Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.T. Nimse (Namdeorao Tulshiram ... vs The District Collector State ...
2016 Latest Caselaw 1734 Bom

Citation : 2016 Latest Caselaw 1734 Bom
Judgement Date : 22 April, 2016

Bombay High Court
N.T. Nimse (Namdeorao Tulshiram ... vs The District Collector State ... on 22 April, 2016
Bench: S.B. Shukre
                                                                                wp2360.16
                                              1




                                                                             
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH, NAGPUR.




                                                     
                          WRIT PETITION       No. 2360 OF 2016


    N.T. Nimse (Namdeorao Tulshiram Nimse),




                                                    
    C.L. III Licensee having licence No.289,
    Ghoturli, Tq. Umrer, Distt. Nagpur.
    Through Power of attorney holder
    Ketan Ishwar Araspure,




                                           
    aged about 25 years, Occ.: Business,
    r/o Plot No. 45, Sitanagar,
    Dhore Layout, P.O. Khamla, 
    Wardha Road, Nagpur.                                 .... PETITIONER.
                              
                              VERSUS


    The District Collector,
    (State Excise Department)
      


    Nagpur.                                                  ....  RESPONDENT.
   



    Shri Abhay Sambre Advocate for the Petitioner.
    Shri Amit Balpande, AGP, for respondent.
                                      .....





                                        CORAM : S.B. SHUKRE, J.

DATED : 22.04.2016.

ORAL JUDGMENT :

Heard. Issue notice to the respondent for final

disposal. Learned AGP waives service of notice on behalf of

respondent.

wp2360.16

2. Rule. Rule made returnable forthwith. Heard finally

by consent of parties.

3. Upon going through the impugned order, I find

myself in agreement with the learned counsel for the petitioner

when he submits that the order does not spell out any reason for

which the licence in question has been suspended until further

orders by the respondent.

4.

It appears that the respondent has been swayed

away only by the fact that some persons were found in illegal

possession of bottles of country liquor in a district, district of

Chandrapur, where policy of prohibition of liquor is being

implemented and that these persons made a statement that they

purchased the bottles of country liquor from the shop of the

petitioner. It is not the case of the respondent that the petitioner

had made any attempt or had indeed sold the country liquor

bottles in a dry district like Chandrapur. It is an admitted fact

that those bottles were sold by the petitioner in Nagpur district,

where there is no such prohibition. In such a case, ordinarily, a

seller could not be held responsible unless there is some material

available on record establishing nexus between seller and the

person found to be illegally possessing or attempting to transport

wp2360.16

illegally the country liquor bottles in a dry district. No such

material, as seen from the impugned order, is available on

record.

5. Learned AGP has submitted that the petitioner has

sold excess quantity of liquor to just one person and this fact

itself would show that there can probably be some connection

between the petitioner and the illegal activities being carried out

by the persons found in illegal possession of country bottle

liquors in Chandrapur district. Such an argument cannot be

accepted for the simple reason that the Show Cause Notice

(Annexure-3) does not make out any such case. There is no

reference in this notice that the petitioner had sold excess

quantity of liquor to one or singular party in breach of conditions

of liquor licence.

6. Apart from the flaws noted above, as rightly

submitted by learned counsel for the petitioner, the impugned

order has been passed by denying to the petitioner a sufficient

opportunity of hearing and representing its case before the

respondent.

wp2360.16

7. In the circumstances, the impugned order cannot be

sustained in law and it deserves to be quashed and set aside.

8. In the result, writ petition is allowed. Impugned

order dated 19.4.2016 is hereby quashed and set aside. The

matter is remanded to the respondent for fresh consideration of

the whole issue. Sufficient opportunity of hearing shall be

granted to the petitioner and that would also include personal

hearing. The documents sought for by the petitioner shall be

made available to him. The licence in question shall stand

revived for the term for which it is valid, subject, however, to

result of the proceedings remanded to the respondent. If any

seals are placed on the shop, same shall be removed forthwith.

Rule is made absolute in above terms. No cost.

JUDGE

/TA/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter