High Court Kerala High Court

V.K. Pushpan vs Pallipuram Grama Panchayath on 12 June, 2008

Kerala High Court
V.K. Pushpan vs Pallipuram Grama Panchayath on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17581 of 2008(R)


1. V.K. PUSHPAN, S/O. KESAVAN,
                      ...  Petitioner

                        Vs



1. PALLIPURAM GRAMA PANCHAYATH,
                       ...       Respondent

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/06/2008

 O R D E R
                         ANTONY DOMINIC, J.

               = =W.P.(C) = = = = = = = = = = = =
                    = = =
                           No. 17581 OF 2008 R
               = = = = = = = = = = = = = = = = =

                    Dated this the 12th June 2008

                           J U D G M E N T

The prayer made in this writ petition is to direct the

respondent Panchayat to accept Ext. P5 request of the petitioner for

accepting payment of the building tax in respect of building No.

IX/548A. According to the petitioner, in the said building the

petitioner is conducting an ice cream parlour. If as stated by the

petitioner, he has constructed the building legitimately and carrying

on business there, I do not see any justification for declining the

prayer now made before me for directing the respondent to

consider and pass orders on Ext. P5. Accordingly, I dispose of this

writ petition directing that the respondent Panchayat shall take up

Ext. P5, consider the same and pass orders as expeditiously as

possible, at any rate within 4 weeks of production of a copy of this

judgment.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-