High Court Kerala High Court

T.M.Mohanan vs State Of Kerala on 9 June, 2009

Kerala High Court
T.M.Mohanan vs State Of Kerala on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10740 of 2008(C)


1. T.M.MOHANAN, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE COMMISSIONER,

3. THE ASSISTANT EXCISE COMMISSIONER,

4. THE CIRCLE INSPECTOR OF EXCISE,

5. THE DISTRICT COLLECTOR,

6. N.S.SAJEEVAN, S/O.SREENIVASAN,

7. THE WELFARE FUND INSPECTOR-II,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/06/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.10740 of 2008-C

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 9th day of June, 2009.

                     JUDGMENT

1.In the Thrissur district, samithies were

permitted to conduct toddy shops in two ranges.

The petitioner states that he was a member of

such samathi and that the samithies are exempted

from payment of tree tax and that he has not

conducted any abkari shop otherwise than as a

member of a samithi. He accordingly states that

it was illegal on the part of the State to have

treated him as a defaulter on tree tax and in

having denied him the privilege in terms of the

Abkari Policy for the year 2008-2009. That abkari

year has already ended.

2.The question now is as to whether the petitioner

should be continued to be treated as a defaulter

to exclude him from the opportunity to

WP(C)10740/2008 -: 2 :-

participate and to be considered for allotment of

shop in the Abkari year 2009-2010. If there is no

arrear of tree tax, the petitioner is entitled to

participate. There is nothing on record

demonstrating that the petitioner is liable to pay

tree tax either on account of his having had any

individual transaction or group transaction. The

allegation of the petitioner that he was party

only to samithies in Thrissur, therefore, prima

facie, stands. Accordingly, it is ordered that the

petitioner would not be treated as a defaulter for

the purpose of the ensuing auction for the abkari

year 2009-2010.

3.The petitioner has also a claim that he be

refunded the amount which has been forfeited as

per Ext.P4. This is an issue that the petitioner

can raise before the Excise Commissioner on

appropriate representation and if it is found that

he had no individual liability and was party only

to samithies which were exempted from payment of

tree tax, the forfeiture order would be considered

WP(C)10740/2008 -: 3 :-

for release of funds. Any request of the

petitioner in that regard will be considered and

disposed of within three months from the date of

receipt of a copy of this judgment and a

representation requesting for such refund. The

writ petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/110609