IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1039 of 2009()
1. V.V.ABOOBACKER HAJI,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SECRETARY, KUNNAMKULAM MUNICIPALITY,
3. THE KERALA FINANCIAL CORPORATION,
4. THE CHIEF MANAGER, THE KERALA FINANCIAL
5. THE VILLAGE OFFICER,
6. DAVID @ THAVU, S/O.EYYAPPAN,
7. ROY, S/O.DAVID,
8. CHARLY, S/O.DAVID,
For Petitioner :SRI.K.M.JAMALUDHEEN
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/05/2009
O R D E R
S.R.Bannurmath, C.J. & Kurian Joseph, J.
------------------------------------------
W.A. No.1039 of 2009
------------------------------------------
Dated, this the 25th day of May, 2009
JUDGMENT
Kurian Joseph, J.
Appellant is the petitioner in the writ petition. The writ
petition was filed challenging Ext.P1 demand notice for property
tax. The learned Single Judge dismissed the writ petition without
prejudice to the liberty of the petitioner to pursue the matter before
the appellate forum. The learned Standing Counsel appearing for
the Municipality submits that Ext.P2 can be treated as an appeal.
2. In that view of the matter, we dispose of the writ
appeal directing the appellate forum to consider Ext.P2 with notice
to the petitioner, 4th respondent and respondents 6 to 8 and pass
appropriate orders thereon in accordance with law within a period
of two months from the date of production of a copy of this
judgment. The appellant will furnish a copy of this judgment
along with a copy of the memorandum of writ appeal to
W.A.No.1039 of 2009
– 2 –
respondents 6 to 8 also. We make it clear that we have not
adverted to the various contentions and hence all the questions are
left open. We also make it clear that it will be open to the
appellant to remit the current tax and the pendency of the dispute
referred to in the writ appeal shall not stand in the way of the
Municipality accepting current tax as offered by the appellant.
S.R.Bannurmath,
Chief Justice
Kurian Joseph,
Judge
vns