Kerala High Court
Kudukkan Aramthoduvil Ahammed vs The Pallikkal Grama Panchayath on 4 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 623 of 2008(Y)
1. KUDUKKAN ARAMTHODUVIL AHAMMED,
... Petitioner
Vs
1. THE PALLIKKAL GRAMA PANCHAYATH,
... Respondent
2. THE STANDING COMMITTEE OF THE PALLIKKAL
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 623 OF 2008
-----------------------------------
Dated this the 4th day of January, 2008
JUDGMENT
I do not propose to go into the merits of the grounds raised.
Contention of the petitioner is that the exorbitant hike which has been
made by the Panchayat on the property tax payable was totally
unjustified. Petitioner has already preferred Ext.P9 before the
Panchayat Committee. The concerned committee will take up Ext.P9,
hear the petitioner and take a decision on Ext.P9 in accordance with
law, at the earliest and at any rate, within six weeks of receiving copy of
this judgment. Till such time as the appeal is disposed of, Ext.P8 will
not be enforced.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2