IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20663 of 2007(I)
1. VASANTHA ANTHARJANAM,
... Petitioner
Vs
1. TAHSILDAR, NILAMBUR, MALAPPURAM
... Respondent
2. VILLAGE OFFICER, PORUR VILLAGE,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 20663 OF 2007 I
= = = = = = = = = = = = = = = =
Dated this the 17th October, 2007
J U D G M E N T
Petitioner submits that basic tax offered by him
has not been accepted by the respondents. On the other
hand the contention of the learned Govt. Pleader, is
that the petitioner could not produce any document in
support of her claim of ownership over the land. At
this stage, learned counsel for the writ petitioner
submits that the petitioner may be permitted to produce
documents in proof of her title and pay tax.
Accordingly, I dispose of this writ petition directing
that the respondents shall accept basic tax if the
petitioner is able to satisfy them that she has title
over the property claimed to be of her’s.
Writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-