IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34289 of 2008(F)
1. MANOJ KUMAR, VEEYES AND SONS,
... Petitioner
Vs
1. DIVISIONAL FOREST OFFICER
... Respondent
2. FOREST RANGE OFFICER, KOLLATHIRUMEDU
3. CHIEF CONSERVATOR OF FORESTS,
For Petitioner :SRI.M.C.GOPI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.34289 of 2008
--------------------------
Dated this the 28th November, 2008
J U D G M E N T
In the circumstances of the case, the State of
Kerala, represented by the Principal Secretary to
Government , Forest Department, is impleaded as addl. 4th
respondent.
2. Petitioner bid certain timber in auction from
the Kollathirumedu Range in Vazhachal Division. The
total value of the timber was assessed at Rs.5,03,877/-.
1/5th of the amount was deposited on the date of
confirmation of sale. Balance amount towards sale value,
Forest Development Tax, Value Added Tax was to be paid
within sixty days. Admittedly, it has not been paid. An
extension of 30 days was granted by the Range Officer.
A portion of the balance amount was paid within the
extended 30 days. Petitioner again sought for an
extension and paid the balance amount due by way of sale
value and Forest Development Tax along with interest
W.P ( C) No.34289 of 2008
2
and penal interest within the said extended period of 30
days. Nevertheless, he was not able to pay the entire
amount due. The amount which is to be given in the
statement filed by the 2nd respondent in paragraphs 6 and 7
read as follows:
“6. Sri.Manoj Kumar did not remit the
sale value and taxes within the stipulated time of
60 days. He requested for extension of time for
remitting the balance amount due. As per sale
conditions, the Range Officer is competent to
grant 30 days time for the remittance of balance
amount due with penal interest @ 18% per
annum; and the Divisional Forest Officer is
competent for further extension of 30 days on
realization of penal interest @ 24% per annum
and 2.5% surcharge on penal interest.
Accordingly permission was granted for
remitting the balance amount due with penal
interest.
The total amount due from the bidder is as
follows:-
Balance Sale Value Rs.4,03,079-00
FDT 28,343-00
VAT & Cess 63,615-00
IT & Cess 15,178-00
Penal interest @ 18% per annum 6,471-00
Penal interest @ 24% per annum 5,387-00
with surcharge
Total Rs.5,22,073-00
7. As per the sale conditions, Sri.Manoj
Kumar is liable to pay a total amount ofW.P ( C) No.34289 of 2008
3Rs.5,22,073/- within the stipulated time limit of
28.8.2008 and to remove the produce from the
depot after remitting sufficient ground rent vide
sale conditions 7 (b) but Sri.Manoj Kumar made
only partial remittance.
Balance Sale Value Rs.4,03,079-00
FDT 28,343-00
Penal interest @ 18% per annum 2,529-00
Penal interest @ 24% per annum 5,387-00
with surcharge
Total Rs.4,39,338-00
3. This writ petition has been filed seeking a
direction to the respondents to accept the balance amount
due from the petitioner and release the timber to him.
Second respondent has filed a statement and I have
already referred to the relevant portion of such statement.
4. I am not in a position to find fault with the
action taken by the respondents in considering the
petitioner as not having complied with the terms and
conditions of the auction, if they are implemented strictly
and correctly.
But I take note of the submission made by Special
Government Pleader Sri.Renjith Thampan that it is always
open to the Government to extend the time for payment of
W.P ( C) No.34289 of 2008
4
amount due by way of VAT in this regard. It is open to the
petitioner to move the Government.
In the result, the writ petition is disposed of
permitting the petitioner to move the Government for an
appropriate extension of the time to pay the balance
amount due by way of VAT as mentioned in the statement
filed by the 2nd respondent referred to above. If such a
representation is filed within two weeks from today along
with a copy of this judgment and copy of the writ petition,
Government shall take appropriate decision as above
mentioned within one month thereafter. Re-tender of the
timber bid by the petitioner shall be kept in abeyance till
the Government takes a decision as aforementioned.
(V.GIRI,JUDGE)
ma
W.P ( C) No.34289 of 2008
5
W.P ( C) No.34289 of 2008
6