High Court Kerala High Court

Anthappan Vakkachan vs Corporation Of Cochin on 29 October, 2008

Kerala High Court
Anthappan Vakkachan vs Corporation Of Cochin on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24486 of 2003(M)


1. ANTHAPPAN VAKKACHAN, PANEKKAD HOUSE,
                      ...  Petitioner
2. N.M.MOHAMMED, KOPPANDICHERY HOUSE,
3. K.A.ROBERT, KURITHARA HOUSE,
4. P.A.XAVIER,
5. O.V.SHAJI, S/O.O.K.VASU, OLIPPARAMBIL
6. K.C.XAVIER, S/O.CHACKO, KAVALAMTHARA

                        Vs



1. CORPORATION OF COCHIN, REPRESENTED
                       ...       Respondent

2. SECRETARY, CORPORATION OF COCHIN,

3. REVENUE OFFICER, CORPORATION OF COCHIN,

                For Petitioner  :SRI.A.V.XAVIER

                For Respondent  :SRI.V.M.KURIAN(JR),SC COCHIN CORPORATION

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/10/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
              W.P(C) Nos.24486, 28735, 28883,
                   35639 & 40532 of 2003,
                   12860 and 12861 of 2004
              -----------------------------------------
            Dated this the 29th day of October, 2008

                            JUDGMENT

Petitioners approached this court aggrieved by the

retrospective enhancement of rent. By interim orders issued by

this court the respondents have been directed to permit the

petitioners to renew the licence and enter a fresh agreement

giving prospective operation of the impugned decision from the

date of the issuance of the demand notice. It is settled law that

there cannot be any retrospective revision of the rent. There is

no case for the petitioners that rent is in arrears. Apparently the

respondents are also convinced that it is not possible to

retrospectively revise the rent since the rent is being paid based

on the periodic agreements executed by the petitioners.

Therefore, the writ petitions are disposed of in terms of the

interim orders.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C)Nos.24486, 28735, 28883,
35639 & 40532 of 2003,
12860 and 12861 of 2004

———————————–

JUDGMENT

29th October, 2008