IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 19837 of 2002(J)
1. V.SHANMUGHAN, IV/444, 'ANURADHA',
... Petitioner
Vs
1. THE SECRETARY, PALAKKAD MUNICIPALITY,
... Respondent
2. THE PALAKKAD MUNICIPAL COUNCIL
For Petitioner :SRI.S.V.BALAKRISHNA IYER
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/02/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
O.P. No.19837 of 2002
....................................................................
Dated this the 8th day of February, 2008.
JUDGMENT
Even though O.P. was filed in 2002 challenging demand of arrears of
property tax, the Palakkad Municipality has not cared to file any counter.
The petitioner’s case is that arrears of tax is demanded for the building
purchased by the petitioner. Obviously if the building was in arrears of tax,
the same could be recovered by attachment and sale of the property and if
petitioner does not clear the arrears, the property can be attached and sold.
It was for the petitioner to have got tax clearance certificate from the
Municipality before purchasing the property and if property is in arrears of
tax, the petitioner is bound to pay the same. Therefore, challenge against
recovery proceedings is not tenable. The petitioner is also challenging the
amount of tax due for the building for the reason that similar buildings are
assessed at lower rate. It is seen that property tax assessed in many cases is
not on a reasonable or scientific basis as provided under the statute. The
more influential probably end up paying lesser tax, while others are
demanded of higher tax. The half-yearly tax in this case which is Rs.340/-
in absolute terms is not a high amount of tax. Therefore, there is no need to
2
consider any revision of tax for the past period. However, there will be
direction to the first respondent to fix the tax in comparison with tax
payable for similar buildings in the same area for the current period and in
the future. The petitioner will produce copy of this judgment for
compliance.
The O.P. is disposed of with the above direction.
C.N.RAMACHANDRAN NAIR
Judge
pms