IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34453 of 2006(B)
1. SUNDARAN KARUVAMKANDIYIL,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHASILDAR, VADAKARA TALUK,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.M.C.ANTONY
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :31/03/2009
O R D E R
HARUN-UL-RASHID, J.
---------------------------------------
W.P.(C) No.34453 OF 2006
---------------------------------------
Dated this the 31st day of March, 2009
JUDGMENT
The case of the petitioner is that he owns and possesses
= right in 48 cents of land comprised in Sy.No.11/1 of Palayad
Village of Vadakara Taluk. Ext.P1 is the sale deed No.3022/97
which stands in his name. The petitioner also produced the
encumbrance certificate issued by the Sub Registrar Office for
the periods from 01.01.1986 to 15.04.1988 and from
01.01.1994 to 19.08.2006 and marked as Exts.P2 and P3. Also
produced tax receipts issued to his vendor dated 28.01.1995
for payment of land tax. The said receipt is Ext.P4.
2. It is the complaint of the petitioner that the Village
Officer did not accept the land tax and therefore, he submitted
a representation to the District Collector. It is also submitted
that inspite of direction issued by this court, the respondents
are not accepting the land tax. Ext.P9 order was passed by the
Tahsildar stating that the petitioner did not produce the
documents within the time prescribed and did not point out
the property in possession to accept the tax from the
W.P.(C) No.34453 of 2006 2
petitioner. The petitioner has produced the copy of the sale
deed and other connected records before this court. It is
submitted that the petitioner approached all the authorities
and requested for permitting him to remit the land tax.
3. The learned Government Pleader submitted that the
petitioner did not apply in the prescribed form under the
Transfer of Registry Rules and if application is submitted in
the proper form, the same will be considered immediately.
4. In the circumstances, this court directed the
petitioner and his co-sharers to submit the application in the
prescribed form with copies of necessary documents to the
Tahsildar within two weeks from today and the Tahsildar shall
pass appropriate orders within a period of one month
thereafter.
The writ petition is disposed of as above.
HARUN-UL-RASHID
JUDGE
pac