High Court Kerala High Court

P.K.Balachandran vs The Deputy Excise Commissionr on 18 February, 2010

Kerala High Court
P.K.Balachandran vs The Deputy Excise Commissionr on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5297 of 2010(J)


1. P.K.BALACHANDRAN, S/O.KOCHUKRISHNAN,
                      ...  Petitioner
2. P.SASIDHARAN,S/O.RAGHAVAN NAIR,
3. T.P.SALIM,S/O.PUSHPANGADAN,

                        Vs



1. THE DEPUTY EXCISE COMMISSIONR,
                       ...       Respondent

2. THE EXCISE COMMISSIONER, COMMISSIONERATE

3. THE TAHSILDAR,KODUNGALLUR.

4. THE TAHSILDAR, THALAPPALLY.

5. THE TAHSILDAR, PALAKKAD.

6. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.5297 OF 2010 (T)
              --------------------------------------------------
          Dated this the 18th day of February, 2010

                           J U D G M E N T

Prayer in this writ petition is to direct the respondents to

refund an amount of Rs.55,78,131/- to the petitioners. According

to the petitioners consequent on Ext.P1 judgment of the Apex

Court, the aforesaid amount paid by them towards rental for the

year when they were the licensees, has become excess and is

liable to be refunded. With the aforesaid prayer, relying on the

Apex Court order, a copy of which is Ext.P1, the petitioners have

submitted Ext.P2 representation to the first respondent.

2. In view of the pendency of Ext.P2 it is directed that the first

respondent shall consider the said representation and pass orders

thereon. This shall be done as expeditiously as possible and at any

rate within 6 weeks from the date of production of a copy of this

judgment. On examination of Ext.P2, if it is found that any amount

is repayable, necessary order regarding the coercive action already

initiated against the petitioners and for return of documents if any

available with the respondents will be passed.

WPC.No. 5297/2010
:2 :

Petitioner shall file a copy of this judgment along with a copy

of the writ petition before the first respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/