High Court Kerala High Court

George Joseph vs The Excise Commissioner Of Excise on 16 February, 2010

Kerala High Court
George Joseph vs The Excise Commissioner Of Excise on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3803 of 2010(A)


1. GEORGE JOSEPH,AGED 47 YEARS,S/O.JOSEPH,
                      ...  Petitioner
2. JOMON,S/O.JOHNY,ARIMALIYIL HOUSE,

                        Vs



1. THE EXCISE COMMISSIONER OF EXCISE,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER OF EXCISE,

3. THE EXCISE INSPECTOR,EXCISE RANGE OFFICE

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.3803 OF 2010 (A)
              --------------------------------------------------
          Dated this the 16th day of February, 2010

                           J U D G M E N T

Petitioners are two of the accused in C.R.No.67/2007, in

respect of which CC.No.88/2009, is now pending before the Judicial

First Class Court, Kattappana. Petitioners submitted Exts.P2 and P3

applications to the first respondent requesting for compounding of

the offence against them under Section 67(1) of the Abkari Act.

Request was considered and rejected by Ext.P5.

2. Two reasons are stated in Ext.P5. One is that all accused

have not applied for compounding and the other is that case is

already charge sheeted and therefore only with the leave of the

court compounding can be considered.

3. In so far as the first objection raised is concerned, counsel

for the petitioners submit that all accused are willing to make

application for compounding and therefore the request need be

considered only if the first respondent receives applications from

the remaining accused also.

WPC.No. 3803/2010
:2 :

4. In so far as the 2nd objection raised that since the case has

been charge sheeted compounding is possible only with the

permission of the court, counsel for the petitioner invites my

attention to Ext.P6 judgment rendered by this court in

OP.No.7316/1998 in identical circumstances. In this judgment it

was clarified that it will be open to the Excise Commissioner to

compound the offence and further directed the Criminal Court to

keep the proceedings in abeyance for the report of the

Commissioner.

5. Having regard to the directions issued in Ext.P6 judgment

and as the facts of the case are similar in all respects, I see no

reason why a different stand should be adopted in this case.

Having regard to the above, I dispose of this writ petition with the

following directions.

First respondent shall consider Exts.P2 and P3 provided the

other accused in CR.No.67/2007 also make their request for

compounding the offence against them, in CR.No.67/2007. It is

directed that the Judicial First Class Magistrate Court, Kattapana

before which CC.No.88/2009 is pending will defer further

WPC.No. 3803/2010
:3 :

proceedings in the case by 3 months awaiting decision of the first

respondent on the compounding application which are directed to

be considered as above. It is directed that once orders are passed

on the compounding application, a report shall be made to the

Criminal Court, which shall act upon the report and pass

appropriate orders in the matter.

vi                                    (ANTONY DOMINIC)
                                             JUDGE