High Court Kerala High Court

K.T.Nicholas vs The Corporation Of … on 5 December, 2007

Kerala High Court
K.T.Nicholas vs The Corporation Of … on 5 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35982 of 2007(H)


1. K.T.NICHOLAS, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF THIRUVANANTHAPURAM,
                       ...       Respondent

2. THE TAXATION APPEALS STANDING COMMITTEE

                For Petitioner  :SRI.JOHN JOSEPH VETTIKAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/12/2007

 O R D E R
                                ANTONY DOMINIC, J.

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

                              W.P.(C) 35982 OF 2007

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

                              Dated: December 5, 2007

                                       JUDGMENT

The matter arises under the Kerala Building Tax Act. Ext.P1 is an order

of the Tribunal for Local Self-Government Institutions setting aside the decision

of the 2nd respondent and directing it to pass a reasoned order on the petitioner’s

appeal. It is stated that again, the consequential order that was passed, was

challenged before the said Tribunal and the appeal was disposed of by Ext.P2.

In Ext.P2 the 2nd respondent was again directed to take a fresh decision in

compliance with Ext.P1. In the said order the petitioner was also given an

opportunity to adduce evidence regarding the rent prevailing in the area and the

annual value of similar and similarly situated buildings.

2. The petitioner submits that in pursuance to the said orders, he was

heard on 16.3.2007 and he had produced Exts.P4 to P6. It is submitted that no

orders were passed and, as a result of which, the petitioner submitted Ext.P7

reminder to the 2nd respondent. Presently what is complained of is that despite

all that has happened after Ext.P2, no final orders have been passed till date.

3. Taking into account the above submissions, I do not find any reason

for the 2nd respondent to have delayed the process so much.

4. In view of this, this writ petition is disposed of directing that the 2nd

respondent shall pass final orders in the matter pursuant to Ext.P2 order of the

Tribunal and taking into account the documents that have been produced by the

WP(C) 35982/2007 Page numbers

petitioner as Exts.P4 to P6. This the 2nd respondent shall do within six weeks of

date of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-