High Court Kerala High Court

Raju K. Damodaran vs Kodikulam Grama Panchayath on 4 April, 2007

Kerala High Court
Raju K. Damodaran vs Kodikulam Grama Panchayath on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11749 of 2007(W)


1. RAJU K. DAMODARAN, S/O.DAMODARAN,
                      ...  Petitioner

                        Vs



1. KODIKULAM GRAMA PANCHAYATH,
                       ...       Respondent

                For Petitioner  :SMT.P.DEEPTHI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/04/2007

 O R D E R
                  PIUS C. KURIAKOSE, J.

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

                   W.P.(C) No.11749 2007 W

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

                Dated this the 4th  day of April, 2007.



                                  JUDGMENT

The grievance of the petitioner is

that even as his application, seeking

instalment facility in the matter of

remitting the property tax arrears due in

respect of the building bearing door

No.VII/353A of the Kodikulam Grama

Panchayat, is pending before the panchayat,

the panchayat is initiating coercive steps

for recovering the amount in a lump. The

petitioner has already filed Ext.P2 before

the Secretary of the Panchayat, in which he

prays for permission to pay the principal

amount in 10 equal monthly instalments. He

also seeks exoneration from the obligation

to pay penal interest on certain reasons

stated in the application.

2. The panchayat will consider Ext.P2

bestowing as much sympathatically as it

W.P.(C) No.11749 2007

:: 2 ::

deserves and take an early decision. A

decision on Ext.P2 will be taken at the

earliest, at any rate within four months from

the date of receipt of a copy of this

judgment, on condition that the petitioner

remits a sum of Rs.6,123/- within two weeks

from today.

Writ petition is disposed of

accordingly.

Sd/-

(PIUS C. KURIAKOSE)

JUDGE

sk/

//true copy//

P.S. To Judge

PIUS C. KURIAKOSE, J.

———————————————-

W.P.(C) No.11749 2007 W

JUDGMENT

4th April, 2007.

————————————————