IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1186 of 2006()
1. DEPUTY TAHSILDAR (RR), OFFICE OF
... Petitioner
2. VILLAGE OFFICER,
3. THE ASSISTANT EXCISE COMMISSIONER,
Vs
1. P.K.BALAN, S/O. KUMARAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.G.HARIHARAN
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
W.A.No.1186 of 2006
------------------------------------------
Dated, this the 19th day of June, 2007
JUDGMENT
H.L.Dattu, C.J.
This writ appeal arises out of an order passed by a learned Single
Judge in O.P.No.10110 of 2001 dated 15th February, 2006. The learned
Single Judge has disposed of the writ petition in the light of an earlier decision
of this Court in W.P.(C) No.5876 of 2005. Ext.P1 notice was issued by the third
respondent to recover interest on additional tax for transporting toddy from one
district to another. A similar issue came up for decision before a Division
Bench of this Court in W.A.No.1027 of 2005 and connected cases.
3. The Division Bench by its order dated 27th June, 2006 has rejected
the writ appeals.
4. Respectfully following the observations made in the aforesaid
decision, this writ appeal also requires to be rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns