IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4489 of 2007(H)
1. BEENA RAJESH, AGED 35, W/O.LATE RAJESH,
... Petitioner
Vs
1. ARPOOKARA GRAMA PANCHAYATH,
... Respondent
2. SALIMKUMAR, AGED ABOUT 42 YEARS,
3. MATHEW M. PADAPPAN, AGED ABOUT 42
4. THE DIRECTOR OF PANCHAYATHS,
For Petitioner :SRI.JOHN JOSEPH VETTIKAD
For Respondent :SRI.M.V.BOSE
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/04/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.4489 of 2007-H
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 9th day of April, 2010.
Judgment
The petitioner’s husband Rajesh put up a
construction. Exts.P1 and P2 show that the
buildings were assessed to property tax for the
year 2004-05. This was in June-July, 2004.
However, in December 2004, the impugned revision
has been made catapulting the annual property tax
by more than 10 times. For one thing, the
revision could not have been in excess of 25%.
Secondly and more importantly, there could not
have been a revision except quinquennial, in
terms of the statute. Under such circumstances,
the impugned revision and demand on such basis is
unsustainable being contrary to law. The same is
accordingly quashed. The writ petition is hence
allowed to that extent. No costs.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/1704