High Court Kerala High Court

K.K.Builders vs Kannur Municipality on 25 August, 2009

Kerala High Court
K.K.Builders vs Kannur Municipality on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22737 of 2009(J)


1. K.K.BUILDERS, A REGD. PARTNERSHIP FIRM,
                      ...  Petitioner

                        Vs



1. KANNUR MUNICIPALITY, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY,

3. MANAGING DIRECTOR & CEO,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/08/2009

 O R D E R
           THOTTATHIL B. RADHAKRISHNAN, J.

             ````````````````````````````````````````````````````
                   W.P(C) No. 22737 OF 2009 J
             ````````````````````````````````````````````````````
             Dated this the 25th day of August, 2009

                           J U D G M E N T

There is a contract between the petitioner and the 1st

respondent. It provides for the petitioner building, operating and

transferring(BOT) a bus stand cum shopping complex as

conceived by the Municipality and to be owned by it on such

transfer. Though a building belonging to a Municipality is

exempted from payment of property tax by virtue of the exemption

contained in section 235(g) of the Kerala Municipalities Act, 1994.,

the Municipality demanded and insisted on payment of tax by the

petitioner. May be that the building would belong to the

Municipality only on a transfer of all rights thereon by the operation

of the BOT agreement. However, as of now, the petitioner has

paid the amount demanded as property tax. The liability to pay

such tax is an issue for decision between the petitioner and the 1st

respondent in as much as the issue for resolution would be as to

whether it is the petitioner or the 1st respondent which has to pay

the amount reckonable as the property tax paid by the petitioner.

WPC.22737/09
: 2 :

Resolution of disputes in terms of all matters touching the contract

is governed by a provision for arbitration, subject to a conciliation,

prescribed as the first time. To invoke that process, the petitioner,

being a party to the agreement, cannot seek a direction in the form

of issuance of a writ order or direction under Article 226 of the

Constitution. It has adequate remedy within the frame work of the

Arbitration and Conciliation Act, 1996. Recording the aforesaid

facts, this writ petition is dismissed without prejudice to the rights

of the petitioner to seek relief in terms of that statute, if necessary.

All other issues are left open. It is also clarified that any reference

to facts, made herein is prima facie and only for the purpose of

this case and does not in any manner bind the parties before any

other authority.

Sd/-

(THOTTATHIL B. RADHAKRISHNAN, JUDGE)

aks

// True Copy //

P.A. to Judge