High Court Kerala High Court

The Commissioner Of Central … vs The District Collector on 18 October, 2007

Kerala High Court
The Commissioner Of Central … vs The District Collector on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29418 of 2007(B)


1. THE COMMISSIONER OF CENTRAL EXCISE &
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/10/2007

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
                  W.P.(C) NO. 29418 OF 2007 B
                 =====================

            Dated this the 18th day of October, 2007

                          J U D G M E N T

The claim raised in this writ petition is for a direction to the

respondents to remit an amount of Rs.9,84,323/- from out of the

sale proceeds to M/s.Optima Packagings Private Limited.

2. On instruction, learned Government Pleader submits

that in the revenue sale that was conducted, Rs.37,10,000/- has

been realised and the same is available with the 1st respondent.

It is submitted that there are other claimants as well. In view of

this, it is only appropriate that the petitioner lodges a claim with

the 1st respondent, in which event, the 1st respondent shall deal

with it in accordance with law and disburse the available amount.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp