High Court Kerala High Court

Clara vs Yasoda on 13 August, 2008

Kerala High Court
Clara vs Yasoda on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 781 of 2003()


1. CLARA,
                      ...  Petitioner
2. TITUS, S/O. CLARA,

                        Vs



1. YASODA,
                       ...       Respondent

2. RAJAN,

3. JOHNSON,

4. BABU RAJAN, S/O. CHELLAPPAN PILLAI,

5. UNITED INDIA INSURANCE COMPANY LTD.,

6. S.NAGAS,

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/08/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 5209 of 2009(U)


#1. ROY PURATHUKAREN, 41 YEARS,
                      ...  Petitioner

                        Vs



$1. DEPARTMENT OF HEAVY INDUSTRY AND PUBLIC
                       ...       Respondent

2. DEPARTMENT OF CUSTOMAS AND CENTRAL

3. MERCEDES-BENZ INDIA (P) LTD.,

!                For Petitioner  :SRI.V.R.KESAVA KAIMAL

^                For Respondent  :SRI.JOHN VARGHESE,SC,CEN.BOARD OF EXCIS

*Coram
 The Hon'ble MR. Justice ANTONY DOMINIC

% Dated :17/02/2009

: O R D E R

ANTONY DOMINIC, J.

————————-

W.P.(C.) No.5209 of 2009

———————————

Dated, this the 17th day of February, 2009

J U D G M E N T

The petitioner submits that he is a physically handicapped

person and that his disability is 45%.

2. Ext.P1 is a scheme announced by the Government of

India providing for duty concession in respect of Cars, that have

been suitably designed to be driven by physically handicapped

persons. According to the petitioner, by availing of the benefit of

Ext.P1, he wanted to buy a Mercedes Benz C-Class automatic

transmission vehicle. Therefore, he made Ext.P2 application to the

1st respondent enclosing an affidavit and a certificate issued by the

3rd respondent. It is stated that a medical certificate was also

enclosed to prove his physical disability. Although, the application

was made in October, 2008 final orders have not been passed

thereon. Therefore, he pursued the matter by filing representations,

but, however, those representations remain without any response. It

is in these circumstances, the writ petition is filed.

3. As is seen from Ext.P2 and the certificate produced, what

WP(C) No.5209/2009
-2-

the petitioner claims is the benefit of Ext.P1 scheme for supply of

car designed to be driven by physically handicapped customers on

concessional rate of excise duty. For that the petitioner has made a

claim before the authorities for the benefit of Ext.P1. Therefore, it

is for the 1st respondent to take a decision on the claim made.

4. Since a decision on Ext.P2 has not been taken so far, I

direct the 1st respondent to consider Ext.P2 in the light of the

documents produced by the petitioner and pass final orders

thereon. This shall be done as expeditiously as possible, at any

rate, within three months of production of a copy of this judgment,

along with a copy of this writ petition.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg