IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19304 of 2008(W)
1. P.V.ELDHOSE, AGED, S/O.VARGHESE,
... Petitioner
Vs
1. THE EXCISE INSPECTOR, EXCISE RANGE
... Respondent
2. THE ASSISTANT EXCISE COMMISSIONER,
3. THE ADDITIONAL EXCISE COMMISSIONER,
For Petitioner :SRI.M.L.SAJEEVAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.19304 of 2008-W
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 17th day of November, 2009.
JUDGMENT
A Tata EX Mini Lorry belonging to the petitioner
was apprehended at 06.05 hours on 25.10.2005 by
the Excise Inspector in the Excise Check Post,
Manjeswaram. The vehicle was found to be carrying
39 litres of IMFL (each having capacity of 750
ml). The driver and the cleaner of the vehicle
were arrested. The vehicle was produced before
the authorised officer. Confiscation was ordered
under Section 67B of the Abkari Act. The
petitioner carried an appeal against it. He was
heard through counsel. The stand taken was that
the petitioner did not have any connection with
the commission of the offence and that he had no
knowledge and had not connived in the conduct
attributed to the driver and cleaner. The
petitioner’s appeal was dismissed as per Ext.P4
WPC19304/07 -: 2 :-
by the Additional Excise Commissioner. That
officer did not find any legal infirmity or
factual error in the confiscation order. The
quantity of IMFL that was found in the vehicle
and the fact that the vehicle was apprehended
during the early hours, as also the fact that the
IMFL found in the vehicle was purchased from Goa,
could not be disputed. The labels on the bottles
also clearly showed to the satisfaction of the
authorities below that the said liquor was
limited for sale in Goa only. The petitioner, the
registered owner had, in no manner, discharged
his onus to establish that he had exercised
reasonable care and caution against the misuse of
the vehicle. Obviously, therefore, there is no
legal infirmity or jurisdictional error in the
impugned order. The writ petition fails. The same
is accordingly dismissed. No costs.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/2811