IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32320 of 2007(V)
1. K.R.ASOKAN, S/O. RAMAKRISHNAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.N.N.ELAYATH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/11/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C). 32320/2007
--------------------
Dated this the 21st day of November, 2007
JUDGMENT
The petitioner who has purchased portion of a
building has approached this Court on account of the
refusal of the second respondent to effect mutation of that
portion of the property purchased by him. It is stated that
such refusal was on account of the default committed by
the transferor in the matter of payment of building tax for
the period prior to the sale. Petitioner also points out to
the fact that the tax liability of the transferor is the
subject matter of W.P.(C).20978/2007 filed by him, in
which Ext.P3 order of conditional stay has been passed by
this Court.
2. Irrespective of the contentions that are raised by
the petitioner, it is submitted that he is willing to pay the
building tax in respect of the portion of the building he
has purchased. If that be so, there is no reason why to
deny mutation on account of the dispute raised by the
transferor.
W.P.(C).32320/2007
2
3. Therefore, I direct that if the petitioner remits the
proportionate amount of building tax, respondents shall
effect mutation of the portion of the building that is
purchased by the petitioner.
Writ petition is disposed of as above.
ANTONY DOMINIC
Judge
mrcs