4th respondent noting that the licensee has already been

directed to find alternate unobjectionable site.

5. Two reasons are given in Ext.P8 to reject the

petitioner’s application. Firstly that the building to which the

W.P.(C)No.27630 of 2008

:: 4 ::

shop was sought to be shifted is an unnumbered one.

Secondly, the protection earlier allowed for continuance of

toddy shop in the premises that were located during the year

2000-01 was confined to the year 2000-01 and that no such

relaxation was given in the subsequent years.

6. A statement has been filed on behalf of the 3rd

respondent and a counter affidavit has been filed by the 4th

respondent.

7. Insofar as the first objection raised in Ext.P8

that the building to which the shop was sought to be shifted is

an unnumbered building is concerned, the objection really

does not survive, because a number has been assigned and it

is evidenced by Ext.P6. The second objection is that the

protection for continuance of toddy shop in the premises

where it was located during the year 2000-01 was confined to

the year 2000-01 and not for the subsequent years.

8. Firstly the shifting of the shop was sought only

because the premises where the shop was located earlier has

W.P.(C)No.27630 of 2008

:: 5 ::

been acquired for the National Highway. Secondly, the shop

to which shifting is sought is a place about just 25 metres

away and this has not been refuted in Ext.P8 order passed by

the Excise Commissioner. Thirdly, going by the statement

filed by the 3rd respondent, the benefit that was granted

under the earlier Government Order, G.O.(MS)No.70/2000/TD

dated 19.04.2000 in respect of toddy shops licensed during

the year 2000-01 from the application of the distance rule, in

a different form has been incorporated in the statute as per

the proviso to Rule 7(2) of the Rules, 2002 and it is because of

this that the toddy shop was continued to be licensed in the

same premises during 2008-09. Paragraph 3 of the statement

filed on behalf of the 3rd respondent is relevant. Shifting has

been necessitated on account of the acquisition of the land

for the National Highway and the shifting is sought to be done

to another building, within a radius of 50 metres, which

condition is considered as relevant, as stated in the earlier

Government Order, going by paragraph 2 of the statement of

W.P.(C)No.27630 of 2008

:: 6 ::

the 3rd respondent. I am, therefore, of the view that the

second objection contained in Ext.P8 is also untenable. I also

take note of the contention of the petitioner that shifting of

the shop to the new premises which is 25 metres away from

the earlier premises has not resulted in abridging the distance

between the shop and educational institution or a place of

religious worship. Further, the actual objection as regards

the location of the present premises is not discernible either

from Ext.P8 or the statement of the 3rd respondent.

9. Learned counsel for the 4th respondent

submitted that the petitioner has no specific case that there

is no other unobjectionable site in the locality, to which the

shop could be shifted and therefore, the proviso to Rule 7(2)

of the Disposal Rules is not applicable to the present case. I

am not impressed with this submission. Shifting has been

necessitated on account of the acquisition of the land where

the shop was being run all these days. Such shifting itself is

to another premises within 25 metres of the original site.

W.P.(C)No.27630 of 2008

:: 7 ::

Authorities have not found the fact that the premises to

which the shop is now sought to be shifted is more

objectionable than the original site. It is not the case of the

4th respondent that the distance between any one of the

institutions mentioned in Rule 7(2) of the Rules and the

premises where the toddy shop is being conducted has been

further abridged on account of the shifting of the shop. In

fact, the precise reason why the site to which the shop was

sought to be shifted is objectionable in terms of the Rules is

not discernible even from the counter affidavit of the 4th

respondent.

For all these reasons, I am of the view that Exts.P8

and P9 are unsustainable. Accordingly, the writ petition is

allowed. Exts.P8 and P9 are quashed. It is submitted by the

counsel for the petitioner that, pursuant to an order passed

by this court, the licence has already been issued and the

judgment was later recalled on a motion made by the 4th

respondent. Be that as it may, as the licence has already

W.P.(C)No.27630 of 2008

:: 8 ::

been issued in respect of the new premises, that shall be

permitted to be operated, consequent upon the declaration

made in this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//