High Court Kerala High Court

P.K.Chandran vs The State Of Kerala Represented By on 28 May, 2008

Kerala High Court
P.K.Chandran vs The State Of Kerala Represented By on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30265 of 2006(C)


1. P.K.CHANDRAN, S/O.KUMARAN,
                      ...  Petitioner
2. K.N.PHALGUNAN, S/O.NARAYANAN,

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

3. THE ASSISTANT EXCISE COMMISSIONER,

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/05/2008

 O R D E R
                        ANTONY DOMINIC, J

      -----------------------------------------------------------------
                       W.P.(C).NO.30265/2006
      -----------------------------------------------------------------
              Dated this the 28th       day of May, 2008


                               JUDGMENT

Challenge in this writ petition is against Exts.P6 and

P7.

2. Petitioners were defaulters of Abkari dues as on

31.3.1997. The Government of Kerala introduced Ext.P1

scheme offering reduction of 75% of the amount of interest

accrued on the rental and other dues as on 31.3.1997.

According to the petitioners, they have submitted Exts.P2

and P3 claiming benefit of Ext.P1 and orders were not

passed. As the cut off date for payment in terms of the

scheme was running out, petitioners approached this court

by filing O.P.No.25046/00, in which Ext.P4 interim order

was passed directing the petitioners to remit the admitted

amount in terms of the claim and furnish bank guarantee

for the disputed liability. Accordingly, the petitioners

2

complied with the said order. The Original Petition was

finally disposed of by Ext.P5 judgment. In Ext.P5, this court

directed as follows.

“In the circumstances, the second respondent is

directed to call for the records pertaining to

payments and verify the liability after ensuring

that credit is given for full payments made by

the petitioners. The petitioners in any case will

be given amnesty benefit as petitioner has

complied with the interim order of this court.

However, if any balance liability is due i.e, if any

liability is left after granting rebate of 75% of

interest due up to 30.11.2000, then petitioners

will pay such amount along with 12% interest

per annum on the same before 31.1.2006. The

second respondent will immediately on

production of copy of this judgment verify

payments and adjustments and give a fresh

statement to the petitioners for clearing liability

3

as above. In the event of default in payment by

the petitioners as above, they will forfeit the

amnesty benefit granted above.”

3. In pursuance there of, petitioners’ liability has been

quantified as per Exts.P6 and P7 and in terms there of

petitioner will have to make an additional payment of

Rs.5,15,67/- towards the liability. It is challenging this

quantification, made as per Exts.P6 and P7, that the writ

petition has been filed.

4. As is evident from Ext.P6 order, the liability has

been quantified, adding interest on the principal at 4.5%

and it is on that basis additional amount is found to be due

from the petitioner.

5. A reading of the extracted portion of the judgment

in O.P.No.25046/2000 shows that the respondents were

required to quantify the petitioners’ liability towards

principal and interest at the rate as applicable up to

30.11.2000. Thereafter, the petitioners should have been

given the benefit of Ext.P1 by reducing their liability to the

4

extent of 75% there of. It is the amount so quantified which

the petitioners are made liable. The judgment further

directed for adjusting the amount that the petitioners have

paid in terms of Exts.P4 interim order including the bank

guarantee and if the liability stands discharged the

petitioner will be exonerated entirely and in case any

additional amount is payable, the petitioners are liable for

interest at 12%. Therefore, what is required is that the

respondents have to first quantify the petitioners’ liability

as on 30.11.2000 by adding interest at the rate applicable

and then give reduction applying Ext.P1.

6. Respondent No.3 has filed a counter affidavit. It is

stated that pursuant to Ext.P4 order petitioner remitted

Rs.3,18,087/- and furnished Bank guarantee for

Rs.3,05,000/-. It is stated that out of the amount remitted,

the entire arrears due in respect of shop No.4/93-94 of

Manjeri Range was adjusted and after closing that liability

the balance account available was Rs.203762. According to

the 3rd respondent, this amount was also adjusted against

5

his liability as shown in Ext.P7, and even thereafter,

Rs.3,04,548/- was due from the petitioner. Respondent

would also contend that along with 12% interest as allowed

by this court, the total liability of the petitioner was

Rs.515067/-.

7. The factual position as above, is reflected in Ext.P7

statement of accounts also and I have not been able to find

anything irregular in the quantification of the petitioners’

liability. However, in the statement and the affidavit, what

remains unexplained is regarding the appropriation of the

Bank guarantee that was furnished by the petitioners as

ordered by this court in Ext.P4 order. Admittedly the

petitioners had furnished the bank guarantee and the

affidavit does not say that the same was encashed towards

any of their liabilities. If bank guarantee was available, that

ought to have been appropriated, and if it was done, a

substantial portion of the liability would have been wiped

off.

6

8. For this reason, I find the matter needs to be re-

examined by the 3rd respondent. Accordingly, I dispose of

the writ petition, upholding Ext.P7 and the quantification of

the liability, but however, directing that the 3rd respondent

shall consider whether the Bank guarantee was appropriate

towards the liability of the petitioners and if it is not done,

the said respondent shall appropriate bank guarantee, if the

same is still valid, and quantify the liability of the

petitioners afresh. Once liability is quantified as above, it

will be intimated to the petitioners and thereupon, amount

if any due, will be paid by them, within one month

thereafter.

Writ Petition is disposed of.

ANTONY DOMINIC
JUDGE

vi.

7