High Court Kerala High Court

K.D.Francis vs State Of Kerala on 3 October, 2008

Kerala High Court
K.D.Francis vs State Of Kerala on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29228 of 2008(D)


1. K.D.FRANCIS, KALLARAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY,
                       ...       Respondent

2. VILLAGE OFFICER, MANAKUNNAM VILLAGE,

                For Petitioner  :SMT.MEREENA JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/10/2008

 O R D E R
                               V.GIRI,J.
                        -------------------------
                   W.P ( C) No.29228 of 2008
                        --------------------------
                Dated this the 3rd October, 2008

                          J U D G M E N T

Petitioner is aggrieved by the alleged refusal on the

part of the respondents to accept the basic tax in relation to

the land having an extent of 4 ares in Sy. No.51/3,4 of

Njarakkal Village in Vypeen. There are several owners for

the said property which was originally acquired by the

petitioner’s father. There is a dispute over the attachment of

a share in the property at the instance of wife of one of the

co-owners. But that is no reason why the basic tax respect of

property should not be accepted. Of course, the remittance

of basic tax will be on behalf of other co-owners of the

property and it will not by itself result in any additional right

being conferred in favour of the person who remits the basic

tax.

There will be a direction to the respondents to accept

the basic tax in relation to the property mentioned in Exhibit-

P1.

The writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3