IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 35329 of 2000(E)
1. MARY QUEENS MISSION HOSPITAL
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :07/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. No.35329 of 2000
....................................................................
Dated this the 7th day of January, 2008.
JUDGMENT
The petitioner is claiming exemption from building tax in respect of a
hospital building. This court has held that a hospital building is entitled to
exemption from building tax only if free medical relief is rendered there.
This issue is discussed in large number of cases and in the decision
MEDICAL TRUST HOSPITAL V. STATE OF KERALA (2004(2) KLT
139 upheld by Division Bench, this court held that even hospital owned by
charitable trust also is not qualified for exemption unless medical relief is
rendered completely free of cost. In this case petitioner has no case that
medical relief is rendered to the patients free of cost. In the circumstances,
building tax exemption is rightly declined to the hospital. The O.P. is
therefore dismissed as devoid of any merit.
C.N.RAMACHANDRAN NAIR
Judge
pms