High Court Kerala High Court

K.Chandran vs The State Of Kerala on 26 June, 2008

Kerala High Court
K.Chandran vs The State Of Kerala on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7368 of 2006(B)


1. K.CHANDRAN, S/O.KUNJUNNI NAIR,
                      ...  Petitioner
2. CHANDRASEKHARAN, S/O.PADMANABHAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE ASST. EXCISE COMMISSIONER,

4. THE CIRCLE INSPECTOR,

5. THE DEPUTY TAHSILDAR,

6. THE VILLAGE OFFICER,

7. THE SALES TAX OFFICER,

8. THE SALES TAX OFFICER,

                For Petitioner  :SRI.C.N.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :26/06/2008

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                        -------------------------
                     W.P.(C) No. 7368 of 2006
                    ---------------------------------
               Dated, this the 26th day of June, 2008

                           J U D G M E N T

Petitioners’ case is that the stock of materials recovered in

recovery proceedings should be adjusted towards arrears of tax, for

which recovery is initiated. No counter affidavit is filed by the

revenue recovery authorities. Since liquor is attached from

petitioners’ shop, for which petitioners have license to sell the liquor,

it was the duty of the Tahsildar to effect sale of the same in

accordance with the excise provisions and to remit the sale proceeds

in petitioners’ account. On the other hand, if liquor could not be sold

for whatever reason, the Tahsildar is bound to return the goods to

petitioners after arrears of tax are cleared. There is no difficulty for

the recovery authorities to return the goods or to get the goods re-

purchased by the Beverages Corporation, which is the sole

distributor of liquor in the State. In the circumstances, this writ

petition is disposed of directing the District Collector, 2nd respondent,

to enquire as to what happened pursuant to attachment of liquor

from the retail shop and take appropriate action against the

subordinate authorities, if the value of the liquor attached is not

credited in petitioners’ account. This writ petition is disposed of

WP(C) No.7368/2006
-2-

leaving freedom to respondents to proceed for recovery of the

balance amount after giving credit of the value of the goods seized

from petitioners’ shop.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg