High Court Kerala High Court

M.C.Mathew vs Eduthua Panchayath on 23 May, 2008

Kerala High Court
M.C.Mathew vs Eduthua Panchayath on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 8667 of 2001(F)



1. M.C.MATHEW
                      ...  Petitioner

                        Vs

1. EDUTHUA PANCHAYATH
                       ...       Respondent

                For Petitioner  :SRI.K.SURENDRA MOHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :23/05/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                         O.P. NO.8667 OF 2001
                  --------------------------------------------
                 Dated this the 23rd day of May, 2008

                                JUDGMENT

Petitioner is challenging property tax assessment made by the

Panchayat confirmed by Ext.P10 order by the Government in revision.

According to the petitioner, petitioner has a small house and a shed

attached thereto to store hay which is a cattle feed. However, it is seen

from Ext.P10 government order that petitioner has a hotel building

consisting of several rooms. If what is stated in court is correct, then

obviously Ext.P10 is incorrect and the issue has to be decided afresh

based on facts after verification. O.P. is accordingly disposed of

vacating Ext.P10 with direction to the Secretary of the Panchayat to

conduct local inspection of the building and assess the same based on

location of the site, rent if any charged, etc. after issuing notice to the

petitioner. Petitioner will produce a copy of this judgment before the

Secretary of the Panchayat for compliance.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2