IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13667 of 2008(B)
1. SIMU FRANCIS, AGED 26 YEARS,
... Petitioner
Vs
1. SECRETARY, NARAKKAL GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.S.VINOD BHAT
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 13667 OF 2008 B
= = =
Dated this the 20th June 2008
J U D G M E N T
The challenge in this writ petition is against Ext. P2.
2. Ext. P2 is a communication issued by the respondent to the
petitioner declining to accept building tax in respect of building No.
II/47C. According to the Panchayat, there are two reasons. One is
that the building is in the name of one Anie, wife of Ittoop and the
other is that the building number has been cancelled for the reason
that according to the Panchayat, the building is unsuitable for
commercial purposes.
3. The fact that the building is in existence is fairly clear from
Ext. P6. If that be so, when tax is offered to be paid, there is no
reason for the Panchayat to decline its acceptance. However, if
according to the Panchayat the building is not suitable enough and
is in a dangerous condition it is always open to the Panchayat to
exercise its statutory powers and the acceptance of tax shall be
without prejudice to any such action.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-