High Court Kerala High Court

Shobana vs State Of Kerala To Be Represented … on 19 October, 2007

Kerala High Court
Shobana vs State Of Kerala To Be Represented … on 19 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29862 of 2007(E)


1. SHOBANA,D/O. MADASWAMY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, IDUKKI DISTRICT

3. SUB COLLECTOR, DEVIKULAM.

4. TAHSILDAR, DEVIKULAM TALUK,

5. VILLAGE OFFICER,

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/10/2007

 O R D E R
                 ANTONY DOMINIC, J
                        -------------------
                     W.P.(C). 29862/2007
                        --------------------
         Dated this the 19th day of October, 2007

                        JUDGMENT

The petitioner who has purchased a property in

terms of Ext.P1 has approached this Court on account of

the refusal of the respondent to accept the Basic tax. It is

seen that the petitioner has produced in support of her

contention, the non encumbrance certificate, Ext.P3

receipt for payment of tax for the previous year and also

evidence of receipt of amounts towards additional stamp

duty. Despite all these, it is contended by the petitioner

that the tax is not accepted by the respondents now,

although the property stands in the name of the petitioner

and mutation has also been effected.

2. I see no justification for the respondents to

refuse acceptance of basic tax. If any suit is pending

between private parties that is a matter to be decided

between them and the State need not await for its

outcome for acceptance of tax which cannot cause any

prejudice to the litigants.

3. Therefore, I dispose of this writ petition with a

direction that the request made by the petitioner in

W.P.(C).29862/2007
2

Ext.P7 before the second respondent shall be considered

and orders thereon passed in the light of what is stated

above.

ANTONY DOMINIC
Judge

mrcs