IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31128 of 2005(E)
1. K.V.ARAVINDAN, S/O.VELAYUDHAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR.
... Respondent
2. THE TAHSILDAR, KODUNGALLUR.
3. THE ASSISTANT EXCISE COMMISSIONER,
4. THE EXCISE COMMISSIONER,
5. COMMISSION, LAND REVENUE,
6. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.T.A.SHAJI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :23/03/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 31128 of 2005 E
-------------------------
Dated, this the 23rd day of March, 2007
J U D G M E N T
The petitioner is in huge kist arrears to the Government.
The Government has not been able to locate any property of the
petitioner for recovery. The only asset traced out by the
respondents is the petitioner’s share in the bar hotel. The
learned Government Pleader submitted that on enquiry it is
understand that though the bar hotel is apparently run in
partnership and even though there are other partners on record,
petitioner is the actual owner of bar hotel. The bar lincence has
been renewed for several years under conditional orders of this
Court i.e. on payment of Rs. 25 lakhs towards arrears besides
renewal fees. The learned counsel for the petitioner submitted
that licence fee itself is now increased by four lakhs for this year
and therefore petitioner prays for a reduction in the amount of
arrears to be paid for renewal of licence. The learned
Government Pleader on the other hand submitted that higher
amount of arrears should be ordered to be remitted. In the
W.P.(C)No. 31128/2005
-Page numbers-
circumstances and having regard to petitioner’s constraints, I
direct the respondents 4 & 5 to grant renewal of bar licence to
the petitioner’s Bar on the petitioner or the Managing Partner of
the bar hotel, remitting Rs. 30 lakhs towards arrears along with
renewal fees.
This W.P.(C) is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg