High Court Kerala High Court

C.M.Zachariah vs The Choornikkara Grama … on 28 November, 2006

Kerala High Court
C.M.Zachariah vs The Choornikkara Grama … on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30689 of 2006(C)


1. C.M.ZACHARIAH, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. THE CHOORNIKKARA GRAMA PANCHAYATH,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/11/2006

 O R D E R
                         PIUS C.KURIAKOSE, J.

                       ----------------------------------

                    W.P.(C)NO. 30689   of    2006

                       ----------------------------------

            Dated this  28th   day of   November, 2006




                                 JUDGMENT

The petitioner is aggrieved by Ext.P3 demand for property

tax for a building bearing Door No.III/331. The total demand is

Rs.31,765/-. On receiving Ext.P3, the petitioner submitted

Ext.P4 objection pointing out that the tenant who was in

occupation of the building at the time when the Panchayat

decided to enhance the property tax is no longer in occupation

and also that as soon as the tenant vacated, vacancy intimation

had been given to the Panchayat.

2. I do not propose to examine the genuineness of the

grievance voiced by the petitioner. But, since Ext.P4 has been

submitted by the petitioner against Ext.P3 demand, it is only

proper that the Panchayat takes a decision on Ext.P4 after

hearing the petitioner also. Accordingly, this writ petition will

stand disposed of with the following directions:

WPC No.30689/2006 2

i). The first respondent Panchayat will reconsider Ext.P3,

in the light of Ext.P4 and any other materials, which may be

placed by the petitioner before the Panchayat, hear the

petitioner and take a correct and just decision on the issue. This

will be done by the Panchayat at their earliest and at any rate

within two months of their receiving a copy of this judgment.

ii). Till such time as the decision is taken by the

Panchayat as ordered above, the Panchayat will not enforce

Ext.P3 demand provided the petitioner remits a sum of

Rs.3,200/- ( Rupees Three Thousand Two Hundred only) towards

the demand. Payment as ordered above shall be made by the

petitioner within three weeks from today.

PIUS C.KURIAKOSE

Judge

dpk