High Court Kerala High Court

Normandy Breweries And … vs Excise Inspectors on 2 April, 2009

Kerala High Court
Normandy Breweries And … vs Excise Inspectors on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12459 of 2008(G)


1. NORMANDY BREWERIES AND DISTILLERY PVT.LT
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTORS, NORMANDY BREWERIES
                       ...       Respondent

2. CIRCLE INSPECTOR OF EXCISE

3. DEPUTY COMMSSIONER OF EXCISE

4. COMMISSIONER OF EXCISE,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :02/04/2009

 O R D E R
                             V.GIRI
             ----------------------------------------
                 W.P.(C)No.12459 of 2008
             -----------------------------------------
          Dated this the 2nd day of April, 2009.

                          JUDGMENT

The petitioner, a company incorporated under the

Companies Act, holds a licence under the Kerala Distillery and

Warehouse Rules, 1968 framed under the provisions of the

Abkari Act.

2. The rules contemplated payment of

establishment charges by the licensee. The petitioner applied

for renewal of the licence for the period 2008-09 by Ext.P1.

The petitioner was informed that an expert committee has

been constituted to look into the grievance regarding the

fixation of the establishment charges and recovery thereof.

It is further mentioned that the actual fixation of the arrears

due from the petitioner could be done only after the

committee comes out with a revision and that the licence

cannot be renewed till then. Ext.P3 demand was served

thereafter, demanding an amount of Rs.53,37,701/-, stated

to be the arrears from 1995-98, along with a further sum of

W.P.(C)No.12459 of 2008

:: 2 ::

Rs.5,58,478/- stated to be the arrears resultant upon the pay

revision that had benefited the Government employees

during the said period. Ext.P3 has been challenged in this

writ petition.

3. Reference is made to an earlier order passed by

this court, Ext.P5 in W.P.(C)No.13476/04, wherein the

petitioner had challenged another communication from the

Excise Department requiring him to remit the entire arrears

as a condition for renewal of the licence for the period

2004-05. This court granted an interim order staying the

operation of Ext.P19 therein on condition that the petitioner

remits the amount in instalments. It is the petitioner’s case

that the entire amount was thereafter paid in instalments

and ultimately the writ petition was disposed of in terms of

the interim order. According to the petitioner, Rs.90 lakhs

was paid pursuant to the interim order passed by this court.

4. The petitioner contends that it is entitled to

know the basis on which the establishment charges were

W.P.(C)No.12459 of 2008

:: 3 ::

fixed. It is further contended that establishment charges

should be collected from the licensee, only for the persons

who are actually deployed and not for the number which is

notified as proposed to be deployed.

5. A representation was filed by the petitioner as

early as in 2006 as Ext.P9 before the Deputy Commissioner,

inter alia, asserting that the petitioner’s liability towards the

cost of establishment is only Rs.29,22,771/-, but they have

already remitted Rs.90 lakhs as per the High Court order.

The Deputy Excise Commissioner required the Excise

Inspector stationed at the petitioner’s distillery to give the

petitioner the basis of the calculation and calculate the

arrears as per G.O.(P)No.95/98/TD dated 28th April, 1989 and

also to prepare a statement on the basis of G.O.(P)

No.95/98/TD dated 28th April, 1989 and verify whether the

amounts are realisable in terms of the Government Order. In

other words, what is required is the determination of the

actual amounts due from the petitioner by way of

W.P.(C)No.12459 of 2008

:: 4 ::

establishment charges and dues will have to be calculated

with effect from 1995 and made current up to date.

6. I take note of the fact that the petitioner had

remitted Rs.90 lakhs pursuant to the interim order. This

could probably take care of the arrears. But, it is a matter

for determination by the appropriate authority in the first

instance. In the meantime, I do not find any reason for not

permitting the petitioner to carry on the business for the

period 2009-10, subject to payment of an ad hoc amount by

the petitioner to be credited in the course of preparing a

statement of establishment charges and the arrears in this

regard;.

In the result, the writ petition is disposed of in the

following terms:

(a) The 3rd respondent shall treat Ext.P9 as a request

made by the petitioner for drawing up a

calculation of the establishment charges along

with the applicable interest in terms of the Rules

and any other Government order fixing the

establishment charges.

W.P.(C)No.12459 of 2008

:: 5 ::

(b) A statement shall be furnished to the petitioner

within two months from the date of receipt of a

copy of this judgment. It is open to the petitioner

to file objections to the said statement within one

month from the date of receipt of a copy of the

statement.

(c) Thereupon, the Deputy Commissioner shall, within

one month thereafter, pass an order finally fixing

the establishment charges, the arrears and the

interest, if any, due from the petitioner at the

applicable rate. The Deputy Commissioner shall,

in doing so, give credit to any amounts remitted by

the petitioner and a final demand of amounts still

due from the petitioner shall be served along with

the order to be passed by the Deputy

Commissioner in the manner aforementioned.

(d) The entire process shall be completed as early as

possible, at any rate, on or before 5.10.2009.

(e) In the meanwhile, the distillery licence issued to

the petitioner under Rule 3 of the Rules shall be

renewed, subject to compliance with any other

formalities, on condition that the petitioner pays

an amount of Rs.10 lakhs towards establishment

charges on an ad hoc basis.

(f) It is made clear that this amount of Rs.10 lakhs

directed to be paid by this court is over and above

the licence fee that has to be paid by the

petitioner.

W.P.(C)No.12459 of 2008

:: 6 ::

The licence shall be renewed, as and when the

petitioner remits the amount of Rs.10 lakhs and licence fees,

subject to the compliance with the other formalities, as

mentioned above.

Sd/-

(V.GIRI)
JUDGE

sk/-

//true copy//