IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8970 of 2009(M)
1. SANTHAMMA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.VINODKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 8970 OF 2009 (M)
=====================
Dated this the 20th day of March, 2009
J U D G M E N T
Petitioner submits that in respect of her property having an
extent of 25 cents situated in Sy.No.260/12A,/12C,/13,/18A
and /20 of Thalavady Village, tax is not accepted for the reason
that survey pursuant to a complaint made by the 5th respondent
has not been finalised so far. It is stated that although on
several occasions, the matter was heard, the 2nd respondent has
not passed final orders resulting in the refusal to accept the tax.
2. In view of the aforesaid complaint, the appropriate
order to be passed is to direct the 2nd respondent to finalise the
survey proceedings initiated at the instance of the 5th
respondent. Once survey is finalised, the petitioner can
thereafter make payment of the tax also.
3. In view of the above, the writ petition is disposed of
directing the 2nd respondent to finalise the survey of the
petitioner’s property initiated at the instance of the 5th
respondent with notice to the petitioner and the 5th respondent.
WPC 8970/09
:2 :
This shall be done, as expeditiously as possible, at any rate
within 3 months of production of a copy of this judgment along
with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp