Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shajahan K.P vs Cherpulassery Municipality
2024 Latest Caselaw 30333 Ker

Citation : 2024 Latest Caselaw 30333 Ker
Judgement Date : 25 October, 2024

Kerala High Court

Shajahan K.P vs Cherpulassery Municipality on 25 October, 2024

Author: P Gopinath

Bench: P Gopinath

                                                         2024:KER:79690
W.P (C) Nos.37408/2024,
37469/2024 & 37652/2024      -1-
             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                THE HONOURABLE MR. JUSTICE GOPINATH P.

     FRIDAY, THE 25TH DAY OF OCTOBER 2024 / 3RD KARTHIKA, 1946

                       WP(C) NO. 37408 OF 2024

PETITIONER/S:

          MUHAMMAD BASHEER M.A.,
          AGED 62 YEARS, S/O. HAMZA, MAMPARAMBIL HOUSE, CHERPULASSERY
          P.O., PALAKKAD DISTRICT, PIN - 679503

          BY ADVS.
          C.M.MOHAMMED IQUABAL
          ISTINAF ABDULLAH
          DHILNA DILEEP
          P.ABDUL NISHAD
          THASNEEM A.P.
          T.H.RAIHANATH


RESPONDENT/S:

    1     CHERPULASSERY MUNICIPALITY,
          REPRESENTED BY ITS SECRETARY, CHERPULASSERY P.O., PALAKKAD
          DISTRICT, PIN - 679503

    2     THE SECRETARY,
          CHERPULASSERY MUNICIPALITY, CHERPULASSERY P.O., PALAKKAD
          DISTRICT, PIN - 679503

    3     THE MUNICIPAL COUNCIL,
          REPRESENTED BY ITS PRESIDENT, CHERPULASSERY MUNICIPALITY,
          CHERPULASSERY P.O., PALAKKAD DISTRICT, PIN - 679503

          BY ADV SHAMEENA SALAHUDHEEN

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
25.10.2024, ALONG WITH WP(C).37469/2024, 37652/2024, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                           2024:KER:79690
W.P (C) Nos.37408/2024,
37469/2024 & 37652/2024         -2-

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                 THE HONOURABLE MR. JUSTICE GOPINATH P.

     FRIDAY, THE 25TH DAY OF OCTOBER 2024 / 3RD KARTHIKA, 1946

                        WP(C) NO. 37469 OF 2024

PETITIONER/S:

          MUHAMMAD BASHEER M.A.,
          AGED 62 YEARS
          S/O. HAMZA, MAMPARAMBIL HOUSE, CHERPULASSERY P.O.,
          PALAKKAD DISTRICT, PIN - 679503


          BY ADV C.M.MOHAMMED IQUABAL


RESPONDENT/S:

    1     CHERPULASSERY MUNICIPALITY,
          REPRESENTED BY ITS SECRETARY, CHERPULASSERY P.O.,
          PALAKKAD DISTRICT, PIN - 679503

    2     THE SECRETARY,
          CHERPULASSERY MUNICIPALITY, CHERPULASSERY P.O.,
          PALAKKAD DISTRICT, PIN - 679503

    3     THE MUNICIPAL COUNCIL,
          REPRESENTED BY ITS PRESIDENT, CHERPULASSERY
          MUNICIPALITY, CHERPULASSERY P.O., PALAKKAD DISTRICT,
          PIN - 679503

          BY ADV SHAMEENA SALAHUDHEEN
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
25.10.2024, ALONG WITH WP(C).37408/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                           2024:KER:79690
W.P (C) Nos.37408/2024,
37469/2024 & 37652/2024          -3-

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                 THE HONOURABLE MR. JUSTICE GOPINATH P.

     FRIDAY, THE 25TH DAY OF OCTOBER 2024 / 3RD KARTHIKA, 1946

                        WP(C) NO. 37652 OF 2024

PETITIONER/S:

          SHAJAHAN K.P.,
          AGED 50 YEARS, S/O. MOHAMMED,KARIKKUMPURATH HOUSE, PARAL,
          THOOTHA P.O., MALAPPURAM DISTRICT, PIN - 679357

          BY ADVS.
          C.M.MOHAMMED IQUABAL
          ISTINAF ABDULLAH
          P.ABDUL NISHAD
          DHILNA DILEEP
          THASNEEM A.P.
          T.H.RAIHANATH

RESPONDENT/S:

    1     CHERPULASSERY MUNICIPALITY,
          REPRESENTED BY ITS SECRETARY, CHERPULASSERY P.O., PALAKKAD
          DISTRICT, PIN - 679503

    2     THE SECRETARY,
          CHERPULASSERY MUNICIPALITY, CHERPULASSERY P.O., PALAKKAD
          DISTRICT, PIN - 679503

    3     THE MUNICIPAL COUNCIL,
          REPRESENTED BY ITS PRESIDENT, CHERPULASSERY MUNICIPALITY,
          CHERPULASSERY P.O., PALAKKAD DISTRICT,, PIN - 679503

          BY ADV SHAMEENA SALAHUDHEEN

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
25.10.2024, ALONG WITH WP(C).37408/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                              2024:KER:79690
W.P (C) Nos.37408/2024,
37469/2024 & 37652/2024             -4-
                                JUDGMENT

These writ petitions have been filed being aggrieved by the fact that an

appeal filed against the assessment of property tax before the Standing

Committee for Finance of the 1st respondent Municipality has been rejected

without considering any matter by the Standing Committee for Finance and

through a communication issued by the Secretary of the 1 st respondent

Municipality. When W.P (C) Nos.37408/2024 and 37469/2024 came up for

consideration yesterday (24-10-2024) the Standing counsel appearing for the

Municipality submitted that she would take instructions as to whether there

has been a consideration of the appeal by the Standing Committee for

Finance. Accordingly, those two writ petitions were adjourned to be taken up

today.

2. When W.P (C) No.37652/2024 is taken up today for admission,

the learned Standing counsel appearing for the Municipality very fairly

admits that the Standing Committee does not appear to have considered the

appeal in a proper manner and may have to be directed to dispose of the

appeals filed by the respective petitions.

3. Having heard the learned counsel for the petitioner and the

learned Standing Counsel appearing for the Municipality as above, these writ 2024:KER:79690 W.P (C) Nos.37408/2024,

petitions will stand disposed of directing that the appeals filed by the

respective petitioners before the Standing Committee for Finance of the

Council of the respondent Municipality shall be considered and disposed of in

accordance with the law. The petitioners submit that they are not insisting for

an opportunity of personal hearing before the appeals are disposed of but

pray that the Standing Committee may be required to look all aspects of the

matter. Accordingly, it is directed that the Standing Committee for Finance of

the Council of the respondent Municipality shall dispose of the appeals after

taking into consideration of all contentions taken in the appeals filed before it.

The orders shall be communicated to the individual petitioners in accordance

with the law. To enable for passing of fresh orders, Ext.P9 communication

issued by the Secretary (in all these writ petitions) were stand set aside. The

collection of amounts demanded in Ext.P10 in all these writ petitions shall be

deferred till a decision is taken in the manner by the Standing Committee for

Finance.

These writ petitions are disposed of as above.

Sd/-

GOPINATH P. JUDGE AMG 2024:KER:79690 W.P (C) Nos.37408/2024,

APPENDIX OF WP(C) 37469/2024

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 105 DATED 30.03.2024

Exhibit P1(a) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 106 DATED 30.03.2024

Exhibit P1(b) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 107 DATED 30.03.2024

Exhibit P1(c) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 108 DATED 30.03.2024

Exhibit P1(d) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 109 DATED 30.03.2024

Exhibit P1(e) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 110 DATED 30.03.2024

Exhibit P2 THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO THE BUILDING NO. 26/105 DATED 02.02.2024

Exhibit P2(a) THE TRUE COPY OF ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.26/106 DATED 02.02.2024

Exhibit P2(b) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.26/107 DATED 02.02.2024

Exhibit P2(c) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.26/108 DATED 02.02.2024 2024:KER:79690 W.P (C) Nos.37408/2024,

Exhibit P2(d) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.26/109 DATED 02.02.2024

Exhibit P2(e) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.26/110 DATED 02.02.2024

Exhibit P2(f) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.26/111 DATED 02.02.2024

Exhibit P2(g) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.26/112 DATED 02.02.2024

Exhibit P3 THE TRUE COPY OF THE INTERIM ORDER IN W.P.(C).NO.

11971/2021 OF THIS HON'BLE COURT DATED 09.06.2021

Exhibit P4 THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/105 DATED 06.03.2021

Exhibit P4(a) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/106 DATED 06.03.2021

Exhibit P4(b) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/107 DATED 06.03.2021

Exhibit P4(c) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/108 DATED 06.03.2021

Exhibit P4(d) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/109 DATED 06.03.2021

Exhibit P4(e) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/110 DATED 06.03.2021

Exhibit P4(f) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/111 DATED 08.03.2021 2024:KER:79690 W.P (C) Nos.37408/2024,

Exhibit P4(g) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 26/112 DATED 08.03.2021

Exhibit P5 THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 26/105 DATED NIL

Exhibit P5(a) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 26/106 DATED NIL

Exhibit P5(b) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 26/107 DATED NIL

Exhibit P5(c) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 26/108 DATED NIL

Exhibit P5(d) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 26/109 DATED NIL

Exhibit P5(e) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 26/111 DATED NIL

Exhibit P5(f) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 26/112 DATED NIL

Exhibit P6 THE TRUE COPY OF THE JUDGMENT IN W.P.(C).NO.

11971/2021 AND CONNECTED CASES OF THIS HON'BLE COURT DATED 24.01.2024

Exhibit P7 THE TRUE COPY OF THE APPEAL PREFERRED BY THE PETITIONER AGAINST THE ASSESSMENT ORDERS DATED 15.04.2024 2024:KER:79690 W.P (C) Nos.37408/2024,

Exhibit P8 THE TRUE COPY OF THE JUDGMENT IN W.P.(C).NO.

27327/2024 OF THIS HON'BLE COURT DATED 31.07.2024

Exhibit P9 THE TRUE COPY OF THE ORDER ISSUED BY THE 2ND RESPONDENT DATED 30.09.2024

Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE MUNICIPALITY DATED 30.09.2024 2024:KER:79690 W.P (C) Nos.37408/2024,

APPENDIX OF WP(C) 37652/2024

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 8/101 DATED 11.10.2023

Exhibit P1(a) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY MUNICIPALITY FOR THE BUILDING NO. 8/102 DATED 15.03.2021

Exhibit P1(b) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR BUILDING NO. 8/103 DATED 11.10.2023

Exhibit P1(c) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 8/108 DATED 11.10.2023

Exhibit P1(d) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 8/110 DATED 11.10.2023

Exhibit P2 THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 8/101 DATED 29.06.2024

Exhibit P2(a) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 8/102 DATED 29.06.2024

Exhibit P2(b) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 8/103 DATED 29.06.2024

Exhibit P2(c) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 8/108 DATED 29.06.2024 2024:KER:79690 W.P (C) Nos.37408/2024,

Exhibit P2(d) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 8/110 DATED 29.06.2024

Exhibit P3 THE TRUE COPY OF INTERIM ORDER IN W.P. (C).NO.5163/2020 OF THIS HON'BLE COURT DATED 24.02.2020

Exhibit P4 THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO PETITIONER WITH RESPECT TO BUILDING NO. 8/101 DATED 19.07.2019

Exhibit P4(a) THE TRUE COPY OF ARREAR DEMAND NOTICE ISSUED TO PETITIONER WITH RESPECT TO BUILDING NO.8/102 DATED 19.07.2019

Exhibit P4(b) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO BUILDING NO. 8/103 DATED 19.07.2019

Exhibit P4(c) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO BUILDING NO. 8/108 DATED 19.07.2019

Exhibit P4(d) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO

Exhibit P5 THE TRUE COPY OF THE ASSESSMENT ORDER OF THE MUNICIPALITY REGARDING BUILDING NO. 101/8 DATED 22.01.2024

Exhibit P5(a) THE TRUE COPY OF ASSESSMENT ORDER OF THE MUNICIPALITY REGARDING BUILDING NO. 102/8 DATED 22.01.2024

Exhibit P5(b) THE TRUE COPY OF ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 103/8 DATED 22.01.2024 2024:KER:79690 W.P (C) Nos.37408/2024,

Exhibit P5(c) THE TRUE COPY OF THE ASSESSMENT ORDER OF THE MUNICIPALITY REGARDING BUILDING NO. 108/8 DATED 22.01.2024

Exhibit P5(d) THE TRUE COPY OF ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 110/8 DATED 22.01.2024

Exhibit P6 THE TRUE COPY OF JUDGMENT IN W.P. (C).NO.5163/2020 AND CONNECTED CASES OF THIS HON'BLE COURT DATED 24.01.2024

Exhibit P7 THE TRUE COPY OF THE APPEAL PREFERRED BY THE PETITIONER AGAINST THE ASSESSMENT ORDERS DATED 15.04.2024

Exhibit P8 THE TRUE COPY OF THE JUDGMENT IN W.P.(C).NO.

27214/2024 OF THIS HON'BLE COURT DATED 31.07.2024

Exhibit P9 THE TRUE COPY OF THE ORDER ISSUED BY THE 2ND RESPONDENT DATED 01.10.2024

Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE MUNICIPALITY DATED 01.10.2024 2024:KER:79690 W.P (C) Nos.37408/2024,

APPENDIX OF WP(C) 37408/2024

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 640 FOR THE FINANCIAL YEAR 2023 - 2024 DATED 24.02.2024

Exhibit P1(a) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 641 FOR THE FINANCIAL YEAR 2023 - 2024 DATED 24.02.2024

Exhibit P1(b) THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE MUNICIPALITY FOR THE BUILDING NO. 642 FOR THE FINANCIAL YEAR 2023 - 2024 DATED 24.02.2024

Exhibit P2 . THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO THE BUILDING NO. 640/24 DATED 11.04.2024

Exhibit P2(a) THE TRUE COPY OF ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.641/24 DATED 11.04.2024

Exhibit P2(b) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED WITH RESPECT TO BUILDING NO.642/24 DATED 11.04.2024

Exhibit P3 THE TRUE COPY OF THE INTERIM ORDER IN W.P. (C).NO. 15113/2020 OF THIS HON'BLE COURT DATED 24.07.2020

Exhibit P4 THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 24/640 DATED 18.02.2020

Exhibit P4(a) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 24/641 DATED 09.01.2015 2024:KER:79690 W.P (C) Nos.37408/2024,

Exhibit P4(b) THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED TO THE PETITIONER WITH RESPECT TO THE BUILDING NO. 24/642 DATED 26.12.2014

Exhibit P5 THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 24/640 DATED 22.01.2024

Exhibit P5(a) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 24/641 DATED 22.01.2024

Exhibit P5(b) THE TRUE COPY OF THE ASSESSMENT ORDER OF MUNICIPALITY REGARDING BUILDING NO. 24/642 DATED 22.01.2024

Exhibit P6 THE TRUE COPY OF THE JUDGMENT IN W.P.(C).NO.

15113/2020 AND CONNECTED CASES OF THIS HON'BLE COURT DATED 24.01.2024

Exhibit P7 . THE TRUE COPY OF THE APPEAL PREFERRED BY THE PETITIONER AGAINST THE ASSESSMENT ORDERS DATED 15.04.2024

Exhibit P8 THE TRUE COPY OF THE JUDGMENT IN W.P.(C).NO.

27235/2024 OF THIS HON'BLE COURT DATED 31.07.2024

Exhibit P9 THE TRUE COPY OF THE ORDER ISSUED BY THE 2ND RESPONDENT DATED 30.09.2024

Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE MUNICIPALITY DATED 30.09.2024

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter