High Court Kerala High Court

Jayathilakan vs State Of Kerala Rep.By Secretary on 1 February, 2010

Kerala High Court
Jayathilakan vs State Of Kerala Rep.By Secretary on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28 of 2010(C)


1. JAYATHILAKAN, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY SECRETARY
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

3. THE DEPUTY COMMISSIONER OF EXCISE,

4. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/02/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                W.P.(C) Nos.28,37 & 38 OF 2010
             --------------------------------------------------
           Dated this the 1st day of February, 2010

                          J U D G M E N T

The issue raised in these writ petitions being common, the

cases were heard and disposed of by common judgment.

2. For convenience, I shall refer to the facts in WP(c).

No.28/2010.

3. Petitioner herein was one of the licensees of toddy shop

No.10 in Group No. II of Varkala Excise Range. Sample of toddy

was taken from the shop on 17.8.2009, and on chemical

analysis, it was found to contain 9.11% of ethyl alcohol. Based on

this, on the allegation that Rule 9(2) of the Abkari Shops Disposal

Rules, 2002, which was introduced with effect from 14.2.2007

was violated, Crime No.30/2009 was registered against the

petitioner and his employees for offences under Section 57(a)

and 56(b) of the Abkari Act.

4. Thereupon, the accused in the aforesaid case filed a writ

petition was filed before this court challenging the validity of Rule

9(2) and the registration of the Crime No.30/2009. In the

meantime, in the judgment in Komalan V. State of Kerala

WPC.No. 28/2010 & Conn.

:2 :

(2009(2) KLT 744), the validity of the Rule was upheld by this

Court. Following the judgment in Komalan’s case, by Ext.P6

judgment the writ petition filed by the petitioner and others was

dismissed. Against Ext.P6 judgment, a special leave petition was

filed before the Apex Court. In the meantime, Special Leave

Petition was also filed against the judgment in Komalan V.

State of Kerala relied on in Ext.P6 judgment and in Ext.P5

interim order, the Apex Court had stayed the prosecution in

regard to the violation prior to the filing of the writ petition by the

respective petitioners therein. Similarly, in the SLP filed by the

petitioner and others, Ext.P11 order was passed granting interim

stay of prosecution, in regard to any violation prior to the filing of

the writ petition. The aforesaid civil appeals are pending before

the Apex Court.

5. While so, Ext.P7 show cause notice was issued to the

petitioner, calling upon him to show cause why the licence shall

not be cancelled under Section 26(b) of the Abkari Act read with

Rule 5(19) and Rule 7(31) of the Kerala Abkari Shops Disposal

Rules, 2002. Pending finalisation of the proceedings initiated by

Ext.P7, the license was also ordered to be suspended. On receipt

WPC.No. 28/2010 & Conn.

:3 :

of Ext.P7 notice, petitioner submitted Ext.P8 reply, explaining

about the previous litigations resulting in Ext.P6 judgment, the

appeal that is pending and also about Ext.P11 order passed by

the Apex Court. He also sought time for production of certified

copy of Ext.P11 order and requested that in the meanwhile

licence may not be cancelled and that the suspension be

revoked.

6. The respondent issued Ext.P9 notice requiring the

petitioners to appear for personal hearing on 11.11.2009.

Accordingly, petitioner appeared before the 2nd respondent and

submitted Ext.P10, enclosing a certified copy of Ext.P11 order

and requested that suspension of lien may be revoked and all

proceedings be dropped. Thereafter, complaining that final orders

were not passed pursuant to Ext.P7, petitioner approached this

court and filed WP(c).No.35521/2009 resulting in Ext.P12

judgment by which the 2nd respondent was ordered to finalize

Ext.P7 proceedings within 2 weeks of receipt of a copy of the

judgment. In compliance with Ext.P12 judgment, the 2nd

respondent passed Ext.P13 order dated 19.12.2009, the relevant

portion of which reads as under.

WPC.No. 28/2010 & Conn.

:4 :

“On careful examination of the case, two
proceedings are initiated against the licensees.
One is the criminal proceedings initiated against
them under Section 57(a) & 56(b) of the Abkari
Act. The said proceedings contemplates criminal
prosecution to be adjudicated before a criminal
court, conviction of which may lead to criminal
guilt and imposition of punishment prescribed
therein. It is these proceedings that the Hon’ble
Supreme Court has stayed by its interim order
staying the prosecution in regard to the
violations. The other proceedings initiated against
the licensee by the Commissioner of Excise is
under Section 26(b) of the Abkari Act, read with
Rule 5(19) and Rule 7(31) of the Kerala Abkari
Shops Disposal Rules, 2002.

Though the cause of action in respect of the
criminal prosecution under section 57(a) & 56(b)
of the Abkari Act and the suspension of licence
under Section 26(b) of the Abkari Act is one and
the same and the proceedings contemplated
therein stands entirely as different footings. This
is to mean that the order of stay of prosecution
does not in any way give any right to the
licensees to get the suspension of licenses
revoked.

In the above circumstances, considering the
gravity of the offence and as recommended by
Deputy Commissioner of Excise,
Thiruvananthapuram the privilege and licence
granted to the Toddy Shop Nos.7,8,9,10,11 &
12/09-10, included in Group NO.II/09-10 of
Varkala Range are hereby cancelled as per
section 26(b) of the Abkari Act and rule 5(19) &
7(31) of the Kerala Abkari Shops Disposal Rules,
2002. The Deputy Commissioner of Excise,
Thiruvananthapuram is hereby directed to take

WPC.No. 28/2010 & Conn.

:5 :

urgent steps to resale the Toddy shops as per
rules.”

7. It is this order which is under challenge in this writ

petition.

8. The main contention raised by the learned Sr. counsel

appearing for the petitioner is that since the prosecution is stayed

by the Apex Court as per Ext.P11 order referred to above, the

petitioner is not disqualified from holding the licence. He also

relied on paragraph 13 of Ext.P14 common order passed by this

court in WP(c).No.9037/2007 and connected cases. For these

reasons according to him, the impugned order calls for

interference.

9. The learned Government Pleader appearing for the

respondents resists the contentions of the petitioner. According to

the learned Government Pleader, the interim order against the

cancellation of licence was one of the prayers sought for by the

petitioner in the civil appeal in which Ext.P11 order was passed.

It is stated that the Apex Court having passed the interim order

confining itself only to stay of prosecutions, it is not open to the

WPC.No. 28/2010 & Conn.

:6 :

petitioner to seek any order against Ext.P12 in a writ petition filed

before this court. It is also his contention that Ext.P14 order was

passed in the context of the judgment in State of Kerala V.

Unni(2007(1) KLT 151), invalidating Rule 9(2) as it stood then

and that Rule 9(2) as it presently stands, having been introduced

with effect from 14.2.2007, Ext.P14 order can have no relevance

at this distance of time. It was also contended that upholding the

validity Rule 9(2) as it presently stands, a Division Bench of this

court in Komalan’s case (supra) held that if ethyl alcohol,

though a natural ingredient, exceeds the prescribed limit, the

excess quantity is deemed to have been added and that it being a

foreign substance, which increases the intoxicating quality, the

reasonable view that can be taken in terms of Section 57(a) is

that the substance added is a foreign ingredient. It is stated that

a Division Bench of this court having held that in a case of this

nature Section 57(a) is attracted, this court should abide by the

said judgment. Reliance was placed on the judgment of this court

in Abdu Rahiman V. District Collector, Malapppuram (2009

(4) KLT 485) to contend that this court shall follow the Division

Bench judgment even if the said judgment has been stayed by

WPC.No. 28/2010 & Conn.

:7 :

the Apex Court.

10. In reply the learned Senior Counsel for the petitioner

pointed out that Ext.P14 order referred to supra is not merely an

interim order but has attained finality for the reason that writ

petitions were later disposed of in terms of the interim order and

that the judgment was confirmed by the Division Bench and also

the Apex Court.

11. In my view there are two hurdles against the petitioner.

First one is that, in the SLP filed by the petitioners before the

Apex Court against Ext.P6 judgment, an interim order preventing

the State from canceling the licence was sought. A copy of the

Special Leave petition made available by the learned Government

Pleader shows, as grounds for interim relief, that the following

pleadings have been raised in the special Leave petition.

“In view of the registration of crime for offence
punishable under Section 57(a) & passing of the
impugned judgment, the petitioners licenses will
be cancelled by the Government since
proceedings under Section 57(a) is a
disqualification for getting a license under the
Rules. Apart from that the petitioners will have to
face prosecution in view of the registration of
crime against them under Section 57(a). The
interim licenses issued to the petitioners will
expire on 30.6.2009 and allotment will be started

WPC.No. 28/2010 & Conn.

:8 :

on 22.6.2009. If the operation of the impugned
judgment is not stayed, the licenses of the
petitioners may not be renewed though all other
licenses will get the renewal. Therefore it is in the
interest of justice that this Hon’ble including the
suspension/cancellation of license of toddy shops
of the petitioners, pending disposal of the above
SLP.”

12. It was considering the aforesaid pleadings and prayer

that the Apex Court passed Ext.P11 interim order confining the

said order only against prosecutions. Therefore this is a case

where the petitioner had sought an interim order from the Apex

Court protecting himself against cancellation of licence and the

Apex Court did not pass any interim order as sought for.

Therefore, if at all petitioner has to seek an interim order against

cancellation of licence, he will have to move an appropriate

application before the Apex Court itself and when the Apex Court

is seized of the matter, it is impermissible for this court to

entertain a prayer as now sought for in this writ petition.

13. The 2nd hurdle that the petitioner has is the judgment

in Komalan V. State of Kerala(2009(2) KLT 744) Rule 9(2) of

the Disposal Rules 2002 as it now stands has been upheld by

this court in that judgment. In that judgment the Division Bench

WPC.No. 28/2010 & Conn.

:9 :

has held that if ethyl alcohol exceeds the permissible limit notified

by the Government, it amounts addition of a foreign substance

attracting Section 57(a) of the Abkari Act. Although, the Apex

Court has passed Ext.P11 order, as far as this court is concerned

this judgment rendered by the Division Bench being a binding

precedent, this court is bound to follow that judgment. It has so

held by the division Bench of this court in Abdu Rahiman V.

District Collector, Malapppuram (2009(4) KLT 485). For that

reason also this court will not be justified in entertaining this writ

petition.

14. For the above two reasons, I decline to entertain these

writ petitions and the contentions raised by the petitioners in

these writ petitions in all other respects are left open to be urged

in appropriate proceedings.

Writ Petitions fail and are dismissed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. 28/2010 & Conn.

:10 :