IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 577 of 2007(R)
1. M.K.HARIDAS, USHUS, ANAKOTTA ROAD,
... Petitioner
Vs
1. THE CHIEF SECRETARY,
... Respondent
2. THE PRINCIPAL SECRETARY (FINANCE
3. THE SECRETARY,
4. THE STATE LEVE CO-COORDINATOR
5. THE SECRETARY,
6. THE SECRETARY,
For Petitioner :SRI.ANTONY V. PAUL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/09/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 577 OF 2007 (R)
=====================
Dated this the 30th day of September, 2009
J U D G M E N T
The prayer sought in this writ petition is to direct the
Government/Oil Companies to issue appropriate orders reducing
the price of LPG cylinder in accordance with the effective VAT
implementation tax rate. A further direction requiring the
Government/Oil companies to repay forthwith the excess amount
collected from the consumers from 1st of July, 2006 is also sought
for.
2. The basis on which the prayer sought is that by Ext.P3-
the Kerala Finance Act, 2006, though the tax rate has been
reduced from 12.5 to 4%, instead of reducing the price of the LPG
proportionately, Oil Companies have increased the price of LPG to
offset the short fall arising out of the reduction in the tax rate.
3. On behalf of the Union of India, standing counsel has
produced before me copy of the judgment rendered by the
Division Bench of this Court in WP(C) No.11891/07, where this
Court has dismissed the writ petition with similar prayer holding
that this is not an issue which is to be decided by a Court
WPC 577/07
:2 :
exercising powers under Article 226 of the Constitution of India.
Even otherwise, the allegation is that the Oil Companies have
increased the price of LPG with a view to avoid reduction in the
price consequent on the reduction in the tax rate. This allegation
is essentially to be answered by the Oil Companies. But however,
none of the Public Sector Oil Companies against which allegations
have been made has been impleaded in this writ petition.
4. For the aforesaid reasons, I am not inclined to grant
the reliefs sought for by the petitioner.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp