High Court Kerala High Court

Kasi Mangalath Illath Narayanan vs Village Officer on 2 November, 2007

Kerala High Court
Kasi Mangalath Illath Narayanan vs Village Officer on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20099 of 2007(P)


1. KASI MANGALATH ILLATH NARAYANAN
                      ...  Petitioner

                        Vs



1. VILLAGE OFFICER,
                       ...       Respondent

2. TAHSILDAR,

3. THE DISTRICT COLLECTOR,

4. STATE OF KERALA, REP. BY

5. NANICHERI VEETTIL GOVINDAN NAIR,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/11/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                W.P.(C) NO. 20099 OF 2007 P
               =====================

          Dated this the 2nd day of November, 2007

                         J U D G M E N T

Ext.P7 is an order passed by the 2nd respondent declining to

accept property tax from the petitioner for the reason that there

is a civil dispute pending between the petitioner and the 5th

respondent. It is true that as noted by the 2nd respondent, OS

90/06 filed by the petitioner is pending in Munsiff’s Court,

Payyannur. However, that need not stand in the way of the 2nd

respondent accepting the property tax from the petitioner so long

as the property stands in the name of the petitioner himself. If

as a matter of fact, there is a suit and the suit is ultimately

decided against the petitioner, the parties to the suit would be

governed by the said judgment. But until such a judgment is

rendered, petitioner is entitled to pay tax in respect of the

property in his name. Therefore, if the petitioner tenders property

tax in respect of the property in his name, the same shall be

accepted by the 2nd respondent.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp