High Court Kerala High Court

Cprivate Bankers Assn vs State Of Kerala on 1 March, 2007

Kerala High Court
Cprivate Bankers Assn vs State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 33630 of 2001(U)



1. CPRIVATE BANKERS ASSN.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :01/03/2007

 O R D E R
                    C.N.RAMACHANDRAN NAIR, J.

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

                 O.P. Nos. 33630 & 38805 of 2001

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

              Dated, this the 1st  day of March, 2007


                              J U D G M E N T

Even though these two original petitions are pending for last

nearly six years, the respondent Municipality has not cared to file

counter affidavit in any case. Challenge is against demand of

licence fee for carrying on money lending business within the

Municipal limits. Even though demand is raised under Section

447 of the Kerala Municipalities Act, Municipality has not stated in

the demand notice the relevant Rule under which licence fee is

demanded from the petitioners. Even though Sec. 245 of the

Kerala Municipalities Act authorizes recovery of profession tax,

which probably may be applicable, it is not known whether

petitioners are remitting any profession tax. Since the

Municipality has not produced any material to sustain the

substantial demand of licence fee in this Court and since the

orders produced and challenged do not disclose the Rule or basis

of demand, I feel the matter should be first decided by the

Municipality. Accordingly, these original petitions are disposed of

W.P.(C)Nos. 33630 & 38805 of 2001

-Page numbers-

directing petitioners to approach the Secretary of the Municipality

with copy of this judgment. The Municipal Secretary will consider

petitioner’s objections and if any tax or fee is payable by the

petitioners, he will specifically point out the provisions of the Act

and Rules under which the same is levied, and the basis thereof

and issue notice, give an opportunity to the petitioners to raise

objections and decide the matter through a speaking order. If

petitioners have any grievance they are free to challenge the said

order.

These original petitions are accordingly disposed of.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg