High Court Kerala High Court

N.S.Lenin vs State Of Kerala on 2 April, 2009

Kerala High Court
N.S.Lenin vs State Of Kerala on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10042 of 2008(U)


1. N.S.LENIN, AGED 46 YEARS,
                      ...  Petitioner
2. M.S.SANJAYKUMAR,S/O.SUBRAMANIAN (LATE),
3. T.R.PRAJEESH, S/O.T.K.RAJAN, THAYYIL
4. P.S.SANTHOSH KUMAR, S/O.SUDHEENDRAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY SECRTY,
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE ASST.EXCISE COMMISSIONER, THRISSUR.

4. THE CIRCLE INSPECTOR OF EXCISE,

5. THE DISTRICT COLLECTOR, THRISSUR.

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/04/2009

 O R D E R
                              S. Siri Jagan, J.

                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=

                       W. P (C) No. 10042 of 2008

                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=

                    Dated this, the 2nd April, 2009.

                             J U D G M E N T

During the year 2005-06, in auctions conducted for sale of toddy

shops in Vatanappally Excise Range in Thrissur Division, there were

no takers. Therefore, the Government decided to relax conditions for

auction and Ext.P1 Government order was passed, wherein relaxed

conditions for auction were laid down. In accordance with the relaxed

conditions, the petitioners participated in the auction and was granted

licence. One of the relaxations was that the licensee would be

exempted from payment of tree tax. Thereafter, there was no auction

for 2006-07. The Government directed that the Excise policy for the

year 2005-06 will continue for the year 2006-07 also. Accordingly, the

petitioners’ licence was renewed for 2006-07 also. The petitioners did

not pay any tree tax since, according to them , the renewal of licence

was also on the same conditions as for the previous year. However, to

the surprise of the petitioners, now the petitioners have been served

with recovery notice for recovery of tree tax for the years 2005-06 and

2006-07. The petitioners are challenging the same. Ext.P3 is the

recovery notice received by the petitioners in that regard. The

petitioners are challenging the same.

2. A counter affidavit has been filed on behalf of respondents

1 to 5, in which it is admitted that the petitioners are not liable to pay

tree tax for the year 2005-06. But the respondents have taken a stand

that for the year 2006-07 since there was no exemption from tree tax

granted, the petitioners are liable to pay tree tax for that year.

3. I have considered the rival contentions in detail.

4. The petitioners were originally granted licence for the

W.P.C. No. 10042/08 -: 2 :-

year 2005-06. Admittedly, after grating exemption from tree tax

the very same policy continued for the year 2006-07 also and the

petitioners’ licence was renewed as the holder of the licence for the

previous year. The petitioners had never been informed that such

renewal of licence is with the condition that they would be liable to

pay tree tax. When licence is renewed, it must be presumed that such

renewal is on the same terms and conditions as for the previous year.

If that be so, the same exemption applicable to the licence for the

2005-06 licence, is applicable to 2006-07 also. In that view, I am

satisfied that the petitioners cannot be made to pay tree tax for the

years 2005-06 and 2006-07.

Accordingly, Ext.P3 is quashed. It is declared that the

petitioners cannot be denied the preferential right for getting

allotment of the said toddy shop as per clause 11 of the Abkari Policy

for the year 2008-09 on the ground that the petitioner have not paid

tree tax for the years 2005-06 and 2006-07. The petitioners would be

entitled to all consequential benefits of such declaration in respect of

the licence for the year 2009-2010, if the petitioners are otherwise

eligible for the same.

The writ petition is disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/