High Court Kerala High Court

C.K.Vijayan vs State Of Kerala on 26 March, 2009

Kerala High Court
C.K.Vijayan vs State Of Kerala on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9696 of 2009(F)


1. C.K.VIJAYAN, S/O.KUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY EXCISE COMMISSIONER,

3. THE EXCISE CIRCLE INSPECTOR,

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/03/2009

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 9696 of 2009
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 26th March, 2009.

                            J U D G M E N T

The petitioner is a defaulter in payment of abkari arrears.

Government has declared an amnesty scheme. The petitioner availed

of the benefit of that scheme and filed an application, which was

allowed by Ext. P1. As per Ext. P1, the petitioner was bound to pay

the amounts computed as per Ext. P1 on specific dates as directed

therein. Although the petitioner had paid one instalment, he

committed default in payment of the balance instalments on the due

dates. The petitioner now seeks the benefit of paying the amounts

before 31-3-2009. However, the petitioner now confines his relief for

a direction to the 1st respondent to consider the request of the

petitioner .

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with the following directions:

The petitioner may, if so advised, file an application before the

1st respondent seeking extension of time to pay the balance

instalments due. The 1st respondent shall consider and pass orders

thereon as expeditiously as possible, at any rate, within one month

from the date of receipt of a copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.