IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3208 of 2009(F)
1. DR.DUSHYANTHAN, S/O.VASUDEVAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SECRETARY,
3. THE PUBLIC INFORMATION OFFICER,
4. THE VILLAGE OFFICER,
For Petitioner :SRI.LIJU. M.P
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :02/02/2010
O R D E R
Thottathil B. Radhakrishnan, J.
- - - - - - - - - - - - - - - - -- - - - - - - -
W.P.(C) No. 3208 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of February, 2010
JUDGMENT
The petitioner says that he is the Thandaper account holder
of a land in question in relation to which he made Ext.P4 petition
seeking that land tax may be accepted from him. The receipt of
basic tax accounted as against a particular Thandaper account is
a manner of obtaining revenue for the State. Pendency of civil
suits or other such proceedings would have no bearing on the
right of the State to collect basic tax and the entitlement of the
citizen to pay tax as against the Thandaper account under which
the property stands. Even if the amounts are paid by any other
person, due credit will be given to the Thandaper account even, if
necessary, by noting the identity of the person from whom the
amount is received.
2. Under such circumstances, the 4th respondent is directed
to take up Ext.P4 and do the needful as stated above. If for any
reason the 4th respondent comes to the conclusion that basic tax
cannot be received for reasons otherwise than noticed herein
WPC No.3208 of 2009
-:2:-
above, specific orders shall be issued stating such reasons.
Needful shall be done in this regard within four weeks of receipt
of a copy of this judgment. Writ Petition is ordered accordingly.
Thottathil B. Radhakrishnan,
Judge.
ttb
WPC No.3208 of 2009
-:3:-