High Court Kerala High Court

State Of Kerala vs C.N.Chandra Banu on 27 May, 2008

Kerala High Court
State Of Kerala vs C.N.Chandra Banu on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 982 of 2008()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner
2. COMMISSIONER OF EXCISE,
3. ASSISTANT EXCISE COMMISSIONER,
4. DISTRICT COLLECTOR, KOTTAYAM.

                        Vs



1. C.N.CHANDRA BANU, S/O.C.K.NARAYANAN,
                       ...       Respondent

2. K.P.SHAJI, S/O.PODIYAN,

3. RAJENDRAN E.T., S/O.THANKAPPAN,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/05/2008

 O R D E R
               H.L.DATTU, C.J. & T.R.RAMACHANDRAN NAIR, J.
                            ------------------------------------------
                                W.A.No1004 of 2008 &
                                   W.A.No.982 of 2008
                            ------------------------------------------
                       Dated, this the      27th day of May, 2008

                                    JUDGMENT

H.L.Dattu, C.J.

The State being aggrieved by the orders passed by the learned Single

Judge in W.P.(C) Nos.10734 of 2008 and 11541 of 2008 dated 10th April, 2008

is before us in these writ appeals.

2. There was dispute between Smt.Vilasini Bhaskaran, wife of

Bhaskaran who is one of the legal representatives of late Madhavan, who was

the holder of a licence under the provisions of the Abkari Act along with

respondents 2 to 4 for certain toddy shops in Group I of Kanjirappally Excise

Range.

3. After the death of Madhavan, Ext.P1 (joint application) came to be

filed by Smt.Vilasini Bhaskaran and other legal heirs before the Commissioner

of Excise for endorsing the name of Vilasini Bhaskaran in the licence. That

application came to be rejected by the Commissioner of Excise on 25.3.2008,

even without notice to Smt.Vilasini Bhaskaran and others. Aggrieved by the

said action, Smt.Vilasini Bhaskaran and others were before this Court in the

aforesaid writ petitions.

4. The learned Single Judge while entertaining the writ petitions had

granted an interim order and thereby the licence was allowed to be continued

for vending the toddy shops in Group I of Kanjirappally Excise Range.

5. It appears that there was some sort of misunderstanding between

Smt.Vilasini Bhaskaran and the joint licensees who got the licence to vend the

toddy shops in Group I of Kanjirappally Excise Range for the excise year

W.A.Nos.1004 & 982 of 2008
2

2008-09. During the pendency of the writ petition there was an amicable

settlement between Smt.Vilasini Bhaskaran and other licensees. Since the

dispute was sorted out by Smt.Vilasini Bhaskaran and other joint licensees, the

learned Single Judge has thought it fit to direct the State to endorse the name

of Smt.Vilasini Bhaskaran and continue the licence that was granted for toddy

shops in Group I of Kanjirappally Excise Range in the name of Vilasini

Bhaskaran and others. Aggrieved by the consent order passed by the learned

Single Judge, the State has preferred these writ appeals.

6. Smt.K.Meera, learned Senior Government Pleader, appearing for the

State Government would submit that there is technical breach in complying with

sub-rule (18) of Rule 5 of the Kerala Abkari Shops Disposal Rules, 2002 (‘the

Rules’ for short) by the licensees and therefore, the learned Single Judge was

not justified in passing the impugned orders.

7. Sri.C.C.Thomas, learned Senior counsel appearing for the contesting

respondent in W.A.No.1004 of 2008 and Sri.M.Abdul Lathiff, learned counsel

appearing for the contesting respondents in W.A.No.982 of 2008 would submit

that the directions issued by the learned Single Judge is in no way affect the

interests of the State. Even assuming for the sake of argument that there is a

technical breach of sub-rule (18) of Rule 5 of the Rules in not informing the

Excise Commissioner within the time prescribed under the said sub-rule, since

it would not affect the interests of the State, the State ought not to have filed

any writ appeal before this Court.

8. It is not the case of the Revenue that by the impugned orders

passed by the learned Single Judge, it would affect the interests of the

Revenue in any manner whatsoever. At the most, if there is any technical

W.A.Nos.1004 & 982 of 2008
3

breach, that technical breach is condoned by the learned Single Judge while

passing the impugned order. Since the State is not affected by the impugned

orders passed by the learned Single Judge, we are of the opinion that we need

not have to entertain these writ appeals and then take exception to the orders

passed by the learned Single Judge.

9. In view of the above, while rejecting the writ appeals filed by the

State Government, we only say that the orders passed by the learned Single

Judge need not be treated as precedent in any other case.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(T.R.RAMACHANDRAN NAIR)
JUDGE
vns/