Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 39, Cited by 0]

Kerala High Court

K.K. Prakasan vs Corporation Of Cochin on 10 April, 2025

Author: Bechu Kurian Thomas

Bench: Bechu Kurian Thomas

W.P.(C) No.16984/2020 & Conn. Cases      1

                                                            2025:KER:31602
                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16984 OF 2020

PETITIONER/S:

                 THE GATEWAY HOTELS,
                 M/S. TAJ KERALA HOTELS AND RESORTS LIMITED,
                 MARINE DRIVE, ERNAKULAM, COCHIN, KERALA -682011.
                 REPRESENTED BY ITS AUTHORISED SIGNATORY
                 SHRI. MOHAN JAYARAMAN


                 BY ADVS.
                 JOSE JACOB
                 JAZIL DEV FERDINANTO




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY, PB NO.1016, PARK AVENUE
                 ROAD, MARINE DRIVE, KOCHI - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY, REVENUE DEPARTMENT,
                 GOVT. OF KERALA, THIRUVANANTHAPURAM-695001

       3         KERALA TOURISM DEVELOPMENT CORPORATION LIMITED,
                 REPRESENTED BY THE MANAGING DIRECTOR, P.B.NO.5424,
                 MASCOT SQUARE, THIRUVANANTHAPURAM-695033


                 BY ADVS.
                 SMT.SAREENA GEORGE,SC,COCHIN CORPORATION
                 SRI.P.A.AHAMMED, SC
                 SRI.ARUN ANTONY, SC
                 SRI.THOUFEEK AHAMED, SC


                 SMT.DEEPA K.R. SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases      2

                                                                    2025:KER:31602

        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C) Nos.846/2022, 3094/2021, 3084/2021,
3085/2021, 4069/2022, 3561/2021, 4365/2025, 4037/2021, 5315/2022,
4459/2021, 5681/2025, 5974/2022, 5157/2021, 4888/2021, 5573/2023,
5248/2021, 5873/2023, 5235/2021, 5947/2023, 6075/2023, 5467/2021,
6608/2025, 7600/2022, 6656/2021, 6356/2021, 6396/2021, 8000/2022,
7996/2022, 6890/2021, 6837/2021, 6820/2021, 7035/2021, 7570/2021,
8662/2023, 9041/2025, 8994/2023, 10169/2022, 9561/2025, 9346/2021,
10558/2022,           10041/2023,      8809/2021,     10658/2023,        10729/2023,
10873/2023,           9305/2021,      12386/2022,     11142/2023,        11156/2023,
12743/2022,          11578/2023,       10026/2021,    11668/2023,        12019/2023,
12553/2023,          12758/2023,       13002/2023,    13238/2023,        10890/2021,
10981/2021,          10983/2021,       13956/2023,    14055/2023,        14066/2023,
11286/2021,          13950/2025,       16171/2022,    16746/2022,        12652/2021,
13370/2021,          13389/2021,       16709/2023,    17835/2023,        18805/2023,
19172/2023,          19871/2023,       16361/2021,    21960/2023,        18333/2021,
23488/2023,          23848/2023,       25023/2022,    25171/2022,        20829/2021,
21137/2021,          27400/2022,       27253/2023,    27277/2023,        27311/2023,
26288/2021,          31447/2022,       26724/2021,    27057/2021,        31966/2022,
27864/2021,          27985/2021,       32783/2023,    29589/2021,        29699/2021,
34214/2023,           35019/2023,      37646/2022,     39500/2022,        8362/2024,
9242/2024,           41584/2022,       9713/2024,     40521/2023,        40535/2023,
16068/2024,          16181/2024,       16518/2024,    16534/2024,        16540/2024,
18294/2024,          19581/2024,       21597/2024,    22004/2024,        22081/2024,
23194/2024,          26864/2024,       29492/2024,    29893/2024,        31377/2024,
31615/2024,          31930/2024,       31963/2024,    31967/2024,        31969/2024,
31972/2024,          31991/2024,       32006/2024,    32279/2024,        33947/2024,
34675/2024,          35175/2024,       35369/2024,    38015/2024,        40173/2024,
40595/2024,         41045/2024,       44635/2024,    THE   COURT    ON    10.04.2025
DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases         3

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 846 OF 2022

PETITIONER/S:

       1         MR. IRSHAD HAMEED,
                 AGED 52 YEARS
                 SON OF LATE H.H. ABDUL HAMEED SAIT, FLAT NO. 3-B,
                 M G APARTMENTS VIDAYAVIHAR ROAD, THEVARA P.O., 682013,
                 ELAMKULAM VILLAGE, KANAYANNOOR TALUK, ERNAKULAM
                 DISTRICT

       2         MR. IRFAN HAMEED,
                 AGED 50 YEARS
                 SON OF LATE H.H. ABDUL HAMEED SAIT, FLAT NO. 3-B,
                 M G APARTMENTS VIDAYAVIHAR ROAD, THEVARA P.O., 682013,
                 ELAMKULAM VILLAGE, KANAYANNOOR TALUK, ERNAKULAM
                 DISTRICT


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE ERNAKULAM 682011.
                 REPRESENTED BY ITS SECRETARY


                 BY ADVS.
                 P.Y.SHEHEERA, SC
                 V.P.REJITHA (PUZHAKKALIDOM), SC
 W.P.(C) No.16984/2020 & Conn. Cases   4

                                                    2025:KER:31602
        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          5

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 3094 OF 2021

PETITIONER/S:

       1         D.RAJESH PRABHU,
                 AGED 50 YEARS
                 S/O. LATE P. DAYANANDA PRABHU, KANAKAPADMANABHA ARCADE,
                 TD WEST ROAD, ERNAKULAM COLLEGE P.O, KOCHI-682035

       2         RAJEEV D. PRABHU,
                 AGED 47 YEARS
                 S/O. LATE P. DAYANANDA PRABHU, KANAKAPADMANABHA ARCADE,
                 TD WEST ROAD, ERNAKULAM COLLEGE P.O, KOCHI-682035.

       3         P. VENUGOPALA PRABHU,
                 AGED 76 YEARS
                 S/O. P.R. PRABHU, AMRUTHASREE, A.G.V KAMATH ROAD,
                 KARANKODAM, THAMMANAM, ERNAKULAM, KOCHI-682032


                 BY ADVS.
                 V.SANTHARAM
                 LAKSHMEESH.S.KAMATH




RESPONDENT/S:

       1         GOVERNMENT OF KERALA,
                 LOCAL SELF GOVERNMENT (L) DEPARTMENT,
                 TRIVANDRUM-695001,
                 REPRESENTED BY ITS SECRETARY

       2         COCHIN MUNICIPAL CORPORATION,
                 COCHIN MUNICIPAL CORPORATION, COCHIN MUNICIPAL
                 CORPORATION OFFICE, ERNAKULAM-682011,
                 REPRESENTED BY ITS SECRETARY

       3         THE SECRETARY,
 W.P.(C) No.16984/2020 & Conn. Cases   6

                                                           2025:KER:31602
                 COCHIN MUNICIPAL CORPORATION,
                 ERNAKULAM-682011


                 BY SMT.DEEPA K.R. SPL. GOVT. PLEADER
                 BY ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          7

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 3084 OF 2021

PETITIONER/S:

                 P. VENUGOPALA PRABHU,
                 AGED 76 YEARS
                 S/O.P.R. PRABU, ARUTHASSREE A.G.V. KAMATH ROAD,
                 KARANAKODAM, THAMMANAM, ERNAKULAM, KOCHI-682032


                 BY ADVS.
                 V.SANTHARAM
                 LAKSHMEESH.S.KAMATH
                 REVATHI A.K.


RESPONDENT/S:

       1         GOVERNMENT OF KERALA,
                 LOCAL SELF GOVERNMENT (L) DEPARTMENT,
                 TRIVANDRUM 695001,
                 REPRESENTED BY ITS SECRETARY

       2         COCHIN MUNICIPAL CORPORATION,
                 COCHIN MUNICIPAL CORPORATION OFFICE,
                 ERNAKULAM 682011,
                 REPRESENTED BY ITS SECRETARY

       3         THE SECRETARY,
                 COCHIN MUNICIPAL CORPORATION,
                 ERNAKULAM, PIN- 682011


                 BY SMT.DEEPA K.R. SPL. GOVT. PLEADER
                 ADV K.JANARDHANA SHENOY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          8

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 3085 OF 2021

PETITIONER/S:

       1         DR. RAJESH BABU,
                 AGED 50 YEARS
                 S/O. LATE P. DAYANANDA PRABHU,
                 KANAKAPADMANABHA ARCADE, TD WEST ROAD,
                 ERNAKULAM COLLEGE P.O., KOCHI-682035

       2         RAJEEV D. PRABHU,
                 AGED 47 YEARS
                 S/O. LATE P. DAYANANDA PRABHU,
                 KANAKAPADMANABHA ARCADE, TD WEST ROAD,
                 ERNAKULAM COLLEGE P.O., KOCHI-68235


                 BY ADVS.
                 V.SANTHARAM
                 LAKSHMEESH.S.KAMATH
                 AYYAPPADAS V




RESPONDENT/S:

       1         GOVERNMENT OF KERALA,
                 LOCAL SELF GOVERNMENT (L) DEPARTMENT,
                 TRIVANDRUM-695001,
                 REPRESENTED BY ITS SECRETARY

       2         COCHIN MUNICIPAL CORPORATION,
                 COCHIN MUNICIPAL CORPORATION OFFICE,
                 ERNAKULAM-682011,
                 REPRESENTED BY ITS SECRETARY

       3         THE SECRETARY,
                 COCHIN MUNICIPAL CORPORATION,
                 ERNAKULAM, PIN-682011
 W.P.(C) No.16984/2020 & Conn. Cases   9

                                                           2025:KER:31602

                 BY SMT.DEEPA K.R. SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          10

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 4069 OF 2022

PETITIONER/S:

                 JAYAPRASAD PRABHU,
                 AGED 45 YEARS
                 40/8799 C, PULLEPADAM, SRINIVAS ENCLAVE,
                 T.D.E.S ROAD, ERNAKULAM, PIN - 682035


                 BY ADV S.SUDHISH KUMAR


RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 KOCHI MUNICIPAL CORPORATION, PARK AVENUE ROAD,
                 KOCHI, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY, LSGD,
                 GOVERNMENT SECRETARIAT,
                 TRIVANDRUM, PIN - 695001


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION
                 ARUN ANTONY, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          11

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 3561 OF 2021

PETITIONER/S:

                 T.K. BEENA,
                 AGED 59 YEARS
                 W/O. SUDHEESH KUMAR, H.NO. 27/1794 (11/359 B1)
                 KADATHANAD, FORT KOCHI,
                 ERNAKULAM, PIN-682001


                 BY ADVS.
                 V.N.HARIDAS
                 SIBY.P.JOSE
                 K.T.BOSCO
                 SAIFUDEEN T.S
                 SMITHA GOPINATH




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY,
                 KOCHI MUNICIPAL OFFICE, PARK AVENUE,
                 KOCHI, PIN-682011

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 KOCHI MUNICIPAL OFFICE, PARK AVENUE,
                 KOCHI, PIN-682011

       3         THE TAX APPEAL COMMITTEE,
                 CORPORATION OF KOCHI,
                 REPRESENTED BY ITS CHAIRMAN
                 KOCHI MUNICIPAL CORPORATION,
                 KOCHI MUNICIPAL OFFICE, PARK AVENUE,
                 KOCHI, PIN-682011

       4         STATE OF KERALA,
 W.P.(C) No.16984/2020 & Conn. Cases   12

                                                           2025:KER:31602
                 REPRESENTED BY PRINCIPAL SECRETARY LOCAL SELF
                 GOVERNMENT INSTITUTIONS,
                 KERALA SECRETARIAT ANNEXE,
                 THIRUVANANTHAPURAM, PIN-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV K.JANARDHANA SHENOY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          13

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 4365 OF 2025

PETITIONER/S:

                 RAJIV ABRAHAM GEORGE
                 AGED 64 YEARS
                 S/O LATE M. A. GEORGE,
                 HAVING HIS OFFICE AT 'MONISHA',
                 AZAD ROAD, KALOOR, KOCHI, PIN - 682017


                 BY ADV C.Y.VINOD KUMAR


RESPONDENT/S:

       1         STATE OF KERALA
                 REPRESENTED BY THE SECRETARY TO GOVERNMENT,
                 LOCAL SELF GOVERNMENT DEPARTMENT, SECRETARIAT,
                 TRIVANDRUM, PIN - 695001

       2         KOCHI CORPORATION
                 CORPORATION OFFICE, PARK AVENUE ROAD,
                 ERNAKULAM.
                 REPRESENTED BY ITS SECRETARY, PIN - 682011

       3         SECRETARY
                 KOCHI CORPORATION, CORPORATION OFFICE,
                 PARK AVENUE ROAD,
                 ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV DIASTUS KOMATH, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
04.04.2025, ALONG WITH WP(C).16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          14

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 4037 OF 2021

PETITIONER/S:

       1         K. VIJAYALAKSHMI,
                 AGED 59 YEARS
                 W/O. LATE V. SANKARANKUTTY,
                 VEMBALUSSERIL HOUSE, M.G. ROAD,
                 ERNAKULAM, PIN-682016

       2         K. APARNA,
                 AGED 32 YEARS
                 D/O. LATE V. SANKARANKUTTY,
                 VEMBALUSSERIL HOUSE, M.G. ROAD,
                 ERNAKULAM, KOCHI-682016

       3         K. JANARDHANAN,
                 AGED 63 YEARS
                 S/O. LATE GOVINDANKUTTY MENON,
                 RESIDING AT VEMBALUSSERIL HOUSE,
                 M.G. ROAD, ERNAKULAM, PIN-682016

       4         VIDYA N.,
                 AGED 29 YEARS
                 D/O. K. JANARDHANAN,
                 RESIDING AT VEMBALUSSERIL HOUSE,
                 M.G. ROAD, ERNAKULAM, PIN-682016


                 BY ADVS.
                 A.BALAGOPALAN
                 A.RAJAGOPALAN
                 M.N.MANMADAN
                 M.S.IMTHIYAZ AHAMMED
                 P.SEENA




RESPONDENT/S:
 W.P.(C) No.16984/2020 & Conn. Cases   15

                                                              2025:KER:31602
       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVT. DEPARTMENT,
                 GOVT. SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN-695001

       2         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF KOCHI CORPORATION, KOCHI-682019


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          16

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5315 OF 2022

PETITIONER/S:

       1         A.R. MOHANAN,
                 AGED 68 YEARS
                 FLAT NO. 5B, SANTHI SAVERA,
                 WARRAIM ROAD, KOCHI
                 ERNAKULAM, PIN - 682016

       2         A.G.VALSAMMA,
                 AGED 63 YEARS
                 FLAT NO. 5B, SANTHI SAVERA,
                 WARRAIM ROAD, KOCHI
                 ERNAKULAM, PIN - 682016


                 BY ADVS.
                 RAHUL SASI
                 NEETHU PREM
                 VIVEK.P.K
                 MANU K. MURALI




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 GOVT. SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF THE COCHIN MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI
                 ERNAKULAM, PIN - 682011

       3         SECRETARY,
 W.P.(C) No.16984/2020 & Conn. Cases   17

                                                           2025:KER:31602
                 CORPORATION OF KOCHI,
                 OFFICE OF COCHIN MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI
                 ERNAKULAM, PIN - 682011


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 V.P.REJITHA (PUZHAKKALIDOM), SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          18

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 4459 OF 2021

PETITIONER/S:

                 N. KRISHNADAS,
                 AGED 58 YEARS
                 SON OF LATE P.P. MENON,
                 LAKSHMI DAIRY,
                 VYTTILA P.O., COCHIN-682019


                 BY ADVS.
                 P.B.SAHASRANAMAN
                 T.S.HARIKUMAR




RESPONDENT/S:

       1         COCHIN MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY,
                 PARK AVENUE ROAD, KOCHI-682035

       2         STATE OF KERALA,
                 REP.BY PRINCIPAL SECRETARY, LOCAL SELF GOVERNMENT,
                 SECRETARIAT, THIRUVANANTHAPURAM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          19

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5681 OF 2025

PETITIONER/S:

                 SUNESH C.S
                 AGED 54 YEARS
                 S/O. LATE C G. SUKUMARAN,
                 CHERUMANATH HOUSE,
                 KARITHALA ROAD, MANORAMA JUNCTION,
                 ERNAKULAM, PIN - 682016


                 BY ADVS.
                 SANTHOSH G. PRABHU
                 N.U.DEEPA
                 A.ASWATHY
                 REVATHY SREEKUMAR



RESPONDENT/S:

       1         KOCHI MUNCIPAL CORPORATION
                 PARK AVENUE ROAD,
                 ERNAKULAM PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         SECRETARY
                 THE KOCHI MUNCIPAL CORPORATION,
                 PARK AVENUE ROAD,
                 ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE (M/S. LEGAL REALM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          20

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5974 OF 2022

PETITIONER/S:

                 MR. T.H. BADHARUDEEN,
                 AGED 79 YEARS
                 SON OF T.M. HASSAN RAWATHER,
                 BUSINESS RESIDING AT SAFAR,
                 SHENOY ROAD, KALOOR P.O., 682017,
                 ERNAKULAM, REPRESENTED BY HIS SON AND POWER OF
                 ATTORNEY, MR. MOHAMMED TARIQ THAIMADATHIL,
                 SON OF T.H. BADARUDEEN, AGED 48 YEARS,
                 RESIDING AT SAFAR, SHENOY ROAD,
                 KALOOR-P.O., ERNAKULAM, PIN - 682017


                 BY ADVS.
                 A.S.BENOY
                 PRIYA DEVI.P




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE ERNAKULAM-682011,
                 REPRESENTED BY ITS SECRETARY


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          21

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5157 OF 2021

PETITIONER/S:

                 MIHIR STEELS,
                 45/1969 AT LABOUR COLONY ROAD,
                 THAMMANAM, KOCHI-682032,
                 REPRESENTED BY THEIR POWER OF ATTORNEY, VASANT P.
                 ZAVERI, AGED 48 YEARS, SON OF PRANLAL L. ZAVERI,
                 RESIDING AT 5/2001E, 1ST FLOOR,
                 KAMADHENU APARTMENTS,
                 CHAKKAMANDAM JUNCTION, KOCHI-682002


                 BY ADVS.
                 B.ASHOK SHENOY
                 P.S.GIREESH
                 RIYAL DEVASSY
                 DR.ABHILASH O.U.




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY,
                 LOCAL SELF GOVERNMENT (L) DEPARTMENT,
                 THIRUVANANTHAPURAM-695001

       2         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI-682011,
                 REPRESENTED BY ITS SECRETARY

       3         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI-682011
 W.P.(C) No.16984/2020 & Conn. Cases   22

                                                           2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          23

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 4888 OF 2021

PETITIONER/S:

                 T.H. ABDUL AZEEZ,
                 AGED 75 YEARS, S/O. HYDROSE,
                 THEPARAMBIL HOUSE, ASHIRWAD,
                 M.M. ROAD, KOCHI-682018


                 BY ADVS.
                 K.P.MAJEED
                 AJMAL V. A.




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 CORPORATION OFFICE, ERNAKULAM,
                 KOCHI-682011

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION OFFICE,
                 ERNAKULAM, KOCHI-682011


                 BY ADV K.JANARDHANA SHENOY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          24

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5573 OF 2023

PETITIONER/S:

                 SEBASTIAN THOMAS,
                 AGED 41 YEARS
                 S/O. THOMAS, 74/2688,
                 PRESTIGE NEPTUNES COURTYARD,
                 ERNAKULAM VILLAGE, ERNAKULAM DISTRICT,
                 KOCHI, PIN - 682018


                 BY ADVS.
                 SHAHUL HAMEED MOOPPAN
                 K.M.VARGHESE
                 T.A.NIYAS
                 ARUN T.S.
                 ABHIJITH HARINDRAN




RESPONDENT/S:

                 KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE, ERNAKULAM, KOCHI, PIN - 682011


                 BY ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          25

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5248 OF 2021

PETITIONER/S:

                 SHOP AND OFFICE HOLDERS ASSOCIATION (SOHA),
                 REG.NO. ER/135/92, GCDA COMMERCIAL COMPLEX,
                 2ND FLOOR, MARINE DRIVE,
                 ERNAKULAM-682031.
                 REPRESENTED BY SECRETARY,
                 JAMES POTTACKAL JOSE, AGED 63,
                 S/O. JOSE POTTACKAL VARGHESE


                 BY ADV PRAVEEN K. JOY


RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT(I.A.),
                 GOVERNMENT SECRETARIAT, ANNEX-1,
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF COCHIN,
                 ERNAKULAM,
                 REPRESENTED BY ITS SECRETARY-682011

       4         THE SECRETARY,
                 CORPORATION OF COCHIN, ERNAKULAM-682011

       5         GREATER COCHIN DEVELOPMENT AUTHORITY(GCDA),
                 REPRESENTED BY SECRETARY, KADAVANTHARA,
                 ERNAKULAM-682020
 W.P.(C) No.16984/2020 & Conn. Cases   26

                                                           2025:KER:31602

                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION
                 M.K.THANKAPPAN, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          27

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5873 OF 2023

PETITIONER/S:

                 RAMA VARMA CLUB
                 CLUB ROAD, COCHIN - 682 011,
                 REPRESENTED BY ITS HON. SECRETARY.


                 BY ADVS.
                 M.U.VIJAYALAKSHMI
                 K.JAJU BABU (SR.)
                 BRIJESH MOHAN




RESPONDENT/S:

       1         CORPORATION OF COCHIN
                 BOAT JETTY, COCHIN - 682011,
                 REPRESENTED BY ITS SECRETARY.

       2         THE SECRETARY
                 CORPORATION OF COCHIN, BOAT JETTY,
                 COCHIN - 682011.

       3         THE REVENUE OFFICER
                 CORPORATION OF COCHIN, BOAT JETTY,
                 COCHIN - 682011.

       4         STANDING COMMITTEE ON APPEAL FOR TAXATION
                 CORPORATION OF COCHIN, BOAT JETTY,
                 COCHIN - 682011,
                 REPRESENTED BY ITS CHAIRMAN.,


                 BY ADVS.
                 K.JANARDHANA SHENOY, SC
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   28

                                                    2025:KER:31602



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          29

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5235 OF 2021

PETITIONER/S:

                 SEN BHASKARAN,
                 AGED 68 YEARS
                 S/O. BHASKARAN,
                 MISMI RESIDENCE, THRIPTHI LANE,
                 NEAR MANORAMA JUNCTION,
                 ERNAKULAM-682016


                 BY ADVS.
                 C.HARIKUMAR
                 RENJITH RAJAPPAN
                 ANAND GOKULDAS




RESPONDENT/S:

                 CORPORATION OF COCHIN,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM-682011,
                 REPRESENTED BY ITS SECRETARY


                 BY ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          30

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5947 OF 2023

PETITIONER/S:

                 P. A. ABDULLA,
                 AGED 65 YEARS
                 S/O. ABDUL RAHMAN,
                 PUTHIYADATH, VADANAPALLY P.O.,
                 THRISSUR DISTRICT, PIN - 680614


                 BY ADVS.
                 DINESH MATHEW J.MURICKEN
                 K.A.ABHILASH
                 VINOD S. PILLAI
                 MOHAMMED THAYIB N.M.
                 NAYANA VARGHESE
                 AHAMMAD SACHIN K.




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY,
                 KOCHI MUNICIPAL CORPORATION, PARK AVENUE ROAD,
                 ERNAKULAM DISTRICT, KOCHI, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, STATUTE JUNCTION,
                 THIRUVANANTHAPURAM GENERAL P.O.,
                 THIRUVANANTHAPURAM DISTRICT, PIN - 695001


                 BY ADVS.
                 SRI.R.HARISHANKAR, SC
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   31

                                                    2025:KER:31602

        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          32

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6075 OF 2023

PETITIONER/S:

                 JOSEPH P F @ JOLLY,
                 AGED 64 YEARS
                 S/O. P.T. FRANCIS,
                 PUTHEZHATH HOUSE,
                 AZAD ROAD SOUTH, KALOOR P.O.,
                 ERNAKULAM, PIN - 682017


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         SECRETARY,
                 LOCAL SELF-GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         KOCHI CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, PIN- 682011

       4         THE SECRETARY,
                 KOCHI CORPORATION, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   33

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM)


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          34

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 5467 OF 2021

PETITIONER/S:

       1         IMAM SALIH,
                 AGED 54 YEARS
                 S/O. ABUBAKKAR,
                 DIWANIYA PLAZA, SN JUNCTION,
                 PALARIVATTOM, COCHIN-682025

       2         BIJU MATHEW,
                 AGED 29 YEARS
                 S/O. K.P. MATHEW,
                 KODAI TOWER, DEVANKULANGARA,
                 EDAPPALLY, COCHIN-682024

       3         ASHA MATHEW,
                 AGED 42 YEARS
                 D/O. V.A. PHILIP,
                 KODAI TOWER, DEVANKULANGARA,
                 EDAPPALLY, COCHIN-682024

       4         C.T. GEORGE,
                 AGED 76 YEARS
                 S/O. THOMAS MYLAADY,
                 MYLAADY HOUSE, PTRRA 110,
                 CHEMBUMUKKU, THRIKKAKARA P.O.,
                 KOCHI-682021

       5         MYLAADY WAREHOUSING PVT. LIMITED,
                 38/197, MULAADY HOUSE, VENNALA P.O.,
                 ERNAKULAM, COCHIN-682028,
                 REPRESENTED BY ITS MANAGING DIRECTOR MARYKUTTY BABU

       6         SATHI,
                 AGED 74 YEARS
                 D/O. RAMANKUTTY NAIR,
                 AYODHYA,
                 KANNAYATH ROAD, MAMANGALAM, KOCHI-682025
 W.P.(C) No.16984/2020 & Conn. Cases   35

                                                             2025:KER:31602
       7         GOPALAKRISHNAN,
                 AGED 75 YEARS
                 S/O. ARMUGHAN PILLAI,
                 AYODHYA, KANNAYATH ROAD,
                 MAMANGALAM, KOCHI-682025


                 BY ADVS.
                 A.BALAGOPALAN
                 M.N.MANMADAN
                 M.S.IMTHIYAZ AHAMMED
                 P.SEENA




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM-695001

       2         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF KOCHI CORPORATION, KOCHI-682019


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          36

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6608 OF 2025

PETITIONER/S:

       1         K.K. PRAKASAN
                 AGED 78 YEARS
                 S/O. LATE KRISHNAN,
                 KAKKATHARA HOUSE, WATER LAND ROAD,
                 PALLURUTHY, COCHIN, PIN - 682006

       2         K.P. LALPRAKASH
                 AGED 51 YEARS
                 S/O. K.K. PRAKASAN,
                 KAKKATHARA HOUSE, WATER LAND ROAD,
                 PALLURUTHY, COCHIN, PIN - 682006


                 BY ADVS.
                 ANEESH JAMES
                 JIJO THOMAS
                 M.D.BEENA
                 AJAY SANKAR A.S.


RESPONDENT/S:
     1     CORPORATION OF COCHIN
           CORPORATION OFFICE, PARK AVENUE,
           COCHIN, PIN - 682011
           REPRESENTED BY THE SECRETARY,

       2         THE SECRETARY
                 CORPORATION OF COCHIN, CORPORATION OFFICE,
                 PARK AVENUE,COCHIN, PIN - 682011

                 BY ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          37

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 7600 OF 2022

PETITIONER/S:



                 THE FRIDAY CLUB ERNAKULAM,
                 ROOM NO. 65/563, JUDGES AVENUE,
                 KALOOR, KOCHI-17,
                 REPRESENTED BY ITS SECRETARY, K.M. SALIM


                 BY ADV K.A.MANZOOR ALI




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         THE ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A.),
                 GOVERNMENT SECRETARIAT, ANNEX-1,
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, PIN-682011

       4         THE SECRETARY,
                 CORPORATION OF COCHIN,
                 ERNAKULAM, PIN-682011
 W.P.(C) No.16984/2020 & Conn. Cases   38

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          39

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6656 OF 2021

PETITIONER/S:



       1         SUMITHA,
                 AGED 37 YEARS
                 D/O. GOVINDA PAI,
                 66/376, PAIS' BUILDING,
                 MAHAKAVI BHARATHIAR ROAD,
                 ERNAKULAM 682035

       2         SUNITHA,
                 AGED 39 YEARS
                 D/O. GOVINDA PAI,
                 KARIPPATTIPARAMBIL,
                 ERNAKULAM VILLAGE, KARITHALA DESOM,
                 MAHARAJAS COLLEGE P.O., ERNAKULAM DIST.,
                 REP. BY HER POWER OF ATTORNEY HOLDER SUMITHA (1ST
                 PETITIONER)

       3         SANGEETHA G.,
                 AGED 35 YEARS
                 D/O. GOVINDA PAI,
                 KARIPPATTIPARAMBIL,
                 ERNAKULAM VILLAGE, KARITHALA DESOM,
                 MAHARAJAS COLLEGE P.O., ERNAKULAM DIST.,
                 REP. BY HER POWER OF ATTORNEY HOLDER SUMITHA (1ST
                 PETITIONER)


                 BY ADVS.
                 S.SUDHISH KUMAR
                 K.B.DAYAL
                 SIBI KARUN
                 GOPIKA.N.NAIR
 W.P.(C) No.16984/2020 & Conn. Cases   40

                                                           2025:KER:31602
RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP.BY ITS SECRETARY,
                 KOCHI MUNICIPAL CORPORATION, PARK AVENUE ROAD,
                 KOCHI-682011

       2         STATE OF KERALA,
                 REP. BY SECRETARY, LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          41

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6356 OF 2021

PETITIONER/S:

                 P. ASHOKAN,
                 AGED 63 YEARS
                 S/O. A.P. DAS, G-122,
                 AYODHYA,
                 PANAMPILLY NAGAR, ERNAKULAM-682036


                 BY ADVS.
                 S.SUDHISH KUMAR
                 K.B.DAYAL
                 GOPIKA.N.NAIR




RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM-695001

                  BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 SHRI.K.JANARDHANA SHENOY, SC,


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          42

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6396 OF 2021

PETITIONER/S:

                 P. DIVAKARAN,
                 AGED 65 YEARS
                 S/O. A.P. DAS,
                 27/57A, JANANI MULLETH ENCLAVE,
                 SCHOOL ROAD, GIRINAGAR, ERNAKULAM,
                 KOCHI, PIN - 682020


                 BY ADVS.
                 S.SUDHISH KUMAR
                 SIBI KARUN
                 GOPIKA.N.NAIR




RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY, KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI-682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          43

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 8000 OF 2022

PETITIONER/S:

                 SHANAVAS,
                 AGED 42 YEARS
                 SON OF P.M. MOIDEEN SHA,
                 PUTHIYADATH, HOUSE,
                 KADAPPURAM P.O., CHAVAKKAD TALUK,
                 TRICHUR TALUK


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF COCHIN,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM -682011,
                 REPRESENTED BY ITS SECRETARY


                 BY ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          44

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 7996 OF 2022

PETITIONER/S:

                 ABDUL RAZAK,
                 AGED 72 YEARS
                 SON OF ABDUL KHADER,
                 NORTH ALUNGAL HOUSE,
                 KADAPPURAM P.O., CHAVAKKAD,
                 TRICHUR DISTRICT


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM -682011,
                 REPRESENTED BY ITS SECRETARY


                 BY ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          45

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6890 OF 2021

PETITIONER/S:

                 M.M. JOSEPH,
                 AGED 62 YEARS
                 S/O. M.G. MATHEW,
                 MAVELI HOUSE, KUTTAPPAI ROAD,
                 KOCHI-682035


                 BY ADV S.SUDHISH KUMAR


RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI-682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          46

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6837 OF 2021

PETITIONER/S:

                 M.M. GEORGE,
                 AGED 82 YEARS
                 S/O. MATHEW,
                 MAVELI HOUSE, KUTTAPPAI ROAD,
                 KOCHI-682035


                 BY ADV S.SUDHISH KUMAR


RESPONDENT/S:

       1         THE KOCHI MUNCIPAL CORPORATION,
                 REP. BY ITS SECRETARY, KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI-682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          47

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 6820 OF 2021

PETITIONER/S:

                 V.J. KURIAN,
                 AGED 66 YEARS
                 "VALLAMATTAMS",
                 OLD RAILWAY STATION CROSS ROAD,
                 KOCHI-682018


                 BY ADV JOSE JACOB


RESPONDENT/S:

                 KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY,
                 PB NO.1016, PARK AVENUE ROAD,
                 MARINE DRIVE, KOCHI-682011


                 BY ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          48

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 7035 OF 2021

PETITIONER/S:

       1         THOMAS CHERIAN,
                 AGED 50 YEARS
                 DOOR NO. 68/1890 KALLATH APARTMENTS,
                 MATHAI MANJOORAN ROAD, ERNAKULAM, PIN-680018

       2         CHERIAN KORATH,
                 DOOR NO. 68/1891 AND 68/1892,
                 KALLATH APARTMENTS, MATHAI MANJOIORAN ROAD,
                 ERNAKULAM, PIN-680018


                 BY ADVS.
                 P.ABRAHAM CHERIAN
                 AJAI BABU
                 MUHSIN M.M.




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
                 LOCAL SELF GOVERNMENT DEPARTMENT, SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         THE CORPORATION OF KOCHI,
                 OFFICE OF THE CORPORATION OF KOCHI,
                 COCHIN 682011,
                 REPRESENTED BY ITS SECRETARY

       3         THE SECRETARY,
                 CORPORATION OF KOCHI,
                 OFFICE OF THE CORPORATION OF KOCHI,
                 COCHIN-682011
 W.P.(C) No.16984/2020 & Conn. Cases   49

                                                           2025:KER:31602
                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 SRI.P.ABRAHAM CHERIAN
                 SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION
                 AJAI BABU
                 MUHSIN M.M.



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          50

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 7570 OF 2021

PETITIONER/S:



                 A.DAYANANDA DAS,
                 AGED 86 YEARS
                 S/O. ANANDA KAMATH,
                 HIG 8, OPP. INCOME TAX QUARTERS,
                 PANAMPILLY NAGAR, KOCHI, ERNAKULAM DISTRICT,
                 KANAYANNOOR THALUK, PIN-682036


                 BY ADV K.ARJUN VENUGOPAL




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM -695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (IA),
                 GOVERNMENT SECRETARY, ANNEX-I,
                 THIRUVANANTHAPURAM-695001

       3         COCHIN MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE ROAD,
                 MARINE DRIVE, ERNAKULAM-682011,
                 REPRESENTED BY ITS SECRETARY

       4         THE SECRETARY, COCHIN MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE ROAD,
                 MARINE DRIVE, ERNAKULAM-682011
 W.P.(C) No.16984/2020 & Conn. Cases   51

                                                         2025:KER:31602

                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          52

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 8662 OF 2023

PETITIONER/S:

                 R. MOHAN KUMAR,
                 AGED 59 YEARS
                 S/O. N. RAVEENDRA KAMMATH,
                 GOWRAGHAR, GOPALA PRABHU ROAD,
                 ERNAKULAM, PIN - 682035


                 BY ADVS.
                 S.SUDHISH KUMAR
                 K.B.DAYAL
                 SIBI KARUN
                 GOPIKA.N.NAIR
                 HARIKRISHNA DAYAL K.




RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY, KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY GOVERNMENT PLEADER,
                 HIGH COURT OF KERALA, PIN - 682031


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          53

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 9041 OF 2025

PETITIONER/S:

       1         M.A.ABDUL SALAM
                 AGED 66 YEARS
                 S/O ABDUL KARIM,SOHNA,
                 PAYYAPPILLY LANE, ALUVA, PIN - 683101

       2         SHAHIDA
                 AGED 60 YEARS
                 W/O M.A.ABDUL SALAM,
                 'SOHNA', PAYYAPPILLY LANE,
                 ALUVA, PIN - 683101


                 BY ADVS.
                 K.A.MANZOOR ALI
                 MEHARUNNISA NAJEEB




RESPONDENT/S:

       1         STATE OF KERALA
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         ADDITIONAL CHIEF SECRETARY
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A), GOVERNMENT
                 SECRETARIAT, ANNEX-1, THIRUVANANTHAPURAM, PIN - 695001

       3         CORPORATION OF COCHIN
                 REPRESENTED BY ITS SECRETARY,ERNAKULAM., PIN - 682011

       4         THE SECRETARY
                 CORPORATION OF COCHIN, ERNAKULAM,, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   54

                                                         2025:KER:31602


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV DIASTUS KOMATH, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          55

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 8994 OF 2023

PETITIONER/S:

                 R. SREEKUMAR,
                 AGED 61 YEARS
                 S/O. N. RAVEENDRA KAMMATH,
                 GOWRAGHAR,
                 GOPALA PRABHU ROAD,
                 ERNAKULAM, PIN - 682035


                 BY ADVS.
                 S.SUDHISH KUMAR
                 K.B.DAYAL
                 SIBI KARUN
                 GOPIKA.N.NAIR
                 HARIKRISHNA DAYAL K.



RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY, KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      56

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10169 OF 2022

PETITIONER/S:

                 MUSLIM EDUCATIONAL SOCIETY (M.E.S.),
                 HILL ROAD, NADAKAV, KOZHIKODE-673011,
                 REPRESENTED BY ITS LOCAL MANAGING COMMITTEE SECRETARY
                 OF DR. P.K. ABDUL GHAFOOR MEMORIAL M.E.S. CULTURAL
                 COMPLEX, KALOOR,
                 KOCHI-682017,
                 K.S. ABDUL KARIM,
                 S/O. K.M. SYED MUHAMMED, AGED 74 YEARS,
                 KALAPPURAYIL HOUSE, 36/248,
                 ST. FRANCIS CHURCH ROAD,
                 ERNAKULAM NORTH P.O., KOCHI-682018


                 BY ADV K.A.MANZOOR ALI


RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM - 695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A) ,
                 GOVERNMENT SECRETARIAT, ANNEX -1,
                 THIRUVANANTHAPURAM - 695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, PIN - 682011

       4         THE SECRETARY,
                 CORPORATION OF COCHIN,
                 ERNAKULAM, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   57

                                                         2025:KER:31602

                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          58

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 9561 OF 2025

PETITIONER/S:

                 BABY SUJAYA.P.V
                 AGED 64 YEARS
                 W/O.INDHUSHEKARAN.E (LATE),
                 SUJAYAS HOUSE, VRM ROAD,
                 RAVIPURAM, ERNAKULAM.
                 NOW RESIDING AT 12/301, SUJAYAS 56,
                 KAIRALI NAGAR, MARADU.PO,
                 ERNAKULAM, PIN - 682304


                 BY ADVS.
                 S.SUNIL KUMAR (PALAKKAD)
                 LEKSHMI S.SEKHER
                 K.J.SUNIL
                 BABU SALIH
                 T.V.AATHIRA




RESPONDENT/S:

       1         STATE OF KERALA
                 REPRESENTED BY ITS SECRETARY,
                 LOCAL SELF GOVERNMENT (RD) DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         DISTRICT COLLECTOR
                 ERNAKULAM DISTRICT, CIVIL STATION,
                 KAKKANAD, ERNAKULAM, PIN - 682030

       3         KOCHI MUNICIPAL CORPORATION
                 CORPORATION OFFICE, P.B NO-1016,
                 PARK AVENUE ROAD, ERNAKULAM.
                 REPRESENTED BY ITS SECRETARY, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   59

                                                           2025:KER:31602
       4         SECRETARY
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, P.B NO-1016, PARK AVENUE ROAD,
                 ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 BY ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          60

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 9346 OF 2021

PETITIONER/S:

                 DR. EPHRAIM G. MAMPILLY,
                 AGED 55 YEARS
                 S/O. LATE DR. GEORGE MAMPILLY,
                 MAMPILLY BUILDING (SOUTH SIDE),
                 BROADWAY, KOCHI-682031


                 BY ADVS.
                 PRAVEEN K. JOY
                 E.S.SANEEJ




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (IA),
                 GOVERNMENT SECRETARIAT, ANNEX I,
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF COCHIN,
                 ERNAKULAM,
                 REPRESENTED BY ITS SECRETARY, PIN-682011

       4         THE SECRETARY, CORPORATION OF COCHIN,
                 ERNAKULAM-682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   61

                                                           2025:KER:31602
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      62

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10558 OF 2022

PETITIONER/S:

                 SHAHUL HAMEED MOOPAN,
                 AGED 54 YEARS
                 S/O. MOHAMMED MOOPAN,
                 3053, PRESTIGE NEPTUNES COURTYARD,
                 ERNAKULAM VILLAGE, KOCHI-682018


                 BY ADV K.M.VARGHESE


RESPONDENT/S:

                 KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE, KOCHI-682011


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      63

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10041 OF 2023

PETITIONER/S:

                 JAYAPRASAD PRABHU,
                 AGED 46 YEARS
                 S/O. P.S. JAYAPRAKASH PRABHU,
                 40/8799C, PULLEPADAM, SRINIVAS ENCLAVE,
                 T.D. EAST SANNIDHI ROAD, ERNAKULAM, PIN - 682035


                 BY ADVS.
                 S.SUDHISH KUMAR
                 K.B.DAYAL
                 SIBI KARUN
                 GOPIKA.N.NAIR
                 HARIKRISHNA DAYAL K.




RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY, KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001

                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          64

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 8809 OF 2021

PETITIONER/S:

                 SHAILAJA BABU,
                 AGED 65 YEARS
                 W/O. LATE BABU,
                 PANAKKAL HOUSE, VALAVI ROAD,
                 ERNAKULAM, PIN-682018


                 BY ADVS.
                 K.R.VINOD
                 M.S.LETHA




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A.),
                 GOVERNMENT SECRETARIATE, ANNEX-1,
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, PIN-682011

       4         THE SECRETARY, CORPORATION OF COCHIN,
                 ERNAKULAM, PIN-682011


                 BY ADVS.
 W.P.(C) No.16984/2020 & Conn. Cases   65

                                                           2025:KER:31602
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      66

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10658 OF 2023

PETITIONER/S:

                 SAJAN KUMAR SAH,
                 AGED 71 YEARS
                 S/O. LATE GOPI RAM SAH,
                 RESIDING AT CC 8/2313, R G PAI COLONY,
                 ALATHUKUTTYY ROAD, MATTANCHERRY,
                 KOCHI- 2,
                 REPRESENTED BY HIS SON & POA,
                 AMIT KUMAR SAH, AGED 43 YEARS,
                 CC 8/2313 R G PAI COLONY, ALATHUKUTTY ROAD,
                 MATTANCHERRY, KOCHI, PIN - 682002


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         SECRETARY,
                 LOCAL SELF-GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         KOCHI CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, PIN - 682011

       4         THE SECRETARY,
 W.P.(C) No.16984/2020 & Conn. Cases   67

                                                         2025:KER:31602
                 KOCHI CORPORATION, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      68

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10729 OF 2023

PETITIONER/S:

                 JOSEPH ZACHARIAS,
                 AGED 70 YEARS
                 SON OF (LATE) SEBASTIAN ZACHARIAS,
                 68/3289, CINZAC TOWERS, CHITTOOR ROAD,
                 PACHALAM, KOCHI, PIN - 682012


                 BY ADVS.
                 MATHEWS K. UTHUPPACHAN
                 BIJU .C. ABRAHAM
                 B.RAHUL KRISHNAN




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY TO GOVERNMENT,
                 DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         KOCHI MUNICIPAL CORPORATION,
                 OFFICE OF THE KOCHI MUNICIPAL CORPORATION,
                 ERNAKULAM,
                 REPRESENTED BY ITS SECRETARY, PIN - 682011

       3         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 OFFICE OF THE KOCHI MUNICIPAL CORPORATION,
                 KOCHI, PIN - 682011


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV.SOBHAN GEORGE, SC
 W.P.(C) No.16984/2020 & Conn. Cases   69

                                                    2025:KER:31602



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      70

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10873 OF 2023

PETITIONER/S:

       1         MARIA SHEELA
                 AGED 61 YEARS
                 W/O JOHNY THOMAS, AGE 61 YEARS
                 KATTUTHARA HOUSE, MALUS COMPLEX,
                 KALOOR, ERNAKULAM, PIN - 682017

       2         SHERLY ANTONY
                 AGED 61 YEARS
                 W/O LATE ANTONY THOMAS, AGE 61 YEARS
                 PULIKUNNEL HOUSE, MALUS COMPLEX,
                 KALOOR ERNAKULAM, PIN - 682017

       3         SIBY K THOMAS
                 AGED 59 YEARS
                 S/O KUNJITHOMMAN, AGE 59 YEARS
                 KANNOTHUPARAMBIL HOUSE, THYKATTUSSERY. P.O VTC,
                 CHERTHALA, ALAPPUZHA, PIN - 688528


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA




RESPONDENT/S:

       1         STATE OF KERALA
                 REPRESENTED BY THE SECRETARY LOCAL SELF GOVERNMENT
                 DEPARTMENT, GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001,

       2         SECRETARY
                 LOCAL SELF-GOVERNMENT DEPARTMENT GOVERNMENT
                 SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C) No.16984/2020 & Conn. Cases   71

                                                         2025:KER:31602
       3         KOCHI CORPORATION
                 REPRESENTED BY ITS SECRETARY
                 ERNAKULAM, PIN - 682011

       4         THE SECRETARY
                 KOCHI CORPORATION PIN- 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          72

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 9305 OF 2021

PETITIONER/S:

       1         JOSEPH P. KURIAN,
                 AGED 79 YEARS
                 S/O. P.J. JOSEPH,
                 41/1918,
                 BANERJI ROAD, ERNAKULAM,
                 COCHIN-682018

       2         SHEELA KURIAN,
                 AGED 70 YEARS
                 W/O. JOSEPH P. KURIAN,
                 41/1918, BANERJI ROAD, ERNAKULAM,
                 COCHIN-682018


                 BY ADVS.
                 PRAVEEN K. JOY
                 T.A.JOY
                 E.S.SANEEJ
                 M.P.UNNIKRISHNAN
                 M.K.SAMYUKTHA
                 N.ABHILASH
                 DEEPU RAJAGOPAL




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (IA),
                 GOVERNMENT SECRETARIAT, ANNEX I,
 W.P.(C) No.16984/2020 & Conn. Cases   73

                                                            2025:KER:31602
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF COCHIN,
                 ERNAKULAM,
                 REPRESENTED BY ITS SECRETARY, PIN-682011

       4         THE SECRETARY, CORPORATION OF COCHIN,
                 ERNAKULAM-682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV K.JANARDHANA SHENOY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      74

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 12386 OF 2022

PETITIONER/S:

                 ISLAMIC EDUCATIONAL TRUST,
                 FATHIMA MASJID COMPLEX, S.R.M. ROAD,
                 KOCHI-682018, ERNAKULAM,
                 REPRESENTED BY ITS SECRETARY MR. T.P.BASHEER,
                 SON OF ALI, AGED 66 YEARS, NASEEB MANZIL,
                 S.R.M. ROAD, KOCHI-682018, ERNAKULAM VILLAGE


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM-682011,
                 REPRESENTED BY ITS SECRETARY


                 BY ADVS.
                 P.Y.SHEHEERA, SC
                 V.P.REJITHA (PUZHAKKALIDOM), SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      75

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 11142 OF 2023

PETITIONER/S:

                 KENT CONSTRUCTION PVT. LTD,
                 1ST FLOOR, KENT HAIL GARDEN,
                 STADIUM LINK ROAD, PALARIVATTOM, KOCHI-682025,
                 REPRESENTED BY ITS MANAGING DIRECTOR


                 BY ADV C.K.SHERIN
RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY THE PRINCIPAL SECRETARY TO GOVERNMENT,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT ANNEX,
                 THIRUVANANTHAPURAM, PIN - 695101

       2         THE DIRECTOR OF URBAN AFFAIRS,
                 DEPARTMENT OF URBAN AFFAIRS,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 KOCHI, ERNAKULAM, PIN - 682011

       4         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 KOCHI, ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      76

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 11156 OF 2023

PETITIONER/S:

                 MR. N.S. MOHAMED USMAN,
                 AGED 57 YEARS
                 SON OF N.B. SYED MOHAMED,
                 RESIDING AT SHEEBA MANZIL,
                 V.K. BAVA LANE , S.R.M. ROAD,
                 ERNAKULAM NORTH P.O., KANAYANOOR TALUK,
                 ERNAKULAM DISTRICT, PIN - 682018


                 BY ADVS.
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM- 682011,
                 REPRESENTED BY ITS SECRETARY


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      77

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 12743 OF 2022

PETITIONER/S:

                 KENT HAIL GARDEN APARTMENT OWNERS ASSOCIATION,
                 REG. NO. ER.1049/2011,
                 HAVING ITS OFFICE AT GROUND FLOOR,
                 KENT HAIL GARDEN APARTMENTS, STADIUM LINK ROAD,
                 PALARIVATTOM, KOCHI - 682 025,
                 REPRESENTED B Y ITS SECRETARY, ANIL JACOB,
                 S/O. JACOB, AGED 43 YEARS


                 BY ADVS.
                 P.O.THOMAS
                 T.MADHU
                 C.R.SARADAMANI
                 SHAHID AZEEZ
                 RENJISH S. MENON




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY IRS SECRETARY TO GOVERNMENT,
                 LOCAL SELF GOVERNMENT INSTITUTIONS DEPARATMENT,
                 GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM-695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 KOCHI-682011,
                 REPRESENTED BY ITS SECRETARY

       3         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 OFFICE OF THE KOCHI MUNICIPAL CORPORATION,
                 KOCHI-682011

       4         THE REVENUE OFFICER,
                 KOCHI MUNICIPAL CORPORATION,
 W.P.(C) No.16984/2020 & Conn. Cases   78

                                                              2025:KER:31602
                 OFFICE OF THE KOCHI MUNICIPAL CORPORATION,
                 KOCHI-682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      79

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 11578 OF 2023

PETITIONER/S:

                 M. ABDUL HAMEED,
                 AGED 83 YEARS
                 S/O. N.K. MUHAMMED AND F/O SHAMEEN C HAMEED,
                 NO. 34, BISMILLAH MANZIL,KAIRALI STREET,
                 KALOOR, KOCHI-682017


                 BY ADVS.
                 K.A.MANZOOR ALI
                 THASNEEM BASHEER




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A),
                 GOVERNMENT SECRETARIAT, ANNEX-1,
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM-682011

       4         THE SECRETARY,
                 CORPORATION OF COCHIN,
                 ERNAKULAM-682011
 W.P.(C) No.16984/2020 & Conn. Cases   80

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      81

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10026 OF 2021

PETITIONER/S:

       1         BAIJU K.S.,
                 AGED 62 YEARS
                 S/O. LATE SHANMUGHAN,
                 KALANGOT TOWERS, M.G.ROAD,
                 COCHIN-682 035

       2         SHAIJU.K.S.,
                 AGED 61 YEARS
                 S/O. LATE SHANMUGHAN,
                 ARAVINDAM, INDUS VALLEY, ST MARY'S PROPERTIES,
                 EROOR NOTH-682 306


                 BY ADVS.
                 P.M.GIRIJAVALLABHAN
                 CIBI C.CHEERAN


RESPONDENT/S:

       1         STATE OF KERALA,
                 REP BY ITS ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT, THIRUVANANTHAPURAM-695 001

       2         SECRETARY,
                 CORPORATION OF COCHIN, OPPOSITE TO BOAT JETTY,
                 PARK AVENUE ROAD, ERNAKULAM- 11


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      82

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 11668 OF 2023

PETITIONER/S:

       1         M. ABDUL HAMEED,
                 AGED 83 YEARS
                 S/O. N.K. MUHAMMED
                 NO. 34, BISMILLAH MANZIL, KAIRALI STREET,
                 KALOOR, KOCHI, PIN - 682017

       2         DR. NAZEEM C.H.,
                 AGED 57 YEARS
                 D/O M. ABDUL HAMEED,
                 395 A1-7, THRIKKAKARA, MAVELIPURAM,
                 KAKKANAD, PIN - 682030


                 BY ADVS.
                 K.A.MANZOOR ALI
                 THASNEEM BASHEER




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A),
                 GOVERNMENT SECRETARIAT, ANNEX-1,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   83

                                                           2025:KER:31602
       4         THE SECRETARY,
                 CORPORATION OF COCHIN, ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      84

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 12019 OF 2023

PETITIONER/S:

       1         S.PARAMESWARAN,
                 AGED 72 YEARS
                 S/O. SIVARAMAN,
                 RESIDING AT 2B, SANTHISAVERA, WARRIAM ROAD,
                 ERNAKULAM .682016

       2         JAYANTHY,
                 AGED 64 YEARS
                 W/O. S.PARAMESWARAN,
                 RESIDING AT 2B, SANTHI SAVERA, WARRIAM ROAD,
                 ERNAKULAM - 682016


                 BY ADVS.
                 P.B.SUBRAMANYAN
                 P.B.KRISHNAN
                 SABU GEORGE
                 MANU VYASAN PETER
                 MEERA P.
                 ABRAHAM BABU KALLIVAYALIL




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE CHIEF SECRETARY TO GOVERNMENT,
                 GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM .695001

       2         THE PRINCIPAL SECRETARY TO GOVERNMENT,
                 REVENUE DEPARTMENT, GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM- 695001

       3         THE PRINCIPAL SECRETARY TO GOVERNMENT
                 DEPARTMENT OF LOCAL SELF GOVERNMENT INSTITUTIONS,
                 GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM - 695001
 W.P.(C) No.16984/2020 & Conn. Cases   85

                                                      2025:KER:31602

       4         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, KOCHI - 682011

       5         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 ERNAKULAM, KOCHI -682011


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 V.P.REJITHA (PUZHAKKALIDOM), SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      86

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 12553 OF 2023

PETITIONER/S:

                 M.K. JOHN,
                 AGED 80 YEARS
                 S/O. MANGUDIYAN KUNJIPPALLU,
                 CHIRAMEL MANGUDIYAN HOUSE,
                 AYAPPANKAVU EAST, WELCOME ROAD, KOCHI-682018


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA
                 SINDHU MATHEW




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY LOCAL SELF GOVERNMENT
                 DEPARTMENT, GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         SECRETARY,
                 LOCAL SELF-GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       3         KOCHI CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM-682011

       4         THE SECRETARY,
                 KOCHI CORPORATION-682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   87

                                                       2025:KER:31602
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      88

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 12758 OF 2023

PETITIONER/S:

                 COCHIN SHIPYARD LTD.,
                 PERUMANOOR P.O., KOCHI-682015
                 REPRESENTED BY ITS GENERAL MANAGER
                 (HR & TRAINING) MR. A.K. SUBHASH


                 BY ADVS.
                 SAJI VARGHESE T.G
                 MARIAM MATHAI




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PB NO.1016, KOCHI,
                 REPRESENTED BY ITS SECRETARY, PIN - 682011

       2         REVENUE OFFICER,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PB NO.1016,
                 KOCHI, PIN - 682011


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      89

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 13002 OF 2023

PETITIONER/S:

                 MSS ERNAKULAM DISTRICT COMMITTEE,
                 DESHABHIMANI ROAD, KALOOR.P.O, PIN 682017,
                 REP.BY ITS SECRETARY, P.E. MEERZA WAHEED,
                 AGED 71 YEARS, PUTHUKKODE,
                 44/619, ST. MARTIN ROAD,
                 PALARIVATTOM P.O., 682025


                 BY ADVS.
                 K.A.MANZOOR ALI
                 TREESA ROSE




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM -695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A),
                 GOVERNMENT SECRETARIAT, ANNEX-1,
                 THIRUVANANTHAPURAM -695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY, ERNAKULAM- 682011

       4          THE SECRETARY,
                 CORPORATION OF COCHIN, ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   90

                                                    2025:KER:31602
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      91

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 13238 OF 2023

PETITIONER/S:

                 MR. ABOOBACKER,
                 S/O. K.V. HUSSAIN HAJI,
                 AGED 62 YEARS
                 PANIKKA VEETIL HOUSE,
                 BALANGAD DESOM, KADAPPURAM AMSOM,
                 CHAVAKKAD TALUK, TRICHUR DISTRICT, PIN - 680506


                 BY ADVS.
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,


                 BY ADVS.
                 D.G.VIPIN, SC
                 V.P.REJITHA (PUZHAKKALIDOM), SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      92

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10890 OF 2021

PETITIONER/S:

                 E.K. KURIAN,
                 AGED 68 YEARS
                 ELAVANAL ENCLAVE, KANNANTHODAN LANE,
                 VALANJAMBALAM, KOCHI-682016


                 BY ADV TONY GEORGE KANNANTHANAM


RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY TO GOVERNMENT,
                 LOCAL SELF GOVERNMENT DEPARTMENT, SECRETARIAT,
                 TRIVANDRUM-695001

       2         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF THE CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, ERNAKULAM-682011

       3         THE SECRETARY,
                 CORPORATION OF KOCHI,
                 OFFICE OF THE CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, ERNAKULAM-682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      93

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10981 OF 2021

PETITIONER/S:

                 BENAZIR K.A.,
                 AGED 40 YEARS
                 D/O. K.M. ABDUL AZEEZ,
                 KOLLIYIL HOUSE, DESHABHIMANI ROAD,
                 ERNAKULAM, KALOOR, KOCHI-682017


                 BY ADVS.
                 K.I.MAYANKUTTY MATHER (SR.)
                 T.K.SREEKALA




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 P.B. NO. 1016, HEAD POST OFFICE, KOCHI-682011

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B. NO.1016, HEAD POST OFFICE, KOCHI-682011

       3         MUNICIPAL COUNCIL,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO.1016, HEAD POST OFFICE, KOCHI-682011,
                 REPRESENTED BY ITS CHAIRMAN

       4         STATE OF KERALA,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 SECRETARIAT, ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM, THIRUVANANTHAPURAM-695001
 W.P.(C) No.16984/2020 & Conn. Cases   94

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV K.JANARDHANA SHENOY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      95

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 10983 OF 2021

PETITIONER/S:

       1         K.M. ABDUL AZEEZ,
                 AGED 71 YEARS
                 S/O. MOIDEEN HAJI,
                 KOLLIYIL HOUSE, DESHABHIMANI ROAD,
                 KALOOR, KOCHI-682017

       2         MOHAMMED ABDUL RAHMAN,
                 S/O. MOIDEEN HAJI,
                 KOLLIYIL HOUSE,
                 DESHABHIMANI ROAD, KALOOR, KOCHI-682017

       3         ABDUL RASHEED,
                 S/O. MOIDEEN HAJI,
                 KOLLIYIL HOUSE,
                 DESHABHIMANI ROAD,
                 KALOOR, KOCHI-682017


                 BY ADVS.
                 K.I.MAYANKUTTY MATHER (SR.)
                 UTHARA ASOKAN




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 P.B. NO.1016, HEAD POST OFFICE,
                 KOCHI-682011

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO.1016, HEAD POST OFFICE, KOCHI-682011
 W.P.(C) No.16984/2020 & Conn. Cases   96

                                                           2025:KER:31602
       3         MUNICIPAL COUNCIL,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO.1016, HEAD POST OFFICE, KOCHI-682 011,
                 REPRESENTED BY ITS CHAIRMAN

       4         STATE OF KERALA,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 SECRETARIAT ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM, THIRUVANANTHAPURAM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      97

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 13956 OF 2023

PETITIONER/S:

       1         JOHN CHERADY AND SONS PVT. LTD.,
                 REPRESENTED BY ITS MANAGING DIRECTOR,
                 P. J. GEORGE, S/O. P.V. JOHN,
                 RESIDING AT CHERADY HOUSE,
                 OLD RAILWAY STATION ROAD,
                 KOCHI-18., PIN - 682031

       2         PRAVEEN,
                 S/O. P.J. GEORGE,
                 AGED 42 YEARS
                 RESIDING AT CHERADY HOUSE,
                 OLD RAILWAY STATION ROAD,
                 KOCHI-18, PIN - 682031


                 BY ADVS.
                 A.BALAGOPALAN
                 A.RAJAGOPALAN
                 M.N.MANMADAN
                 M.S.IMTHIYAZ AHAMMED
                 P.SEENA
                 VISWANATH SALISH
                 PRABHU MURALI KRISHNAN
                 A.R. AMAL




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVT. DEPARTMENT,
                 GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
 W.P.(C) No.16984/2020 & Conn. Cases   98

                                                           2025:KER:31602
                 OFFICE OF KOCHI MUNICIPAL CORPORATION,
                 PB NO.1016, COCHIN, ERNAKULAM, PIN - 682011


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 C.N.PRABHAKARAN, SC
                 V.P.REJITHA (PUZHAKKALIDOM), SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      99

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 14055 OF 2023

PETITIONER/S:

                 N. KRISHNADAS,
                 AGED 58 YEARS
                 RESIDING AT LAKSHMI DAIRY,
                 VYTILLA P.O., ERNAKULAM, PIN - 682019


                 BY ADVS.
                 A.BALAGOPALAN
                 A.RAJAGOPALAN
                 M.N.MANMADAN
                 P.SEENA
                 VISWANATH SALISH
                 PRABHU MURALI KRISHNAN
                 A.R. AMAL




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVT.,
                 GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF KOCHI MUNICIPAL CORPORATION,
                 PB NO-1016, COCHIN ERNAKULAM, PIN - 682011


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 C.N.PRABHAKARAN, SC
                 V.P.REJITHA (PUZHAKKALIDOM), SC
 W.P.(C) No.16984/2020 & Conn. Cases   100

                                                    2025:KER:31602
        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      101

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 14066 OF 2023

PETITIONER/S:

                 DR. K.R. JAYACHANDRAN,
                 AGED 84 YEARS, S/O. KK RAMAN,
                 12/1441, PANAYAPPALLI, KOCHI -682005


                 BY ADVS.
                 KARTHIK S. ACHARYA
                 C.R.SANISH




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY SECRETARY TO GOVERNMENT IN THE
                 DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 GOVT. SECRETARIAT, TRIVANDRUM, PIN - 695001

       2         THE SECRETARY,
                 CORPORATION OF KOCHI, KOCHI,
                 ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      102

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 11286 OF 2021

PETITIONER/S:




                 RAJIV KUMARAN,
                 AGED 57 YEARS
                 S/O. KUMARAN,
                 26/2744 SURAJ, OPP. BSNL THEVARA,
                 S.O. ERNAKULAM-682013.


                 BY ADV K.R.VINOD




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001.

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A.),
                 GOVERNMENT SECRETARIAT, ANNEX-1,
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY, ERNAKULAM-682011.

       4         THE SECRETARY,
                 CORPORATION OF COCHIN, ERNAKULAM-682011.
 W.P.(C) No.16984/2020 & Conn. Cases   103

                                                           2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SHRI.K.JANARDHANA SHENOY, SC, KOCHI MUNICIPAL
                 CORPORATION


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      104

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 13950 OF 2025

PETITIONER/S:

                 NADEERAHABEEB
                 AGED 70 YEARS
                 WIFE OF M.A HABEEBULLA,
                 RESIDING AT MUKRIYAKATH HOUSE,
                 PONOTH ROAD, KALOOR, P.O.
                 ELAMKULAM VILLAGE,
                 ERNAKULAM, DISTRICT, PIN - 682017


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 K.T.POULOSE (KORATTY)
                 PRIYA DEVI.P
                 ARSHAD AMEEN N.M.


RESPONDENT/S:

       1         CORPORATION OF KOCHI
                 PARK AVENUE ROAD, MARINE DRIVE, ERNAKULAM
                 REPRESENTED BY ITS SECRETARY, PIN - 682011

       2         STATE OF KERALA
                 REPRESENTED BY ITS PRINCIPAL SECRETARY LOCAL SELF
                 GOVERNMENT DEPARTMENT,
                 THIRUVANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
07.04.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      105

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16171 OF 2022

PETITIONER/S:

       1         DR. SUBAIR MATHER,
                 AGED 65 YEARS
                 S/O. K.C. IBRAHIM KUTTY MATHER,
                 HOUSE NO.631A, MATHER MANSION, CHITTOOR ROAD,
                 ERNAKULAM, PIN - 682035

       2         K.I. MAYANKUTTY MATHER,
                 AGED 62 YEARS
                 S/O. K.C. IBRAHIM KUTTY MATHER,
                 HOUSE NO.631A, MATHER MANSION, CHITTOOR ROAD,
                 ERNAKULAM, PIN - 682035

       3         K.I. BABU MATHER,
                 AGED 60 YEARS
                 S/O. K.C. IBRAHIM KUTTY MATHER,
                 HOUSE NO.631A, MATHER MANSION, CHITTOOR ROAD,
                 ERNAKULAM, PIN - 682035

       4         K.I. NOOR MOHAMMED MATHER,
                 AGED 58 YEARS
                 S/O. K.C. IBRAHIM KUTTY MATHER,
                 HOUSE NO.631A, MATHER MANSION, CHITTOOR ROAD,
                 ERNAKULAM, PIN - 682035


                 BY ADVS.
                 S.PARVATHI
                 VINEETH KOMALACHANDRAN




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 P.B. NO. 1016, HEAD POST OFFICE,
 W.P.(C) No.16984/2020 & Conn. Cases   106

                                                             2025:KER:31602
                 KOCHI, PIN - 682011

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B. NO. 1016, HEAD POST OFFICE,
                 KOCHI, PIN - 682011

       3         MUNICIPAL COUNCIL,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B. NO. 1016, HEAD POST OFFICE,
                 KOCHI-682011,
                 REPRESENTED BY ITS CHAIRMAN, PIN - 682011

       4         STATE OF KERALA,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 SECRETARIAT ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      107

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16746 OF 2022

PETITIONER/S:

                 STADIUM JUMA MASJID COMMITTEE,
                 ERNAKULAM REPRESENTED BY PRESIDENT,
                 DR. M.I. JUNAID RAHIMAN, NOORJAHAN MANZIL,
                 NEAR NORTH RAILWAY STATION,
                 ERNAKULAM, KOCHI-682018.


                 BY ADVS.
                 JOBI.A.THAMPI
                 SHOUKATH HUSAIN




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY SECRETARY,
                 ERNAKULAM, KOCHI 682011.

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 ERNAKULAM, KOCHI-682011


                 BY ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      108

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 12652 OF 2021

PETITIONER/S:

                 ASOK M. CHERIAN,
                 AGED 65 YEARS
                 VIPANCHIKA, PLOT NO.233,
                 MAVELIPURAM, KAKKANAD, ERNAKULAM-682030


                 BY ADV N.SATHEESH


RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 CORPORATION OFFICE, ERNAKULAM, KOCHI-682011

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION OFFICE,
                 ERNAKULAM, KOCHI-682011


                 BY ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      109

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 13370 OF 2021

PETITIONER/S:

                 BESTSELLER (COCHIN) PVT. LTD.,
                 DOOR NOS.72 AND 76, 6TH FLOOR,
                 NUCLEUS MALL, MARADU P.O., KOCHI-682304,
                 REPRESENTED BY ITS MANAGING DIRECTOR,
                 NOOR MOHAMMED SAIT


                 BY ADVS.
                 K.I.MAYANKUTTY MATHER (SR.)
                 T.K.SREEKALA
                 NARAYANI HARIKRISHNAN




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 P.B. NO. 1016, HEAD POST OFFICE, KOCHI-682011.

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO. 1016, HEAD POST OFFICE, KOCHI-682011

       3         MUNICIPAL COUNCIL,
                 KOCHI MLUNICIPAL CORPORATION,
                 P.B.NO.1016, HEAD POST OFFICE, KOCHI-682011
                 REPRESENTED BY ITS CHAIRMAN

       4         STATE OF KERALA,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 SECRETARIAT ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM, THIRUVANANTHAPURAM-695001.
 W.P.(C) No.16984/2020 & Conn. Cases   110

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      111

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 13389 OF 2021

PETITIONER/S:

       1         NOOR MOHAMMED SAIT,
                 AGED 52 YEARS
                 S/O. HASSAN HALEY MOHAMMED JACKERIA SAIT,
                 14 A, IDENTITY TWIN TOWER, MARADU P.O.,
                 KUNDANNOOR, ERNAKULAM, KOCHI-682304.

       2         NAZIYA NOOR MOHAMMED,
                 W/O. NOOR MOHAMMED SAIT,
                 14 A, IDENTITY TWIN TOWER, MARADU P.O.,
                 KUNDANNOOR, ERNAKULAM, KOCHI-682304.


                 BY ADVS.
                 K.I.MAYANKUTTY MATHER (SR.)
                 T.K.SREEKALA
                 NARAYANI HARIKRISHNAN




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 P.B. NO. 1016, HEAD POST OFFICE,
                 KOCHI-682011.

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B. NO.1016, HEAD POST OFFICE, KOCHI-682011.

       3         MUNICIPAL COUNCIL,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B. NO.1016, HEAD POST OFFICE, KOCHI-682011,
                 REPRESENTED BY ITS CHAIRMAN
 W.P.(C) No.16984/2020 & Conn. Cases   112

                                                           2025:KER:31602
       4         STATE OF KERALA,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 SECRETARIAT ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM, THIRUVANANTHAPURAM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      113

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16709 OF 2023

PETITIONER/S:

                 SIBU JACOB,
                 AGED 46 YEARS
                 S/O. K.O. JACOB,
                 KOCHAPPILLY HOUSE, VENNALA P.O.,
                 ERNAKULAM-682020.


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001.

       2         SECRETARY,
                 LOCAL SELF-GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001.

       3         KOCHI CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM, PIN-682011

       4         THE SECRETARY,
                 KOCHI CORPORATION, PIN-682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   114

                                                    2025:KER:31602
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      115

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 17835 OF 2023

PETITIONER/S:
           MOHANDAS N.S.,
           AGED 53 YEARS
           PRAJANI,
           ERATTAKULANGARA ROAD,
           PACHALAM P.O., KOCHI, PIN - 682012


                 BY ADVS.
                 C.P.PEETHAMBARAN
                 RAMSEENA UDAYAKUMAR
                 KARTHIKA PEETHAMBARAN


RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY, PARK AVENUE ROAD,
                 ERNAKULAM, PIN - 682011

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION, PARK AVENUE ROAD,
                 ERNAKULAM, PIN - 682011

       3         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVERNMENT INSTITUTIONS,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      116

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 18805 OF 2023

PETITIONER/S:

       1         DR. K.R. JAYACHANDRAN
                 AGED 84 YEARS
                 S/O. K K RAMAN,
                 12/1441, PANAYAPPALLI, KOCHI, PIN - 682005

       2         RANI JAYACHANDRAN
                 AGED 73 YEARS
                 W/O. JAYACHANDRAN,
                 12/1441, PANAYAPPALLI, KOCHI, PIN - 682002

       3         SREERAMCHANDRAN
                 AGED 46 YEARS
                 S/O, K.R.JAYACHANDRAN,
                 12/1441, PANAYAPPALLI, KOCHI, PIN - 682002


                 BY ADV KARTHIK S. ACHARYA
RESPONDENT/S:
     1     STATE OF KERALA
           REPRESENTED BY SECRETARY TO GOVERNMENT IN THE
           DEPARTMENT OF LOCAL SELF GOVERNMENT,
           GOVT SECRETARIAT, TRIVANDRUM, PIN - 695001

       2         THE SECRETARY
                 CORPORATION OF KOCHI, KOCHI,
                 ERNAKULAM -, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      117

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 19172 OF 2023

PETITIONER/S:

                 THE PROCURATOR,
                 ARCHDIOCESE OF VERAPOLY,
                 LATIN ARCHBISHOPS HOUSE, BROADWAY,
                 ERNAKULAM, COCHIN, PIN - 682031


                 BY ADVS.
                 TONY GEORGE KANNANTHANAM
                 L.ALOYSIUS THOMAS
                 THOMAS GEORGE




RESPONDENT/S:

       1         THE SECRETARY,
                 CORPORATION OF KOCHI, PARK AVENUE ROAD,
                 KOCHI, PIN - 682011

       2         THE REVENUE OFFICER,
                 CORPORATION OF KOCHI, PARK AVENUE ROAD,
                 KOCHI, PIN - 682011


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 K.JANARDHANA SHENOY, SC
                 R.HARISHANKAR, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      118

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 19871 OF 2023

PETITIONER/S:
           M.M. JOSEPH,
           AGED 63 YEARS
           S/O. M.G. MATHEW,
           MAVELI HOUSE, KUTTAPPAI ROAD,
           KOCHI, PIN - 682035


                 BY ADVS.
                 S.SUDHISH KUMAR
                 K.B.DAYAL
                 SIBI KARUN
                 GOPIKA.N.NAIR
                 HARIKRISHNA DAYAL K.
                 JAIN GEORGE


RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP. BY ITS SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 TRIVANDRUM-695001.


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      119

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16361 OF 2021

PETITIONER/S:

       1         NOOR MOHAMMED NOORISHA,
                 AGED 64 YEARS
                 S/O. KHALID HAJI,
                 KALLIYATH HOUSE, MAMANGALAM,
                 EDAPPALLY, KOCHI-25.

       2         T.I. AYISHA,
                 W/O. NOOR MOHAMMED NOORISHA,
                 KALLIYATH HOUSE, MAMANGALAM,
                 EDAPPALLY, KOCHI-25.


                 BY ADVS.
                 K.I.MAYANKUTTY MATHER (SR.)
                 R.JAIKRISHNA
                 KALLIYANI KRISHNA B.
                 UTHARA ASOKAN




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PB.NO.1016, HEAD POST OFFICE,
                 KOCHI-682011.

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO.1016, HEAD POST OFFICE,
                 KOCHI-682011.

       3         MUNICIPAL COUNCIL,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO.1016, HEAD POST OFFICE,
                 KOCHI-682 011, REPRESENTED BY ITS CHAIRMAN
 W.P.(C) No.16984/2020 & Conn. Cases   120

                                                           2025:KER:31602

       4         THE STATE OF KERALA,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 SECRETARIAT, ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM, THIRUVANANTHAPURAM-695001.


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      121

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 21960 OF 2023

PETITIONER/S:

       1         P. USHAKARAN,
                 AGED 65 YEARS
                 S/O. K.P. PILLAI
                 USHUS, R.K. PILLAI ROAD,
                 KARUVELIPADY, COCHIN, PIN - 682005

       2         U. UMESH,
                 AGED 43 YEARS
                 S/O. P. USHAKARAN,
                 USHUS, R. K. PILLAI ROAD,
                 KARUVELIPADY, COCHIN, PIN - 682005

       3         U. RAJESH,
                 AGED 40 YEARS
                 S/O. P. USHAKARAN,
                 USHUS, R.K. PILLAI ROAD,
                 KARUVELIPADY, COCHIN, PIN - 682005

       4         P. UNNIKRISHNAN,
                 AGED 62 YEARS
                 S/O. K.P. PILLAI,
                 R.K. PILLAI ROAD, KARUVELIPADY,
                 COCHIN, PIN - 682005


                 BY ADVS.
                 RAHUL SASI
                 NEETHU PREM
                 ARCHANA VINOD




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY GOVERNMENT PLEADER,
 W.P.(C) No.16984/2020 & Conn. Cases   122

                                                           2025:KER:31602
                 HIGH COURT OF KERALA, PIN - 682031

       2         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF THE COCHIN MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       3         SECRETARY,
                 CORPORATION OF KOCHI,
                 OFFICE OF COCHIN MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      123

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 18333 OF 2021

PETITIONER/S:

       1         P.A.FATHIMA,
                 AGED 70 YEARS
                 W/O. T.K. USMAN MUSALIYAR,
                 2/1580, GUL MOHER, VEERABHADRA GARDENS,
                 PATTOM, TRIVANDRUM-695004

       2         HALEEMA KARIM,
                 AGED 68 YEARS
                 W/O. M.K. ABDUL KARIM,
                 10B, IVORY HEIGHTS, PARAMBITHARA CROSS ROAD,
                 PANAMPILLY NAGAR, KOCHI-682 036.

       3         MOHAMMED ABDULLA,
                 AGED 66 YEARS
                 S/O. LATE P.K. ABDULLA,
                 NC3, JAWAHAR NAGAR, TRIVANDRUM-695 003

       4         MAJEED ABDULLA,
                 AGED 65 YEARS
                 S/O. P.K. ABDULLA,
                 11B, IVORY HEIGHTS, PARAMBITHARA CROSS ROAD,
                 PANAMPILLY NAGAR, KOCHI-682 036.

       5         P.A. SUBAIDA,
                 AGED 63 YEARS
                 W/O. DR. AKBAR SHERIFF,
                 A1-MOOR, 28/858B, CHEVAYUR, CALICUT-673017


                 BY ADVS.
                 K.I.MAYANKUTTY MATHER (SR.)
                 UTHARA ASOKAN




RESPONDENT/S:
 W.P.(C) No.16984/2020 & Conn. Cases   124

                                                           2025:KER:31602

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 P.B. NO. 1016, HEAD POST OFFICE,
                 KOCHI 682 011.

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO. 1016, HEAD POST OFFICE,
                 KOCHI-682 011

       3         MUNICIPAL COUNCIL,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B.NO. 1016, HEAD POST OFFICE, KOCHI-682011,
                 REPRESENTED BY ITS CHAIRMAN.

       4         STATE OF KERALA,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 SECRETARIAT ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM, THIRUVANANTHAPURAM-695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      125

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 23488 OF 2023

PETITIONER/S:

                 DR.JOSEPH ISSAC,
                 AGED 70 YEARS
                 S/O K.E.ISSAC,
                 RESIDING AT DOOR NO.56/901,
                 WOOD FORD APARTMENTS, PANAMPILLY NAGAR,
                 YUVAJANA SAMAJAM ROAD, KOCHI, PIN - 682020


                 BY ADV SAJEEV KUMAR K.GOPAL


RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 OFFICE OF THE KOCHI CORPORATION,
                 P.B.NO. 1016,KOCHI, ERNAKULAM,682011,
                 REPRESENTED BY SECRETARY.

       2         THE SECRETARY,
                 THE KOCHI MUNICIPAL CORPORATION,
                 OFFICE OF THE KOCHI CORPORATION,
                 P.B.NO.1016, KOCHI, ERNAKULAM, PIN - 682011


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      126

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 23848 OF 2023

PETITIONER/S:

                 JOHN MATHEW,
                 AGED 72 YEARS
                 S/O. K.N. JOHN,
                 KARIPPACHERIL HOUSE,
                 KERALADITHYAPURAM, POWDIKONAM P.O.
                 THIRUVANANTHAPURAM, PIN - 695588


                 BY ADVS.
                 C.HARIKUMAR
                 SANDRA SUNNY
                 ARUN KUMAR M.A
                 FARAH JYOTHI PRADEEP




RESPONDENT/S:

                 CORPORATION OF COCHIN,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM   PIN - 682011
                 REPRESENTED BY ITS SECRETARY,


                BY ADVS.
                SHEHEERA P.Y., SC
                C.N.PRABHAKARAN, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      127

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 25023 OF 2022

PETITIONER/S:

       1         SUMITHA
                 AGED 37 YEARS
                 D/O.GOVINDA PAI,
                 66/376, PAIS' BUILDING,
                 MAHAKAVI BHARATHIAR ROAD,
                 ERNAKULAM., PIN - 682035

       2         SUNITHA
                 AGED 39 YEARS
                 D/O.GOVINDA PAI
                 KARIPPATTIPARAMBIL,
                 ERNAKULAM VILLAGE, KARITHALA DESOM,
                 MAHARAJAS COLLEGE P.O, ERNAKULAM DISTRICT,
                 REPRESENTED BY HER POWER OF ATTORNEY HOLDER SUMITHA
                 (1ST PETITIONER), PIN - 682035

       3         SANGEETHA G.
                 AGED 35 YEARS
                 D/O.GOVINDA PAI,
                 KARIPPATTIPARAMBIL,
                 ERNAKULAM VILLAGE,KARITHALA DESOM,
                 MAHARAJAS COLLEGE P.O.,
                 ERNAKULAM DISTRICT,PIN - 682035
                 REPRESENTED BY HER POWER OF ATTORNEY HOLDER SUMITHA
                 (1ST PETITIONER),

                 BY ADVS.
                 P.USHAKUMARI
                 S.SUDHISH KUMAR
                 K.B.DAYAL
                 SIBI KARUN
                 GOPIKA.N.NAIR
                 HARIKRISHNA DAYAL K.
 W.P.(C) No.16984/2020 & Conn. Cases   128

                                                           2025:KER:31602
RESPONDENT/S:

       1         STATE OF KERALA
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 TRIVANDRUM ., PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION
                 REPRESENTED BY ITS SECRETARY,
                 KOCHI MUNCIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       3         STATE OF KERALA,
                 REPRESENTED BY SECRETARY
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      129

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 25171 OF 2022

PETITIONER/S:

                 MR. JOY JOSEPH,SON OF JOSEPH, BUSINESS,
                 AGED 60 YEARS
                 RESIDING AT NOORAMACKAL,
                 ELAMAKKRARA.P.O, PIN -682026,
                 ELAMAKKARA DESOM, EDAPPALLY SOUTH VILLAGE,
                 KANAYANOOR TALUK,
                 ERNAKULAM DISTRICT, PIN - 682026


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD,MARINE DRIVE,
                 ERNAKULAM, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,


                 BY ADVS.
                 SRI.K.JANARDHANA SHENOY, SC
                 ADV.SOBHAN GEORGE, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      130

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 20829 OF 2021

PETITIONER/S:

                 SALLY JACOB,
                 AGED 65 YEARS
                 42/1501 B, "JACOBS",
                 MARIAKUTTY JOHN ROAD, KOCHI -682018


                 BY ADV JAZIL DEV FERDINANTO


RESPONDENT/S:

                 KOCHI MUNICIPAL CORPORATION,
                 REP.BY THE SECRETARY,
                 PB NO.1016,PARK AVENUE ROAD,
                 MARINE DRIVE, KOCHI -682011


                 BY ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      131

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 21137 OF 2021

PETITIONER/S:

                 THOMAS K. GEORGE,
                 AGED 53 YEARS
                 APARTMENT NO. 5C, WHITE WATERS PHASE II,
                 THEVARA FERRY ROAD,THEVARA P.O.,
                 ERNAKULAM, PIN-682013


                 BY ADVS.
                 SHASHANK DEVAN
                 ADARSH KUMAR
                 K.M.ANEESH
                 K.SANTHOSH KUMAR (KALIYANAM)
                 BIJU VARGHESE ABRAHAM
                 DILEEP CHANDRAN




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS MUNICIPAL SECRETARY,
                 CORPORATION OFFICE, P.B NO. 1016,
                 PARK AVE RD., MARINE DRIVE,
                 ERNAKULAM, PIN-682011

       2         THE MUNICIPAL SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, P.B NO. 1016,
                 PARK AVE RD., MARINE DRIVE,
                 ERNAKULAM, PIN-682011

       3         MUNICIPAL COUNCIL,
                 REPRESENTED BY ITS CHAIRMAN,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B NO. 1016, HEAD POST OFFICE, KOCHI 682011
 W.P.(C) No.16984/2020 & Conn. Cases   132

                                                           2025:KER:31602
       4         STATE OF KERALA,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 SECRETARIAT ANNEX, 4TH FLOOR,
                 G.P.O THIRUVANANTHAPURAM,
                 THIRUVANANTHAPURAM 695001.


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      133

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 27400 OF 2022

PETITIONER/S:

                 N.S.MOHAMED USMAN,
                 SON OF N.B. SYED MOHAMED,
                 AGED 57 YEARS
                 RESIDING AT SHEEBA MANZIL ,
                 V.K.BAVA LANE , S.R.M.ROAD,
                 ERNAKULAM NORTH P.O, PIN-682 018.
                 KANAYANOOR TALUK, ERNAKULAM DISTRICT


                 BY ADVS.
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD,MARINE,ERNAKULAM-682011,
                 REPRESENTED BY ITS SECRETARY


                 BY ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      134

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 27253 OF 2023

PETITIONER/S:

                 COCHIN ISLAMIC WELFARE TRUST,
                 REPRESENTED BY ITS CHAIRMAN P.K. HASHIM HAJI,
                 AGED 86 YEARS, SON OF ABDUL RAHIMAN,
                 MADEENA MASJID COMPLEX, PULLEPPADY,
                 ERNAKULAM, KOCHI, PIN - 682035


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 K.T.POULOSE (KORATTY)
                 A.S.BENOY
                 PRIYA DEVI.P




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011


                 BY ADVS.
                 ADV.P.Y.SHEHEERA, SC
                 ADV.SOBHAN GEORGE, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      135

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 27277 OF 2023

PETITIONER/S:

                 MR. P.K. HASHIM,
                 AGED 86 YEARS
                 SON OF ABDUL RAHIMAN,
                 BONANSA, ARANGATH CROSS ROAD,
                 ERNAKULAM NORTH P.O., KOCHI, PIN - 682018


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011


                 BY ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      136

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 27311 OF 2023

PETITIONER/S:

                 IHIYA SUNNAH CHARITABLE TRUST,
                 REPRESENTED BY ITS CHAIRMAN P.K HASHIM HAJI,
                 AGED 86 YEARS, SON OF ABDUL RAHIMAN,
                 MADEENA MASJID COMPLEX, PULLEPPADY,
                 ERNAKULAM, KOCHI, PIN - 682035


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      137

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 26288 OF 2021

PETITIONER/S:

                 CSF HOLDINGS LIMITED,
                 (FORMERLY M/S. OUR INVESTMENTS ENTERPRISE LIMITED),
                 65/608, 4TH FLOOR, MES BUILDINGS,
                 JUDGES AVENUE, KALOOR, COCHIN-682017,
                 REPRESENTED BY ITS EXECUTIVE DIRECTOR P. JANAKI DEVI.


                 BY ADVS.
                 P.RAMAKRISHNAN
                 PREETHI RAMAKRISHNAN (P-212)
                 T.C.KRISHNA
                 C.ANIL KUMAR
                 ASHA K.SHENOY
                 PRATAP ABRAHAM VARGHESE




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY,
                 LOCAL SELF GOVERNMENT (L) DEPARTMENT,
                 THIRUVANANTHAPURAM-695001.

       2         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE, KOCHI-682011,
                 REPRESENTED BY ITS SECRETARY.

       3         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE, KOCHI-682011.


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   138

                                                    2025:KER:31602
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      139

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31447 OF 2022

PETITIONER/S:

       1         KHAIRUNNISA,
                 W/O. LATE S.M. HABIBULLA,
                 AGED 65 YEARS
                 RESIDING AT 41/ 24 66,
                 ST. VINCENT ROAD, ERNAKULAM NORTH,
                 KERALA, PIN - 682017

       2         SHAMS NAVEED,
                 AGED 46 YEARS
                 S/O. LATE S.M. HABIBULLA,
                 RESIDING AT 41/2466,
                 ST. VINCENT ROAD, ERNAKULAM NORTH,
                 KERALA, PIN - 682017

       3         NABEEL AHMED,
                 AGED 43 YEARS
                 S/O. LATE S.M. HABIBULLA,
                 RESIDING AT 41/2466,
                 ST. VINCENT ROAD, ERNAKULAM NORTH,
                 KERALA, PIN - 682017

       4         MOHAMMED REYYAN,
                 AGED 40 YEARS
                 S/O. LATE S.M. HABIBULLA,
                 RESIDING AT 41/2466,
                 ST. VINCENT ROAD, ERNAKULAM NORTH,
                 KERALA, PIN - 682017

       5         MOHAMMED SOUBAN,
                 AGED 39 YEARS
                 S/O. LATE S.M. HABIBULLA,
                 RESIDING AT 41/2466, ST. VINCENT ROAD,
                 ERNAKULAM NORTH, KERALA, PIN - 682017

       6         ABDUL HASEEB,
                 AGED 32 YEARS
 W.P.(C) No.16984/2020 & Conn. Cases   140

                                                          2025:KER:31602
                 S/O. LATE S.M. HABIBULLA,
                 RESIDING AT 41/2466, ST. VINCENT ROAD,
                 ERNAKULAM NORTH, KERALA, PIN - 682017


                 BY ADVS.
                 GAJENDRA SINGH RAJPUROHIT
                 AKHIL GEORGE
                 THANSEELA M.B.




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 MUNICIPAL OFFICE, KOCHI, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         KOCHI MUNICIPAL CORPORATION,
                 ZONAL OFFICE, EDAPPALLY, SONIA NAGAR,
                 KOCHI, PIN - 682024
                 REP. BY ITS AUTHORISED OFFICER,


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      141

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 26724 OF 2021

PETITIONER/S:

                 SHEREENA V.B.,
                 AGED 44 YEARS
                 D/O. LATE BILAL,
                 VALIYAVEETTIL, BAVA LANE SRM ROAD,
                 ERNAKULAM, KOCHI-18


                 BY ADVS.
                 M.M.HUSAIN
                 M.ASIF




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM-695001

       2         THE ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (L.A ),
                 GOVERNMENT SECRETARIAT, ANNEX-1,
                 THIRUVANANTHAPURAM-695001

       3         CORPORATION OF KOCHI,
                 REPRESENTED BY SECRETARY,
                 ERNAKULAM, PIN-682011

       4         THE SECRETARY,
                 CORPORATION OF COCHIN,
                 ERNAKULAM, PIN-682011
 W.P.(C) No.16984/2020 & Conn. Cases   142

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      143

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 27057 OF 2021

PETITIONER/S:

       1         T.A.K. THOMMAN,
                 AGED 66 YEARS
                 S/O KOCHUTHOMMEN,
                 THMARAPALLY HOUSE, S.A.ROAD,
                 KADAVANTHARA, 682020.

       2         ACHAMMA ABRAHAM,
                 THMARAPALLY HOUSE, S.A.ROAD,
                 KADAVANTHARA, 682020.

       3         T.A.MATHEW,
                 THMARAPALLY HOUSE, KALLISSERRY P.O,
                 CHENGANNUR-680124.

      *4         ADDL.P4: ROMA ACHAMMA THOMMAN,
                 D/O.T.A.K.THOMMAN,
                 RESIDING AT THAMARAPPALLY HOUSE, SA ROAD,
                 KADAVANTHRA, ERNAKULAM - 682020

                 *(ADDL. P4 IS IMPLEADED AS LEGAL HEIR OF PETITIONER
                 NO.1 IN WPC 27057/2021 AS PER IA NO.1/2022 IN WPC NO.
                 27057/2021).


                 BY ADVS.
                 MATHEW JOHN (K)
                 ABY J AUGUSTINE




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY,
                 LOCAL SELF GOVERNMENT(L) DEPT,
                 THIRUVANANTHAPURAM-695001.
 W.P.(C) No.16984/2020 & Conn. Cases   144

                                                           2025:KER:31602

       2         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE, KOCHI-682011,
                 REPRESENTED BY ITS SECRETARY.

       3         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE, KOCHI-681011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      145

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31966 OF 2022

PETITIONER/S:

                 EBIN BABU OMMEN,
                 S/O. BABU OMMEN,
                 AGED 32 YEARS
                 VAROOR CARMEL HOUSE, PUTHOOR P.O.,
                 KOTTARAKKARA, KOLLAM DISTRICT, PIN - 691507


                 BY ADVS.
                 LATHA ANAND
                 S.VISHNU (ARIKKATTIL)
                 SIDHARTH P.S.
                 BHARATH MURALI
                 GOVIND P.




RESPONDENT/S:

       1         KOCHI MUNCIPAL CORPORATION,
                 P.B. NO.1016,PARK AVENUE,COCHIN,
                 ERNAKULAM DISTRICT, KERALA, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B. NO. 1016, PARK AVENUE, COCHIN,
                 ERNAKULAM DISTRICT, KERALA, PIN - 682011

       3         STATE OF KERALA,
                 REPRESENTED BY SECRETARY TO GOVERNMENT,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   146

                                                    2025:KER:31602
                 ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      147

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 27864 OF 2021

PETITIONER/S:

                 LAWERENCE ALEX,
                 AGED 45 YEARS
                 S/O. K C FRANCIS,
                 KALOOR VEETTIL HOUSE, KALOOR,
                 ERNAKULAM PIN 682017


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM.

       2         SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM

       3         KOCHI CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 ERNAKULAM PIN 682011

       4         THE SECRETARY,
                 KOCHI CORPORATION, PIN- 682 011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   148

                                                    2025:KER:31602
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      149

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 27985 OF 2021

PETITIONER/S:

                 LEELA JOHN,
                 AGED 75 YEARS
                 WIFE OF LATE JOHN MATHEW, HOUSE WIFE,
                 CHOOLAKAL HOUSE, C.C.58/7909,
                 PRESS CLUB ROAD, ERNAKULAM HEAD P.O.,
                 KOCHI - 682011,
                 KOVILVATTOM DESOM, ERNAKULAM VILLAGE,
                 KANAYANUR TALUK, ERNAKULAM DISTRICT.


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM 682011
                 REPRESENTED BY ITS SECRETARY.


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      150

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 32783 OF 2023

PETITIONER/S:

                 JOHN CHERADY AND SONS PVT LTD,
                 REPRESENTED BY ITS MANAGING DIRECTOR, P.J.GEORGE,
                 AGED 69 YEARS, S/O P.V JOHN,
                 RESIDING AT CHERADY HOUSE,
                 OLD RAILWAY STATION ROAD, KOCHI, PIN - 682031


                 BY ADVS.
                 A.BALAGOPALAN
                 A.RAJAGOPALAN
                 M.N.MANMADAN
                 M.S.IMTHIYAZ AHAMMED
                 P.SEENA
                 VISWANATH SALISH
                 PRABHU MURALI KRISHNAN
                 A.R. AMAL




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVT. DEPARTMENT,
                 GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF KOCHI MUNICIPAL CORPORATION,
                 PB NO-1016, COCHIN ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC
 W.P.(C) No.16984/2020 & Conn. Cases   151

                                                    2025:KER:31602

        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      152

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 29589 OF 2021

PETITIONER/S:

                 D.SREEKANTH,
                 AGED 48 YEARS
                 S/O. A. DAYANANDA DAS,
                 ALUNKAL HOUSE, ST. ANTONY'S ROAD, THANNIKKAL,
                 ELAMAKKARA, KOCHI KERALA 682 026.


                 BY ADV ASWIN KUMAR M J


RESPONDENT/S:

       1         STATE OF KERALA
                 REPRESENTED BY ITS SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM 695 101.

       2         COCHIN CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 COCHIN CORPORATION, PARK AVENUE ROAD,
                 MARINE DRIVE, KOCHI 682 011.


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      153

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 29699 OF 2021

PETITIONER/S:

       1         MOHAMMED ILYAS,
                 S/O. P. M. MOHAMMED,
                 AGED 62 YEARS
                 NOOR MAHAL, KILIKOLLOOR, KOLLAM - 691004.

       2         MOHAMMED HAROON,
                 AGED 56 YEARS
                 S/O. P. M. MOHAMMED,
                 NOOR MAHAL, KILIKOLLOOR, KOLLAM - 691004.

       3         MOHAMMED MOOSA,
                 AGED 52 YEARS
                 S/O. P. M. MOHAMMED,
                 NOOR MAHAL, KILIKOLLOOR, KOLLAM - 691004.


                 BY ADVS.
                 SHAHUL HAMEED MOOPPAN
                 K.M.VARGHESE




RESPONDENT/S:

                 KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE, KOCHI - 682011.


                 BY ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      154

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 34214 OF 2023

PETITIONER/S:

                 MRS MANJUSHA MADHAVAN NAIR,
                 AGED 54 YEARS
                 W/O MR. P.B. SURESH KUMAR,
                 APARTMENT NO. 5083, TOWER 5,
                 PRESTIGE NEPTUNES COURTYARD, ERNAKULAM VILLAGE,
                 ERNAKULAM NORTH PO, PIN - 682018


                 BY ADVS.
                 HARIKUMAR G. (GOPINATHAN NAIR)
                 ATHUL M.V.




RESPONDENT/S:

       1         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 CORPORATION OF KOCHI,
                 PARK AVENUE, ERNAKULUM, PIN - 682011

       2         MUNICPAL COUNCIL,
                 KOCHI MUNICIPAL CORPORATION, KOCHI-682011.
                 REPRESENTED BY SECRETARY

       3         STATE OF KERALA,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 SECRETARIAT ANNEX, 4TH FLOOR ,G.P.O.
                 THIRUVANANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE, SC
 W.P.(C) No.16984/2020 & Conn. Cases   155

                                                    2025:KER:31602

        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      156

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 35019 OF 2023

PETITIONER/S:

                 EBIN BABU OMMEN,
                 AGED 32 YEARS
                 S/O. BABU OMMEN,
                 VAROOR CARMEL HOUSE, PUTHOOR P.O.,
                 KOTTARAKKARA, KOLLAM DISTRICT, PIN - 691507


                 BY ADVS.
                 LATHA ANAND
                 M.N.RADHAKRISHNA MENON
                 S.VISHNU (ARIKKATTIL)
                 SIDHARTH P.S.




RESPONDENT/S:

       1         COCHIN MUNICIPAL CORPORATION,
                 P.B. NO.1016, PARK AVENUE,
                 KOCHI, KERALA, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         THE SECRETARY,
                 COCHIN MUNICIPAL CORPORATION,
                 P.B. NO.1016, PARK AVENUE,
                 KOCHI, KERALA, PIN - 682011

       3         STATE OF KERALA,
                 REPRESENTED BY SECRETARY TO GOVERNMENT,LOCAL SELF
                 GOVERNMENT DEPARTMENT, GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   157

                                                    2025:KER:31602
                 ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      158

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 37646 OF 2022



PETITIONER/S:

       1         P.S.SALAHUDIN,
                 AGED 69 YEARS
                 SON OF PALLITHOTTUNGAL SULAIMAN.P.S,
                 RESIDING AT 6- , PEEVEES TRITON,
                 SHANMUGHAM ROAD P.O,MARINE DRIVE,
                 ERNAKULAM VILLAGE, PIN - 682031

       2         P.S.NIZARUDHEEN,
                 AGED 55 YEARS
                 SON OF PALLITHOTTUNGAL SULAIMAN.P.S,
                 RESIDING AT VILLA 17,TUDOR VILLAS,
                 VADUTHALA, KOCHI ERNAKULAM, PIN - 682023


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)




RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE
                 ERNAKULAM, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 SRI.K.JANARDHANA SHENOY, SC
 W.P.(C) No.16984/2020 & Conn. Cases   159

                                                    2025:KER:31602
                 SRI.SOBHAN GEORGE, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      160

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 39500 OF 2022

PETITIONER/S:

                 V. J. KURIAN,
                 AGED 68 YEARS
                 'VALLAMATTAMS',
                 OLD RAILWAY STATION CROSS ROAD,
                 KOCHI, PIN - 682018


                 BY ADVS.
                 JAZIL DEV FERDINANTO
                 JOSE JACOB




RESPONDENT/S:

                 KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY,
                 PB NO-1016, PARK AVENUE ROAD,
                 MARINE DRIVE, KOCHI, PIN - 682011


                 BY ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          161

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 8362 OF 2024

PETITIONER/S:

                 COCHIN ISLAMIC WELFARE TRUST,
                 REPRESENTED BY ITS CHAIRMAN, P.K HASHIM HAJI,
                 AGED 86 YEARS, SON OF ABDUL RAHIMAN,
                 MADEENA MASJID COMPLEX, PULLEPPADY,
                 ERNAKULAM, KOCHI, PIN - 682035


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)
                 ARSHAD AMEEN N.M.


RESPONDENT/S:

       1         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY ITS PRINCIPAL SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 THIRUVANANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          162

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 9242 OF 2024

PETITIONER/S:

       1         SAYED ABDULKADER BAFAKYH,
                 AGED 70 YEARS
                 S/O SAYED HAMID BAFAKYH,
                 44/1986, FIRST FLOOR, VALLIYAVEEDU,
                 PUTHIYA ROAD, NEAR LFC CHURCH,
                 KALOOR, ERNAKULAM, PIN - 682017

       2         PAUL RINOSH,
                 AGED 50 YEARS
                 S/O T. J ANTONY,
                 THERUVIPARAMBIL HOUSE,KUMBALANGY,
                 ERNAKULAM, PIN - 682007

       3         JOSMON GEORGE,
                 AGED 60 YEARS
                 S/O M. G GEORGE,
                 TR/71/2169 MUKKADAYIL HOUSE,
                 ST. ANTONY'S BYE ROAD,NEAR ST. ANTONY'S CHURCH,
                 THANNIKKAL, ELAMAKKARA, ERNAKULAM, PIN - 682026

       4         JOSE WILLIAM,
                 AGED 74 YEARS
                 S/O. ANTONY,
                 21/250, CHERIYAKAKARAMCHERRY HOUSE,
                 MUNDAMVELI S.O, ERNAKULAM, PIN - 682507

       5         DAVIS JOHNY PALISSERY,
                 AGED 76 YEARS
                 42/609,10, GOLDEN DEW VILLAS,
                 VENNALA HIGH SCHOOL ROAD,
                 NEAR ST. MATHEWS CHURCH, VENNALA,
                 ERNAKULAM, PIN - 682028

       6         NOUSHAD M,
                 AGED 54 YEARS
                 S/O. AZEEZ P. C SAFFRON,
 W.P.(C) No.16984/2020 & Conn. Cases   163

                                                             2025:KER:31602
                 VEEKSHANAM ROAD, PULLEPPADY,
                 ERNAKULAM NORTH S.O,
                 ERNAKULAM NORTH, PIN - 682018

       7         P. K. KURIAN,
                 AGED 55 YEARS
                 S/O. KOCHAPPAN,
                 HOUSE NO. 817, BEENA ANJUMANA ROAD,
                 EDAPPALLY P.O, KANAYANNUR,
                 ERNAKULAM, PIN - 680306

       8         P.S. SALAHUDEEN
                 FLAT NO.6A, PEVEES TRITON BY SKYLINE,
                 SHANMUGHAOM ROAD,
                 MARINE DRIVE, PIN - 682011

       9         THANNICKEL MOIDU IJAS,
                 AGED 60 YEARS
                 S/O. T. K MOYYHU,
                 THANNIKEL HOUSE,
                 AZAD ROAD, ELAMKULAM VILLAGE,
                 KALOOR, ERNAKULAM, PIN - 682017

       0         SUBAIDA ABDULLAKUTTY,
                 AGED 72 YEARS
                 W/O LATE ABDULLAKUTTY
                 44/1204, ASOKA ROAD, KALOOR,KALOOR S. O,
                 ERNAKULAM, PIN - 682017

      11         ELIYAS K.B,
                 AGED 70 YEARS
                 KARUKUNNATH HOUSE,
                 KASSIM LANE, KALOOR S. O,
                 ERNAKULAM, PIN - 682017

      12         RIYAS TA,
                 AGED 47 YEARS
                 S/O ABDUL MAJEED.M,
                 THAMARASSERY HOUSE,
                 EAST VELIYATHUNADU, UC COLLEGE P.O ALUVA,
                 ERNAKULAM, PIN - 683102


                 BY ADV PRAVEEN K. JOY


RESPONDENT/S:

       1         STATE OF KERALA,
                 REP BY SECRETARY,
 W.P.(C) No.16984/2020 & Conn. Cases   164

                                                            2025:KER:31602
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIVANANTHAPURAM, PIN - 695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A),
                 GOVERNMENT SECRETARIAT, ANNEX-I,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

       4         THE SECRETARY,
                 CORPORATION OF COCHIN,PARK AVENUE ROAD,
                 MARINE DRIVE,ERNAKULAM, PIN - 682011

       5         CORPORATION COUNCIL OF THE COCHIN CORPORATION
                 PARK AVENUE ROAD, MARINE DRIVE, ERNAKULAM.
                 REP BY ITS CHAIRMAN, PIN - 682011

       6         THE REVENUE OFFICER
                 CORPORATION OF COCHIN, PARK AVENUE ROAD,
                 MARINE DRIVE, ERNAKULAM, PIN - 682011

       7         GREATER COCHIN DEVELOPMENT AUTHORITY(GCDA),
                 REPRESENTED BY SECRETARY,
                 KADAVANTHRA,ERNAKULAM, PIN - 682020


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 SRI.K.B.ARUNKUMAR, SC
                 SRI.T.R.RAJAN, SC GREATER COCHIN DEVELOPMENT AUTHORITY



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      165

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 41584 OF 2022

PETITIONER/S:

       1         MOHAMMED TARIQ THAIMADATHIL,
                 AGED 48 YEARS
                 SON OF LATE SRI. T. H. BADARUDEEN,
                 RESIDING AT SAFAR, SHENOY ROAD,
                 KALOOR P.O., ELAMKULAM VILLAGE,
                 ERNAKULAM, DISTRICT, PIN - 682017

       2         MRS. SYDA KAMMAPPA,
                 AGED 60 YEARS
                 D/O. LATE SRI. T. H. BADARUDEEN,
                 RESIDING AT 'NEHAR', KUNTHIPUZHA,
                 MANNARKKAD P.O., PIN - 678582


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)



RESPONDENT/S:

                 CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM,   PIN - 682011
                 REPRESENTED BY ITS SECRETARY,


                 BY ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases          166

                                                               2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                      WP(C) NO. 9713 OF 2024

PETITIONER/S:

                 K A PADMAKUMAR,
                 AGED 56 YEARS
                 S/O.K.NARAYANAN NAIR,
                 CHAIRMAN & MANAGING DIRECTOR,
                 THRISSUR BUILDERS PVT. LTD.,
                 OFFICE AT 37/2, 399/3, TBPL ARCADE,
                 NEAR VYDUTHI BHAVAN,KOTTAPPURAM,
                 THRISSUR DISTRICT, PIN - 680004


                 BY ADVS.
                 LINDONS C.DAVIS
                 E.U.DHANYA
                 RAJITH DAVIS
                 N.S.SHAMILA
                 CHINJU P. JOYIES

RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI, PIN - 682011

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE,KOCHI, PIN - 682011


                 BY ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      167

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 40521 OF 2023

PETITIONER/S:

                 CHITRA SASI,
                 MANAGING TRUSTEE OF INDUCHITRA FAMILY TRUST,
                 AGED 66 YEARS,W/O LATE SHRI. P.K. SASIDHARAN
                 RESIDING AT, 'KRISHNA KRIPA,'
                 K.S.N. MENON ROAD, NEAR SOUTH OVER-BRIDGE,
                 KOCHI, PIN - 682016


                 BY ADVS.
                 M.GOPIKRISHNAN NAMBIAR
                 E.K.NANDAKUMAR (SR.)
                 K.JOHN MATHAI
                 JOSON MANAVALAN
                 KURYAN THOMAS
                 PAULOSE C. ABRAHAM
                 RAJA KANNAN
                 POOJA MENON




RESPONDENT/S:

       1         THE STATE OF KERALA,
                 REPRESENTED BY SECRETARY TO LOCAL SELF GOVERNMENT
                 DEPARTMENT, SECRETARIAT,
                 THIRUVANANTHAPURAM, KERALA, PIN - 695001

       2         THE SECRETARY,
                 CORPORATION OF KOCHI,
                 ERNAKULAM, PIN - 682011

       3         THE REVENUE OFFICER,
                 CORPORATION OF KOCHI,
                 ERNAKULAM, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   168

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      169

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 40535 OF 2023

PETITIONER/S:

                 CHITRA SASI
                 AGED 66 YEARS
                 W/O LATE SHRI. P.K. SASIDHARAN
                 RESIDING AT 'KRISHNA KRIPA,'
                 K.S.N. MENON ROAD, NEAR SOUTH OVER-BRIDGE,
                 KOCHI, PIN - 682016


                 BY ADVS.
                 M.GOPIKRISHNAN NAMBIAR
                 E.K.NANDAKUMAR (SR.)
                 JOSON MANAVALAN
                 KURYAN THOMAS
                 PAULOSE C. ABRAHAM
                 POOJA MENON
                 K.JOHN MATHAI




RESPONDENT/S:

       1         THE STATE OF KERALA
                 REPRESENTED BY SECRETARY TO LOCAL SELF GOVERNMENT
                 DEPARTMENT SECRETARIAT, THIRUVANANTHAPURAM,
                 KERALA, PIN - 695001

       2         THE SECRETARY,
                 CORPORATION OF KOCHI
                 ERNAKULAM, PIN - 682011

       3         THE REVENUE OFFICER,
                 CORPORATION OF KOCHI
                 ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   170

                                                    2025:KER:31602
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      171

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16068 OF 2024

PETITIONER/S:

                 USHA SURESH BABU,
                 AGED 68 YEARS
                 W/O.SURESH BABU,
                 MANDRAPARAMBIL, KOTTACANAL ROAD,
                 ERNAKULAM, PIN - 682018


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA
                 ABY GEORGE
                 SIMSAR UL HAQ K.Y
                 RAKESH LEO




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         SECRETARY,
                 LOCAL SELF-GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         KOCHI CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 CORPORATION OFFICE, ERNAKULAM, PIN - 682011

       4         THE SECRETARY,
                 KOCHI CORPORATION, CORPORATION OFFICE,
                 ERNAKULAM, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   172

                                                         2025:KER:31602


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      173

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16181 OF 2024

PETITIONER/S:

                 DAVIS JOHNY PALLISSERRY,
                 AGED 76 YEARS
                 S/O LATE JOHNY DAVIS,
                 42/609,10, GOLDEN DEW VILLAS,VENNALA,
                 HIGH SCHOOL ROAD, NEAR ST.MATHEWS CHURCH,
                 VENNALA ERNAKULAM, KERALA, PIN - 682028


                 BY ADV PRAVEEN K. JOY


RESPONDENT/S:

       1         STATE OF KERALA,
                 REP BY SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIVANANTHAPURAM, PIN - 695001

       2         ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT (I.A),
                 GOVERNMENT SECRETARIAT, ANNEX-I,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

       4         THE SECRETARY,
                 CORPORATION OF COCHIN, PARK AVENUE ROAD,
                 MARINE DRIVE, ERNAKULAM, PIN - 682011

       5         CORPORATION COUNCIL OF THE COCHIN CORPORATION,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   174

                                                           2025:KER:31602

                 REP BY ITS CHAIRMAN,
       6         THE REVENUE OFFICER,
                 CORPORATION OF COCHIN,PARK AVENUE ROAD,
                 MARINE DRIVE, ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      175

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16518 OF 2024

PETITIONER/S:

                 OBERON TRADING CORPORATION
                 HAVING ITS REGISTERED OFFICE AT 'THE ARCADE',
                 KARAMANA, THIRUVANANTHAPURAM ,PIN - 695002
                 REPRESENTED BY ITS MANAGING PARTNER- MR. M.M. SUFFAIR,


                 BY ADVS.
                 KURYAN THOMAS
                 M.GOPIKRISHNAN NAMBIAR
                 K.JOHN MATHAI
                 JOSON MANAVALAN
                 PAULOSE C. ABRAHAM
                 RAJA KANNAN
                 LIZ JOHNY




RESPONDENT/S:

       1         STATE OF KERALA
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVT. DEPARTMENT,
                 GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF COCHIN
                 ERNAKULAM, KOCHI, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       3         THE HEALTH INSPECTOR
                 CIRCLE 14, EDAPPALLY, COCHIN CORPORATION,
                 KOCHI, PIN - 682025


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   176

                                                    2025:KER:31602
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      177

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16534 OF 2024

PETITIONER/S:

                 M.S.MOHAMMED SHAFI,
                 AGED 49 YEARS
                 SON OF SHAMSUDHEEN,
                 MARRIAKAR VILLA GREEN GARDENS, KARSHAKA ROAD,
                 VADUTHALA, ERNAKULAM, PIN - 682023


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)
                 ARSHAD AMEEN N.M.



RESPONDENT/S:

       1         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

       2         STATE OF KERALA,
                 REPRESENTED BY ITS PRINCIPAL SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 THIRUVANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      178

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 16540 OF 2024

PETITIONER/S:
           MUHAMMED ABDUL LATHEEF,
           AGED 70 YEARS
           SON OF AHAMMED MAULAVI,
           PERMANENTLY RESIDING AT CHERUKARA VEEDU,
           ALAPPUZHA.P.O, KARUMADI DESOM,
           KARUMADI VILLAGE, AMBALAPPUZHA TALUK,
           ALAPPUZHA DISTRICT, PIN - 688001


                 BY ADVS.
                 N.S.MOHAMMED USMAN
                 A.S.BENOY
                 PRIYA DEVI.P
                 K.T.POULOSE (KORATTY)
                 ARSHAD AMEEN N.M.


RESPONDENT/S:

       1         CORPORATION OF KOCHI,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         STATE OF KERALA,
                 REPRESENTED BY ITS PRINCIPAL SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 THIRUVANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      179

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 18294 OF 2024

PETITIONER/S:

       1         VARGHESE MATHAI,
                 AGED 65 YEARS
                 KATTUMANAGATTU (H),
                 TEMPLE ROAD, KADAVANTARA,
                 KOCHI, PIN - 682020

       2         MARY MATHAI,
                 KATTUMANAGATTU (H), TEMPLE ROAD,
                 KADAVANTARA, KOCHI, PIN - 682020

       3         RIYA ANN VARGHESE,
                 KATTUMANAGATTU (H), TEMPLE ROAD,
                 KADAVANTARA, KOCHI, PIN - 682020


                 BY ADVS.
                 SANDRA SUSAN KURIAKOSE
                 K.G.SARATHKUMAR
                 A.C.KURIAKOSE




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 KOCHI MUNICIPAL CORPORATION, PIN - 682011

       2         SECRETARY CORPORATION OF KOCHI,
                 KOCHI MUNICIPAL CORPORATION,
                 KOCHI, PIN - 682011

       3         STATE OF KERALA,
                 REPRESENTED BY SECRETARY TO GOVERNMENT LSGD,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANATHAPURAM, PIN - 695001
 W.P.(C) No.16984/2020 & Conn. Cases   180

                                                         2025:KER:31602


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      181

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 19581 OF 2024

PETITIONER/S:

                 C. J. THOMAS,
                 AGED 85 YEARS
                 S/O. JOSEPH,
                 CHAMMANY HOUSE,
                 KALOOR P.O., KOCHI, PIN - 682017


                 BY ADVS.
                 P.SAREENA GEORGE
                 NAFEESA P.S.




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY, PARK AVENUE ROAD,
                 ERNAKULAM, PIN - 682011

       2         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION, PARK AVENUE ROAD,
                 ERNAKULAM, PIN - 682011


                 BY ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      182

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 21597 OF 2024

PETITIONER/S:

       1         P. USHAKARAN,
                 AGED 65 YEARS
                 S/O. K.P. PILLAI,
                 USHUS,
                 R.K. PILLAI ROAD, KARUVELIPADY,
                 COCHIN, PIN - 682005

       2         U. UMESH,
                 AGED 43 YEARS
                 S/O. P. USHAKARAN,
                 USHUS,
                 R.K. PILLAI ROAD, KARUVELIPADY,
                 COCHIN, PIN - 682005

       3         U. RAJESH,
                 AGED 40 YEARS
                 S/O. PUSHAKARAN,
                 USHUS,
                 R.K. PILLAI ROAD, KARUVELIPADY,
                 COCHIN, PIN - 682005

       4         P. UNNIKRISHNAN,
                 AGED 62 YEARS
                 S/O. K.P. PILLAI,
                 R.K. PILLAI ROAD, KARUVELIPADY,
                 COCHIN, PIN - 682005


                 BY ADVS.
                 RAHUL SASI
                 NEETHU PREM
                 P.ARDRA MENON
                 ANJANA V.
 W.P.(C) No.16984/2020 & Conn. Cases   183

                                                           2025:KER:31602
RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 GOVT. SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF KOCHI,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF THE COCHIN MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011

       3         SECRETARY,
                 CORPORATION OF KOCHI,
                 OFFICE OF COCHIN MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, KOCHI, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      184

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 22004 OF 2024

PETITIONER/S:

                 ANTONY JOHN,
                 AGED 68 YEARS
                 PORUTHOOKKARAN HOUSE,
                 PALLURUTHY VELI,
                 ERNAKULAM DISTRICT, PIN - 682006


                 BY ADV DEEPAK MOHAN


RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM DISTRICT, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE ROAD,
                 MARINE DRIVE,
                 ERNAKULAM DISTRICT, PIN - 682011


                 BY ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      185

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 22081 OF 2024

PETITIONER/S:

                 PATRIC JUDE,
                 AGED 50 YEARS
                 S/O. ANTONY,
                 KUDARAPILLY HOUSE, JANATHA ROAD,
                 P.O. VYTILA, POONITHURA VILLAGE,
                 COCHIN, PIN - 682019


                 BY ADV K.MOHAMMED FAISAL NAHA


RESPONDENT/S:

       1         COCHIN CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, COCHIN, PIN - 682036

       2         SECRETARY,
                 COCHIN CORPORATION, PARK AVENUE ROAD,
                 COCHIN, PIN - 682036


                 BY ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      186

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 23194 OF 2024

PETITIONER/S:

                 SIJU M.S.,
                 AGED 38 YEARS
                 S/O. LATE P.K. SURENDRAN,
                 MAMBRAYIL HOUSE, NAROTH ROAD,
                 THAMMANAM P.O., KOCHI,
                 ERNAKULAM DISTRICT, PIN - 682032


                 BY ADV K.S.AJAYAGHOSH


RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
                 LOCAL SELF GOVERNMENT, SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE, KOCHI, PIN - 682011

       3         SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE, KOCHI, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV D.G.VIPIN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      187

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 26864 OF 2024

PETITIONER/S:

                 RAM RATAN MAHESWARI KAKKANI,
                 AGED 71 YEARS
                 S/O. LATE CHANDANMAL,
                 FLAT NO.1, CHANDRA TOWER,
                 NEAR VYTILLA JUNCTION, COCHIN,
                 ERNAKULAM, PIN - 682019


                 BY ADVS.
                 SHASHANK DEVAN
                 K.M.ANEESH
                 ADARSH KUMAR




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS MUNICIPAL SECRETARY,
                 CORPORATION OFFICE, P.B. NO. 1016,
                 PARK AVNUE RD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

       2         THE MUNICIPAL SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, P.B. NO. 1016,
                 PARK AVENUE RD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

       3         MUNICIPAL COUNCIL,
                 REPRESENTED BY ITS CHAIRMAN,
                 KOCHI MUNICIPAL CORPORATION,
                 P.B. NO. 1016, HEAD POST OFFICE,
                 KOCHI, PIN - 682011

       4         STATE OF KERALA,
 W.P.(C) No.16984/2020 & Conn. Cases   188

                                                           2025:KER:31602
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 SECRETARIAT ANNEX, 4TH FLOOR, G.P.O.
                 THIRUVANANTHAPURAM,
                 THIRUVANANTHAPURAM, PIN - 695001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      189

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 29492 OF 2024

PETITIONER/S:
     1     DR. K. JAYASREE VADHYAR,
           AGED 76 YEARS
           YASORAM BUILDING, CONVENT ROAD,
           ERNAKULAM, KOCHI, PIN - 682035

       2         DR. SINDHU S. VADHYAR,
                 AGED 43 YEARS
                 DAUGHTER OF LATE A.R. SREEDHARA VADHYAR,
                 YASORAM BUILDING, CONVENT ROAD,
                 ERNAKULAM, KOCHI, PIN - 682035


                 BY ADVS.
                 B.ASHOK SHENOY
                 P.S.GIREESH
                 SALIH P.A.
                 THEJALAKSHMI R.S.
                 UMASANKER U.U.


RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI, PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI, PIN - 682011

                 BY ADV ARUN ANTONY, SC
        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      190

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 29893 OF 2024

PETITIONER/S:



       1         DR. K. JAYASREE VADHYAR,
                 AGED 76 YEARS
                 YASORAM BUILDING, CONVENT ROAD,
                 ERNAKULAM, KOCHI, PIN-682035

       2         MANJU S. VADHYAR,
                 AGED 45 YEARS
                 DAUGHTER OF LATE A.R. SREEDHARA VADHYAR,
                 YASORAM INDRADHANUS APARTMENTS,
                 T.D. ROAD, ERNAKULAM, KOCHI, PIN-682035

       3         DR. SINDHU S. VADHYAR,
                 AGED 43 YEARS
                 DAUGHTER OF LATE A.R. SREDHARA VADHAR,
                 YASORAM BUILDING, CONVENT ROAD,
                 ERNAKULAM, KOCHI, PIN-682035


                 BY ADV B.ASHOK SHENOY


RESPONDENT/S:



       1         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI, PIN- 682011
                 REPRESENTED BY ITS SECRETARY,

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI, PIN-682011
 W.P.(C) No.16984/2020 & Conn. Cases   191

                                                    2025:KER:31602

                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      192

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31377 OF 2024

PETITIONER/S:
           P.B. GOPALAKRISHNAN,
           AGED 70 YEARS
           S/O. M.C RAGHAVAN PILLAI,
           RESIDING AT PUKALAKKAT ETTUKETTU,
           MAHAKAVI, VAILOPALLI LANE,
           PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ANAND REMESH
                 ABHIJITH SREEKUMAR
                 ABHIRAM.S.
                 GAADHA SURESH

RESPONDENT/S:

       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 GOVERNMENT SECRETARIAT ,
                 TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY,
                 CORPORATION OFFICE, KOCHI, PIN - 682001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC
        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      193

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31615 OF 2024

PETITIONER/S:

                 RANCY FRANCIS,
                 AGED 56 YEARS
                 W/O T.V.FRANCIS,
                 THOTTUNGAL HOUSE,
                 NEAR PALLIKKAVU TEMPLE CHITTOOR ROAD,
                 VADUTHALA, PIN - 682023


                 BY ADVS.
                 K.MOHAMMED FAISAL NAHA
                 TINTU GEORGE


RESPONDENT/S:

       1         STATE OF KERALA,
                 LOCAL SELF GOVERNMENT DEPARTMENT,
                 GOVT. SECRETARIAT, THIRUVANATHAPURAM,
                 BY ITS SECRETARY, PIN - 695001

       2         COCHIN CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, COCHIN, PIN - 682036

       3         SECRETARY,
                 COCHIN CORPORATION, PARK AVENUE ROAD,
                 COCHIN, PIN - 682036


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      194

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31930 OF 2024

PETITIONER/S:

                 RAKHI G. MENON,
                 AGED 36 YEARS
                 D/O. P.B GOPALAKRISHNAN,
                 RESIDING AT PUKALAKKAT ETTUKETTU MAHAKAVI,
                 VAILOPALLI LANE, PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH




RESPONDENT/S:

       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 GOVERNMENT SECRETARIAT
                 TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY,
                 CORPORATION OFFICE, KOCHI, PIN - 682001


                 BY ADVS.
                 SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   195

                                                    2025:KER:31602
                 SRI.K.B.ARUNKUMAR, SC



        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      196

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31963 OF 2024

PETITIONER/S:
           P.S. USHA KUMARI,
           AGED 61 YEARS
           W/O. P.B GOPALAKRISHNAN,
           RESIDING AT PUKALAKKAT ETTUKETTU MAHAKAVI VAILOPALLI
           LANE, PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH

RESPONDENT/S:

       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY
                 GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY,
                 CORPORATION OFFICE, KOCHI, PIN - 682001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      197

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31967 OF 2024

PETITIONER/S:

                 P.B GOPALAKRISHNAN,
                 AGED 70 YEARS
                 S/O. M.C RAGHAVAN PILLAI RESIDING AT PUKALAKKAT
                 ETTUKETTU MAHAKAVI VAILOPALLI LANE,
                 PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH




RESPONDENT/S:



       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 GOVERNMENT SECRETARIAT
                 TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
                 KOCHI, PIN - 682001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV V.P.REJITHA (PUZHAKKALIDOM), SC
 W.P.(C) No.16984/2020 & Conn. Cases   198

                                                    2025:KER:31602

        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      199

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31969 OF 2024

PETITIONER/S:

                 P.B GOPALAKRISHNAN,
                 AGED 70 YEARS
                 S/O. M.C RAGHAVAN PILLAI,
                 RESIDING AT PUKALAKKAT ETTUKETTU,
                 MAHAKAVI VAILOPALLI LANE,
                 PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH




RESPONDENT/S:




       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 GOVERNMENT SECRETARIAT
                 TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
                 KOCHI, PIN - 682001
 W.P.(C) No.16984/2020 & Conn. Cases   200

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      201

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31972 OF 2024

PETITIONER/S:

                 P.B. GOPALAKRISHNAN,
                 AGED 70 YEARS
                 S/O. M.C RAGHAVAN PILLAI,
                 RESIDING AT PUKALAKKAT ETTUKETTU MAHAKAVI VAILOPALLI
                 LANE, PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH




RESPONDENT/S:

       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
                 KOCHI, PIN - 682001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV C.N.PRABHAKARAN, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      202

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 31991 OF 2024

PETITIONER/S:

                 P.B. GOPALAKRISHNAN,
                 AGED 70 YEARS
                 S/O. M.C RAGHAVAN PILLAI
                 RESIDING AT PUKALAKKAT ETTUKETTU MMAHAKAVI VAILOPALLI
                 LANE, PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH

RESPONDENT/S:

       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                 GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
                 KOCHI, PIN - 682001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      203

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 32006 OF 2024

PETITIONER/S:

                 P.S. USHA KUMARI,
                 AGED 61 YEARS
                 W/O. P.B GOPALAKRISHNAN,
                 RESIDING AT PUKALAKKAT ETTUKETTU,
                 MAHAKAVI VAILOPALLI LANE, PALARIVATTOM, PIN - 682025


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH


RESPONDENT/S:
     1     THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
           REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
           GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001

       2         THE KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
                 KOCHI, PIN - 682001


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      204

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 32279 OF 2024

PETITIONER/S:

                 KHADIJA BAI'S CHARITIES,
                 66/1038, ARANGATH ROAD, ERNAKULAM, KOCHI,
                 REPRESENTED BY THEIR MANAGING TRUSTEE,
                 H.E. MOHAMED BABU SAIT, AGED 73 YEARS,
                 SON OF LATE HAJI ESSA SAIT,
                 RESIDING AT 66/870, KRISHNASWAMY ROAD,
                 ERNAKULAM, KOCHI, PIN - 682018


                 BY ADVS.
                 B.ASHOK SHENOY
                 P.S.GIREESH
                 SALIH P.A.
                 THEJALAKSHMI R.S.
                 UMASANKER U.U.
                 ADITYA A. SHENOY

RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE, KOCHI,
                 REPRESENTED BY ITS SECRETARY, PIN - 682011

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI, PIN - 682011


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      205

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 33947 OF 2024

PETITIONER/S:

                 K. R. HARIHARAN,
                 AGED 68 YEARS
                 SIVAKRIPA, ILLOM LANE,
                 PALIYAM ROAD, ERNAKULAM, PIN - 682016


                 BY ADVS.
                 A.BALAGOPALAN
                 M.N.MANMADAN
                 M.S.IMTHIYAZ AHAMMED
                 A.RAJAGOPALAN
                 P.SEENA
                 PRABHU MURALI KRISHNAN



RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVT. DEPARTMENT,
                 GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF KOCHI MUNICIPAL CORPORATION,
                 PB NO-1016, COCHIN, ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      206

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 34675 OF 2024

PETITIONER/S:

                 P.K. SANTHAKUMARI,
                 AGED 74 YEARS
                 W/O. BALASUBRAMANIA KURUP
                 RESIDING AT PUKALAKKAT ETTUKETTU MAHAKAVI VAILOPALLI
                 LANE PALARIVATTOM, PIN - 682026


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH


RESPONDENT/S:
     1     THE DEPARTMENT OF LOCAL SELF GOVERNMENT
           REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY
           GOVERNMENT SECRETARIAT, TRIVANDRUM, PIN - 695001

       2         THE KOCHI CORPORATION,
                 REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
                 KOCHI, PIN - 682026


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV SOBHAN GEORGE , SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      207

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 35175 OF 2024

PETITIONER/S:

                 DISTRICT CONGRESS COMMITTEE,
                 K. KARUNAKARAN BUILDINGS HOSPITAL ROAD,
                 KOCHI PIN - 682011
                 REPRESENTED BY ITS PRESIDENT,
                 MOHAMMED SHIYAS,


                 BY ADVS.
                 LEEJOY MATHEW.V.
                 SABU S.KALLARAMOOLA
                 SINDHU MATHEW
                 SIMSAR UL HAQ K.Y




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY LOCAL SELF GOVERNMENT
                 DEPARTMENT, GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         SECRETARY,
                 LOCAL SELF-GOVERNMENT DEPARTMENT,
                 GOVERNMENT SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       3         KOCHI CORPORATION,
                 CORPORATION OFFICE, ERNAKULAM
                 REPRESENTED BY ITS SECRETARY, PIN - 682011

       4         THE SECRETARY,
                 KOCHI CORPORATION,
                 ERNAKULAM, PIN - 682011
 W.P.(C) No.16984/2020 & Conn. Cases   208

                                                         2025:KER:31602
                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
                 ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      209

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 35369 OF 2024

PETITIONER/S:

                 P.K. OMANA,
                 AGED 76 YEARS
                 RESIDING AT PUKALAKKAT ETTUKETTU MAHAKAVI VAILOPALLI
                 LANE, PALARIVATTOM, PIN - 682026


                 BY ADVS.
                 RENJITH B.MARAR
                 LAKSHMI.N.KAIMAL
                 P.RAJKUMAR
                 KESHAVRAJ NAIR
                 ARUN POOMULLI
                 ABHIJITH SREEKUMAR
                 ANAND REMESH
                 ABHIRAM.S.
                 GAADHA SURESH
                 T.K.BABU




RESPONDENT/S:

       1         THE DEPARTMENT OF LOCAL SELF GOVERNMENT,
                 REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY
                 GOVERNMENT SECRETARIAT
                 TRIVANDRUM, PIN - 695001

       2         THE KOCHI CORPORATION,
                 REPRESENTED BY THE SECRETARY, CORPORATION OFFICE,
                 KOCHI, PIN - 682026




                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   210

                                                    2025:KER:31602
                 ADV SOBHAN GEORGE, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      211

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 38015 OF 2024

PETITIONER/S:

                 V J KURIAN,
                 S/O JOSEPH VALLAMATTAM,
                 AGED 71 YEARS
                 RESIDING AT 'VALLAMATTAMS',
                 OLD RAILWAY STATION CROSS ROAD,
                 KOCHI, PIN - 682018


                 BY ADVS.
                 JAZIL DEV FERDINANTO
                 JOSE JACOB
                 SREELEKSHMI BEN
                 ANNE MARIA MATHEW




RESPONDENT/S:

                 KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY THE SECRETARY,
                 PB NO-1016, PARK AVENUE ROAD,
                 MARINE DRIVE, KOCHI, PIN - 682011


                 BY ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      212

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 40173 OF 2024

PETITIONER/S:

                 SMITHA SUKUMAR,
                 AGED 48 YEARS
                 W/O. BABU S. NAIR,
                 MADHU SREE, NICE GARDEN, P.J. ANTONY ROAD,
                 PACHALAM P.O., KOCHI, PIN - 682012


                 BY ADVS.
                 RINNY STEPHEN CHAMAPARAMPIL
                 ASHA ELIZABETH MATHEW
                 NEENA ELISABATH ANTONY




RESPONDENT/S:

       1         THE KOCHI MUNICIPAL CORPORATION,
                 REP BY ITS SECRETARY, PARK AVENUE ROAD,
                 MARINE DRIVE, KOCHI, PIN - 682011

       2         THE SECRETARY,
                 THE KOCHI MUNICIPAL CORPORATION, PARK AVENUE ROAD,
                 MARINE DRIVE, KOCHI, PIN - 682011

                 BY ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      213

                                                            2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 40595 OF 2024

PETITIONER/S:

                 P.G. CHILPRAKASH,
                 AGED 68 YEARS
                 S/O. P.K. GOPALAN VAIDHYAR,
                 CHILTON VILLA, METHAR NAGAR,
                 KALAMASSERY, ERNAKULAM, PIN - 683104


                 BY ADVS.
                 ARUN.B.VARGHESE
                 RAKHI RAJ




RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 REPRESENTED BY ITS SECRETARY,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 PARK AVENUE ROAD, MARINE DRIVE,
                 ERNAKULAM, PIN - 682011

                 BY ADV K.B.ARUNKUMAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      214

                                                             2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 41045 OF 2024

PETITIONER/S:

                 ASSIA BAI TRUST,
                 66/1038, ARANGATH ROAD,
                 ERNAKULAM, KOCHI,
                 REPRESENTED BY THEIR MANAGING TRUSTEE,
                 H.E. MOHAMMED BABU SAIT,
                 AGED 72 YEARS, SON OF LATE HAJI ESSA SAIT
                 RESIDING AT 66/870, KRISHNASWAMY ROAD,
                 ERNAKULAM, KOCHI-682035., PIN - 682018

                 BY ADVS.
                 B.ASHOK SHENOY
                 P.S.GIREESH
                 SALIH P.A.
                 ADITYA A. SHENOY
                 CHANDANA C.


RESPONDENT/S:

       1         KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI,PIN - 682011
                 REPRESENTED BY ITS SECRETARY,

       2         THE SECRETARY,
                 KOCHI MUNICIPAL CORPORATION,
                 CORPORATION OFFICE, PARK AVENUE,
                 KOCHI, PIN - 682011


                 BY ADV ARUN ANTONY, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases      215

                                                              2025:KER:31602

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

       THURSDAY, THE 10TH DAY OF APRIL 2025 / 20TH CHAITHRA, 1947

                                  WP(C) NO. 44635 OF 2024

PETITIONER/S:

                 JOSEPH VARGHESE,
                 AGED 69 YEARS
                 KOODARAPPILLY HOUSE,
                 VYTTILA S.O, VYTTILA,
                 ERNAKULAM, PIN - 682019


                 BY ADVS.
                 A.BALAGOPALAN
                 A.RAJAGOPALAN
                 M.N.MANMADAN
                 M.S.IMTHIYAZ AHAMMED
                 P.SEENA
                 PRABHU MURALI KRISHNAN
                 A.R. AMAL




RESPONDENT/S:

       1         STATE OF KERALA,
                 REPRESENTED BY THE SECRETARY,
                 DEPARTMENT OF LOCAL SELF GOVT. DEPARTMENT,
                 GOVT. SECRETARIAT,
                 THIRUVANANTHAPURAM, PIN - 695001

       2         CORPORATION OF COCHIN,
                 REPRESENTED BY ITS SECRETARY,
                 OFFICE OF KOCHI MUNICIPAL CORPORATION,
                 PB NO-1016, COCHIN, ERNAKULAM, PIN - 682011


                 BY SMT.DEEPA K.R., SPL. GOVT. PLEADER
 W.P.(C) No.16984/2020 & Conn. Cases   216

                                                    2025:KER:31602
                 ADV R.HARISHANKAR, SC


        THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.03.2025, ALONG WITH WP(C)NO.16984/2020 AND CONNECTED CASES, THE
COURT ON 10.04.2025 DELIVERED THE FOLLOWING:
 W.P.(C) No.16984/2020 & Conn. Cases             217

                                                                                       2025:KER:31602
                                                                                                   "C.R."

                                  BECHU KURIAN THOMAS, J.
         --------------------------------------------------------------------------------------------
             WP(C) Nos.16984/2020, 846/2022, 3094/2021, 3084/2021,
             3085/2021, 4069/2022, 3561/2021, 4365/2025, 4037/2021,
             5315/2022, 4459/2021, 5681/2025, 5974/2022, 5157/2021,
             4888/2021, 5573/2023, 5248/2021, 5873/2023, 5235/2021,
             5947/2023, 6075/2023, 5467/2021, 6608/2025, 7600/2022,
             6656/2021, 6356/2021, 6396/2021, 8000/2022, 7996/2022,
             6890/2021, 6837/2021, 6820/2021, 7035/2021, 7570/2021,
             8662/2023, 9041/2025, 8994/2023, 10169/2022, 9561/2025,
             9346/2021, 10558/2022, 10041/2023, 8809/2021, 10658/2023,
             10729/2023, 10873/2023, 9305/2021, 12386/2022, 11142/2023,
             11156/2023, 12743/2022, 11578/2023, 10026/2021, 11668/2023,
             12019/2023, 12553/2023, 12758/2023, 13002/2023, 13238/2023,
             10890/2021, 10981/2021, 10983/2021, 13956/2023, 14055/2023,
             14066/2023, 11286/2021, 13950/2025, 16171/2022, 16746/2022,
             12652/2021, 13370/2021, 13389/2021, 16709/2023, 17835/2023,
             18805/2023, 19172/2023, 19871/2023, 16361/2021, 21960/2023,
             18333/2021, 23488/2023, 23848/2023, 25023/2022, 25171/2022,
             20829/2021, 21137/2021, 27400/2022, 27253/2023, 27277/2023,
             27311/2023, 26288/2021, 31447/2022, 26724/2021, 27057/2021,
             31966/2022, 27864/2021, 27985/2021, 32783/2023, 29589/2021,
             29699/2021, 34214/2023, 35019/2023, 37646/2022, 39500/2022,
             8362/2024, 9242/2024, 41584/2022, 9713/2024, 40521/2023,
             40535/2023, 16068/2024, 16181/2024, 16518/2024, 16534/2024,
             16540/2024, 18294/2024, 19581/2024, 21597/2024, 22004/2024,
             22081/2024, 23194/2024, 26864/2024, 29492/2024, 29893/2024,
             31377/2024, 31615/2024, 31930/2024, 31963/2024, 31967/2024,
             31969/2024, 31972/2024, 31991/2024, 32006/2024, 32279/2024,
             33947/2024, 34675/2024, 35175/2024, 35369/2024, 38015/2024,
             40173/2024, 40595/2024, 41045/2024 & 44635/2024
       ------------------------------------------------------------------------------------------------
                              Dated this the 10th day of April, 2025

                                       COMMON JUDGMENT


Petitioners are all owners of buildings situated within the limits of Kochi Corporation. They have challenged the demand notices issued to them, demanding property tax in relation to the buildings owned by them for the W.P.(C) No.16984/2020 & Conn. Cases 218 2025:KER:31602 period from 2016-17 till the date of demand notice. Reliefs are also sought for a declaration that the provisions of the Kerala Municipality Act, 1994 (for short 'the Act') do not permit enhancement of property tax with retrospective effect.

Since the issues arising are similar, all these writ petitions are disposed of by this common judgment. W.P.(C) No.13370/2021 is treated as the leading case and the facts and exhibits wherever referred to, are stated from the said writ petition.

2. Petitioner is the owner of a room in a commercial building in Ernakulam. The property tax due for the building has already been paid till the first half of the year 2020-21. In the year 2009, provision for property tax in the Act was amended. Though rules were framed in 2011, the Municipal Council failed to fix the minimum and maximum limits of rates of the basic property tax. However, by Ext.P4, served on 24-06-2021, property tax computed as per the new rates were demanded for the period from 01-04-2016 till 31-03-2021. Petitioner has pleaded that the levy of property tax has been carried out without complying with the provisions of the Act or the Rules and further that the required deductions have not been granted while calculating the tax. Petitioner asserted that the fixation of property tax was irrational and arbitrary and hence sought to quash the demand notice issued to it and also sought for a direction to reassess the property tax after complying with the Rules.

3. Counter affidavits have been filed by the first respondent dated W.P.(C) No.16984/2020 & Conn. Cases 219 2025:KER:31602 13.06.2024 and 28.01.2025. According to the first respondent, pursuant to section 233 of the Kerala Municipality Act, 1994 (for short 'the Act'), the Kerala Municipality (Property Tax, Service Cess and Surcharge) Rules, 2011 (hereinafter referred to as 'the Rules') came into force on 14.01.2011, and the minimum and maximum limits of rates of basic property tax were also notified by an Order of the same date. It is pleaded that the Council had, by a resolution dated 01.08.2011 bearing No. 63/2011 fixed the rates of basic property tax for buildings situated within the limits of Kochi Corporation.

Thereafter, the Council had, by Resolution No.12 dated 16.11.2011, produced as Ext.R1(c), proposed to divide 74 divisions of the Corporation into prime, secondary and tertiary zones for the purpose of fixation of the annual property tax and invited objections from the public as per Ext.R1(d) publication in the newspaper. According to the respondents, the requirements of rule 4(1), (2) and rule 7 were thus complied with.

4. Respondents further pleaded that the Municipal Council had by Ext.R1(y) resolution dated 12.04.2012 bearing No.115, decided to implement the revised rates of basic property tax as per the Rules with effect from 01.04.2013 and the notification to that effect was published as per Ext.R1(e).

In the meantime, the Government had brought out certain amendments on 15.03.2013 to the Rules and the same was also decided to be implemented as per resolution dated 14.06.2013. Thereafter, Ext.R1(p) public notice in Form-1 dated 17.12.2013 was published in the Mathrubhumi daily on W.P.(C) No.16984/2020 & Conn. Cases 220 2025:KER:31602 24.12.2013, and the owners of buildings were called upon to submit returns in Form-2 within 30 days. According to the respondents, consequent to the aforesaid publication, the property tax of the buildings were assessed as per the details noted in the property tax assessment register.

5. In the additional affidavit filed by the first respondent, it is stated that, in respect of those who filed returns in Form 2, intimation of property tax assessment was given in Form 5, while in respect of those who had not filed their returns in Form 2, intimation is being given in Form 7. In I.A. No.1 of 2025, the first respondent has produced the newspaper publications dated 08.09.2013 in Mathrubhumi and New Indian Express, apart from the intimations issued to two persons under Form 7 and Form 5. In yet another affidavit, Ext.R1(y) has also been produced.

6. In the counter affidavit filed by the State, it is pleaded that, pursuant to the Government fixing the minimum and maximum limits of rates of basic property tax applicable to one square metre of plinth area, the Municipality took steps for collection of property tax as per the procedure prescribed under the Rules. Subsequently, by a Government Order, the implementation of the revised tax was made with effect from 01.04.2013.

However, since the procedure in various Municipalities and Corporations was not completed and demands were not made immediately thereafter, the Government had, in public interest, permitted the Local Self Government Institutions to levy the revised property tax with effect from 01.04.2016 as per W.P.(C) No.16984/2020 & Conn. Cases 221 2025:KER:31602 G.O.(Rt) No.540/2019/LSGD dated 06.03.2019.

7. It is pleaded that the said Government Order has been issued to streamline the property tax collection and also that there is no retrospective fixation or retrospective revision of tax. According to the Government, property tax was revised already, with effect from 01.04.2013 itself, and later, since the procedural formalities were not completed, the demand alone was made belatedly by some of the Municipalities. Referring to section 282 of the Act, it was pointed out that, the notice can be issued within four years from the date on which such person should have been assessed and in the absence of challenge against the notifications or the amendments, petitioners have to pursue their statutory remedies.

8. The learned counsel for the petitioners submitted that while fixing the property tax by the respondent Corporation, there had been violation of mandatory requirements and also that the demand notices are all barred by limitation. It was further argued that the notification as per section 233(5) of the Act has not been issued and that could only have been issued after the rates of basic property tax was fixed. According to the learned counsel, in the absence of compliance with every step in the imposition of tax, the levy becomes illegal as held in the decisions in Municipal Council, Khurai and Another v. Kamal Kumar and Another [AIR 1965 SC 1321], Mathuram Agrawal v. State of Madhya Pradesh [AIR 2000 SC 109] and Subaidabi K.M v. State of Kerala [2024 (2) KLT 450] W.P.(C) No.16984/2020 & Conn. Cases 222 2025:KER:31602

9. The learned counsel also submitted that the intimation required under rule 12(1) and 12(6) of the Rules has not been complied with, apart from there being a total absence of an assessment order. In the alternative, it was contended that if the assessment order is not issued, the bare minimum requirement was the intimation under rule 12(1) and 12(6) of the Rules and in the absence of such an intimation, the consequent demand notices are all bad in law. The learned counsel further submitted that the appeals can be filed against the assessments and in the absence of any such order served on the owners, the levy itself is illegal. It was also argued that the inspection contemplated under rule 12(4) and 12(6) of the Rules is mandatory and there is nothing to indicate that any site inspection being carried and hence, the basis of the levy is faulty. The learned counsel also argued that section 539 of the Act prescribes a period of limitation and as assessments have to be for each half year, the period of three years starts from the day after the half year ends and therefore recovery can only be for the tax due for a period of three years till the date of demand notice.

10. I have heard Sri. Mayankutty Mather, learned Senior Counsel, Sri. Sudeesh Kumar, Sri. Tony Kannanthanam, Sri. Vishnu and Sri. Aravind apart from various other learned counsel on behalf of the petitioners. I also heard Sri. Harishankar and Sri. Janardhana Shenoy, the learned Standing Counsel on behalf of the respondent Corporation and Smt. Deepa K.R., the learned Special Government pleader.

W.P.(C) No.16984/2020 & Conn. Cases 223

2025:KER:31602

11. On a consideration of the rival contentions, the following issues arise for consideration:-

(i). What is the mode of assessment contemplated under section 233 of the Act as well as the Rules thereon?
(ii). Whether a notification as contemplated under section 233(5) of the Act has been issued?
(iii). What are the requirements under the Act and the Rules that have been complied with and not complied with by Kochi Corporation?
(iv).Whether the non-compliances with the requirements would affect the levy and the consequential demand?
(v) Whether the power under section 282 of the Act can be exercised to levy property tax from 2016-17 onwards?
(vi) Whether the demand notices issued in the instant cases are barred by limitation?

12. Before dealing with the aforesaid issues, it is necessary to refer to the interpretation to be adopted while considering a taxing provision. The principles for interpreting a taxing statute has been laid down in various decisions, including Commissioner of Sales Tax , U.P v. Modi Sugar Mills Ltd. [AIR 1961 SC 1047]. In a recent decision in Chief Commissioner of Central Goods and Service Tax and Others v. Safari Retreats Private Limited and Others [2024 SCC Online SC 2691], the Supreme Court had reiterated those principles, which are extracted below:

"RULES REGARDING THE INTERPRETATION OF TAXING STATUTES
25. The principles governing the interpretation of the taxation statutes can be summarised as follows:
a. A taxing statute must be read as it is with no additions and no subtractions on the grounds of legislative intendment or otherwise; b. If the language of a taxing provision is plain, the consequence of W.P.(C) No.16984/2020 & Conn. Cases 224 2025:KER:31602 giving effect to it may lead to some absurd result is not a factor to be considered when interpreting the provisions. It is for the legislature to step in and remove the absurdity;
c. While dealing with a taxing provision, the principle of strict interpretation should be applied; d. If two interpretations of a statutory provision are possible, the Court ordinarily would interpret the provision in favour of a taxpayer and against the revenue;
e. In interpreting a taxing statute, equitable considerations are entirely out of place;
f. A taxing provision cannot be interpreted on any presumption or assumption;
g. A taxing statute has to be interpreted in the light of what is clearly expressed. The Court cannot imply anything which is not expressed. Moreover, the Court cannot import provisions in the statute to supply any deficiency;
h. There is nothing unjust in the taxpayer escaping if the letter of the law fails to catch him on account of the legislature's failure to express itself clearly;
i. If literal interpretation is manifestly unjust, which produces a result not intended by the legislature, only in such a case can the Court modify the language;
j. Equity and taxation are strangers. But if construction results in equity rather than injustice, such construction should be preferred; k. It is not a function of the Court in the fiscal arena to compel the Parliament to go further and do more; l. When a word used in a taxing statute is to be construed and has not been specifically defined, it should not be interpreted in accordance with its definition in another statute that does not deal with a cognate subject. It should be understood in its commercial sense. Unless defined in the statute itself, the words and expressions in a taxing statute have to be construed in the sense in which the persons dealing with them understand, that is, as per the trade understanding, commercial and technical practice and usage."

13. With the above principles in mind, the issues mentioned earlier are considered as below:-

Issue No.(i). What is the mode of assessment contemplated under section 233 of the Act as well as the Rules thereon?

14. Part IXA of the Constitution of India deals with Municipalities.

Article 243X confers power upon the State Legislature to authorise a W.P.(C) No.16984/2020 & Conn. Cases 225 2025:KER:31602 Municipality to levy and collect appropriate taxes, duties, tolls and fees in accordance with such procedure as may be specified by law. In accordance with the aforesaid power, the State has enacted section 233 of the Act, enabling every Council of a Municipality to levy property tax on every building situated within its area and not exempted under the Act. Till 2009, property tax was levied on the basis of the annual value of a building, calculated on the basis of the annual rent that can be received for the property. However by Act 30 of 2009, the provision was substituted providing for levy of property tax on the basis of plinth area of the building.

15. Section 233(2)(a) of the Act, as was enacted in 2009, contemplated the Government to fix, by notification, the minimum and maximum limits of rates of basic property tax that can be made applicable to one square metre of plinth area of the different categories of buildings and the date from which it shall come into force. Seven categories have been specified in the provision, of which the seventh is a general category and section 233(2)(b) enables the Government to fix sub categories of the above referred seven categories of buildings.

16. After the Government prescribes the minimum and maximum limits of rate of basic property tax, as mentioned in the preceding paragraph, sub-section (3) of section 233 of the Act empowers the Council of the respective Municipality to fix the rates of basic property tax, subject to limits fixed by State Government, as applicable to each category of building, within W.P.(C) No.16984/2020 & Conn. Cases 226 2025:KER:31602 its area and such rates shall be the same for all buildings of the same category or its sub category. Sub-section (5) of section 233 of the Act stipulates that the Government must by notification, fix the date from which the basic property tax fixed by the Council shall come into force. After the basic property tax is fixed, various other steps are also required to be carried out to arrive at the annual property tax of a building.

17. At this juncture, it is appropriate to note the submission of the learned Standing Counsel for the Kochi Corporation that out of more than two lakh fifty thousand buildings in Kochi Corporation, only around two hundred persons have questioned the assessment. True that the challenges are raised by only a minuscule fraction of owners which can indicate that the assessment was done to the satisfaction of the overwhelming majority.

However, since challenge has been raised, this Court has to consider the same on its merits.

18. Be that as it may, for easier comprehension, the different stages and steps in fixing the annual property tax of a building in a Municipality are narrated below:

Stage 1. Fixing the basic property tax.
1. Government to fix the minimum and maximum limits of rates of basic property tax for one square metre of plinth area for the different categories of buildings and notify the date that it shall come into force. [See Sec.233(2)]
2. Municipality to inform the public through publication in the W.P.(C) No.16984/2020 & Conn. Cases 227 2025:KER:31602 notice board and in a newspaper about the Council's intention to fix the basic property tax and invite objections. [See section 233(3) & Rule 4(2)].
3. Fix the rates of basic property tax for each category or sub-

category of buildings by a resolution of the Municipal Council. [See Section 233(3) & Rule 4(1)]

4. The final rates of basic property tax fixed by the Council, including the date of commencement and period of operation shall be published on the noticeboard of the office of Municipality and in two newspapers. [See Sec.233(3) and Rule 4(4)]

5. Government to notify the date on which rates of the basic property tax fixed by the Council shall come into force. [See Section 233(5)].

6. Classify the Municipality into prime zones, secondary zones and tertiary zones and publish a notice inviting objections to such classification. [See Rule 7(1)].

7. Finalise the zones after examining the objections and publish them on the notice board of the Municipality. [See Rule 7(3)]

8. Classify the roads and pathways within the Municipality as roads having a width of 5 m and more/less than 5 m, apart from pathways with a width of 1.5 m or less. [See Rule 8].

9. Assess the basic property tax of a building by multiplying the basic rate of property tax with the plinth area of the building. [See Rule 5(2) and Sec.233(6)].

Stage 2. Assessment of Annual Property Tax.

1. A public notice in Form 1 shall be published in the notice board of the Municipality, containing the details helpful to the owners to assess the tax by themselves and a summary of the said W.P.(C) No.16984/2020 & Conn. Cases 228 2025:KER:31602 notice shall be published in two newspapers, requesting the owners of the buildings to submit a tax return. [See Sec.233(10) and Rule 10].

2. The return shall be filed in Form 2, and a model of the form shall be published on the Municipality's noticeboard. [See Sec.233(11) and Rule 11].

3. The Secretary or authorised Officer shall conduct an inquiry/site inspection and assess the property tax by recording the details of the building in the property tax assessment register. [See Sec.233(13) and Rule 12].

4. After the particulars of assessment are recorded in the property tax assessment register, a demand notice shall be issued to each owner of the building along with an intimation to the owner [See Sec.233(13) and Rule 14].

5. While assessing the property tax, deductions/additions to the basic property tax shall be carried out on the basis of the Schedules under Rule 6. [See Sec.233(7) & Rule 9].

19. It is relevant to mention that there are no deductions or additions provided for buildings in the prime zone, while a deduction of 10% and 20% are provided for buildings in the secondary and tertiary zones respectively. Buildings on the sides of roads having a width of less than 1½ m are to be given 10% deduction and those with no public way facility with a 20% deduction. Buildings with low type roofs like those constructed with tiles, sheets, palm leaf or grass have to be given 10% deduction, while those with concrete roofs will have no deductions. Buildings between 10 and 25 years of W.P.(C) No.16984/2020 & Conn. Cases 229 2025:KER:31602 age ought to be given a deduction of 10% while those between 25 and 50 years are entitled to a deduction of 20% and buildings of 50 years and more with a deduction of 50%. Notwithstanding the above entitlement for deductions, the total of deductions shall not exceed 75% of the basic property tax. The above mode provided in the Schedules to rule 6 is to be adopted while fixing the annual property tax of a building in the Municipality.

Issue No.(ii). Whether a notification as contemplated under section 233(5) of the Act has been issued?

20. Section 233(5) of the Act stipulates that the rates of basic property tax fixed by the Council for the first time under sub-section (3) shall come into force on such date the Government notifies. Ext.R1(a) is the notification dated 14.01.2011, issued by the Government under sections 233(2) and 233(5) of the Act. Concededly, a separate notification has not been issued under section 233(5) of the Act, but what is issued is a composite notification under the two provisions. The date of commencement of the minimum and maximum limits of property tax fixed by the Government and the basic property tax fixed by the Council are both the same, as mentioned in Ext.R1(a).

21. The contention of the petitioners, that when viewed in the light of sections 57 and 64 of the Act, a separate notification is essential as it acts as a check on the rates fixed by the Municipality, though impressive at first blush, on a deeper analysis, is found to be not legally tenable. The words W.P.(C) No.16984/2020 & Conn. Cases 230 2025:KER:31602 "rates of basic property tax fixed by the Council for the first time" need not necessarily be interpreted as requiring the notification to be issued only subsequent to the Council fixing the rate of basic property tax. The Government is given the prerogative to fix the date, from which the rate fixed by the Council shall come into force. The notification can be issued either prior to the date the Council fixes the rate of basic property tax or thereafter.

Merely because one of the requisites for levy of tax is an action in future, the notification making the rates applicable from a date prior to such action cannot be held to be legally flawed, especially considering the manner in which the provision is couched.

22. Validating an action to be carried out in future is not impermissible in taxing statutes. The provision cannot be interpreted to denote that the notification should be issued only after the Council fixes the basic property tax. Such a restricted interpretation is uncalled for in the circumstances of the statutory provision and the nature of language used.

There is no express stipulation as well, that the notification under section 233(5) of the Act must be subsequent to the Council fixing the basic property tax.

23. The contention of the petitioners based on sections 57 and 64 of the Act is not tenable as those powers can be exercised by the Government at any time, even after the rates are fixed by the Council. There is also no impairment of any right of any of the owners merely because the Government W.P.(C) No.16984/2020 & Conn. Cases 231 2025:KER:31602 decided to notify the rates as coming into force on a prior date, even before it was fixed.

24. Further, on a reading of the notification, it is evident that the intention was clearly to have the date of commencement of the minimum and maximum limits of basic property tax fixed by the Government and the basic property tax fixed by the Council to coincide. Though the language employed in the notification is not perfect, as the intention of the Government was evidently to have those two dates coincide with each other, the composite notification issued under section 233(2) and section 233(5) of the Act cannot be found fault with.

25. Apart from the above, none of the writ petitioners had challenged the notification dated 14.01.2011. Further, no specific pleading has also been raised, questioning the composite notice. In the absence of any specific challenge as well, against the notification, the contentions in that regard are rejected.

Issue No.(iii). What are the requirements under the Act and the Rules that have been complied with and not complied with by Kochi Corporation?

26. Ext. R1(c) is the decision of the Kochi Corporation Council to fix the basic property tax and the decision to divide the Corporation area into different zones as required under rule 4(2) and rule 7 of the Rules, while Ext.R1(d) is a paper publication dated 19.11.2011 classifying the zones and inviting objections. Ext.R1(y) is the decision of the Council dated 12.04.2012 W.P.(C) No.16984/2020 & Conn. Cases 232 2025:KER:31602 fixing the basic property tax and Ext.R1(s) and Ext.R1(t) are the two paper publications dated 08.09.2013, as required under rule 4(4) of the Rules.

Further, Ext.R1(p) is the paper publication dated 24.12.2013 in the Mathrubhumi daily newspaper requesting the owners of buildings to submit returns, thus satisfying the requirement of rule 10 of the Rules, but only in one newspaper. Ext.R1(u) and Ext.R1(v) are the Form 7 intimations and Ext.R1(w) and Ext.R1(x) are Form 5 intimations issued to the building owners. Thus Kochi Corporation has complied with the requirements of rules 4, 7, and even the intimations required under rule 12 of the Rules. As far as rule 10 is concerned, there is only one newspaper publication produced.

27. Apart from there being no publication of the summary of Form 1 in two newspapers, there is neither any pleading nor any material to show that an inspection was carried out by the respondent Corporation. Hence, it has to be presumed that inspection of buildings had not taken place.

Issue No.(iv) Whether the non-compliances with the requirements would affect the levy and the consequential demand?

28. Rule 10 of the Rules require the public notice in Form-1 to be published and a summary of the public notice to be published in two newspapers having circulation in the Corporation. However, the respondent Corporation has been able to produce the notice published only in one newspaper. Ext.R1(p) is the public notice dated 17.12.2013, published in the Mathrubhumi daily on 24.12.2013. It is in fact the entire Form-1 notice itself W.P.(C) No.16984/2020 & Conn. Cases 233 2025:KER:31602 and not just the summary that was published. Considering that 12 years have elapsed since the publication, and no specific challenge against absence of a second newspaper publication has been raised in any of the writ petitions, it has to be presumed that publication of Form-1 in the noticeboard and in the newspapers have been substantially complied with by the respondent Corporation by publishing the entire Form-1 in one newspaper.

29. Further, as per rule 12(4) and rule 12(6) of the Rules, irrespective of whether a return is filed by the owner or not, the authorised officer has to collect particulars of the buildings by a site inspection and on that basis, make the property tax assessment, after recording the particulars in the property tax assessment register. It needs no detailed discussion that the purpose of a site inspection is to collect details regarding the building. During the course of arguments, some of the property tax assessment registers were brought by the Corporation for perusal of the Court. It was noticed that the relevant details of the buildings have been recorded in those registers. Learned Standing Counsel for the Corporation submitted that the particulars of buildings were collected by the Officer from the materials already available on record in the form of building permits, completion plans and occupancy certificates. Apart from the above, the particulars were even available from the register under the prior property tax regime.

30. The questions that arise in this context is whether the failure to publish the summary of public notice in two newspapers stipulated in rule 10 W.P.(C) No.16984/2020 & Conn. Cases 234 2025:KER:31602 of the Rules and to conduct inspection as stipulated in rules 12(4) and 12(6) of the Rules will vitiate the very levy of property tax assessment in its entirety.

In the decision in Municipal Council Khurai and Another v. Kamal Kumar and Another (AIR 1965 SC 1321), it has been held that "Under Art.265 of the Constitution no tax shall be levied or collected except by authority of law.

This clearly implies that the procedure for imposing with the liability to pay a tax has to be strictly complied with. Where it is not so complied with, the liability to pay the tax cannot be said to be according to law."

31. In Raza Buland Sugar Co. Ltd., Rampur v. Municipal Board, Rampur [AIR 1965 SC 895], the Constitution Bench of the Supreme Court considered the question whether the resolution of the proposal to tax which was required to be published in a newspaper in Hindi was complied with by publishing it in a newspaper in Urdu. It was held that the provision for publication was mandatory but publication in Urdu was in substantial compliance of the requirement.

32. Similarly in the decision in Rai Vimal Krishna and Others v. State of Bihar and Others [(2003) 6 SCC 401], the Supreme Court while dealing with issues that arose in relation to property tax levy under the Patna Municipal Corporations Act, 1951, held that though the statute specifies notice to be given by beat of drums and display of placards, publication in the newspapers amounts to sufficient notice to all.

33. In this context, it is appropriate to refer to the decision in Sonik W.P.(C) No.16984/2020 & Conn. Cases 235 2025:KER:31602 Industries, Rajkot v. Municipal Corporation of the City of Rajkot [AIR 1986 SC 1518] also. In the said decision, section 77 of the Bombay Municipal Boroughs Act, 1925, which provided that a notice informing the consent of the States to the Rules along with a copy of the Rules was required to be published in the newspaper. However, what was published in the newspaper was only the consent without the Rules. The principle of substantial compliance was adopted in the said case to hold that there was valid publication.

34. Explaining the concept of substantial compliance, it was observed in Commissioner of Central Excise, New Delhi v. Hari Chand Shri Gopal and Others [(2011) 1 SCC 236], that:

"32. The doctrine of substantial compliance is a judicial invention, equitable in nature, designed to avoid hardship in cases where a party does all that can reasonably expected of it, but failed or faulted in some minor or inconsequent aspects which cannot be described as the "essence" or the "substance" of the requirements. Like the concept of "reasonableness", the acceptance or otherwise of a plea of "substantial compliance" depends upon the facts and circumstances of each case and the purpose and object to be achieved and the context of the prerequisites which are essential to achieve the object and purpose of the rule or the regulation. Such a defence cannot be pleaded if a clear statutory prerequisite which effectuates the object and the purpose of the statute has not been met. Certainly, it means that the Court should determine whether the statute has been followed sufficiently so as to carry out the intent for which the statute was enacted and not a mirror image type of strict compliance. Substantial compliance means "actual compliance in respect to the substance essential to every reasonable objective of the statute" and the court should determine whether the statute has been W.P.(C) No.16984/2020 & Conn. Cases 236 2025:KER:31602 followed sufficiently so as to carry out the intent of the statute and accomplish the reasonable objectives for which it was passed.
33. Fiscal statute generally seeks to preserve the need to comply strictly with regulatory requirements that are important, especially when a party seeks the benefits of an exemption clause that are important. Substantial compliance of an enactment is insisted, where mandatory and directory requirements are lumped together, for in such a case, if mandatory requirements are complied with, it will be proper to say that the enactment has been substantially complied with notwithstanding the non - compliance of directory requirements. In cases where substantial compliance has been found, there has been actual compliance with the statute, albeit procedurally faulty. The doctrine of substantial compliance seeks to preserve the need to comply strictly with the conditions or requirements that are important to invoke a tax or duty exemption and to forgive non - compliance for either unimportant and tangential requirements or requirements that are so confusingly or incorrectly written that an earnest effort at compliance should be accepted.
34. The test for determining the applicability of the substantial compliance doctrine has been the subject of a myriad of cases and quite often, the critical question to be examined is whether the requirements relate to the "substance" or "essence" of the statute, if so, strict adherence to those requirements is a precondition to give effect to that doctrine. On the other hand, if the requirements are procedural or directory in that they are not of the "essence" of the thing to be done but are given with a view to the orderly conduct of business, they may be fulfilled by substantial, if not strict compliance. In other words, a mere attempted compliance may not be sufficient, but actual compliance of those factors which are considered as essential".

35. The above decisions indicate that substantial compliance of the procedure would be sufficient in certain circumstances to make the levy valid.

Though there can be no quarrel with the proposition that procedure for W.P.(C) No.16984/2020 & Conn. Cases 237 2025:KER:31602 imposing tax has to be strictly complied with, there can be instances of procedure whose strict compliance need not be insisted. Thus, it needs to be considered whether the public notice under rule 10 and the inspection contemplated under rules 12(4) and 12(6) of the Rules are substantially complied with.

36. The publication required under section 233(10) of the Act read with rule 10 is the public notice in Form-1 to be published by the Corporation.

Rule 10(2) stipulates only the summary of the public notice to be published in two newspapers. Instead of just the summary, the entire notice in Form-1 having been published in the newspaper, it has to be held that the said publication satisfies the requirement under rule 10(1) of the Rules read with section 233(10) of the Act. Publication of the entire notice in the newspaper in the circumstances has to be treated as sufficient compliance with the requirement of public notice in the noticeboard of the Corporation. The publication of the entire Form-1 in the newspaper can certainly target a wider community.

37. Apart from the above, collection of particulars of buildings and entering them in the property tax assessment register is an essential requirement in levying the property tax on a building. Section 233(13) of the Act does not speak about a site inspection. It refers only to an inquiry in contradistinction to an inspection. Of course, inquiry can also take in a site inspection. Further, the inspection in rules 12(4) and 12(6) of the Rules only W.P.(C) No.16984/2020 & Conn. Cases 238 2025:KER:31602 speaks about a site inspection and not inspection of the building. Thus the Rules do not contemplate the building to be inspected. If the building is to be inspected, questions relating to right to privacy, prior notice to the owner, presence of the owner in the building can all arise. Moreover, if an owner refuses to permit the authorised officer to inspect the building, the situation can even go out of control. The Act and the Rules are also silent as to the procedure and mode to be adopted, for inspection of the site. At the same time, details about the building and the site may already be available with the Municipality. An inquiry with the records of the Municipality may reveal those particulars. The return, if any, submitted by the owner, can also be compared with the details available with the Municipality during the inquiry. In the above perspective, it has to be held that, while an inquiry regarding the building and collection of particulars of the building is a mandatory requirement, a site inspection, however desirable it be, cannot be regarded as a mandatory procedure for levying property tax. Thus, as long as an inquiry to collect the particulars of the building has been carried out and the details have been entered in the property tax assessment register, absence of a site inspection cannot vitiate the assessment or levy or demand. The inquiry and consequent entry of details of the building in the property tax assessment register will be in substantial compliance with the requirement under section 233(13) of the Act and rule 12 of the Rules. In this context, it needs to be mentioned that out of more than two hundred and sixty thousand buildings within the limits of W.P.(C) No.16984/2020 & Conn. Cases 239 2025:KER:31602 Kochi Corporation, only 142 owners alone have challenged the levy. The minuscule fraction of owners who alone have questioned the levy indicates that the assessment was done to the satisfaction of the overwhelming majority.

38. It is also relevant to mention that under the Act and the Rules, an assessment order is not required to be issued as in other taxing statutes.

Section 233(13) of the Act stipulates that the Secretary shall assess the annual property tax and levy it by issuing a demand notice. The assessment is carried out by entering the details of assessment in the property tax assessment register. Though none of the petitioners have questioned the vires of the statutory provision or the Rules thereon, it needs to be mentioned that the rationale behind the absence of the requirement of an assessment order is because, once the basic property tax is fixed and other details are also available, what remains is only a calculation by multiplying the plinth area with the basic property tax rate coupled with the additions or deductions, as the case may be. A reasoned order of assessment has no significance or purpose in the context of the levy. Further, the right to appeal commences from the receipt of the demand notice, though the assessment will be under challenge in appeal. The form prescribed for the demand notice provides all details regarding the quantum levied.

39. A person aggrieved by the details entered in the assessment register will also be at liberty to disprove those particulars at the time of W.P.(C) No.16984/2020 & Conn. Cases 240 2025:KER:31602 appeal before the Standing Committee for Finance. The peculiar feature of the appellate remedy is evident from rule 16 of the Rules. The appellate body, has the power under rule 16(4) of the Rules to review the assessment of property tax, reassess the tax and can even suo motu or on a complaint, verify whether the assessment has been carried out contrary to the criteria. If it is satisfied, the appellate body can review the assessment after notice to the owner and reassess the tax according to the criteria.

40. Yet another contention raised on behalf of the petitioners is the absence of an intimation as required under rules 12(1) and 12(6) of the Rules. The Corporation in its counter affidavit has pleaded that Form 5 and Form 7 intimations are being sent to the respective owners. Four of the intimations sent to some of the petitioners have also been produced. Hence the contentions taken on a general basis that intimations have not been sent to individual owners cannot be considered in these writ petitions. Those issues should have been taken up in an appeal as it falls within the realm of factual dispute.

41. Notwithstanding the above, it needs to be considered as to whether the intimation itself is a mandatory procedure. The scheme of the statute does not provide for an assessment order to be issued. The Act and the Rules only provide for the assessment to be entered in the property tax assessment register. Section 233(13) of the Act stipulates that the Secretary shall assess the annual property tax of the building and levy property tax by W.P.(C) No.16984/2020 & Conn. Cases 241 2025:KER:31602 issuing demand notice applicable for five years to the owner of the building.

However, rule 12(1) of the Rules refers to information of the assessment of property tax to be intimated to the owner of the building in Form-5. Similar intimation in Form-7 is also provided under rule 12(6) of the Rules. Though the words used in both the above provisions are 'shall', it is seen from Form-5 that the intimation is to be sent along with the demand notice. The details required to be included in Form-5 and Form-7 are not of much significance, except for intimating the assessment of the building and quantum of tax assessed. Both the aforesaid factors are part of the demand notice, that too, with more details. While a demand notice gives a cause of action for an appeal, intimations under rule 12(1) or 12(6) of the Rules do not result in any consequence of any nature whatsoever.

42. In this context, it needs to be mentioned that normally, the use of the word 'shall' raises a presumption that the particular provision is mandatory as held in State of U.P. v. Manbodhan Lal Srivastava (AIR 1957 SC 912).

Nevertheless, the said presumption is not conclusive as the term 'shall' need always be reflective of the mandatory nature of the provision. While determining the question whether a provision is mandatory or directory, the language alone is not always decisive and regard ought to be given to the context, the subject matter and the object of the provision. The observations of the Supreme Court in Kailash v. Nanhku and Others (2005) 4 SCC 480), and Amardeep Singh v. Harveen Kaur (2017) 8 SCC 746 are relevant.

W.P.(C) No.16984/2020 & Conn. Cases 242

2025:KER:31602 Further, in the decision in Sharif-ud-Din v. Abdul Gani Lone (1980) 1 SCC 403 , it was observed as follows:

"The fact that the statute uses the word "shall" while laying down a duty is not conclusive on the question whether it is a mandatory or directory provision. In order to find out the true character of the legislation, the court has to ascertain the object which the provision of law in question has to subserve and its design and the context in which it is enacted. If the object of a law is to be defeated by non - compliance with it, it has to be regarded as mandatory. But when a provision of law relates to the performance of any public duty and the invalidation of any act done in disregard of that provision causes serious prejudice to those for whose benefit it is enacted and at the same time who have no control over the performance of the duty, such provision should be treated as a directory one. Where, however, a provision of law prescribes that a certain act has to be done in a particular manner by a person in order to acquire a right and it is coupled with another provision which confers an immunity on another when such act is not done in that manner, the former has to be regarded as a mandatory one. A procedural rule ordinarily should not be construed as mandatory if the defect in the act done in pursuance of it can be cured by permitting appropriate rectification to be carried out at a subsequent stage unless by according such permission to rectify the error later on, another rule would be contravened. Whenever a statute prescribes that a particular act is to be done in a particular manner and also lays down that failure to comply with the said requirement leads to a specific consequence, it would be difficult to hold that the requirement is not mandatory and the specified consequence should not follow."

43. The decisions in SCG Contracts (India) Private Limited v. K. S. Chamankar Infrastructure Private Limited and Others (2019) 12 SCC

210) and Administrator, Municipal Committee Charkhi Dadri and Another v. Ramji Lal Bagla and Others (1995) 5 SCC 272) are also relevant. Thus, W.P.(C) No.16984/2020 & Conn. Cases 243 2025:KER:31602 the interpretation to be accorded to a provision depends upon the context and the scheme of the statute and not merely due to the use of the word 'shall'. A procedural rule should not ordinarily be construed as mandatory and further the absence of any consequences provided by the statute is an indication that a provision is not intended to be mandatory in its application but can be regarded as directory. Viewed in the above perspective, since the requirement of an intimation is not provided in the Act and no consequences are also stipulated in the Rules for failure to provide the intimation, such a requirement can only be treated as directory. Apart from the above, no right flows out of the intimation and further, the intimation has to, as per Form-5, be sent along with the demand notice. Hence, this Court is of the view that the intimation under rule 12(1) and 12(6) of the Rules is only a directory procedure. Failure to send the intimations is not fatal to the assessment of property tax.

44. Though some of the learned Counsel had referred to the unreported decisions in K.H. Mohammadali v. The Thrikkakara Municipality (W.P.(C) No.9056/2018) and E.M.Nazeer v. State of Kerala (W.P.(C) No.6772/2017), those decisions had not considered the legal character of the intimation prescribed under rule 12 of the Rules or the absence of such an intimation/notice under the Act. It was also not brought to the notice of the said Court that the said requirement was not a mandatory requirement or even that Form-5 notice was not to be issued prior to the W.P.(C) No.16984/2020 & Conn. Cases 244 2025:KER:31602 demand notice but only along with it. In view of the above, the aforenoted two decisions are per incuriam.

Issue No.(v) Whether the power under section 282 of the Act can be exercised to levy property tax from 2016-17 onwards ?

45. Section 282 of the Act reads as follows;

"S.282. Power to assess in case of escape from assessment.-- Notwithstanding anything to the contrary contained in this Act or the rules made thereunder, where for any reason a person liable to pay any tax or fees leviable under this Chapter has escaped assessment in any half- year, the Secretary may at any time within four years from the date on which such person should have been assessed, serve on him a notice assessing to the tax or fee due and demanding payment thereof within fifteen days from the date of such service and thereupon the provisions of this Act and the rules made thereunder shall, so far as may be, apply as if the assessment was made in the half-year to which the tax or fee relates ."

46. A reading of the above provision reveals that the power under section 282 of the Act is to assess a person who has escaped assessment, in contradistinction to any amount of tax that has escaped assessment. In other words, if for some reason, a person was not assessed to tax, then the Municipality can, within a period of four years from the date on which such person should have been assessed to tax, assess such person. The power under section 282 of the Act cannot be exercised to levy any additional quantum of tax that was omitted from assessment earlier. The power can be exercised to proceed against persons who were wholly omitted from assessment and not a person who was already subjected to an assessment.

Hence, the Municipality cannot assess, under section 282 of the Act, persons W.P.(C) No.16984/2020 & Conn. Cases 245 2025:KER:31602 who have already been assessed to property tax, whether it be from 2016-17 onwards or otherwise.

Issue No. (vi). Whether the demand notices issued in the instant cases are barred by limitation?

47. By a notification dated 06.03.2019, Government has permitted the Municipalities to collect the property tax from 01.04.2016. The said notification is not what is contemplated under section 279 of the Act, as concededly it has not been published in the Gazette. According to the Government, the notification issued by it on 06.03.2019 is not a retrospective levy but only to protect the officers of the Municipalities from being proceeded against for non-collection of tax from 01.04.2013. With the above proposition in mind, when the statutory scheme is considered, it needs to be borne in mind that, section 237 of the Act makes the property tax and the surcharge payable thereon, including the service cess when levied, to be a first charge upon the building, land and even upon the movable property belonging to the person liable to pay the tax, subject to the prior payment of land revenue due to the Government. The said provision thus creates a charge on the land as well as the income arising from the property. Creation of a statutory charge is intended to ensure priority in the matter of recovery. In the process of recovery, in the absence of any statutory charge, the liability becomes entangled in the rights and actions created and initiated by other persons as well. It is in such circumstances that the statutory tool of creating a first W.P.(C) No.16984/2020 & Conn. Cases 246 2025:KER:31602 charge is adopted to provide a priority for payment when recovery modes are resorted to. Such a creation of a statutory charge is not a measure of limitation period but as mentioned above, only to identify who should be given priority in payment.

48. In the year 2023, an amendment was brought in and section 538B has been incorporated, making arrears of tax to be treated as arrears of public revenue recoverable by recourse to the Revenue Recovery Act. Till the amendment, recovery of arrears of tax could have been carried out only by virtue of the provisions in the Municipality Act. It is only to overcome the limited mode of recovery available under the statute that section 538B has been incorporated enabling the Municipality to resort to the Revenue Recovery Act also for recovery of arrears of tax due to it. Merely because the arrears of tax have been treated as arrears of public revenue, the same would not extend the period of limitation. However, for the purpose of recovery of any sum of money when charged on the land, Article 62 of the Limitation Act prescribes a period of limitation of 12 years. In this context, it has to be observed that section 539 of the Act stipulates that no distraint shall be made, no suit shall be instituted and no prosecution shall be commenced in respect of any sum due to a Municipality under this Act after the expiration of a period of three years from the date on which the distraint might first have been made, suit might first have been instituted or a prosecution might first have been commenced. The proviso to the said section carves out an W.P.(C) No.16984/2020 & Conn. Cases 247 2025:KER:31602 exemption for recovery of the amount in respect of escaped assessment under section 282 of the Act. Thus, a period of limitation of three years is provided for under section 539 of the Act. The question that begs consideration of this Court is whether, despite the creation of charge on the property enabling the Municipality to recover the arrears of tax as arrears of public revenue, the limitation period would stand extended beyond three years.

49. Section 29(2) of the Limitation Act, 1963 reads as follows:-

"S.29(2) Where any special or local law prescribes for any suit, appeal or application a period of limitation different from the period prescribed by the Schedule, the provisions of section 3 shall apply as if such period were the period prescribed by the Schedule and for the purpose of determining any period of limitation prescribed for any suit, appeal or application by any special or local law, the provisions contained in sections 4 to 24 (inclusive) shall apply only insofar as, and to the extent to which, they are not expressly excluded by such special or local law."

50. As per the above provision, when a period of limitation is provided under a special law, the said period of limitation shall be deemed to have been incorporated as a limitation period under the Limitation Act. In the decision in Corporation of Cochin v. New India Maritime Agencies (P) Ltd. (2003 (3) KLT 209), a Division Bench of this Court considered the implication of creation of a charge on a property, in relation to the erstwhile Municipal Corporations Act 1961 and held that, despite such a charge on the property, in view of the limitation prescribed under section 417 of the 1961 Act, recovery of any amount due to the Municipality will be governed by a W.P.(C) No.16984/2020 & Conn. Cases 248 2025:KER:31602 period of three years when read along with section 29(2) of the Limitation Act 1963. For the purpose of reference, the observations in the aforesaid judgment is extracted as below:

"6. .................S.105 of the Act merely says that the property tax is a charge on a property. It does not prescribe the period of limitation. If there was no other provision prescribing the limitation, we would have followed the limitation under the Limitation Act. But S.29(2) of the Limitation Act says that if there is separate law prescribing limitation, then that law should be followed. Question for consideration is whether S.417 of the Act applies to recover the property tax. In this context, we wish to state that Part.3, wherein S.105 appears, does not deal with recovery of tax. Enumeration of tax contains property tax, profession tax, tax on animals, vessels and vehicles, show tax, tax on timber brought into the city, tax on advertisement and duty on certain transfers of property in the shape of an additional stamp duty. S.138 says that the rules and tables embodied in Schedule.2 shall be read as part of that chapter. Part.6 deals with collection of tax. The Rules regarding collection of tax are common to all kinds of taxes.
7. Now let us turn to S.417 of the Act. It says that no distraint shall be made, no suit shall be instituted and no prosecution shall be commenced in respect of any sum due to the Corporation under this Act after the expiration of a period of three years from the date on which distraint might first have been made, a suit might first have been instituted or prosecution might first have been commenced, as the case may be, in respect of such sum. There is no quarrel that with regard to profession tax and other W.P.(C) No.16984/2020 & Conn. Cases 249 2025:KER:31602 taxes it will definitely come under S.417 of the Act. Can we say that S.105 of the Act is out of the purview of S.417? We are of the view that that it is not out of the purview of S.417. While S.105 of the Act only says that a charge is created, S.417 of the Act prescribes the period of limitation for recovery of tax. Thus, according to us, the time for recovery of property tax is only three years............."

51. It would be relevant to mention at this juncture the decision of the Supreme Court in State of Kerala and Others v. V.R.Kalliyanikutty and Another (AIR 1999 SC 1305) as well as the Full Bench judgment in Raveendran Nair M.G. V. State of Kerala and Others (2014 (4) KHC 518).

52. A perusal of the above decisions will reveal that despite the provisions of the Limitation Act stipulating a period of limitation of 12 years for recovery of the amounts due, when it becomes a charge on the property, the period of limitation stipulated in the special statute will have to be given preference and the same will prevail over the general period prescribed under the Limitation Act. As mentioned earlier, neither section 538B nor section 237 of the Act extends the period of limitation for recovery of amounts due to the Municipality. The creation of a charge on the property as well as the recovery of arrears of tax as an arrear of public revenue would not extend the limitation period prescribed under section 539 of the Act and the Municipalities are governed by the said provision. Viewed in the above perspective, the Municipality could have recovered only amounts as arrears for a period of three years.

W.P.(C) No.16984/2020 & Conn. Cases 250

2025:KER:31602

53. Apart from the above, even the Government had understood section 539 of the Act as restraining recovery of arrears beyond three years, as is noted from the Government Order dated 06.03.2019. Though the interpretation of the Government cannot be regarded as the law of the land, in view of the discussion in the preceding paragraphs, the view is legally tenable.

54. Thus, the recovery under the impugned demand notices cannot be initiated for arrears beyond three years from the date of demand. As the period of limitation is only a measure of restriction on recovering amounts due, all those owners who have paid the tax voluntarily or otherwise are not entitled for refund of the same. However, in respect of those persons who have not yet paid the amount, they need to pay only the arrears from a period that accrued three years prior to the demand notices issued to them.

Conclusion

55. In the result:

(1) The basic property tax fixation in respect of Kochi Corporation needs no interference.
(2) The owners of buildings can be made liable to pay the annual property tax demanded in the respective demand notices at the revised rates from a period three years prior to the date of demand, after deducting the property tax already paid.
(3) No amount under the respective demand notices at the revised W.P.(C) No.16984/2020 & Conn. Cases 251 2025:KER:31602 rates can be recovered for the periods till three years prior to the date of demand and the owners of buildings in Kochi Corporation cannot be put to any prejudice for non-payment of property tax for those periods.
(4) The demand of property tax as per the respective demand notices in all these cases from 2016-17 till three years prior to the date of demand notices shall not be enforced, if not paid voluntarily.

The writ petitions are disposed of as above.

Sd/-

BECHU KURIAN THOMAS JUDGE vps W.P.(C) No.16984/2020 & Conn. Cases 252 2025:KER:31602 APPENDIX OF WP(C) 16984/2020 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF GOVERNMENT ORDER (MS) NO.290/93/GAD DATED 13/09/1993.

EXHIBIT P2 TRUE COPY OF THE INTIMATION NOTICES FOR TH FY 2016-17 TO 2019-20 ARE COLLECTIVELY PRODUCED.

EXHIBIT P3 TRUE COPY OF THE CHALLAN OF PROPERTY TAX PAID BY THE PETITIONER FOR FY 2016-17 TO FY 2019- 20 ARE COLLECTIVELY PRODUCED.

EXHIBIT P4 TRUE COPY OF THE DEMAND NOTICES DATED 13/08/2020.

W.P.(C) No.16984/2020 & Conn. Cases 253

2025:KER:31602 APPENDIX OF WP(C) 846/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/768 ISSUED BY THE RESPONDENT.

Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/769 ISSUED BY THE RESPONDENT.

Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/770 ISSUED BY THE RESPONDENT.

Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/771 ISSUED BY THE RESPONDENT.

Exhibit P5 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/772 ISSUED BY THE RESPONDENT.

Exhibit P6 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/773 ISSUED BY THE RESPONDENT.

Exhibit P7 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/774 ISSUED BY THE RESPONDENT.

Exhibit P8 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18/02/2021 FOR THE BUILDING BEARING DOOR NO. 61/775 ISSUED BY THE RESPONDENT.

Exhibit P9 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO. 61/768 ISSUED BY THE RESPONDENT.

Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO. 61/769 ISSUED BY THE RESPONDENT.

Exhibit P11 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE W.P.(C) No.16984/2020 & Conn. Cases 254 2025:KER:31602 PETITIONER FOR DOOR NO. 61/770 ISSUED BY THE RESPONDENT.

Exhibit P12 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO. 61/771 ISSUED BY THE RESPONDENT.

Exhibit P13 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO. 61/772 ISSUED BY THE RESPONDENT.

Exhibit P14 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO. 61/773 ISSUED BY THE RESPONDENT.

Exhibit P15 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO. 61/774 ISSUED BY THE RESPONDENT.

Exhibit P16 THE TRUE COPY OF THE DEMAND NOTICE DATED 18.11.2021 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO. 61/775 ISSUED BY THE RESPONDENT.

Exhibit P17 THE TRUE COPY OF THE INTERIM STAY ORDER GRANTED IN WPC NO. 27985 OF 2021.

W.P.(C) No.16984/2020 & Conn. Cases 255

2025:KER:31602 APPENDIX OF WP(C) 3094/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

49822 DATED 25.09.2020 FOR BUILDING BEARING NOS. 67/10792 AND 67/10796 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

47898 DATED 24.09.2020 FOR BUILDING BEARING NOS. 67/10797 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

47897 DATED 24.09.2020 FOR BUILDING BEARING NOS. 67/10798 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE NO. 17780 DATED 21.12.2020 FOR THE BUILDING NO. 67/10792 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P5 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE NO. 17784 DATED 21.12.2020 FOR THE BUILDING NO. 67/10796 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P6 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE NO. 17785 DATED 21.12.2020 FOR THE BUILDING NO. 67/10797 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P7 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE NO. NOTICE NO. 17786 DATED 21.12.2020 FOR THE BUILDING NO. 67/10798 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P8 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 01.04.2016 ONWARDS FOR THE BUILDING NO. 67/10792 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P9 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 01.04.2016 ONWARDS FOR THE BUILDING NO. 67/10796 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P10 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 01.04.2016 ONWARDS FOR THE BUILDING NO. 67/10797 ALONG WITH ENGLISH TRANSLATION.

W.P.(C) No.16984/2020 & Conn. Cases 256

2025:KER:31602 EXHIBIT P11 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 01.04.2016 ONWARDS FOR THE BUILDING NO. 67/10798 ALONG WITH ENGLISH TRANSLATION.

W.P.(C) No.16984/2020 & Conn. Cases 257

2025:KER:31602 APPENDIX OF WP(C) 3084/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

49101 DATED 24.09.2020 FOR BUILDING BEARING NO. 67/10789 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

47900 DATED 24.09.2020 FOR BUILDING BEARING NO. 67/10790 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

47899 DATED 24.09.2020 FOR BUILDING BEARING NO. 67/10791 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE RECEIPT NO. 17778 DATED 21.12.2020 FOR BUILDING BEARING NO. 67/10789 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P5 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE RECEIPT NO. 17777 DATED 21.12.2020 FOR BUILDING BEARING NO. 67/10790 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P6 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE RECEIPT NO. 17779 DATED 21.12.2020 FOR BUILDING BEARING NO. 67/10791 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P7 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 01.04.2016 ONWARDS FOR THE FOR BUILDING BEARING NO. 67/10789 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P8 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 01.04.2016 ONWARDS FOR THE FOR BUILDING BEARING NO. 67/10790 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P9 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 01.04.2016 ONWARDS FOR THE FOR BUILDING BEARING NO. 67/10791 ALONG WITH ENGLISH TRANSLATION.

W.P.(C) No.16984/2020 & Conn. Cases 258

2025:KER:31602 APPENDIX OF WP(C) 3085/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE PROPERTY TAX RECEIPT NO 49820 DATED 25.9.2020 FOR BUILDING BEARING NOS 67/10793,67/10794 AND 67/10795 ISSUED BY THE 2ND RESPONDENT EXHIBIT P2 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE NO 17781 DATED 21.12.2020 FOR THE BUILDING NO 67/10793 ALONG WITH ENGLISH TRANSLATION EXHIBIT P3 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE NO NOTICE NO 17782 DATED 21.12.2020 FOR THE BUILDING NO 67/10794 ALONG WITH ENGLISH TRANSLATION EXHIBIT P4 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE NO NOTICE NO 17783 DATED 21.12.2020 FOR THE BUILDING NO 67/10795 ALONG WITH ENGLISH TRANSLATION EXHIBIT P5 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 1.4.2016 ONWARDS FOR THE BUILDING NO 67/10793 ALONG WITH ENGLISH TRANSLATION EXHIBIT P6 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 1.4.2016 ONWARDS FOR THE BUILDING NO 67/10794 ALONG WITH ENGLISH TRANSLATION EXHIBIT P7 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 21.12.2020 DEMANDING THE ENHANCEMENT OF TAX FROM 1.4.2016 ONWARDS FOR THE BUILDING NO 67/10795 ALONG WITH ENGLISH TRANSLATION W.P.(C) No.16984/2020 & Conn. Cases 259 2025:KER:31602 APPENDIX OF WP(C) 4069/2022 PETITIONER EXHIBITS ExhibitP1 TAX RECEIPT OF BUILDING NO. 66/5605 DATED 27-2-2021 ExhibitP2 TAX RECEIPT OF BUILDING NO. 66/5594 DATED 27-2-2021 ExhibitP3 TAX RECEIPT OF BUILDING NO. 66/5595 DATED 217-2-2021 ExhibitP4 DEMAND NOTICE OF BUILDING NO.5605/66 DATED 15-3-2021 ExhibitP5 DEMAND NOTICE OF BUILDING NO. 66/5594 DATED 31-3-2021 ExhibitP6 DEMAND NOTICE OF BUILDING NO. 66/5595 DATED 15-3-2021 ExhibitP7 INTERIM ORDER OF WPC NO. 13569/2021 DATED 8-7-2021 ExhibitP8 NOTICE NO. ISO/CR9/13569/2021 DATED 12-8-2021 Exhibit8(a) DEMAND NOTICE OF BUILDING NO. 66/5605 DATED 12-8-2021 ExhibitP8(b) DEMAND NOTICE OF BUILDING NO. 66/5594 DATED 12-8-2021 ExhibitP8(c) DEMAND NOTICE OF BUILDING NO. 66/5595 DATED 12-8-2021 Exhibit P9 DEMAND NOTICE OF BUILDING NO. 66/5594 DATED 12-08-2021 ExhibitP9(a) DEMAND NOTICE OF BUILDING NO. 66/5605 DATED 12-8-2021 ExhibitP9(b) DEMAND NOTICE OF BUILDING NO. 66/5595 DATED 12-8-2021 W.P.(C) No.16984/2020 & Conn. Cases 260 2025:KER:31602 Exhibit10 ORDER BY TAX APPEAL STAMNDING COMMITTEE KOCHI MUNICIPAL CORPORATION DATED 16-11-2021 W.P.(C) No.16984/2020 & Conn. Cases 261 2025:KER:31602 APPENDIX OF WP(C) 3561/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE OCCUPANCY CERTIFICATE DATED 04-10-2012 ISSUED BY THE 1ST RESPONDENT EXHIBIT P2 A TRUE COPY OF THE TAX RECEIPT DATED 08-06-2020 EXHIBIT P3 TRUE COPY OF THE ACKNOWLEDGMENT RECEIPT DATED 08-06-2020 EVIDENCING SUBMISSION OF VACANCY REMISSION APPLICATION EXHIBIT P4 TRUE COPY OF THE APPLICATION FOR VACANCY REMISSION DATED 29-09-2020 EXHIBIT P5 DEMAND NOTICE FOR ARREARS OF REVISED TAX FOR BUILDING BEARING NO. 27/1793 DATED 06-10-2020 ISSUED BY 2ND RESPONDENT EXHIBIT P6 TRUE COPY OF THE DEMAND NOTICE FOR ARREARS OF REVISED TAX FOR BUILDING NUMBER 27/1794 A DATED 06-10-2020 EXHIBIT P7 A TRUE COPY OF THE GAZETTE NOTIFICATION SRO NO. 34/2011 DATED 14-01-2011 ALONG WITH FURTHER NOTIFICATION BEARING NO G.O(P) NO. 52/2020/LSGD DATED 08-09-2020 IS PRODUCED HEREWITH AND MAY KINDLY BE MARKED AS EXHIBIT P7 EXHIBIT P8 TRUE COPY REPRESENTATION DATED 04-11-2020 GIVEN BY THE PETITIONER TO THE 2ND RESPONDENT EXHIBIT P9 A TRUE COPY OF THE STATUTORY APPEAL DATED 04-11-2020 SUBMITTED BY THE PETITIONER TO THE 3RD RESPONDENT EXHIBIT P10 A TRUE COPY OF THE REPLY DATED 05-01-2021 GIVEN BY THE 2ND RESPONDENT TO EXT.P8 EXHIBIT P11 A TRUE COPY OF THE GOVERNMENT ORDER LSGD (R.T) 540/2019 DATED 06-03-2019 W.P.(C) No.16984/2020 & Conn. Cases 262 2025:KER:31602 APPENDIX OF WP(C) 4365/2025 PETITIONER EXHIBITS Exhibit P1 COPY OF THE PROPERTY TAX RECEIPT DATED 16/08/21 WHEREBY THE PETITIONER HAS REMITTED PROPERTY TAX FOR THE YEAR 2021-22 Exhibit P2 COPY OF THE PROPERTY TAX RECEIPT DATED 27/09/23 WHEREBY THE PETITIONER HAS REMITTED PROPERTY TAX FOR THE YEAR 2022-24 Exhibit P3 COPY OF THE SAID DEMAND NOTICE DATED 16/01/2025 ISSUED BY THE 3RD RESPONDENT Exhibit P4 COPY OF THE INTERIM ORDER DATED 01/12/24 IN WPC NO. 42651/24 OF THIS HON'BLE COURT Exhibit P5 COPY OF THE ARREAR DEMAND NOTICE DATED 12/03/25 ISSUED BY THE 2ND RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 263 2025:KER:31602 APPENDIX OF WP(C) 4037/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF G.O.(A)NO.17/2011/LSGD DATED 14.1.2011.

EXHIBIT P2 TRUE COPY OF THE GO(A) NO.100/2013 DATED 15.3.2013.

EXHIBIT P3 TRUE COPY OF THE GO(A)NO.36/2015 DATED 24.2.2015.

EXHIBIT P4 TRUE COPY OF G.O.(MS)NO.144/2015 DATED 24.7.2015.

EXHIBIT P5 TRUE COPY OF THE GO(MS)NO.358/15/LSGD DATED 16.12.2015.

EXHIBIT P6 DEATH CERTIFICATE OF V.SANKARANKUTTY DATED 24.5.2018.

EXHIBIT P7 LEGAL HEIRSHIP CERTIFICATE OF V.SANKARANKUTTY DATED 26.9.2018.

EXHIBIT P8 TRUE COPY OF THE DEMAND NOTICES ISSUED TO V.SANKARANKUTTY FOR HIS PROPERTY BEARING NO.62/1827 DATED 19.6.2020.

EXHIBIT P9 TRUE COPY OF THE DEMAND NOTICES ISSUED TO V.SANKARANKUTTY FOR HIS PROPERTY BEARING NO.62/1828 DATED 19.6.2020.

EXHIBIT P10 TRUE COPY OF THE DEMAND NOTICES ISSUED TO V.SANKARANKUTTY FOR HIS PROPERTY BEARING NO.62/1829 DATED 19.6.2020.

EXHIBIT P11 TRUE COPY OF THE DEMAND NOTICES ISSUED TO V.SANKARANKUTTY FOR HIS PROPERTY BEARING NO.62/1830.

EXHIBIT P12 TRUE COPY OF THE DEMAND NOTICE ISSUED TO VIJAYALAKSHMI FOR HER PROPERTY BEARING NO.62/1113 DATED 1.12.2020.

EXHIBIT P13 TRUE COPY OF THE DEMAND NOTICE ISSUED TO VIJAYALAKSHMI FOR HER PROPERTY BEARING NO.62/1117 DATED 1.12.2020.

W.P.(C) No.16984/2020 & Conn. Cases 264

2025:KER:31602 EXHIBIT P14 TRUE COPY OF THE DEMAND NOTICES ISSUED TO K.JANARDHANAN FOR HIS PROPERTY BEARING NO.62/1122 DATED 1.12.2020.

EXHIBIT P15 TRUE COPY OF THE DEMAND NOTICES ISSUED TO K.JANARDHANAN FOR HIS PROPERTY BEARING NO.62/1123 DATED 1.12.2020.

EXHIBIT P16 TRUE COPY OF THE DEMAND NOTICES ISSUED TO K.JANARDHANAN FOR HIS PROPERTY BEARING NO.62/1124 DATED 1.12.2020.

EXHIBIT P17 TRUE COPY OF THE DEMAND NOTICES ISSUED TO VIDYA N. FOR HER PROPERTY BEARING NO.62/1138 DATED 1.12.2020.

EXHIBIT P18 TRUE COPY OF THE INTERIM ORDER DATED 19.2.2020 IN WP(C) NO.2169 OF 2020 PASSED BY THIS HON'BLE COURT.

W.P.(C) No.16984/2020 & Conn. Cases 265

2025:KER:31602 APPENDIX OF WP(C) 5315/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE DEMAND NOTICE DATED 05.01.2022 ISSUED BY THE 2ND RESPONDENT IN RESPECT OF BUILDING NO. 62/764 Exhibit P2 TRUE COPY OF THE DEMAND NOTICE DATED 05.01.2022 ISSUED BY THE 2ND RESPONDENT IN RESPECT OF BUILDING NO. 62/765 Exhibit P3 TRUE COPY OF THE DEMAND NOTICE DATED 05.01.2022 ISSUED BY THE 2ND RESPONDENT IN RESPECT OF BUILDING NO. 62/766 Exhibit P4 TRUE COPY OF THE DEMAND NOTICE DATED 05.01.2022 ISSUED BY THE 2ND RESPONDENT IN RESPECT OF BUILDING NO. 62/767 Exhibit P5 THE PHOTOCOPY OF THE ORDER DATED 13.04.2021 OF THIS HON'BLE COURT IN WP(C) NO. 8809 OF 2021 W.P.(C) No.16984/2020 & Conn. Cases 266 2025:KER:31602 APPENDIX OF WP(C) 4459/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE PHOTOCOPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT, DATED 22.12.2018 IN RESPECT OF THE ABOVE 2 BUILDINGS.

EXHIBIT P2 TRUE PHOTOCOPY OF THE DEMAND NOTICE NO.TR/KRR/51, DATED 11.7.2019 ISSUED BY THE 1ST RESPONDENT EXHIBIT P3 TRUE PHOTOCOPY OF THE DEMAND NOTICE NO.TR/KRR2/51 DATED 11.7.2019 ISSUED BY THE 1ST RESPONDENT.

W.P.(C) No.16984/2020 & Conn. Cases 267

2025:KER:31602 APPENDIX OF WP(C) 5681/2025 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 28.10.2021 WHEREBY THE PETITIONER HAD PAID PROPERTY TAX FOR THE FINANCIAL YEAR 2020-2021 & 2021-2022 FOR THE BUILDING BEARING NUMBER 61/356 Exhibit P2 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 28.10.2021 WHEREBY THE PETITIONER HAD PAID PROPERTY TAX FOR THE FINANCIAL YEAR 2020-2021 & 2021-2022 FOR THE BUILDING BEARING NUMBER 61/357 Exhibit P3 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 28.10.2021 WHEREBY THE PETITIONER HAD PAID PROPERTY TAX FOR THE FINANCIAL YEAR 2020-2021 & 2021-2022 FOR THE BUILDING BEARING NUMBER 61/358 Exhibit P4 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 28.10.2021 WHEREBY THE PETITIONER HAD PAID PROPERTY TAX FOR THE FINANCIAL YEAR 2020-2021 & 2021-2022 FOR THE BUILDING BEARING NUMBER 61/359 Exhibit P5 TRUE COPY OF THE DEMAND NOTICE DATED 04/02/ 2025 ISSUED BY THE 2ND RESPONDENT PERTAINING TO BUILDING BEARING NUMBER 61/356 Exhibit P6 TRUE COPY OF THE DEMAND NOTICE DATED 04/02/ 2025 ISSUED BY THE 2ND RESPONDENT PERTAINING TO BUILDING BEARING NUMBER 61/357 Exhibit P7 TRUE COPY OF THE DEMAND NOTICE DATED 04/02/ 2025 ISSUED BY THE 2ND RESPONDENT PERTAINING TO BUILDING BEARING NUMBER 61/358 Exhibit P8 TRUE COPY OF THE DEMAND NOTICE DATED 04/02/ 2025 ISSUED BY THE 2ND RESPONDENT PERTAINING TO BUILDING BEARING NUMBER 61/359 Exhibit P9 A TRUE COPY OF THE INTERIM ORDER DATED 18.11.2024 OF THIS HON'BLE COURT IN WP (C ) NUMBER 40173 OF 2024 W.P.(C) No.16984/2020 & Conn. Cases 268 2025:KER:31602 APPENDIX OF WP(C) 5974/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 24.09.2020 FOR THE BUILDING BEARING C.C. NO. 65/1316 ISSUED BY THE RESPONDENT.

Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 24.09.2020 FOR THE BUILDING BEARING C. C. NO. 65/1317 ISSUED BY THE RESPONDENT.

Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 24.09.2020 FOR THE BUILDING BEARING C . C. NO. 65/1318 ISSUED BY THE RESPONDENT.

Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 24.09.2020 FOR THE BUILDING BEARING C . C. NO. 65/1319 ISSUED BY THE RESPONDENT.

Exhibit P5 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 24.09.2020 FOR THE BUILDING BEARING C . C. NO. 65/1320 ISSUED BY THE RESPONDENT.

Exhibit P6 TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR BUILDING BEARING C.C. NO. 65/1316 DATED 22.10.2021.

Exhibit P6 (A) THE TRUE COPY OF THE SPECIAL NOTICE IN RESPECT OF BUILDING DOOR NO. 65/1316.

Exhibit P7 THE TRUE COPY OF THE DEMAND NOTICE WITHOUT DATE AS PER TAX REVISION SERVED ON THE PETITIONER FOR BUILDING BARING C.C. NO. 65/1317.

Exhibit P7 (A) THE TRUE COPY OF THE SPECIAL NOTICE IN RESPECT OF BUILDING DOOR NO. 65/1317.

Exhibit P8 THE TRUE COPY OF THE DEMAND NOTICE WITHOUT DATE AS PER TAX REVISION SERVED ON THE PETITIONER FOR BUILDING BARING C.C. NO. 65/1318. DATED 22.10.2021.

Exhibit P8 (A) THE TRUE COPY OF SPECIAL NOTICE IN RESPECT OF BUILDING DOOR NO. 65/1318.

W.P.(C) No.16984/2020 & Conn. Cases 269

2025:KER:31602 Exhibit P9 THE TRUE COPY OF THE DEMAND NOTICE WITHOUT DATE AS PER TAX REVISION SERVED ON THE PETITIONER FOR BUILDING BARING C.C. NO. 65/1319 DATED 22.10.2021.

Exhibit P9 (A) THE TRUE COPY OF THE SPECIAL NOTICE IN RESPECT OF BUILDING DOOR NO. 65/1319.

Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICE WITHOUT DATE AS PER TAX REVISION SERVED ON THE PETITIONER FOR BUILDING BARING C.C. NO. 65/1320 DATED 22.10.2021.

Exhibit P10 (A) THE TRUE COPY OF THE SPECIAL NOTICE IN RESPECT OF BUILDING DOOR NO. 65/1320.

W.P.(C) No.16984/2020 & Conn. Cases 270

2025:KER:31602 APPENDIX OF WP(C) 5157/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF PROPERTY TAX RECEIPT NUMBER 19791 DATED 13.2.2020 ISSUED BY 2ND RESPONDENT TO PETITIONER EXHIBIT P2 TRUE COPY OF SPECIAL NOTICE NO.11156 DATED 12.1.2021 ISSUED BY 2ND RESPONDENT TO PETITIONER ALONGWITH ITS TRUE ENGLISH TRANSLATION EXHIBIT P3 TRUE COPY OF ORDER DATED 8.2.2021 IN WPC NO.3094 OF 2021 PASSED BY THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 271 2025:KER:31602 APPENDIX OF WP(C) 4888/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF RECEIPT DATED 21.07.2020 FOR DOOR NOS.67/3258, 67/3259, 67/3260 & 67/3261 FOR RS.22,250/- ISSUED BY THE CORPORATION EVIDENCING THE PAYMENT OF PROPERTY TAX.

EXHIBIT P1(A) TRUE COPY OF RECEIPT DATED 21.07.2020 FOR DOOR NOS.67/3262, 67/3263, 67/3264 & 67/3265 FOR RS.9,149/- ISSUED BY THE CORPORATION EVIDENCING THE PAYMENT OF PROPERTY TAX.

EXHIBIT P1(B) TRUE COPY OF RECEIPT DATED 21.07.2020 FOR DOOR NOS.67/3266, 67/3267, 67/3268 & 67/3269 FOR RS.16,094/- ISSUED BY THE CORPORATION EVIDENCING THE PAYMENT OF PROPERTY TAX.

EXHIBIT P1(C) TRUE COPY OF RECEIPT DATED 21.07.2020 FOR DOOR NOS.67/3270, 67/3271, 67/3272 FOR RS.15,503/- ISSUED BY THE CORPORATION EVIDENCING THE PAYMENT OF PROPERTY TAX.

EXHIBIT P2 TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3259 AND ENGLISH TRANSLATION.

EXHIBIT P2(A) TRUE COPY OF DEMAND NOTICE DATED 17.01.2021 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3260 AND ENGLISH TRANSLATION.

EXHIBIT P2(B) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3262 AND ENGLISH TRANSLATION.

EXHIBIT P2(C) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3263 AND ENGLISH TRANSLATION.

EXHIBIT P2(D) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3264 AND ENGLISH TRANSLATION.

W.P.(C) No.16984/2020 & Conn. Cases 272

2025:KER:31602 EXHIBIT P2(E) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3259 AND ENGLISH TRANSLATION.

EXHIBIT P2(F) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3266 AND ENGLISH TRANSLATION.

EXHIBIT P2(G) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3267.

EXHIBIT P2(H) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3268 AND ENGLISH TRANSLATION.

EXHIBIT P2(I) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3269 AND ENGLISH TRANSLATION.

EXHIBIT P2(J) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3270 AND ENGLISH TRANSLATION.

EXHIBIT P2(K) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3271 AND ENGLISH TRANSLATION.

EXHIBIT P2(L) TRUE COPY OF DEMAND NOTICE DATED 17.08.2020 RECEIVED BY THE PETITIONER ON 07.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3272 AND ENGLISH TRANSLATION.

EXHIBIT P2(M) TRUE COPY OF DEMAND NOTICE DATED 14.01.2021 RECEIVED BY THE PETITIONER ON 18.01.2021 FROM THE CORPORATION FOR DOOR NO.67/3261 AND ENGLISH TRANSLATION.

W.P.(C) No.16984/2020 & Conn. Cases 273

2025:KER:31602 APPENDIX OF WP(C) 5573/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE RECEIPT DATED 19.8.2022 ISSUED TO PETITIONER AND MARY THOMAS BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.67/539 FOR 2022-2023 I HALF Exhibit P2 TRUE COPY OF THE RECEIPT DATED 19.8.2022 ISSUED TO PETITIONER AND MARY THOMAS BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.67/540 FOR 2022-2023 II HALF Exhibit P3 TRUE COPY OF SAID SPECIAL NOTICE DATED 30/1/2023 WITH RESPECT TO BUILDING NO.67/539 ISSUED TO MARY THOMAS & PETITIONER BY THE RESPONDENT Exhibit P4 TRUE COPY OF SAID SPECIAL NOTICE DATED 30/1/2023 WITH RESPECT TO BUILDING NO.67/540 ISSUED TO MARY THOMAS & PETITIONER BY THE RESPONDENT Exhibit P5 TRUE COPY OF THE INTERIM ORDER DATED 21.12.2021 IN WRIT PETITION (C) NO.29699/2021 OF THE HON'BLE HIGH COURT OF KERALA W.P.(C) No.16984/2020 & Conn. Cases 274 2025:KER:31602 APPENDIX OF WP(C) 5248/2021 PETITIONER EXHIBITS EXHIBIT P1 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORAITON OF SAYED ABDUL KHADER BAFAKYH IN RESPECT OF SHOP NO. 67/4477.

EXHIBIT P2 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF ALI KANDAPATH IN RESPECT OF SHOP NO. 67/4577.

EXHIBIT P3 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF ANSARI ABDUL KAREEM IN RESPECT OF SHOP NO. 67/4498.

EXHIBIT P4 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 AND 20-21 ISSUED BY KOCHI MUNICIPAL CORPORATION OF A.K. SHANMUGAN IN RESPECT OF SHOP NO. 67/4609.

EXHIBIT P5 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF BHAGAVAL SINGHA DEVOM IN RESPECT OF SHOP NO. 67/4562.

EXHIBIT P6 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF CK BHAMA IN RESPECT OF SHOP NO. 67/4469.

EXHIBIT P7 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF DAVIS JOHNY IN RESPECT OF SHOP NO.67/4502.

EXHIBIT P8 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF PRINCY TRAVELS IN RESPECT OF SHOP NO.67/4627.

EXHIBIT P9 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF CA JOSE IN RESPECT OF SHOP NO.67/4458.

W.P.(C) No.16984/2020 & Conn. Cases 275

2025:KER:31602 EXHIBIT P10 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF PJ JAMES IN RESPECT OF SHOP NO. 67/4667.

EXHIBIT P11 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF KK KHALID IN RESPECT OF SHOP NO.67/4482.

EXHIBIT P12 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF ILLIAS KB IN RESPECT OF SHOP NO.67/4476.

EXHIBIT P13 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF TM IJAD IN RESPECT OF SHOP NO.67/4508.

EXHIBIT P14 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF MAHIJA MUNAVAR IN RESPECT OF SHOP NO.67/4558.

EXHIBIT P15 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF MOHAMMED SALEEM IN RESPECT OF SHOP NO. 67/4513.

EXHIBIT P16 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF MARIAM VARKEY IN RESPECT OF SHOP NO.67/4457.

EXHIBIT P17 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF NANDAKUMAR MENON IN RESPECT OF SHOP NO.67/4464.

EXHIBIT P18 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF MN VISWANATHAN IN RESPECT OF SHOP NO. 67/4509.

EXHIBIT P19 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2017-18 AND 2018-19 ISSUED BY KOCHI MUNICIPAL CORPORATION OF NORBERT D SILVA IN RESPECT OF SHOP NO. 67/4592.

W.P.(C) No.16984/2020 & Conn. Cases 276

2025:KER:31602 EXHIBIT P20 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF P.K.KURIAN IN RESPECT OF SHOP NO. 67/4623.

EXHIBIT P21 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF TC JOSEPH IN RESPECT OF SHOP NO.67/4486.

EXHIBIT P22 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF KA FRANCIS IN RESPECT OF SHOP NO.67/4474.

EXHIBIT P23 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF CK ABDUL KHADER.

EXHIBIT P24 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF GLORIYA JK IN RESPECT OF SHOP NO.67/4506.

EXHIBIT P25 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF SHAHANA IN RESPECT OF SHOP NO.67/4517.

EXHIBIT P26 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF VKM RAHIM IN RESPECT OF SHOP NO 67/4607.

EXHIBIT P27 TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT DATED 06.03.2019.

EXHIBIT P28 TRUE COPY OF THE REPRESENTATION DATED 22.12.2020.

EXHIBIT P29 TRUE COPY OF THE REPRESENTATION DATED 23.10.2020.

EXHIBIT P30 TRUE COPY OF THE LETTER DATED 11.12.2020 ISSUED BY THE CORPORATION.

EXHIBIT P31 TRUE COPY OF THE INTERIM ORDER DATED 25.10.2018 IN WPC NO 34747/18.

W.P.(C) No.16984/2020 & Conn. Cases 277

2025:KER:31602 EXHIBIT P32 TRUE COPY OF THE LETTER DATED 08.10.2020 ISSUED BY COCHIN MUNICIPAL CORPORATION.

EXHIBIT P33 TRUE PHOTOCOPY OF THE NOTICE DATED 05.10.2020 OF THE 3RD RESPONDENT.

EXHIBIT P34 THE TRUE PHOTOCOPY OF THE REPRESENTATION BEFORE THE 1ST AND 2ND RESPONDENT.

EXHIBIT P35 TRUE PHOTOCOPY OF THE LETTER HEAD OF THE ASSOCIATION IN WHICH EXECUTIVE COMMITTEE MEMBERS LIST AND NUMBER OF MEMBERS ARE MENTIONED.

W.P.(C) No.16984/2020 & Conn. Cases 278

2025:KER:31602 APPENDIX OF WP(C) 5873/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE RECEIPT IN RESPECT OF BUILDING NO.62/6695 UPTO 2021-22 REMITTED ON 11.03.2022.

Exhibit P2 TRUE COPY OF THE LETTER NO.ISO/CER6/ DATED 19.10.2022 OF THE CORPORATION OF COCHIN FORWARDING THE DEMAND NOTICES DATED 11.10.2022 Exhibit P3 TRUE COPY OF DEMAND NOTICE DATED 11.10.2022 FOR THE FIRST HALF OF 2016-17 ISSUED BY THE CORPORATION OF COCHIN Exhibit P4 TRUE COPY OF THE DEMAND NOTICE DATED 11.10.2022 FOR THE FIRST HALF OF 2016-17 TO THE 2ND HALF OF 2022-23 ISSUED BY THE 1ST RESPONDENT.

Exhibit P5 TRUE COPY OF APPEAL DATED 2-11-2022 SUBMITTED BY THE PETITIONER BEFORE THE 4TH RESPONDENT ALONG WITH THE ACKNOWLEDGMENT OF THE SAME Exhibit P6 TRUE COPY OF THE ORDER NO.ISO/CER.6/38553/22 DATED 12-1-2023 ISSUED BY THE 3RD RESPONDENT Exhibit P7 TRUE COPY OF THE JUDGMENT DATED 16.03.2017 IN W.P.(C).NO.8942/2017 OF THIS HON'BLE COURT Exhibit P8 TRUE COPY OF THE JUDGMENT DATED 11.06.2021 IN W.P.(C).NO.11527/2021 OF THIS HON'BLE COURT Exhibit P9 TRUE COPY OF THE JUDGMENT DATED 28.11.2022 IN W.P.(C).NO.31145/2013 OF THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 279 2025:KER:31602 APPENDIX OF WP(C) 5235/2021 PETITIONER EXHIBITS EXHIBIT P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT FOR DOOR NO.66/3374 OF THE GROUND FLOOR ISSUED BY THE RESPONDENT DATED 26.05.2020 EXHIBIT P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT FOR DOOR NO.66/3375 OF THE FIRST FLOOR ISSUED BY THE RESPONDENT DATED 26.05.2020 EXHIBIT P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT FOR DOOR NO.66/3376 OF THE GROUND SECOND ISSUED BY THE RESPONDENT DATED 26.05.2020 EXHIBIT P4 THE TRUE COPY OF THE ARREAR DEMAND NOTICE SERVED ON THE PETITIONER FOR DOOR NO.66/3374 DATED 29.01.2021 ALONG WITH ENGLISH TRANSLATION EXHIBIT P5 THE TRUE COPY OF THE ARREAR DEMAND NOTICE SERVED ON THE PETITIONER FOR DOOR NO.66/3375 DATED 29.01.2021 ALONG WITH ENGLISH TRANSLATION EXHIBIT P6 THE TRUE COPY OF THE ARREAR DEMAND NOTICE SERVED ON THE PETITIONER FOR DOOR NO.66/3376 DATED 29.01.2021 ALONG WITH ENGLISH TRANSLATION W.P.(C) No.16984/2020 & Conn. Cases 280 2025:KER:31602 APPENDIX OF WP(C) 5947/2023 PETITIONER EXHIBITS Exhibit P1 TAX RECEIPT DATED 18.09.2015 FOR THE YEAR 2015-2016 FIRST HALF FOR THE BUILDING BEARING NO. 39/1556 Exhibit P1(a) TAX RECEIPT DATED 18.09.2015 FOR THE YEAR 2015-2016 FIRST HALF FOR THE BUILDING BEARING NO. 39/1557 Exhibit P1(b) TAX RECEIPT DATED 18.09.2015 FOR THE YEAR 2015-2016 FIRST HALF FOR THE BUILDING BEARING NO. 39/1558 Exhibit P1(c) TAX RECEIPT DATED 18.09.2015 FOR THE YEAR 2015-2016 FIRST HALF FOR THE BUILDING BEARING NO. 39/1559 Exhibit P1(d) TAX RECEIPT DATED 18.09.2015 FOR THE YEAR 2015-2016 FIRST HALF FOR THE BUILDING BEARING NO. 39/1560 Exhibit P1(e) TAX RECEIPT DATED 18.09.2015 FOR THE YEAR 2015-2016 FIRST HALF FOR THE BUILDING BEARING NO. 39/1561 Exhibit P2 TAX RECEIPT DATED 30.03.2016 FOR THE YEAR 2015-2016 SECOND HALF FOR THE BUILDING BEARING NO. 39/1556 ExhibitP2(a) TAX RECEIPT DATED 30.03.2016 FOR THE YEAR 2015-2016 SECOND HALF FOR THE BUILDING BEARING NO. 39/1557 Exhibit P2(b) TAX RECEIPT DATED 30.03.2016 FOR THE YEAR 2015-2016 SECOND HALF FOR THE BUILDING BEARING NO. 39/1558 Exhibit P2(c) TAX RECEIPT DATED 30.03.2016 FOR THE YEAR 2015-2016 SECOND HALF FOR THE BUILDING BEARING NO. 39/1559 Exhibit P2(d) TAX RECEIPT DATED 30.03.2016 FOR THE YEAR 2015-2016 SECOND HALF FOR THE BUILDING BEARING NO. 39/1560 W.P.(C) No.16984/2020 & Conn. Cases 281 2025:KER:31602 Exhibit P2(e) TAX RECEIPT DATED 30.03.2016 FOR THE YEAR 2015-2016 SECOND HALF FOR THE BUILDING BEARING NO. 39/1561 Exhibit P3 TAX RECEIPT DATED 01.09.2016 FOR THE YEAR 2016-2017 FIRST HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P3(a) TAX RECEIPT DATED 01.09.2016 FOR THE YEAR 2016-2017 FIRST HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P3(b) TAX RECEIPT 01.09.2016 FOR THE YEAR 2016-2017 FIRST HALF FOR THE BUILDING BEARING NO.

62/2339

Exhibit P3(c) TAX RECEIPT DATED 01.09.2016 FOR THE YEAR 2016-2017 FIRST HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P3(d) TAX RECEIPT DATED 01.09.2016 FOR THE YEAR 2016-2017 FIRST HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P4 TAX RECEIPT DATED 21.03.2017 FOR THE YEAR 2016-2017 SECOND HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P4(a) TAX RECEIPT DATED 21.03.2017 FOR THE YEAR 2016-2017 SECOND HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P4(b) TAX RECEIPT DATED 21.03.2017 FOR THE YEAR 2016-2017 SECOND HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P4(c) TAX RECEIPT DATED 21.03.2017 FOR THE YEAR 2016-2017 SECOND HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P4(d) TAX RECEIPT DATED 21.03.2017 FOR THE YEAR 2016-2017 SECOND HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P4(e) TAX RECEIPT DATED 21.03.2017 FOR THE YEAR 2016-2017 SECOND HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P5 TAX RECEIPT DATED 25.09.2017 FOR THE YEAR W.P.(C) No.16984/2020 & Conn. Cases 282 2025:KER:31602 2017-2018 FIRST HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P5(a) TAX RECEIPT DATED 25.09.2017 FOR THE YEAR 2017-2018 FIRST HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P5(b) TAX RECEIPT DATED 25.09.2017 FOR THE YEAR 2017-2018 FIRST HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P5(c) TAX RECEIPT DATED 25.09.2017 FOR THE YEAR 2017-2018 FIRST HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P5(d) TAX RECEIPT DATED 25.09.2017 FOR THE YEAR 2017-2018 FIRST HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P5(e) TAX RECEIPT DATED 25.09.2017 FOR THE YEAR 2017-2018 FIRST HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P6 TAX RECEIPT DATED 21.04.2018 FOR THE YEAR 2017-2018 SECOND HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P6(a) TAX RECEIPT DATED 21.04.2018 FOR THE YEAR 2017-2018 SECOND HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P6(b) TAX RECEIPT DATED 21.04.2018 FOR THE YEAR 2017-2018 SECOND HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P6(c) TAX RECEIPT DATED 21.04.2018 FOR THE YEAR 2017-2018 SECOND HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P6(d) TAX RECEIPT DATED 21.04.2018 FOR THE YEAR 2017-2018 SECOND HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P6(e) TAX RECEIPT DATED 21.04.2018 FOR THE YEAR 2017-2018 SECOND HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P7 TAX RECEIPT DATED 24.09.2018 FOR THE YEAR 2018-2019 FIRST HALF FOR THE BUILDING BEARING W.P.(C) No.16984/2020 & Conn. Cases 283 2025:KER:31602 NO. 62/2336 Exhibit P7(a) TAX RECEIPT DATED 24.09.2018 FOR THE YEAR 2018-2019 FIRST HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P7(b) TAX RECEIPT DATED 24.09.2018 FOR THE YEAR 2018-2019 FIRST HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P7(c) TAX RECEIPT DATED 24.09.2018 FOR THE YEAR 2018-2019 FIRST HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P7(d) TAX RECEIPT DATED 24.09.2018 FOR THE YEAR 2018-2019 FIRST HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P7(e) TAX RECEIPT DATED 24.09.2018 FOR THE YEAR 2018-2019 FIRST HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P8 TAX RECEIPT DATED 19.03.2019 FOR THE YEAR 2018-2019 SECOND HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P8(a) TAX RECEIPT DATED 19.03.2019 FOR THE YEAR 2018-2019 SECOND HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P8(b) TAX RECEIPT DATED 19.03.2019 FOR THE YEAR 2018-2019 SECOND HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P8(c) TAX RECEIPT DATED 19.03.2019 FOR THE YEAR 2018-2019 SECOND HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P8(d) TAX RECEIPT DATED 19.03.2019 FOR THE YEAR 2018-2019 SECOND HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P8(e) TAX RECEIPT DATED 19.03.2019 FOR THE YEAR 2018-2019 SECOND HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P9 TAX RECEIPT DATED 26.09.2019 FOR THE YEAR 2019-2020 FIRST HALF FOR THE BUILDING BEARING NO. 62/2336 W.P.(C) No.16984/2020 & Conn. Cases 284 2025:KER:31602 Exhibit P9(a) TAX RECEIPT DATED 26.09.2019 FOR THE YEAR 2019-2020 FIRST HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P9(b) TAX RECEIPT DATED 26.09.2019 FOR THE YEAR 2019-2020 FIRST HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P9(c) TAX RECEIPT DATED 26.09.2019 FOR THE YEAR 2019-2020 FIRST HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P9(d) TAX RECEIPT DATED 26.09.2019 FOR THE YEAR 2019-2020 FIRST HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P9(e) TAX RECEIPT DATED 26.09.2019 FOR THE YEAR 2019-2020 FIRST HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P10 TAX RECEIPT DATED 12.02.2020 FOR THE YEAR 2019-2020 SECOND HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P10(a) TAX RECEIPT DATED 12.02.2020 FOR THE YEAR 2019-2020 SECOND HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P10(b) TAX RECEIPT DATED 12.02.2020 FOR THE YEAR 2019-2020 SECOND HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P10(c) TAX RECEIPT DATED 12.02.2020 FOR THE YEAR 2019-2020 SECOND HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P10(d) TAX RECEIPT DATED 12.02.2020 FOR THE YEAR 2019-2020 SECOND HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P10(e) TAX RECEIPT DATED 12.02.2020 FOR THE YEAR 2019-2020 SECOND HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P11 TAX RECEIPT DATED 09.11.2020 FOR THE YEAR 2020-2021 FIRST HALF FOR THE BUILDING BEARING NO. 62/2336 W.P.(C) No.16984/2020 & Conn. Cases 285 2025:KER:31602 Exhibit P11(a) TAX RECEIPT DATED 09.11.2020 FOR THE YEAR 2020-2021 FIRST HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P11(b) TAX RECEIPT DATED 09.11.2020 FOR THE YEAR 2020-2021 FIRST HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P11(c) TAX RECEIPT DATED 9.11.2020 FOR THE YEAR 2020-2021 FIRST HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P11(d) TAX RECEIPT DATED 09.11.2020 FOR THE YEAR 2020-2021 FIRST HALF FOR THE BUILDING BEARING NO.62/2340 Exhibit P11(e) TAX RECEIPT DATED 09.11.2020 FOR THE YEAR 2020-2021 FIRST HALF FOR THE BUILDING BEARING NO.62/2341 Exhibit P12 TAX RECEIPT DATED 10.03.2021 FOR THE YEAR 2020-2021 SECOND HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P12(a) TAX RECEIPT DATED 10.03.2021 FOR THE YEAR 2020-2021 SECOND HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P12(b) TAX RECEIPT DATED 10.03.2021 FOR THE YEAR 2020-2021 SECOND HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P12(c) TAX RECEIPT DATED 10.03.2021 FOR THE YEAR 2020-2021 SECOND HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P12(d) TAX RECEIPT DATED 10.03.2021 FOR THE YEAR 2020-2021 SECOND HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P12(e) TAX RECEIPT DATED 10.03.2021 FOR THE YEAR 2020-2021 SECOND HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P13 TAX RECEIPT DATED 16.09.2021 FOR THE YEAR 2021-2022 FIRST HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P13(a) TAX RECEIPT DATED 6.09.2021FOR THE YEAR 2021- W.P.(C) No.16984/2020 & Conn. Cases 286 2025:KER:31602 2022 FIRST HALF FOR THE BUILDING BEARING NO.

62/2337

Exhibit P13(b) TAX RECEIPT DATED 16.09.2021 FOR THE YEAR 2021-2022 FIRST HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P13(c) TAX RECEIPT DATED 16.09.2021 FOR THE 2021- 2022 FIRST HALF FOR THE BUILDING BEARING NO.

62/2339

Exhibit P13(d) TAX RECEIPT DATED 6.09.2021FOR THE YEAR 2021- 2022 FIRST HALF FOR THE BUILDING BEARING NO.

62/2340

ExhibitP13(e) TAX RECEIPT DATED 16.09.2021 FOR THE YEAR 2021-2022 FIRST HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P14 TAX RECEIPT DATED 21.03.2022 FOR THE YEAR 2021-2022 SECOND HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P14(a) TAX RECEIPT DATED 21.03.2022 FOR THE YEAR 2021-2022 SECOND HALF FOR THE BUILDING BEARING NO. 62/2337 Exhibit P14(b) TAX RECEIPT DATED 21.03.2022 FOR THE YEAR 2021-2022 SECOND HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P14(c) TAX RECEIPT DATED 21.03.2022 FOR THE YEAR 2021-2022 SECOND HALF FOR THE BUILDING BEARING NO. 62/2339 Exhibit P14(d) TAX RECEIPT DATED 21.03.2022 FOR THE YEAR 2021-2022 SECOND HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P14(e) TAX RECEIPT DATED 21.03.2022 FOR THE YEAR 2021-2022 SECOND HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P15 TAX RECEIPT DATED 26.08.2022 FOR THE YEAR 2022-2023 FIRST HALF FOR THE BUILDING BEARING NO. 62/2336 Exhibit P15(a) TAX RECEIPT DATED 26.08.2022 FOR THE YEAR 2022-2023 FIRST HALF FOR THE BUILDING BEARING W.P.(C) No.16984/2020 & Conn. Cases 287 2025:KER:31602 NO. 62/2337 Exhibit P15(b) TAX RECEIPT DATED 26.08.2022 FOR THE YEAR 2022-2023 FIRST HALF FOR THE BUILDING BEARING NO. 62/2338 Exhibit P15(c) TAX RECEIPT DATED 26.08.2022 FOR THE 2022- 2023 FIRST HALF FOR THE BUILDING BEARING NO.62/2339 Exhibit P15(d) TAX RECEIPT DATED 26.08.2022 FOR THE YEAR 2022-2023 FIRST HALF FOR THE BUILDING BEARING NO. 62/2340 Exhibit P15(e) TAX RECEIPT DATED 26.08.2022 FOR THE YEAR 2022-2023 FIRST HALF FOR THE BUILDING BEARING NO. 62/2341 Exhibit P16 DEMAND NOTICE DATED 08.02.2023 WITH RESPECT TO BUILDING NO. 62/2336 Exhibit P17 DEMAND NOTICE DATED 08.02.2023 WITH RESPECT TO BUILDING NO. 62/2337 Exhibit P18 DEMAND NOTICE DATED 08.02.2023 WITH RESPECT TO BUILDING NO. 62/2338 Exhibit P19 DEMAND NOTICE DATED 08.02.2023 WITH RESPECT TO BUILDING NO. 62/2339 Exhibit P20 DEMAND NOTICE DATED 08.02.2023 WITH RESPECT TO BUILDING NO. 62/2340 Exhibit P21 DEMAND NOTICE DATED 08.02.2023 WITH RESPECT TO BUILDING NO. 62/2341 RESPONDENT EXHIBITS Exhibit R1 (i) True copy of GO (MS) No. 33/15/LSGF dated 18- 02-2015 Exhibit R1 (j) True copy of GO (MS) No. 144/15/LSGD dated 27-04-2015 Exhibit R1 (k) True copy of resolution no: 267 dated 01-10- 2015 of 1st respondent Exhibit R1 (a) True copy of the GO(A)17/2011 LSGD dated 14- W.P.(C) No.16984/2020 & Conn. Cases 288 2025:KER:31602 01-2011 issued by Government of Kerala in accordance with provisions of Section 233(2) of the Act 1994 Exhibit R1(b) True copy of resolution No.63/2011 passed by the council of 1st respondent dated 01-08- 2011 Exhibit R1 (e) True copy of final notification dated 27-07- 2013 of the 1st respondent Exhibit R1 (f) True copy of GO(P)100/2013/LSGD dated 15-03- 2013 Exhibit R1 (h) True copy of GO (A) (MS) No. 371/2013 dated 02-12-2013 Exhibit R1 (l) True copy of GO (A) No. 36/2015 dated 24-02- 2015 published in Kerala Gazette No. 406 on 25-02-2015 Exhibit R1 (m) True copy of resolution no: 1 dated 25-01- 2017 Exhibit R1 (n) True copy of letter by 1st respondent to 2nd respondent dated 25-02-2017 Exhibit R1 (o) True copy of resolution no: 46 dated 07-02- 2018 of council of 1st respondent Exhibit R1 (p) True copy of public notice dated 17-12-2013 in Form No.1 published in Mathrubhumi News Paper on 24-12-2013 Exhibit R1 (q) True copy of Government Order (Ordinary)540/2019/LSGD dated 06-03-2019 Exhibit R1 (r) True copy of resolution no: 127 dated 24-06- 2019 of council of 1st respondent Exhibit R1 (c) True copy of resolution No.12 dated 16-11- 2011 of council of 1st respondent Exhibit R1 (d) True copy of notification dated 16-11-2011 of 1st respondent intimating property tax revision published in Veekshanam News Paper on 19-11-2011 W.P.(C) No.16984/2020 & Conn. Cases 289 2025:KER:31602 Exhibit R1 (g) True copy of resolution of 1st respondent no:

98 dated 14-06-2013 Exhibit R1(s) TRUE COPY OF EXHIBIT R1(E) PUBLISHED IN KOCHI EDITION OF MATHRUBHUMI NEWSPAPER ON 08.09.2013 Exhibit R1(t) TRUE COPY OF EXHIBIT R1(E) PUBLISHED IN NEW INDIAN EXPRESS NEWSPAPER ,KOCHI LATE NIGHT EDITION ON 08.09.2013 Exhibit R1(u) TRUE COPY OF FORM 7 DATED 13.07.2019 ISSUED TO ONE PHILOMINA AS PER RULE 12 (6) OF KERALA MUNICIPALITY PROPERTY TAX RULES,2011 Exhibit R1(v) TRUE COPY OF FORM 7 DATED 13.07.2019 ISSUED TO GCDA AS PER RULE 12 (6) OF KERALA MUNICIPALITY PROPERTY TAX RULES,2011 Exhibit R1(w) TRUE COPY OF FORM 5 DATED 03.04.2021 ISSUED TO ONE JOSHY AS PER RULE 12 (1) OF KERALA MUNICIPALITY PROPERTY TAX RULES,2011 Exhibit R1(x) TRUE COPY OF FORM 5 DATED 03.09.2021 ISSUED TO ONE XAVIER LATHEESH AND 3 OTHERS AS PER RULE 12 (1) OF KERALA MUNICIPALITY PROPERTY TAX RULES,2011 Exhibit R1(Y) TRUE COPY OF DECISION NO.115 DATED 12-04-2012 OF COUNCIL OF CORPORATION W.P.(C) No.16984/2020 & Conn. Cases 290 2025:KER:31602 APPENDIX OF WP(C) 6075/2023 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE GO NO. NO. 540/2019/LSGD DATED 6.3.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICE DATED 13.2.2023 ISSUED BY THE 4TH RESPONDENT Exhibit P3 A TRUE COPY OF THE LAST PAID TAX RECEIPT DATED 16.9.2022 BEARING BUILDING NO. 64/3472-

A Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 7.12.2021 IN WP(C) NO.27864/2022 Exhibit P5 A TRUE COPY OF THE GO NO. 1726/2021/LSGD DARED 10.9.2021 W.P.(C) No.16984/2020 & Conn. Cases 291 2025:KER:31602 APPENDIX OF WP(C) 5467/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF GO(P) NO.17/2011/LSGD DATED 14/01/2011 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P2 TRUE COPY OF THE GO(P) NO.100/2013 DATED 15/03/2013 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P3 TRUE COPY OF THE GO(A) NO.36/2015 DATED 24/02/2015 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P4 TRUE COPY OF GO(MS) NO.144/2015 DATED 27/04/2015 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P5 TRUE COPY OF THE GO(MS) NO.358/15/LSGD DATED 16/12/2015 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT P6 TRUE COPIES OF THE DEMAND NOTICES DATED 25/02/2020 ISSUED TO THE 1ST PETITIONER IMAM SALIH FOR HIS BUILDING NO.40/965.

EXHIBIT P6(A) TRUE COPIES OF THE DEMAND NOTICES DATED 25/02/2020 ISSUED TO THE 1ST PETITIONER IMAM SALIH FOR HIS BUILDING NO.40/966.

EXHIBIT P7 TRUE COPY OF THE DEMAND NOTICES DATED 24/07/2019 ISSUED TO THE 2ND AND 3RD PETITIONERS BIJU MATHEW AND ASHA BIJU FOR THEIR BUILDING NO.50/1339 A IN WARD NO. 37/2949.

EXHIBIT P7(A) TRUE COPY OF THE DEMAND NOTICES DATED 24/07/2019 ISSUED TO THE 2ND AND 3RD PETITIONERS BIJU MATHEW AND ASHA BIJU FOR THEIR BUILDING NO.50/1339 B IN WARD NO. 37/2950.

EXHIBIT P7(B) TRUE COPY OF THE DEMAND NOTICES DATED 24/07/2019 ISSUED TO THE 2ND AND 3RD PETITIONERS BIJU MATHEW AND ASHA BIJU FOR THEIR BUILDING NO.50/1339 C IN WARD NO. 37/2951.

EXHIBIT P7(C) TRUE COPY OF THE DEMAND NOTICES DATED 24/07/2019 ISSUED TO THE 2ND AND 3RD PETITIONERS BIJU MATHEW AND ASHA BIJU FOR W.P.(C) No.16984/2020 & Conn. Cases 292 2025:KER:31602 THEIR BUILDING NO.50/1339 D IN WARD NO. 37/2952.

EXHIBIT P7(D) TRUE COPY OF THE DEMAND NOTICES DATED 24/07/2019 ISSUED TO THE 2ND AND 3RD PETITIONERS BIJU MATHEW AND ASHA BIJU FOR THEIR BUILDING NO.50/1339 E IN WARD NO. 37/2953.

EXHIBIT P7(E) TRUE COPY OF THE DEMAND NOTICES DATED 24/07/2019 ISSUED TO THE 2ND AND 3RD PETITIONERS BIJU MATHEW AND ASHA BIJU FOR THEIR BUILDING NO.50/1339 F IN WARD NO. 37/2954.

EXHIBIT P7(F) TRUE COPY OF THE DEMAND NOTICES DATED 24/07/2019 ISSUED TO THE 2ND AND 3RD PETITIONERS BIJU MATHEW AND ASHA BIJU FOR THEIR BUILDING NO.50/1339 G IN WARD NO. 37/2955.

EXHIBIT P8 TRUE COPIES OF THE DEMAND NOTICES DATED 16/03/2020 ISSUED TO THE 4TH PETITIONER C.T.GEORGE FOR HIS BUILDING NO.39/2330.

EXHIBIT P8(A) TRUE COPIES OF THE DEMAND NOTICES DATED 16/03/2020 ISSUED TO THE 4TH PETITIONER C.T.GEORGE FOR HIS BUILDING NO.39/2331.

EXHIBIT P8(B) TRUE COPIES OF THE DEMAND NOTICES DATED 16/03/2020 ISSUED TO THE 4TH PETITIONER C.T.GEORGE FOR HIS BUILDING NO.39/2332.

EXHIBIT P9 TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 5TH PETITIONER MYLAADY WAREHOUSING PVT. LTD. ON 24/01/2020 FOR THEIR BUILDING NO. 72/2552.

EXHIBIT P9(A) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 5TH PETITIONER MYLAADY WAREHOUSING PVT. LTD. ON 24/01/2020 FOR THEIR BUILDING NO. 72/2553.

EXHIBIT P9(B) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 5TH PETITIONER MYLAADY WAREHOUSING PVT. LTD. ON 24/01/2020 FOR THEIR BUILDING NO. 72/2554.

EXHIBIT P9(C) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO W.P.(C) No.16984/2020 & Conn. Cases 293 2025:KER:31602 THE 5TH PETITIONER MYLAADY WAREHOUSING PVT. LTD. ON 20/10/2020 FOR THEIR BUILDING NO. 72/2555.

EXHIBIT P9(D) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 5TH PETITIONER MYLAADY WAREHOUSING PVT. LTD. ON 20/10/2020 FOR THEIR BUILDING NO. 72/2556.

EXHIBIT P9(E) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 5TH PETITIONER MYLAADY WAREHOUSING PVT. LTD. ON 20/10/2020 FOR THEIR BUILDING NO. 72/2557.

EXHIBIT P9(F) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 5TH PETITIONER MYLAADY WAREHOUSING PVT. LTD. ON 20/10/2020 FOR THEIR BUILDING NO. 72/2558.

EXHIBIT P10 TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 03/06/2019 FOR HER BUILDING NO.40/1097.

EXHIBIT P10(A) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 03/06/2019 FOR HER BUILDING NO.40/1102..

EXHIBIT P10(B) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 03/06/2019 FOR HER BUILDING NO.40/1103.

EXHIBIT P10(C) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 03/06/2019 FOR HER BUILDING NO.40/1104.

EXHIBIT P10(D) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 03/06/2019 FOR HER BUILDING NO.40/1105.

EXHIBIT P10(E) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 22/01/2020 FOR HER BUILDING NO.40/1098.

EXHIBIT P10(F) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 22/01/2020 FOR HER BUILDING NO.40/1100.

EXHIBIT P10(G) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 22/01/2020 FOR W.P.(C) No.16984/2020 & Conn. Cases 294 2025:KER:31602 HER BUILDING NO.40/1100.

EXHIBIT P10(H) TRUE COPIES OF THE DEMAND NOTICES ISSUED TO THE 6TH PETITIONER SATHY ON 22/01/2020 FOR HER BUILDING NO.40/1101.

EXHIBIT P11 TRUE COPIES OF THE DEMAND NOTICES DATED 21/01/2020 ISSUED TO THE 7TH PETITIONER GOPALAKRISHNAN FOR HIS BUILDING NO.40/1106.

EXHIBIT P11(A) TRUE COPIES OF THE DEMAND NOTICES DATED 21/01/2020 ISSUED TO THE 7TH PETITIONER GOPALAKRISHNAN FOR HIS BUILDING NO.40/1107.

EXHIBIT P12 TRUE COPY OF THE TEMPLATE CONSISTING OF ENGLISH TRANSLATION OF THE DEMAND NOTICES.

EXHIBIT P13 TRUE COPY OF THE INTERIM ORDER DATED 19/02/2020 IN WPC NO.2169/2020 PASSED BY THIS HON'BLE COURT.

EXHIBIT P14 TRUE COPY OF THE RESOLUTION DATED 17/02/2021 PASSED BY THE BOARD OF DIRECTORS OF THE 5TH PETITIONER COMPANY.

W.P.(C) No.16984/2020 & Conn. Cases 295

2025:KER:31602 APPENDIX OF WP(C) 6608/2025 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SETTLEMENT DEED NO.

4798/2002

Exhibit P2 A TRUE COPY OF THE ORDER NO.SYP1/4650/5/2021 DATED 05.11.2021 ISSUED BY THE 2ND RESPONDENT Exhibit P3 A TRUE COPY OF THE MEMORANDUM OF APPEAL IN APPEAL NO. 620 OF 2021 BEFORE THE TRIBUNAL FOR LOCAL SELF GOVERNMENT INSTITUTIONS, THIRUVANANTHAPURAM Exhibit P4 A TRUE COPY OF THE ORDER DATED 06.12.2021 OF THE TRIBUNAL FOR LOCAL SELF GOVERNMENT INSTITUTIONS IN I.A. NO. 1282/2021 IN APPEAL NO. 620 OF 2021 Exhibit P5 A TRUE COPY OF THE NOTICE NO. SYR1/6893/2021 DATED 30.12.2021 ISSUED BY THE REVENUE OFFICER, PALLURUTHY ZONAL OFFICE, COCHIN CORPORATION Exhibit P6 A TRUE COPY OF I.A. NO. 1765/2022 FILED BY THE 1ST PETITIONER IN APPEAL NO. 620/2021 ON THE FILES OF THE TRIBUNAL FOR LOCAL SELF GOVERNMENT INSTITUTIONS Exhibit P7 A TRUE COPY OF THE ORDER DATED 23.06.2021 OF THE TRIBUNAL FOR LOCAL SELF GOVERNMENT INSTITUTIONS IN I.A. NO. 1765/2022 IN APPEAL NO. 620 OF 2021 Exhibit P8 A TRUE COPY OF THE PROPERTY TAX PAID RECEIPT DATED 28.11.2023 FOR THE YEAR 2023-24 IN RESPECT OF SHOP ROOM NO. 21/776 Exhibit P9 A TRUE COPY OF THE PROPERTY TAX PAID RECEIPT DATED 28.11.2023 FOR THE YEAR 2023-24 IN RESPECT OF SHOP ROOM NO. 21/777 Exhibit P10 A TRUE COPY OF THE PROPERTY TAX PAID RECEIPT DATED 28.11.2023 FOR THE YEAR 2023-24 IN RESPECT OF SHOP ROOM NO. 21/778 Exhibit P11 A TRUE COPY OF THE PROPERTY TAX PAID RECEIPT W.P.(C) No.16984/2020 & Conn. Cases 296 2025:KER:31602 DATED 28.11.2023 FOR THE YEAR 2023-24 IN RESPECT OF SHOP ROOM NO. 21/779 Exhibit P12 A TRUE COPY OF THE PROPERTY TAX PAID RECEIPT DATED 13.08.2024 FOR THE YEAR 2024-25 IN RESPECT OF SHOP ROOM NO. 21/776 Exhibit P13 A TRUE COPY OF THE DEMAND NOTICE DATED 27.11.2024 ISSUED BY THE 2ND RESPONDENT TO THE 1ST PETITIONER IN RESPECT OF SHOP ROOM NO. 777/A/UA (OLD NO. 19/469) Exhibit P14 A TRUE COPY OF THE DEMAND NOTICE DATED 27.11.2024 ISSUED BY THE 2ND RESPONDENT TO THE 1ST PETITIONER IN RESPECT OF SHOP ROOM NO. 777/A1/UA (OLD NO. 19/470 Exhibit P15 A TRUE COPY OF THE DEMAND NOTICE DATED 27.11.2024 ISSUED BY THE 2ND RESPONDENT TO THE 1ST PETITIONER IN RESPECT OF SHOP ROOM NO. 777/A2/UA (OLD NO. 19/471) Exhibit P16 A TRUE COPY OF THE DEMAND NOTICE DATED 27.11.2024 ISSUED BY THE 2ND RESPONDENT TO THE 1ST PETITIONER IN RESPECT OF SHOP ROOM NO. 777/A3/UA (OLD NO. 19/472) W.P.(C) No.16984/2020 & Conn. Cases 297 2025:KER:31602 APPENDIX OF WP(C) 7600/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE TAX RECEIPT DATED 20-02-2021 SHOWING THE REMITTANCE OF PROPERTY TAX BY THE PETITIONER WITH THE 3RD RESPONDENT Exhibit P2 TRUE COPY OF THE NOTICE DATED 11-10-2021 ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO 65/561 Exhibit P3 TRUE COPY OF THE NOTICE DATED 11-10-2021 ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO. 65/563 Exhibit P4 TRUE COPY OF THE NOTICE DATED 11-10-2021 ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO. 65/564 Exhibit P5 TRUE COPY OF THE INTERIM ORDER IN W.P(C) NO.

5248/2021 PASSED BY THIS COURT.

W.P.(C) No.16984/2020 & Conn. Cases 298

2025:KER:31602 APPENDIX OF WP(C) 6656/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/368 AND 66/369 DATED 10.2.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/370 AND 66/373, DATED 10.2.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/371 DATED 11.2.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/372 DATED 11.2.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/374 DATED 11.2.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/375 DATED 10.2.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/376 DATED 11.2.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P8 TRUE COPY OF THE DEMAND NOTICE DATED 12.2.2021 IN RESPECT OF BUILDING NO.66/376 EXHIBIT P8 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P8 EXHIBIT P9 THE DEMAND NOTICE DATED 12.2.2021 IN RESPECT OF BUILDING NO.66/375 EXHIBIT P9 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P 9 EXHIBIT P10 THE DEMAND NOTICE IN RESPECT OF BUILDING NO.66/374 DATED 12.2.2021 EXHIBIT P10 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P10 EXHIBIT P11 THE DEMAND NOTICE DATED 12.2.2021 ISSUED IN W.P.(C) No.16984/2020 & Conn. Cases 299 2025:KER:31602 RESPECT OF BUILDING NO.66/370 EXHIBIT P11 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P11 EXHIBIT P12 THE DEMAND NOTICE IN RESPECT OF BUILDING NO.66/373 DATED 12.2.2021 EXHIBIT P12 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P12 EXHIBIT P13 THE DEMAND NOTICE IN RESPECT OF BUILDING NO.66/372 DATED 12.2.2021 EXHIBIT P13 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P13 EXHIBIT P14 THE DEMAND NOTICE IN RESPECT OF BUILDING NO.66/371 DATED 12.2.2021 EXHIBIT P14 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P14 EXHIBIT P15 THE DEMAND NOTICE IN RESPECT OF BUILDING NO.66/369 DATED 12.2.2021 EXHIBIT P15 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P15 EXHIBIT P16 THE DEMAND NOTICE DATED 12.2.2021 ISSUED IN RESPECT OF BUILDING NO.66/368 EXHIBIT P16 (A) TRUE ENGLISH TRANSLATION OF EXHIBIT P16 W.P.(C) No.16984/2020 & Conn. Cases 300 2025:KER:31602 APPENDIX OF WP(C) 6356/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.67/10352 DATED 18.08.2020 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.67/10353 DATED 18.08.2020 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE DEMAND NOTICE DATED 02.02.2021 IN RESPECT OF BUILDING NO.67/10352.

EXHIBIT P3(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P3.

EXHIBIT P4 TRUE COPY OF THE DEMAND NOTICE DATED 02.02.2021 IN RESPECT OF BUILDING NO.67/10353.

EXHIBIT P4(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P4.

W.P.(C) No.16984/2020 & Conn. Cases 301

2025:KER:31602 APPENDIX OF WP(C) 6396/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO.66/6429, DATED 24/2/2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING 66/6430, DATED 24/2/2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING 66/64311 DATED 24/2/2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING 66/64321 DATED 24/2/2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE DEMAND NOTICE DATED 2/9/2019 IN RESPECT OF BUILDING NO.66/6429.

EXHIBIT P5(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P5.

EXHIBIT P6 TRUE COPY OF THE DEMAND NOTICE DATED 2/9/2019 IN RESPECT OF BUILDING NO.66/6430.

EXHIBIT P6(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P6.

EXHIBIT P7 TRUE COPY OF THE DEMAND NOTICE DATED 2/9/2019 IN RESPECT OF BUILDING NO.66/6431.

EXHIBIT P7(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P7.

EXHIBIT P8 TRUE COPY OF THE DEMAND NOTICE DATED 2/9/2019 IN RESPECT OF BUILDING NO.66/6432.

EXHIBIT P8(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P8.

W.P.(C) No.16984/2020 & Conn. Cases 302

2025:KER:31602 APPENDIX OF WP(C) 8000/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30/03/2021 FOR THE BUILDING BEARING DOOR NO:66/6548 ISSUED BY THE RESPONDENT Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30/03/2021 FOR THE BUILDING BEARING DOOR NO:66/6549 ISSUED BY THE RESPONDENT Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30/03/2021 FOR THE BUILDING BEARING DOOR NO:66/6550 ISSUED BY THE RESPONDENT Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30/03/2021 FOR THE BUILDING BEARING DOOR NO:66/6551 ISSUED BY THE RESPONDENT Exhibit P5 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30/03/2021 FOR THE BUILDING BEARING DOOR NO:66/6552 ISSUED BY THE RESPONDENT Exhibit P6 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30/03/2021 FOR THE BUILDING BEARING DOOR NO:66/6553 ISSUED BY THE RESPONDENT Exhibit P7 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 09/11/2020 FOR THE BUILDING BEARING DOOR NO:66/6554 ISSUED BY THE RESPONDENT Exhibit P8 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 09/11/2020 FOR THE BUILDING BEARING DOOR NO:66/6555 ISSUED BY THE RESPONDENT Exhibit P9 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30/03/20221 FOR THE BUILDING BEARING DOOR NO.66/6556 ISSUED BY THE RESPONDENT.

Exhibit P10 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 20/11/2020 FOR THE BUILDING BEARING DOOR NO.66/6548 ISSUED BY THE RESPONDENT.

Exhibit P11 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.66/6549 ISSUED BY THE RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 303 2025:KER:31602 Exhibit P12 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.66/6550 ISSUED BY THE RESPONDENT Exhibit P13 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.66/6551 ISSUED BY THE RESPONDENT Exhibit P14 THE TRUE COPY OF THE DEMAND NOTICE DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.6/6552 ISSUED BY THE RESPONDENT.

Exhibit P15 THE TRUE COPY OF THE DEMAND NOTICE DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.6/6553 ISSUED BY THE RESPONDENT.

Exhibit P16 THE TRUE COPY OF THE DEMAND NOTICE DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.6/6554 ISSUED BY THE RESPONDENT.

Exhibit P17 THE TRUE COPY OF THE DEMAND NOTICE DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.6/6555 ISSUED BY THE RESPONDENT.

Exhibit P18 THE TRUE COPY OF THE DEMAND NOTICE DATED 20/11/2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.6/6556 ISSUED BY THE RESPONDENT.

W.P.(C) No.16984/2020 & Conn. Cases 304

2025:KER:31602 APPENDIX OF WP(C) 7996/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23/02/2021 FOR THE BUILDING BEARING DOOR NO.62/3996 ISSUED BY THE RESPONDENT Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23/02/2021 FOR THE BIULDING BEARING DOOR NO.62/3997 ISSUED BY THE RESPONDENT Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23/02/2021 FOR THE BIULDING BEARING DOOR NO.62/3998 ISSUED BY THE RESPONDENT Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23/02/2021 FOR THE BIULDING BEARING DOOR NO.62/3999 ISSUED BY THE RESPONDENT Exhibit P5 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23/02/2021 FOR THE BIULDING BEARING DOOR NO.62/4000 ISSUED BY THE RESPONDENT Exhibit P6 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23/02/2021 FOR THE BIULDING BEARING DOOR NO.62/4001 ISSUED BY THE RESPONDENT Exhibit P7 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23/02/2021 FOR THE BIULDING BEARING DOOR NO.62/4002 ISSUED BY THE RESPONDENT Exhibit P8 THE TRUE COPY OF THE DEMAND NOTICE DATED 27- 01-2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.62/3996 ISSUED BY THE RESPONDENT Exhibit P9 THE TRUE COPY OF THE DEMAND NOTICE DATED 27- 01-2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.62/3997 ISSUED BY THE RESPONDENT Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICE DATED 27- 01-2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.62/3998ISSUED BY THE RESPONDENT Exhibit P11 THE TRUE COPY OF THE DEMAND NOTICE DATED 27- W.P.(C) No.16984/2020 & Conn. Cases 305 2025:KER:31602 01-2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.62/3999 ISSUED BY THE RESPONDENT Exhibit P12 THE TRUE COPY OF THE DEMAND NOTICE DATED 27- 01-2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.62/4000 ISSUED BY THE RESPONDENT Exhibit P13 THE TRUE COPY OF THE DEMAND NOTICE DATED 27- 01-2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.62/4001 ISSUED BY THE RESPONDENT Exhibit P14 THE TRUE COPY OF THE DEMAND NOTICE DATED 27- 01-2020 AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.62/4002 ISSUED BY THE RESPONDENT.

W.P.(C) No.16984/2020 & Conn. Cases 306

2025:KER:31602 APPENDIX OF WP(C) 6890/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE TAX RECEIPT DATED 18.1.2021 ISSUED BY THE IST RESPONDENT WITH RESPECT TO BUILDING NO.67/6760-A. EXHIBIT P2 TRUE COPY OF THE TAX RECEIPT DATED 18.1.2021 ISSUED BY THE IST RESPONDENT WITH RESPECT TO BUILDING NO.67/6761-A. EXHIBIT P3 TRUE COPY OF THE TAX RECEIPT DATED 18.1.2021 ISSUED BY THE IST RESPONDENT WITH RESPECT TO BUILDING NO.67/6762 A. EXHIBIT P4 TRUE COPY OF THE TAX RECEIPT DATED 18.1.2021 ISSUED BY THE IST RESPONDENT WITH RESPECT TO BUILDING NO.A67/6763-A EXHIBIT P5 TRUE COPY OF THE TAX RECEIPT DATED 18.1.2021 ISSUED BY THE IST RESPONDENT WITH RESPECT TO BUILDING NO.67/6766-A. EXHIBIT P6 TRUE COPY OF THE DEMAND NOTICE DATED 30.12.2020 IN RESPECT OF BUILDING NO.67/6760.

EXHIBIT P6(A) TRUE ENGLISH TRANSLATION OF EXHIBIT-P6.

EXHIBIT P7 TRUE COPY OF THE DEMAND NOTICE DATED 30.12.2020 IN RESPECT OF BUILDING NO.67/6761.

EXHIBIT P7(A) TRUE ENGLISH TRANSLATION OF EXHIBIT-P7.

EXHIBIT P8 TRUE COPY OF THE DEMAND NOTICE DATED 30.12.2020 IN RESPECT OF BUILDING NO.67/6762.

EXHIBIT P8(A) TRUE ENGLISH TRANSLATION OF EXHIBIT-P8.

EXHIBIT P9 TRUE COPY OF THE DEMAND NOTICE DATED 30.12.2020 IN RESPECT OF BUILDING NO.67/6763.

EXHIBIT P9(A) TRUE ENGLISH TRANSLATION OF EXHIBIT-P9.

EXHIBIT P10 TRUE COPY OF THE DEMAND NOTICE DATED 30.12.2020 IN RESPECT OF BUILDING NO.67/6755.

W.P.(C) No.16984/2020 & Conn. Cases 307

2025:KER:31602 EXHIBIT P10(A) TRUE ENGLISH TRANSLATION OF EXHIBIT-P 10.

EXHIBIT P11 TRUE COPY OF THE APPEAL PREFERRED BY THE PETITIONER BEFORE THE STANDING COMMITTEE OF THE IST RESPONDENT ON 18.1.2021.

EXHIBIT P11(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P11.

EXHIBIT P12 TRUE COPY OF THE INTIMATION DATED 18.2.2021 ISSUED BY THE IST RESPONDENT.

EXHIBIT P12(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P12.

W.P.(C) No.16984/2020 & Conn. Cases 308

2025:KER:31602 APPENDIX OF WP(C) 6837/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPIES OF THE TAX RECEIPTS IN RESPECT OF BUILDING NO.67/6754-A DATED 18.01.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P2 TRUE COPIES OF THE TAX RECEIPTS IN RESPECT OF BUILDING NO.67/6753-A DATED 18.01.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE COPIES OF THE TAX RECEIPTS IN RESPECT OF BUILDING NO. AND 67/6755-A DATED 18.01.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE DEMAND NOTICE DATED NIL IN RESPECT OF BUILDING NO.67/6753.

EXHIBIT P4(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P4.

EXHIBIT P5 TRUE COPY OF THE DEMAND NOTICE DATED NIL IN RESPECT OF BUILDING NO.67/6754.

EXHIBIT P5(A) TRUE ENGLISH TRANSLATION IN EXHIBIT P5.

EXHIBIT P6 TRUE COPY OF THE DEMAND NOTICE DATED NIL IN RESPECT OF BUILDING NO.67/6755.

EXHIBIT P6(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P5.

EXHIBIT P7 TRUE COPY OF THE APPEAL PREFERRED BY THE PETITIONER BEFORE THE STANDING COMMITTEE OF THE 1ST RESPONDENT ON 05.01.2021.

EXHIBIT P7(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P7.

EXHIBIT P8 TRUE COPY OF THE INTIMATION DATED 18.02.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P8(A) TRUE ENGLISH TRANSLATION OF EXHIBIT P8.

W.P.(C) No.16984/2020 & Conn. Cases 309

2025:KER:31602 APPENDIX OF WP(C) 6820/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE CHALLANS OF PROPERTY TAX PAID BY THE PETITIONER FROM FY 2016-17 TILL DATED COLLECTIVELY.

EXHIBIT P2 TRUE COPY OF THE DEMAND NOTICES DATED 20.10.2020 WITH TRANSLATION.

EXHIBIT P3 TRUE COPY OF THE DEMAND NOTICES DATED 29.01.2021 WITH TRANSLATION.

W.P.(C) No.16984/2020 & Conn. Cases 310

2025:KER:31602 APPENDIX OF WP(C) 7035/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF JUDGMENT DATED 11-06-2020 IN WP(C) NO 11370 OF 2020 PASSED BY THIS HON'BLE COURT EXHIBIT P2 TRUE COPY OF ORDER NO. K2-2765/20 DATED 28- 01-2021 ISSUED BY THE 1ST RESPONDENT EXHIBIT P3 TRUE COPY OF APPLICATION DATED 8-3-2021 UNDER SEC. 6A OF KERALA LAND TAX ACT SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT EXHIBIT P4 TRUE COPY OF PETITION FILED BY THE 2ND PETITIONER ON 28-03-2007 BEFORE THE 3RD RESPONDENT AND ENGLISH TRANSLATION EXHIBIT P5 TRUE COPY OF PROPERTY TAX PAYMENT RECEIPT DATED 16-08-2019 FOR THE 1ST HALF OF 2019-20 ISSUED BY FIRST RESPONDENT IN FAVOUR OF THE FIRST PETITIONER.

EXHIBIT P6 TRUE COPY OF THE PROPERTY TAX PAYMENT RECEIPT DATED 18-03-2020 FOR THE 2ND HALF OF THE BUILDING 68/1890 ISSUED BY THE FIRST RESPONDENT IN FAVOUR OF THE FIRST PETITIONER EXHIBIT P7 TRUE COPY OF THE DEMAND NOTICE ISSUED TO THE 2ND PETITIONER ON 5-02-2021 IN RESPECT OF BUILDING NO. 68/1892 AND ITS ENGLISH TRANSLATION W.P.(C) No.16984/2020 & Conn. Cases 311 2025:KER:31602 APPENDIX OF WP(C) 7570/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF PROPERTY TAX RECEIPTS OF IMPUGNED BUILDING NUMBERS DATED 14.03.2020.

EXHIBIT P2 TRUE COPY OF THE KERALA GOVERNMENT ORDER DIRECTING LOCAL BODIES TO ENHANCE TAX RETROSPECTIVELY DATED 06.03.2019.

EXHIBIT P3 TRUE COPY OF THE DEMAND NOTICE ISSUED BY R2 DEMANDING ENHANCED TAX DUES FROM 2016-2017 DATED 08.03.2021.

EXHIBIT P4 TRUE COPY OF PETITIONERS' REQUEST TO R1 PRAYING FOR RECONSIDERATION OF ENHANCEMENT AND REASSESSMENT OF BUILDING TAX AS PER KERALA MUNICIPALITIES ACT AND RULES.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER OF THIS HONOURABLE COURT IN WPC 5248/2021 DATED 01.03.2021.

W.P.(C) No.16984/2020 & Conn. Cases 312

2025:KER:31602 APPENDIX OF WP(C) 8662/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO. 64/3498 ISSUED BY THE 1ST RESPONDENT Exhibit P2 TRUE COPY OF THE SPECIAL NOTICE DATED 10.02.2023 IN RESPECT OF BUILDING NO. 64/3498 Exhibit P3 INTERIM ORDER IN W.P(C) NO.9663/2021 DATED 24.02.2023 W.P.(C) No.16984/2020 & Conn. Cases 313 2025:KER:31602 APPENDIX OF WP(C) 9041/2025 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE TAX RECEIPT NO.0029433 DATED 13/02/2019 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO.67/1120 OWNED BY THE 1ST PETITIONER FOR THE YEAR 2018-2019.

Exhibit P1(a) TRUE COPY OF THE TAX RECEIPT NO.0029434 DATED 13/02/2019 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO.67/1121 OWNED BY THE 1ST PETITIONER FOR THE YEAR 2018-2019.

Exhibit P1(b) TRUE COPY OF THE TAX RECEIPT NO.0029435 DATED 13/02/2019 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO.67/1122 OWNED BY THE 1ST PETITIONER FOR THE YEAR 2018-2019.

Exhibit P2 TRUE COPY OF THE RECEIPTS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1123 DATED 13/02/2019 ISSUED TO THE 2ND PETITIONER.

Exhibit P2(a) TRUE COPY OF THE RECEIPTS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1124 DATED 13/02/2019 ISSUED TO THE 2ND PETITIONER Exhibit P3 TRUE COPY OF THE RECEIPTS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1120 DATED 22/02/2024 ISSUED TO THE 1ST PETITIONER Exhibit P3(a) TRUE COPY OF THE RECEIPTS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1121 DATED 22/02/2024 ISSUED TO THE 1ST PETITIONER Exhibit P3(b) TRUE COPY OF THE RECEIPTS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1122 DATED 22/02/2024 ISSUED TO THE 1ST PETITIONER Exhibit P4 TRUE COPY OF THE RECEIPTS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1123 DATED 22/02/2024 ISSUED TO THE 2ND PETITIONER W.P.(C) No.16984/2020 & Conn. Cases 314 2025:KER:31602 Exhibit P4(a) TRUE COPY OF THE RECEIPTS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1124 DATED 22/02/2024 ISSUED TO THE 2 ND PETITIONER Exhibit P5 TRUE COPY OF THE DEMAND NOTICE OF ARREARS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1120 DATED 13/05/2024 ISSUED TO THE 1ST PETITIONER Exhibit P5(a) TRUE COPY OF THE DEMAND NOTICE OF ARREARS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1121 DATED NIL ISSUED TO THE 1 ST PETITIONER Exhibit P5(b) TRUE COPY OF THE DEMAND NOTICE OF ARREARS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1122 DATED 13/05/2024 ISSUED TO THE 1ST PETITIONER Exhibit P6 TRUE COPY OF THE DEMAND NOTICE OF ARREARS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1123 DATED 13/05/2024 ISSUED TO THE 2 ND PETITIONER Exhibit P6(a) TRUE COPY OF THE DEMAND NOTICE OF ARREARS SHOWING THE REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE BUILDING BEARING DOOR NO.67/1124 DATED 13/05/2024 ISSUED TO THE 2ND PETITIONER Exhibit P7 THE COPY OF THE INTERIM ORDER DATED 11/9/2024 IN W.P.(C) NO.32247/2024 W.P.(C) No.16984/2020 & Conn. Cases 315 2025:KER:31602 APPENDIX OF WP(C) 8994/2023 PETITIONER EXHIBITS Exhibit P1 TAX RECEIPT IN RESPECT OF BUILDING NO.

64/3493 DATED 29.9.2022 ISSUED BY THE 1ST RESPONDENT Exhibit P2 TAX RECEIPT IN RESPECT OF BUILDING NO.

64/3495 DATED 29.9.2022 ISSUED BY THE 1ST RESPONDENT Exhibit P3 TRUE COPY OF THE SPECIAL NOTICE DATED 10.02.2023 IN RESPECT OF BUILDING NO. 64/3495 Exhibit P4 TRUE COPY OF THE SPECIAL NOTICE DATED 25.02.2023 IN RESPECT OF BUILDING NO. 64/3493 Exhibit P5 INTERIM ORDER IN W.P(C) NO.9663/2021 DATED 24.02.2023 W.P.(C) No.16984/2020 & Conn. Cases 316 2025:KER:31602 APPENDIX OF WP(C) 10169/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE TAX RECEIPT NO. 8764 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/568 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P2 TRUE COPY OF THE TAX NO. 8766 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/569 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P3 TRUE COPY OF THE TAX RECEIPT NO. 8767 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/570 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P4 TRUE COPY OF THE TAX RECEIPT NO. 8789 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/592 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P5 TRUE COPY OF THE TAX RECEIPT NO. 8790 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/593 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P6 TRUE COPY OF THE TAX RECEIPT NO. 8792 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/596 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P7 TRUE COPY OF THE TAX RECEIPT NO. 8795 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/599 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 W.P.(C) No.16984/2020 & Conn. Cases 317 2025:KER:31602 Exhibit P8 TRUE COPY OF THE TAX RECEIPT NO. 8796DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/600 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P9 TRUE COPY OF THE TAX RECEIPT NO. 8797 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/601 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P10 TRUE COPY OF THE TAX RECEIPT NO.

01/121010106093 DATED 29.07.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/602 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P11 TRUE COPY OF THE TAX RECEIPT NO. 8798 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/603 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P12 TRUE COPY OF THE TAX RECEIPT NO. 8799 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/604 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P13 TRUE COPY OF THE TAX RECEIPT NO. 8800 DATED 29.09.2021 SHOWING THE REMITTANCE OF PROPERTY TAX OF ROOM NO. 65/605 BY THE PETITIONER WITH THE 3RD RESPONDENT TILL THE 1ST HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P14 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/568.

Exhibit P15 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/569.

Exhibit P16 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM W.P.(C) No.16984/2020 & Conn. Cases 318 2025:KER:31602 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/570.

Exhibit P17 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/592.

Exhibit P18 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/593.

Exhibit P19 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/596.

Exhibit P20 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/599.

Exhibit P21 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/600.

Exhibit P22 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/601.

Exhibit P23 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/602.

Exhibit P24 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/603.

Exhibit P25 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/604 Exhibit P26 THE TRUE COPY OF THE REVISED TAX DEMANDS FIXED BY THE 3RD RESPONDENT WITH EFFECT FROM W.P.(C) No.16984/2020 & Conn. Cases 319 2025:KER:31602 1.4.2016 FOR THE ROOM BEARING DOOR NO. 65/605 Exhibit P27 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

5248/2021 PASSED BY THIS HON'BLE COURT.

W.P.(C) No.16984/2020 & Conn. Cases 320

2025:KER:31602 APPENDIX OF WP(C) 9561/2025 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE OCCUPANCY CERTIFICATE AS PERMIT NO-MOP2/COC/781/2013 DATED 22.11.2013 ISSUED BY THE RESPONDENT NO-3 Exhibit P2 TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE FOR BUILDING NO-61/2965 DATED 14.02.2022 ISSUED BY THE RESPONDENT NO-3 Exhibit P2(a) TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE FOR BUILDING NO-61/2966 DATED 14.02.2022 ISSUED BY THE RESPONDENT NO-3 Exhibit P3 TRUE COPY OF THE REMITTANCE RECEIPT FOR BUILDING NO-61/2965 DATED 14.02.2022 ISSUED BY THE RESPONDENT NO-4 Exhibit P3(a) TRUE COPY OF THE REMITTANCE RECEIPT FOR BUILDING NO-61/2966 DATED 14.02.2022 ISSUED BY THE RESPONDENT NO-4 Exhibit P4 TRUE COPY OF THE PROPERTY TAX RECEIPT FOR BUILDING BEARING NO-61/2965 DATED 16.02.2023 Exhibit P4(a) TRUE COPY OF THE PROPERTY TAX RECEIPT FOR BUILDING BEARING NO-61/2966 DATED 16.02.2023 Exhibit P5 TRUE COPY OF THE PROPERTY TAX RECEIPT FOR BUILDING BEARING NO-61/2965 AND 61/2966 DATED 25.03.2024 Exhibit P6 TRUE COPY OF THE DEMAND NOTICE BEARING NO-

40169010082637 DATED 16.10.2024 ISSUED BY THE RESPONDENT NO-4 Exhibit P6(a) TRUE COPY OF THE DEMAND NOTICE BEARING NO-

40169010082638DATED 16.10.2024 ISSUED BY THE RESPONDENT NO-4 Exhibit P7 TRUE COPY OF THE REPRESENTATION DATED 23.10.2024 MADE BY THE PETITIONER BEFORE RESPONDENT NO-4 Exhibit P8 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE RESPONDENT NO-4 DATED W.P.(C) No.16984/2020 & Conn. Cases 321 2025:KER:31602 25.10.2024 Exhibit P9 TRUE COPY OF THE RECEIPT WITH INWARD NUMBER-

2717929 DATED 28.10.2024 ISSUED BY PORTAL W.P.(C) No.16984/2020 & Conn. Cases 322 2025:KER:31602 APPENDIX OF WP(C) 9346/2021 PETITIONER EXHIBITS EXHIBIT P1 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2020-21 ISSUED BY KOCHI MUNICIPAL CORPORATION NO.67/6190 DATED 27.04.2020 WITH NO.0157002.

EXHIBIT P2 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2020-21 ISSUED BY KOCHI MUNICIPAL CORPORATION IN RESPECT OF SHOP NO.67/6188 DATED 27.04.2020 WITH NO.0157000.

EXHIBIT P3 THE TRUE COPY OF THE BUILDING TAX FOR BUILDING NO.67/6188-A WITH NO.0157001 DATED 27.04.2020 OF KOCHI MUNICIPAL CORPORATION.

EXHIBIT P4 THE TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT DATED 06.03.2019.

EXHIBIT P5 THE TRUE COPY OF THE OBJECTION SUBMITTED BY THE PETITIONER BEFORE THE CORPORATION.

EXHIBIT P6 THE TRUE COPY OF THE APPEAL DATED 19.05.2011.

EXHIBIT P7 THE TRUE COPY OF THE ORDER DATED 29.06.2011.

EXHIBIT P8 THE TRUE COPY OF THE RTI REPLY GIVEN BY THE COCHIN CORPORATION IN THIS REGARD DATED 08.10.2020.

EXHIBIT P9 THE TRUE COPY OF THE INTERIM ORDER DATED 25.10.2018 IN WPC NO.34747/18.

EXHIBIT P10 THE TRUE COPY OF THE INTERIM ORDER DATED 01.03.2021 IN WPC 5248/2021.

EXHIBIT P11 THE TRUE PHOTO COPY OF THE REPRESENTATION BEFORE THE RESPONDENTS DATED 22.03.2021.

W.P.(C) No.16984/2020 & Conn. Cases 323

2025:KER:31602 APPENDIX OF WP(C) 10558/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE RECEIPT DATED 24/5/2020 ISSUED BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.66/1631.

Exhibit P2 TRUE COPY OF SPECIAL NOTICE DT. 21/3/2022 DEMANDING ARREARS OF PROPERTY TAX FROM 2016 1ST HALF YEAR IN RESPECT OF DOOR NO.66/1631.

Exhibit P3 TRUE COPY OF THE INTERIM ORDER DATED 21/12/2021 IN WRIT PETITION NO.29699/2021 OF THIS HON'BLE COURT.

W.P.(C) No.16984/2020 & Conn. Cases 324

2025:KER:31602 APPENDIX OF WP(C) 10041/2023 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO. 66/5597 DATED 27.09.2023 ISSUED BY THE 1ST RESPONDENT Exhibit P2 . A TRUE COPY OF THE DEMAND NOTICE DATED 14.03.2023 IN RESPECT OF BUILDING NO. 66/5597 Exhibit P3 INTERIM ORDER IN W.P(C) NO.9663/2021 DATED 24.02.2023 W.P.(C) No.16984/2020 & Conn. Cases 325 2025:KER:31602 APPENDIX OF WP(C) 8809/2021 PETITIONER EXHIBITS EXHIBIT P1 THE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.66/4149 DATED 01/04/2020.

EXHIBIT P2 THE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.66/4150 DATED 01/04/2020.

EXHIBIT P3 THE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.66/4151 DATED 01/04/2020.

EXHIBIT P4 THE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.66/4152 DATED 01/04/2020.

EXHIBIT P5 THE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.66/4153 DATED 01/04/2020.

EXHIBIT P6 THE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.66/4154 DATED 01/04/2020.

EXHIBIT P7 THE COPY OF THE INTERIM ORDER IN W.P.(C) 5248/2021 DATED 01/03/2021.

W.P.(C) No.16984/2020 & Conn. Cases 326

2025:KER:31602 APPENDIX OF WP(C) 10658/2023 PETITIONER EXHIBITS Exhibit P 1 A TRUE COPY OF THE POWER OF ATTORNEY ISSUED IN FAVOR OF HIS SON DATED 5.5.2004 Exhibit P 2 A TRUE COPY OF THE GO NO. NO. 540/2019/LSGD DATED 6.3.2019 Exhibit P3 A TRUE COPY OF THE DEMAND NOTICE DATED 1.3.2023 ISSUED BY THE 4TH RESPONDENT Exhibit P 4 A TRUE COPY OF THE LAST PAID TAX RECEIPT DATED APRIL 2022 BEARING BUILDING NO. 64/346 Exhibit P 5 A TRUE COPY OF THE INTERIM ORDER DATED 23.2.2023 IN WP(C) NO.6075/2023 Exhibit P 6 A TRUE COPY OF THE GO NO. 1726/2021/LSGD DARED 10.9.2021 W.P.(C) No.16984/2020 & Conn. Cases 327 2025:KER:31602 APPENDIX OF WP(C) 10729/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE RECEIPT DATED 28-9-2016 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2016-17 Exhibit P1(a) TRUE COPY OF THE RECEIPT DATED 28-9-2016 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2016-17 Exhibit P1(b) TRUE COPY OF THE RECEIPT DATED 28-9-2016 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2016-17 Exhibit P1(c) TRUE COPY OF THE RECEIPT DATED 28-9-2016 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2016-17 Exhibit P1 (d) TRUE COPY OF THE RECEIPT DATED 28-9-2016 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2016-17 Exhibit P2 TRUE COPY OF THE RECEIPT DATED 23-2-2017 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2016-17 Exhibit P2 (a) TRUE COPY OF THE RECEIPT DATED 23-2-2017 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2016-17 Exhibit P2(b) TRUE COPY OF THE RECEIPT DATED 23-2-2017 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2016-17 Exhibit P2(c) TRUE COPY OF THE RECEIPT DATED 23-2-2017 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2016-17 Exhibit P2(d) TRUE COPY OF THE RECEIPT DATED 23-2-2017 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2016-17 Exhibit P3 TRUE COPY OF THE RECEIPT DATED 26-9-2017 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2017-18 W.P.(C) No.16984/2020 & Conn. Cases 328 2025:KER:31602 Exhibit P3 (a) TRUE COPY OF THE RECEIPT DATED 26-9-2017 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2017-18 Exhibit P3(b) TRUE COPY OF THE RECEIPT DATED 26-9-2017 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2017-18 Exhibit P3(c) TRUE COPY OF THE RECEIPT DATED 26-9-2017 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2017-18 Exhibit P3 (d) TRUE COPY OF THE RECEIPT DATED 26-9-2017 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2017-18 Exhibit P4 TRUE COPY OF THE RECEIPT DATED 14-2-2018 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2017-18 Exhibit P4(a) TRUE COPY OF THE RECEIPT DATED 14-2-2018 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2017-18 Exhibit P4(b) TRUE COPY OF THE RECEIPT DATED 14-2-2018 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2017-18 Exhibit P4(c) TRUE COPY OF THE RECEIPT DATED 14-2-2018 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2017-18 Exhibit P4(d) TRUE COPY OF THE RECEIPT DATED 14-2-2018 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2017-18 Exhibit P5 TRUE COPY OF THE RECEIPT DATED 26-9-2018 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2018-19 Exhibit P5 (a) TRUE COPIES OF THE RECEIPTS DATED 26-9-2018 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2018-19 Exhibit P5(b) TRUE COPIES OF THE RECEIPTS DATED 26-9-2018 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2018-19 Exhibit P5(c) TRUE COPIES OF THE RECEIPTS DATED 26-9-2018 W.P.(C) No.16984/2020 & Conn. Cases 329 2025:KER:31602 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2018-19 Exhibit P5(d) TRUE COPIES OF THE RECEIPTS DATED 26-9-2018 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2018-19 Exhibit P6 TRUE COPY OF THE RECEIPT DATED 21-2-2019 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2018-19 Exhibit P6(a) TRUE COPY OF THE RECEIPT DATED 21-2-2019 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2018-19 Exhibit P6(b) TRUE COPY OF THE RECEIPT DATED 21-2-2019 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2018-19 Exhibit P6(c) TRUE COPY OF THE RECEIPT DATED 21-2-2019 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2018-19 Exhibit P6(d) TRUE COPY OF THE RECEIPT DATED 21-2-2019 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2018-19 Exhibit P7 TRUE COPY OF THE RECEIPT DATED 26-9-2019 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2019-20 Exhibit P7(a) TRUE COPY OF THE RECEIPT DATED 26-9-2019 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2019-20 Exhibit P7(b) TRUE COPY OF THE RECEIPT DATED 26-9-2019 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2019-20 Exhibit P7(c) TRUE COPY OF THE RECEIPT DATED 26-9-2019 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2019-20 Exhibit P7(d) TRUE COPY OF THE RECEIPT DATED 26-9-2019 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2019-20 Exhibit P8 TRUE COPY OF THE RECEIPT DATED 25-2-2020 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF W.P.(C) No.16984/2020 & Conn. Cases 330 2025:KER:31602 PERIOD OF 2019-20 Exhibit P8 (a) TRUE COPY OF THE RECEIPT DATED 25-2-2020 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2019-20 Exhibit P8(b) TRUE COPY OF THE RECEIPT DATED 25-2-2020 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2019-20 Exhibit P8(c) TRUE COPY OF THE RECEIPT DATED 25-2-2020 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2019-20 Exhibit P8(d) TRUE COPY OF THE RECEIPT DATED 25-2-2020 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2019-20 Exhibit P9 TRUE COPY OF THE RECEIPT DATED 25-9-2020 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2020-21 Exhibit P9(a) TRUE COPY OF THE RECEIPT DATED 25-9-2020 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2020-21 Exhibit P9(b) TRUE COPY OF THE RECEIPT DATED 25-9-2020 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2020-21 Exhibit P9(c) TRUE COPY OF THE RECEIPT DATED 25-9-2020 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2020-21 Exhibit P9(d) TRUE COPY OF THE RECEIPT DATED 25-9-2020 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2020-21 Exhibit P10 TRUE COPY OF THE RECEIPT DATED 23-2-2021 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2020-21 Exhibit P10 (a) TRUE COPY OF THE RECEIPT DATED 23-2-2021 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2020-21 Exhibit P10(b) TRUE COPY OF THE RECEIPT DATED 23-2-2021 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2020-21 W.P.(C) No.16984/2020 & Conn. Cases 331 2025:KER:31602 Exhibit P10(c) TRUE COPY OF THE RECEIPT DATED 23-2-2021 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2020-21 Exhibit P10(d) TRUE COPY OF THE RECEIPT DATED 23-2-2021 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2020-21 Exhibit P11 TRUE COPY OF THE RECEIPT DATED 24-9-2021 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2021-22 Exhibit P11(a) TRUE COPY OF THE RECEIPT DATED 24-9-2021 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2021-22 Exhibit P11(b) TRUE COPY OF THE RECEIPT DATED 24-9-2021 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2021-22 Exhibit P11(c) TRUE COPY OF THE RECEIPT DATED 24-9-2021 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2021-22 Exhibit P11(d) TRUE COPY OF THE RECEIPT DATED 24-9-2021 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2021-22 Exhibit P12 TRUE COPY OF THE RECEIPT DATED 17-2-2022 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2021-22 Exhibit 12 (a) TRUE COPY OF THE RECEIPT DATED 17-2-2022 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2021-22 Exhibit P12(b) TRUE COPY OF THE RECEIPT DATED 17-2-2022 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2021-22 Exhibit P12 (c) TRUE COPY OF THE RECEIPT DATED 17-2-2022 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2021-22 Exhibit P12(d) TRUE COPY OF THE RECEIPT DATED 17-2-2022 FOR PAYMENT OF PROPERTY TAX FOR THE SECOND HALF PERIOD OF 2021-22 W.P.(C) No.16984/2020 & Conn. Cases 332 2025:KER:31602 Exhibit P13 TRUE COPY OF THE RECEIPTS DATED 28-9-2022 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2022-23 Exhibit P13 (a) TRUE COPY OF THE RECEIPT DATED 28-9-2022 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2022-23 Exhibit P13 (b) TRUE COPY OF THE RECEIPT DATED 28-9-2022 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2022-23 Exhibit P13 (c) TRUE COPY OF THE RECEIPT DATED 28-9-2022 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2022-23 Exhibit P13 (d) TRUE COPY OF THE RECEIPTS DATED 28-9-2022 FOR PAYMENT OF PROPERTY TAX FOR THE FIRST HALF PERIOD OF 2022-23 Exhibit P14 TRUE COPY OF THE DEMAND NOTICE DATED 14-2- 2023 IN RESPECT OF THE BUILDING HAVING DOOR NO. 68/3286, Exhibit P14 (a) TRUE COPY OF THE DEMAND NOTICE DATED 14-2- 2023 IN RESPECT OF THE BUILDING HAVING DOOR NO. 68/3288 Exhibit P14 (b) TRUE COPY OF THE DEMAND NOTICE DATED 14-2- 2023 IN RESPECT OF THE BUILDING HAVING DOOR NO. 68/3289 Exhibit P14(c) TRUE COPY OF THE DEMAND NOTICE DATED 14-2- 2023 IN RESPECT OF THE BUILDING HAVING DOOR NO. 68/3290 Exhibit P15 TRUE COPY OF THE ELECTRONIC PAYMENT PORTAL OF LOCAL-SELF GOVERNMENT DEPARTMENT, KERALA GOVERNMENT W.P.(C) No.16984/2020 & Conn. Cases 333 2025:KER:31602 APPENDIX OF WP(C) 10873/2023 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE GO NO. 540/2019/LSGD DATED 6.3.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICES DATED 23.3.2023 AGAINST BUILDING BEARING NOS 64/1364 &64/1365 ISSUED BY THE 4TH RESPONDENT Exhibit P3 A TRUE COPY OF THE LAST PAID TAX RECEIPT DATED 8.3.2022 BEARING BUILDING NOS. 64/1364 & 64/1365 ExhibitP4 A TRUE COPY OF THE INTERIM ORDER DATED 23.2.2023 IN WP(C) NO.6075/2023 Exhibit P 5 A TRUE COPY OF THE GO NO. 1726/2021/LSGD DARED 10.9.2021 W.P.(C) No.16984/2020 & Conn. Cases 334 2025:KER:31602 APPENDIX OF WP(C) 9305/2021 PETITIONER EXHIBITS EXHIBIT P1 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF JOSEPH P.KURIAN IN RESPECT OF SHOP NO.66/1710.

EXHIBIT P2 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF SHEELA KURIAN IN RESPECT OF SHOP NO.66/1711.

EXHIBIT P3 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF JOSEPH P.KURIAN AND SHEELA KURIAN IN RESPECT OF SHOP NO.66/1712.

EXHIBIT P4 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF JOSEPH P.KURIAN AND SHEELA KURIAN IN RESPECT OF SHOP NO.66/1715.

EXHIBIT P5 THE TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2019-20 ISSUED BY KOCHI MUNICIPAL CORPORATION OF JOSEPH P.KURIAN AND SHEELA KURIAN IN RESPECT OF SHOP NO.66/1716.

EXHIBIT P6 THE TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT DATED 06.03.2019 ALONG WITH TRANSLATION.

EXHIBIT P7 THE TRUE COPY OF THE RTI REPLY GIVEN BY THE COCHIN CORPORATION IN THIS REGARD DATED 08.10.2020 ALONG WITH TRANSLATION.

EXHIBIT P8 THE TRUE COPY OF THE INTERIM ORDER DATED 25.10.2018 IN WPC 34747/18.

EXHIBIT P9 THE TRUE COPY OF THE INTERIM ORDER DATED 01.03.2021 IN WPC 5248/2021.

EXHIBIT P10 THE TRUE PHOTOCOPY OF THE DEMAND NOTICE DATED 27.02.2021 OF THE 3RD RESPONDENT OF SHOP NO.66/1710 ALONG WITH TRANSLATION.

EXHIBIT P11 THE TRUE PHOTOCOPY OF THE DEMAND NOTICE DATED W.P.(C) No.16984/2020 & Conn. Cases 335 2025:KER:31602 29.02.2021 OF THE 3RD RESPONDENT OF SHOP NO.66/1711 ALONG WITH TRANSLATION.

EXHIBIT P12 THE TRUE PHOTOCOPY OF THE DEMAND NOTICE DATED 30.02.2021 OF THE 3RD RESPONDENT OF SHOP NO.66/1712 ALONG WITH TRANSLATION.

EXHIBIT P13 THE TRUE PHOTOCOPY OF THE DEMAND NOTICE DATED 25.01.2021 OF THE 3RD RESPONDENT OF SHOP NO.66/1715 ALONG WITH TRANSLATION.

EXHIBIT P14 THE TRUE PHOTOCOPY OF THE DEMAND NOTICE DATED 25.01.2021 OF THE 3RD RESPONDENT OF SHOP NO.66/1716 ALONG WITH TRANSLATION.

EXHIBIT P15 THE TRUE PHOTOCOPY OF THE REPRESENTATION BEFORE THE 2ND AND 4TH RESPONDENT.

W.P.(C) No.16984/2020 & Conn. Cases 336

2025:KER:31602 APPENDIX OF WP(C) 12386/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25.3.2022 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO.69/3139.

Exhibit P2 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25.3.2022 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO.69/3140.

Exhibit P3 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25.3.2022 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO.69/3141.

Exhibit P4 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25.3.2022 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO.69/3142.

Exhibit P5 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25.3.2022 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO.69/3143.

Exhibit P6 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25.3.2022 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO.69/3144.

Exhibit P7 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25.3.2022 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO.69/3145.

W.P.(C) No.16984/2020 & Conn. Cases 337

2025:KER:31602 APPENDIX OF WP(C) 11142/2023 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE RECEIPT DATED 15.05.2020 FOR A TOTAL AMOUNT OF RS. 34,650 FOR THE PERIOD 2019-2020 (1ST AND 2ND HALF) Exhibit P2 A TRUE COPY OF THE SPECIAL NOTICE DATED NIL FOR ROOM NO. 65/3389 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 30.09.2021 FOR A TOTAL AMOUNT OF RS. 34,650 FOR THE PERIOD 2021-2022 (1ST AND 2ND HALF) Exhibit P4 A TRUE COPY OF THE RECEIPT DATED 30.09.2022 FOR A TOTAL AMOUNT OF RS. 17,325 FOR THE PERIOD 2022-2023 (1ST HALF) Exhibit P5 A TRUE COPY OF THE DEMAND NOTICE DATED 09.03.2023 ISSUED BY THE 3RD RESPONDNET Exhibit P6 A TRUE COPY OF THE RECEIPT DATED 15.05.2020 FOR A TOTAL AMOUNT OF RS. 34,650 FOR THE PERIOD 2019-2020 (1ST AND 2ND HALF) Exhibit P7 TRUE COPY OF THE RECEIPT DATED 22.09.2020 (1ST HALF) Exhibit P8 A TRUE COPY OF THE SPECIAL NOTICE NO. 635 DATED NIL FOR ROOM NO. 65/3390 Exhibit P9 A TRUE COPY OF THE RECEIPT DATED 30.09.2021 FOR A TOTAL AMOUNT OF RS. 51975/- FOR THE PERIOD 2021-2022 (1ST AND 2ND HALF) Exhibit P10 A TRUE COPY OF THE RECEIPT DATED 30.09.2022 FOR A TOTAL AMOUNT OF RS. 17,325 FOR THE PERIOD 2022-2023 (1ST HALF) Exhibit P11 A TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 09.03.2023 WITH RESPECT ROOMS NO. 65/3390 Exhibit P12 A TRUE COPY OF THE RECEIPT DATED 15.05.2020 FOR A TOTAL AMOUNT OF RS. 25,200/- FOR THE PERIOD 2019-2020 (1ST AND 2ND HALF) Exhibit P13 A TRUE COPY OF THE RECEIPT DATED 08.06.2020 W.P.(C) No.16984/2020 & Conn. Cases 338 2025:KER:31602 Exhibit P14 A TRUE COPY OF THE SPECIAL NOTICE NO. 636 DATED NIL FOR ROOM NO. 65/3391 Exhibit P15 A TRUE COPY OF THE RECEIPT DATED 30.09.2021 FOR A TOTAL AMOUNT OF RS. 37,800 FOR THE PERIOD 2021-2022 (1ST AND 2ND HALF) Exhibit P16 A TRUE COPY OF THE RECEIPT DATED 30.09.2022 FOR A TOTAL AMOUNT OF RS. 12600/- FOR THE PERIOD 2022-2023 (1ST HALF) Exhibit P17 A TRUE COPY OF THE DEMAND NOTICE DATED 09.03.2023 Exhibit P18 A TRUE COPY OF THE RECEIPT DATED 15.05.2020 FOR A TOTAL AMOUNT OF RS. 1,10,408/- FOR THE PERIOD 2019-2020 (1ST AND 2ND HALF) Exhibit P19 A TRUE COPY OF THE RECEIPT DATED 08.06.2020 Exhibit P20 A TRUE COPY OF THE SPECIAL NOTICE NO. 637 DATED NIL FOR ROOM NO. 65/3392 Exhibit P21 A TRUE COPY OF THE RECEIPT DATED 30.09.2021 FOR A TOTAL AMOUNT OF RS. 1,65,611 FOR THE PERIOD 2021-2022 (1ST AND 2ND HALF) Exhibit P22 A TRUE COPY OF THE RECEIPT DATED 30.09.2022 FOR A TOTAL AMOUNT OF RS. 55,304 FOR THE PERIOD 2022-2023 (1ST HALF) Exhibit P23 A TRUE COPY OF THE REPRESENTATIONS DATED 20.03.2023 SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT Exhibit P24 A TRUE COPY OF THE INTERIM ORDER IN WP© NO.

12743/2022 DATED 06.04.2022 W.P.(C) No.16984/2020 & Conn. Cases 339 2025:KER:31602 APPENDIX OF WP(C) 11156/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

04/12102109234 DATED 04/02/22 FOR THE PERIOD 2021 -22 WITH RESPECT BUILDING NO.C.C. 69/754 ISSUED BY THE RESPONDENT Exhibit P2 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

04/12102109235 DATED 04/02/22 FOR THE PERIOD 2021 -22 WITH RESPECT BUILDING NO.C.C. 69/755 ISSUED BY THE RESPONDENT Exhibit P3 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.

04/12102109236 DATED 04/02/2022 FOR THE PERIOD 2021 -22 WITH RESPECT BUILDING NO.C.C. 69/756 ISSUED BY THE RESPONDENT Exhibit P4 TRUE COPY OF THE PROPERTY TAX RECEIPTNO.

04/12102109237 DATED 04/02/22 FOR THE PERIOD 2021 -22 WITH RESPECT BUILDING NO.C.C. 69/757 ISSUED BY THE RESPONDENT Exhibit P5 TRUE COPY OF THE DEMAND NOTICE DATED 27/2/2023 DEMANDING TAX ARREARS OF RS.12,163/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 69/754.

Exhibit P6 TRUE COPY OF THE DEMAND NOTICE DATED 27/2/2023 DEMANDING TAX ARREARS OF RS.19,152/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 69/755.

Exhibit P7 TRUE COPY OF THE DEMAND NOTICE DATED 27/2/2023 DEMANDING TAX ARREARS OF RS.6,653/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 69/756.

Exhibit P8 TRUE COPY OF THE DEMAND NOTICE DATED 27/2/2023 DEMANDING TAX ARREARS OF RS.10,263/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 69/757.

Exhibit P9 TRUE COPY OF THE INTERIM ORDER DATED 11-1- 2022 PASSED IN W.P.[C] NO.846 OF 2022 W.P.(C) No.16984/2020 & Conn. Cases 340 2025:KER:31602 APPENDIX OF WP(C) 12743/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE CERTIFICATE OF REGISTRATION OF THE PETITIONER SOCIETY.

Exhibit P2 THE LIST OF MEMBERS OF THE PETITIONER SOCIETY.

Exhibit P3 TRUE COPY OF THE DEMAND NOTICE ISSUED TO DR.KURUVILA SAKKARIA DATED 7/12/2021.

Exhibit P4 THE TRUE COPY OF THE INTERIM ORDER DATED 29/8/2016 IN W.P.(C) NO.19042/2015 ON THE FILES OF THIS HONOURABLE COURT.

W.P.(C) No.16984/2020 & Conn. Cases 341

2025:KER:31602 APPENDIX OF WP(C) 11578/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46446 DATED 18.03.2023 FOR ROOM NO. 41/2092 (OLD DOOR NO.33/2168 D2) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P2 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46439 DATED 18.03.2023 FOR ROOM NO. 41/2085 ( OLD DOOR NO.33/2165 B9) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P3 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46438 DATED 18.03.2023 FOR ROOM NO. 41/2084 ( OLD DOOR NO.33/2165 B8) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P4 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46437 DATED 18.03.2023 FOR ROOM NO. 41/2083 (OLD DOOR NO.33/2165 B7) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P5 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46432 DATED 18.03.2023 FOR ROOM NO. 41/2078 ( OLD DOOR NO.33/2165 B2) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P6 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO.46449 DATED 18.03.2023 FOR THE SECOND HALF OF THE ASSESSMENT YEAR 2022-23 FOR ROOM NO. 41/2077 ( OLD DOOR NO.33/2165 B1) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P7 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46431 DATED W.P.(C) No.16984/2020 & Conn. Cases 342 2025:KER:31602 18.03.2023 FOR ROOM NO. 41/2076 ( OLD DOOR NO.33/2165 B) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P8 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46429 DATED 18.03.2023 FOR ROOM NO. 41/2074 ( OLD DOOR NO.33/2165 A1) ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022.

Exhibit P9 TRUE COPY OF THE INTERIM ORDER DATED 24/03/2022 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 10169/2022 W.P.(C) No.16984/2020 & Conn. Cases 343 2025:KER:31602 APPENDIX OF WP(C) 10026/2021 PETITIONER EXHIBITS Exhibit P7 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 1ST RESPONDENT DATED 09/08/2021 Exhibit P8 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 1ST RESPONDENT DATED 09/08/2021 Exhibit P9 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 1ST RESPONDENT DATED 19/07/2022 Exhibit P10 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 1ST RESPONDENT DATED 19/07/2022 Exhibit P11 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 1ST RESPONDENT DATED 31/05/2023 Exhibit P12 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 1ST RESPONDENT DATED 31/05/2023 Exhibit P13 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 09/08/2021 Exhibit P14 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 09/08/2021 Exhibit P15 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 24/02/2022 Exhibit P16 RUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 24/02/2022 Exhibit P17 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 14/10/2022 Exhibit P18 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 14/10/2022 Exhibit P19 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 14/10/2022 Exhibit P20 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 14/10/2022 Exhibit P21 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF W.P.(C) No.16984/2020 & Conn. Cases 344 2025:KER:31602 2ND RESPONDENT DATED 12/07/2023 Exhibit P22 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 22/11/2023 Exhibit P23 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 22/11/2023 Exhibit P24 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 20/09/2024 Exhibit P25 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 20/09/2024 Exhibit P26 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 20/09/2024 Exhibit P27 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 20/09/2024 Exhibit P28 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 20/09/2024 Exhibit P29 TRUE COPY OF THE PROPERTY TAX/S RECEIPT OF 2ND RESPONDENT DATED 20/09/2024 EXHIBIT P7 TRUE COPY OF THE INTERIM ORDER IN WP(C) 5248/2021 OF THIS HON'BLE COURT EXHIBIT P6 TREU COPY OF THE DEMAND NOTICE/S ISSUED BY THE 2ND RESPONDENT EXHIBIT P5 THE ISSUED DEMAND NOTICE/S OF THE ABOVE SHOP ROOM NUMBERS IN THE NAME OF THE 1ST PETITIONER EXHIBIT P4 TRUE COPY OF THE APPLICATION DATED 3RD NOVEMBER 2020, SUBMITTED BEFORE THE SECOND RESPONDENT BY THE PETITIONERS JOINTLY EXHIBIT P3 TRUE COPY OF THE COUNTER RECEIPT HAVING REFERENCE NUMBER 30532 DATED 5.11.2020, RECEIPT NUMBER 058738 EXHIBIT P2 TRUE COPY OF THE APPLICATION SUBMITTED BY THE 1ST PETITIONER BEFORE THE SECOND RESPONDENT REQUESTING SPLITTING OF DOOR NO.66/4719 TO TWO DIFFERENT NUMBERS DATED 3RD NOVEMBER 2020 W.P.(C) No.16984/2020 & Conn. Cases 345 2025:KER:31602 EXHIBIT P1 TRUE COPY OF THE PARTITION DEED BEARING NUMBER 1026/2018 REGISTERED BEFORE ERNAKULAM SUB REGISTRAR OFFICE DATED 12.3.2018 W.P.(C) No.16984/2020 & Conn. Cases 346 2025:KER:31602 APPENDIX OF WP(C) 11668/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46448 DATED 18.03.2023 FOR ROOM NO. 41/2094 (OLD NO.33/2165 D4) ISSUED BY THE 4TH RESPONDENT TO THE 1ST PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P2 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46445 DATED 18.03.2023 FOR ROOM NO. 41/2091 (OLD DOOR NO.33/2168 D1) ISSUED BY THE 4TH RESPONDENT TO THE1ST PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P3 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46444 DATED 18.03.2023 FOR ROOM NO. 41/2090 (OLD DOOR NO.33/2165 D) ISSUED BY THE 4TH RESPONDENT TO THE 1ST PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P4 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46428 DATED 18.03.2023 FOR ROOM NO. 41/2073 (OLD DOOR NO.33/2165 A2) ISSUED BY THE 4TH RESPONDENT TO THE 1ST PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P5 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46436 DATED 18.03.2023 FOR ROOM NO. 41/2082 (OLD DOOR NO.33/2165 B6), ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P6 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46433 DATED 18.03.2023 FOR ROOM NO. 41/ 2079 (OLD DOOR NO.33/2165 B3) ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P7 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46447 DATED 18.03.2023 FOR ROOM NO. 41/2093 (OLD DOOR W.P.(C) No.16984/2020 & Conn. Cases 347 2025:KER:31602 NO.33/2165 D3) ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P8 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46442 DATED 18.03.2023 FOR ROOM NO. 41/2088 (OLD DOOR NO.33/2165 C2) ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P9 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46443 DATED 18.03.2023 FOR ROOM NO. 41/ 2089 (OLD DOOR NO.33/2165 C3), ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P10 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS PROPERTY TAX NO. 46441 DATED 18.03.2023 FOR ROOM NO. 41/2087 (OLD DOOR NO.33/2165 C1), ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P11 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46440 DATED 18.03.2023 FOR ROOM NO. 41/2086 (OLD DOOR NO.33/2165 C)ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P12 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS PROPERTY TAX NO. 46434 DATED 18.03.2023 FOR ROOM NO. 41/2080 ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P13 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46435 DATED 18.03.2023 FOR ROOM NO. 41/2081 (OLD DOOR NO.33/2165 B5)ISSUED BY THE 4TH RESPONDENT TO THE 2MD PETITIONER TILL THE 2ND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P14 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 46430 DATED 18.03.2023 FOR ROOM NO. 41/ 2075 (OLD DOOR NO.33/2165 A), ISSUED BY THE 4TH RESPONDENT TO THE 2ND PETITIONER TILL THE 2ND HALF OF W.P.(C) No.16984/2020 & Conn. Cases 348 2025:KER:31602 THE ASSESSMENT YEAR 2021-2022 Exhibit P15 TRUE COPY OF THE INTERIM ORDER DATED 24.03.2022 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 10169/2022 W.P.(C) No.16984/2020 & Conn. Cases 349 2025:KER:31602 APPENDIX OF WP(C) 12019/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF DOC.NO.3211/1994 SRO ERNAKULAM, DATED 30-06-1994 Exhibit P2 TRUE COPY OF THE POSSESSION CERTIFICATE ISSUED BY THE KOCHI CORPORATION, DATED 16-11- 2007 Exhibit P3 TRUE COPY OF THE TAX RECEIPT ISSUED BY THE KOCHI MUNICIPAL CORPORATION, DATED 1-07-2017 Exhibit P4 TRUE COPY OF THE TAX RECEIPT ISSUED BY THE KOCHI MUNICIPAL CORPORATION, DATED 11-07-2017 Exhibit P5 TRUE COPY OF THE TAX RECEIPT ISSUED BY THE KOCHI MUNICIPAL CORPORATION, DATED 31-3-2021 Exhibit P6 TRUE COPY OF THE TAX RECEIPT ISSUED BY THE KOCHI MUNICIPAL CORPORATION, DATED 12-3-2022 Exhibit P7 TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE KOCHI MUNICIPAL CORPORATION, DATED 20-03-2023 Exhibit P8 TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN W.P.(C) NO.40660 OF 2016 AND CONNECTED CASES, DATED 16-03-2023 Exhibit P9 TRUE COPY OF THE GOVERNMENT ORDER NO.540/2019, DATED 6-3-2019 W.P.(C) No.16984/2020 & Conn. Cases 350 2025:KER:31602 APPENDIX OF WP(C) 12553/2023 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE GO NO. NO. 540/2019/LSGD DATED 6.3.2019 Exhibit P 2 A TRUE COPY OF THE DEMAND NOTICE FOR DOOR NO.

6969 DATED 30.3.2023 ISSUED BY THE 4TH RESPONDENT Exhibit P 3 A TRUE COPY OF THE LAST PAID TAX RECEIPT DATED 16.9.2022 BEARING BUILDING NOS. 67/6969,6970 A,6970 A1, 6970 A2,6971 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 23.2.2023 IN WP(C) NO.6075/2023 Exhibit P5 A TRUE COPY OF THE GO NO. 1726/2021/LSGD DARED 10.9.2021 W.P.(C) No.16984/2020 & Conn. Cases 351 2025:KER:31602 APPENDIX OF WP(C) 12758/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE ORDER GO (MS) 144/15/LSGD DATED 27.4.2015 ISSUED BY THE GOVERNMENT OF KERALA Exhibit P2 TRUE COPY OF THE GOVERNMENT ORDER GO(MS) NO 540/2019/LSGD DATED 6.3.2019 Exhibit P3 TRUE COPY OF THE DEMAND NOTICE DATED 6.8.2020 IN RESPECT OF BUILDING NO 939 FOR THE YEAR 2016-17 Exhibit P4 TABLE SHOWING THE RATE OF PROPERTY TAX IN RESPECT OF THE L4 BUILDINGS OWNED BY THE PETITIONER, BEFORE AND AFTER THE IMPLEMENTATION OF THE AMENDMENT Exhibit P5 A TRUE COPY OF THE LETTER NO: ISO/CER5/ 037773/2022 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER ALONG WITH THE DETAILS OF THE REVISED PROPERTY TAX DETAILS Exhibit P6 TRUE COPY OF THE LETTER BEARING NO.

P&A/ADMN/45/5/86-III DATED 7.2.2023 SENT BY THE PETITIONER TO THE FIRST RESPONDENT Exhibit P7 TRUE COPY OF THE LETTER NO ISO/CER5/4485/2023 DATED 16/02/2023 SENT BY THE SECOND RESPONDENT Exhibit P8 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 939 Exhibit P9 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 940 Exhibit P10 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3 .2023 IN RESPECT OF THE BUILDING NO 961 Exhibit P11 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO. 964 W.P.(C) No.16984/2020 & Conn. Cases 352 2025:KER:31602 Exhibit P12 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO. 970 Exhibit P13 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 985 Exhibit P14 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 986 Exhibit P15 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 987 Exhibit P16 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 995 Exhibit P17 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 1004 Exhibit P18 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 1005 Exhibit P19 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO. 1017 Exhibit P20 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 10.3.2023 IN RESPECT OF THE BUILDING NO 1020 Exhibit P21 TRUE COPY OF THE ALLEGED ARREAR DEMAND NOTICE DATED 19.3.2023 IN RESPECT OF THE BUILDING NO 1023 W.P.(C) No.16984/2020 & Conn. Cases 353 2025:KER:31602 APPENDIX OF WP(C) 13002/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO.9762 DATED NIL FOR ROOM NO.70/2879 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER.

Exhibit P2 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO.9763 DATED 30.03.2023 FOR ROOM NO.70/2879 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER FOR THE ASSESSMENT YEAR 2022-2023 Exhibit P3 TRUE COPY OF THE SPECIAL NOTICE DEMANDING THE ARREARS OF PROPERTY TAX NO. 9764 DATED 30.03.2023 FOR ROOM NO.70/2880 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER Exhibit P4 TRUE COPY OF THE INTERIM ORDER DATED 24/03/2022 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 10169/2022 W.P.(C) No.16984/2020 & Conn. Cases 354 2025:KER:31602 APPENDIX OF WP(C) 13238/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX FOR THE PERIOD 2021 -22 WITH RESPECT TO BUILDING NO.C.C. 61/755, ISSUED BY THE RESPONDENT Exhibit P2 TRUE COPY OF THE PROPERTY TAX FOR THE PERIOD 2021 -22 WITH RESPECT TO BUILDING NO.C.C. 61/756, ISSUED BY THE RESPONDENT Exhibit P3 TRUE COPY OF THE PROPERTY TAX FOR THE PERIOD 2021 -22 WITH RESPECT TO BUILDING NO.C.C. 61/757, ISSUED BY THE RESPONDENT Exhibit P4 TRUE COPY OF THE PROPERTY TAX FOR THE PERIOD 2021 -22 WITH RESPECT TO BUILDING NO.C.C. 61/758, ISSUED BY THE RESPONDENT Exhibit P5 TRUE COPY OF THE PROPERTY TAX FOR THE PERIOD 2021 -22 WITH RESPECT TO BUILDING NO.C.C. 61/759, ISSUED BY THE RESPONDENT Exhibit P6 TRUE COPY OF THE DEMAND NOTICE DATED 20/2/2023 DEMANDING TAX ARREARS OF RS.23,287/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 61/755 Exhibit P7 TRUE COPY OF THE DEMAND NOTICE DATED 20/2/2023 DEMANDING TAX ARREARS OF RS.34,376/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 61/756 Exhibit P8 TRUE COPY OF THE DEMAND NOTICE DATED 20/2/2023 DEMANDING TAX ARREARS OF RS.24,876/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 61/757.

Exhibit P9 TRUE COPY OF THE DEMAND NOTICE DATED 20/2/2023 DEMANDING TAX ARREARS OF RS.1,38,316/-ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 61/758.

Exhibit P10 TRUE COPY OF THE DEMAND NOTICE DATED 20/2/2023 DEMANDING TAX ARREARS OF RS.42,696/- ISSUED BY THE RESPONDENT FOR BUILDING NO.C.C. 61/759.

W.P.(C) No.16984/2020 & Conn. Cases 355

2025:KER:31602 Exhibit P11 TRUE COPY OF THE INTERIM ORDER DATED 11-1- 2022 PASSED IN W.P.[C] NO.846 OF 2022 W.P.(C) No.16984/2020 & Conn. Cases 356 2025:KER:31602 APPENDIX OF WP(C) 10890/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE ORDER DATED 23.3.2021 IN WPC NO.10292/2021 OF THIS HON'BLE COURT.

EXHIBIT P2 TRUE COPY OF THE DEMAND NOTICE DATED 26.3.2021 BUILDING NO.2219 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE DEMAND NOTICE DATED NIL.

BUILDING NO.2220 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE DEMAND NOTICE DATED 12.2.2021 BUILDING NO.2221 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 6.3.2019 ISSUED BY THE GOVERNMENT.

W.P.(C) No.16984/2020 & Conn. Cases 357

2025:KER:31602 APPENDIX OF WP(C) 10981/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE PROPERTY TAX RECEIPT IN RESPECT OF PETITIONER'S SHOP ROOMS DATED 25.08.2020.

EXHIBIT P2 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT DATED 14.1.2011.

EXHIBIT P3 TRUE COPY OF THE ORDER G.O(ORDINARY) NO.

540/2019/LSGD ISSUED BY THE 4TH RESPONDENT DATED 6.3.2019.

EXHIBIT P4 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONER (DOOR NO. 67/4930) DATED 20.08.2020.

EXHIBIT P4(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONER (DOOR NO. 67/4930) DATED 26.08.2020.

EXHIBIT P5 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONER (DOOR NO.67/4931) DATED 20.08.2020.

EXHIBIT P5(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONER (DOOR NO. 67/4931) DATED 26.08.2020.

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP(C) NO. 4500/2020 DATED 18.02.2020.

EXHIBIT P7 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP(C) 236/2021 DATED 6.1.2021.

EXHIBIT P7(A) TRUE COPY OF THE INTERIM ORDER (EXTENSION OF STAY ORDER) PASSED BY THIS HON'BLE COURT IN WP(C) 236/2021 DATED 3.3.2021.

W.P.(C) No.16984/2020 & Conn. Cases 358

2025:KER:31602 APPENDIX OF WP(C) 10983/2021 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 1ST PETITIONER (DOOR NO.67/7940,67/7941,67/7943) DATED 24.8.2020 EXHIBIT P1A TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 1ST PETITIONER (DOOR NO.67/7942) DATED 24.8.2020 EXHIBIT P2 TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 2ND PETITIONER (DOOR NO.67/7927 AND 67/7928) DATED 24.8.2020 EXHIBIT P2A TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 2ND PETITIONER (DOOR NO.67/7930,67/7931,67/7932) DATED 24.8.2020 EXHIBIT P2B TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 2ND PETITIONER (DOOR NO.67/7933,67/7934,67/7935) DATED 24.8.2020 EXHIBIT P2C TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 2ND PETITIONER (DOOR NO.67/7936,67/7937,67/7938) DATED 24.8.2020 EXHIBIT P2D TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 2ND PETITIONER (DOOR NO.67/7939) DATED 24.8.2020 EXHIBIT P3 TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 3RD PETITIONER (DOOR NO.67/7922,67/7923,67/7924) DATED 24.8.2020 EXHIBIT P3A TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 3RD PETITIONER (DOOR NO.67/7919,67/7920,67/7921) DATED 24.8.2020 EXHIBIT P3B TRUE COPY OF THE PROPERTY TAX RECEIPT OF THE 3RD PETITIONER (DOOR NO.67/7925,67/7926) DATED 24.8.2020 EXHIBIT P4 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT DATED 14.1.20211 EXHIBIT P5 TRUE COPY OF THE ORDER G.O(0ODINARY) W.P.(C) No.16984/2020 & Conn. Cases 359 2025:KER:31602 NO.540/2019/LSGD ISSUED BY THE 4TH RESPONDENT DATED 6.3.2019 EXHIBIT P6 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 1ST PETITIONER DATED 4.2.2021 EXHIBIT P6A TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 1ST PETITIONER DATED NIL EXHIBIT P6B TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 1ST PETITIONER DATED NIL EXHIBIT P6C TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 1ST PETITIONER DATED 29.3.2021 EXHIBIT P7 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 31.3.2021 EXHIBIT P7A TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 31.3.2021 EXHIBIT P7B TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 31.3.2021 EXHIBIT P7C TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 29.3.2021 EXHIBIT P7D TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 8.4.2021 EXHIBIT P7E TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 8.4.2021 EXHIBIT P7F TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 29.3.2021 EXHIBIT P7G TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 8.4.2021 EXHIBIT P7H TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 8.4.2021 EXHIBIT P7I TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 29.3.2021 EXHIBIT P7J TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 29.3.2021 W.P.(C) No.16984/2020 & Conn. Cases 360 2025:KER:31602 EXHIBIT P7K TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 2ND PETITIONER DATED 29.3.2021 EXHIBIT P8 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P8A TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P8B TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P8C TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P8D TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P8E TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P8F TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P8G TRUE COPY OF THE DEMAND NOTICE SERVED ON THE 3RD PETITIONER DATED 31.3.2021 EXHIBIT P9 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P(C) 4500/2020 EXHIBIT P10 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P(C) 236/2021 EXHIBIT P10A TRUE COPY OF THE INTERIM ORDER (EXTENSION OF STAY ORDER) PASSED BY THIS HON'BLE COURT IN W.P.(C) 236/2021 W.P.(C) No.16984/2020 & Conn. Cases 361 2025:KER:31602 APPENDIX OF WP(C) 13956/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF G.O. (A) NO.17/2011/LSGD DATED 14.1.2011 Exhibit P2 TRUE COPY OF THE SAID GOVT. ORDER BEARING NO.GO (A) NO.100/2013 DATED 15.3.2013 Exhibit P3 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (A) NO.36/2015 DATED 24.2.2015 Exhibit P4 TRUE COPY OF G.O.(MS) NO.144/2015 DATED 27.4.2015 Exhibit P5 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (MS)NO.358/15/LSGD DATED 16.12.2015 Exhibit P6 TRUE COPY OF THE GOVT. ORDER BEARING NO GO (RT) 540/2019/LSGD DATED 06.03.2019 Exhibit P7 TRUE COPY OF THE DEMAND NOTICE DATED 09.02.2023 ISSUED TO THE 1ST PETITIONER FOR HIS ROOM BEARING NO. 66/6437 FOR A TOTAL AMOUNT OF RS.8283/-

Exhibit P8 TRUE COPY OF THE DEMAND NOTICE DATED 15.02.2023 ISSUED TO THE 1ST PETITIONER FOR HIS ROOM BEARING NO. 66/6437 FOR A TOTAL AMOUNT OF RS.2,71,428/-

Exhibit P9 TRUE COPY OF THE DEMAND NOTICE DATED 09.02.2023 ISSUED TO THE 2ND PETITIONER FOR HIS ROOM BEARING NO. 66/6435 FOR A TOTAL AMOUNT OF RS.5,103/-

Exhibit P10 TRUE COPY OF THE DEMAND NOTICE DATED 15.02.2023 ISSUED TO THE PETITIONER FOR HIS ROOM BEARING NO. 66/6435 FOR A TOTAL AMOUNT OF RS.1,53,161/-

Exhibit P11 TRUE COPY OF THE INTERIM ORDER DATED 27.03.2023 IN WP(C) 10624 OF 2023 PASSED BY THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 362 2025:KER:31602 APPENDIX OF WP(C) 14055/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF G.O. (A) NO.17/2011/LSGD DATED 14.1.2011 Exhibit P2 TRUE COPY OF THE GOVT. ORDER BEARING NO.GO (A) NO.100/2013 DATED 15.3.2013 Exhibit P3 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (A) NO.36/2015 DATED 24.2.2015 Exhibit P4 TRUE COPY OF G.O.(MS) NO.144/2015 DATED 27.4.2015 Exhibit P5 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (MS)NO.358/15/LSGD DATED 16.12.2015 Exhibit P6 TRUE COPY OF THE GOVT. ORDER BEARING NO GO (RT) 540/2019/LSGD DATED 06.03.2019 Exhibit P7 TRUE COPY OF THE DEMAND NOTICE DATED 20.01.2023 ISSUED TO THE PETITIONER FOR HIS ROOM BEARING NO. 51/109 FOR A TOTAL AMOUNT OF RS.15200/- FOR THE PERIOD 2022-23 Exhibit P8 TRUE COPY OF THE DEMAND NOTICE DATED 20.03.2023 ISSUED TO THE PETITIONER FOR HIS ROOM BEARING NO. 51/109 FOR A TOTAL AMOUNT OF RS.106399/- FOR THE PERIOD 2016-17 TO 2022-23 Exhibit P9 TRUE COPY OF THE INTERIM ORDER DATED 27.03.2023 IN WP(C) 10624 OF 2023 PASSED BY THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 363 2025:KER:31602 APPENDIX OF WP(C) 14066/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107595 DATED 21/07/2022 FOR THE BUILDING 9/613, ISSUED BY COCHIN MUNICIPAL CORPORATION FOR THE YEAR 2022-2023 Exhibit P2 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107596 DATED 21/07/2022 FOR THE BUILDING 9/614 8 ISSUED BY COCHIN MUNICIPAL CORPORATION FOR THE YEAR 2022-2023 Exhibit P3 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107597 DATED 21/07/2022 2022 FOR THE BUILDING 9/615, ISSUED BY COCHIN MUNICIPAL CORPORATION FOR THE YEAR 2022-2023 Exhibit P4 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107588 DATED 21/07/2022 2022, ISSUED BY COCHIN MUNICIPAL CORPORATION FOR THE YEAR 2022-2023 Exhibit P5 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107633 DATED 21/07/2022 2022 FOR THE BUILDING 9/621, ISSUED BY COCHIN MUNICIPAL CORPORATION FOR THE YEAR 2022-2023 Exhibit P6 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023 FOR THE BUILDINGS BEARING NO.613 FOR YEAR 2019-2020 TO THE PRESENT YEAR ISSUED BY 2ND RESPONDENT Exhibit P7 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023 FOR THE BUILDINGS BEARING NO.614 FOR THE YEAR 2017-2018 TO THE PRESENT YEAR ISSUED BY 2ND RESPONDENT Exhibit P8 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023 FOR THE BUILDINGS BEARING NO.615 FOR THE YEAR 2018-2019 TO THE PRESENT YEAR ISSUED BY 2ND RESPONDENT Exhibit P9 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023 FOR THE BUILDINGS BEARING NO.621 FOR THE YEAR 2016-2017 TO THE PRESENT YEAR ISSUED BY 2ND RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 364 2025:KER:31602 Exhibit P10 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023 FOR THE BUILDINGS BEARING NO.679 FOR THE YEAR 2016- 2017 TO THE PRESENT YEAR ISSUED BY 2ND RESPONDENT Exhibit P11 TRUE COPY OF REPLY DATED 01/04/2023 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT AGAINST EXT P6-EXT P10 NOTICES Exhibit P12 TRUE COPY OF THE RECEIPT FOR EXT P11 REPL, WITH REFERRAL NO. 1446 DATED ON 03/04/2023 ISSUED BY 2ND RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 365 2025:KER:31602 APPENDIX OF WP(C) 11286/2021 PETITIONER EXHIBITS EXHIBIT P1 A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO. 66/4155 DATED 17.04.2021.

EXHIBIT P2 A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO. 66/4156 DATED 17.04.2021.

EXHIBIT P3 A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO. 66/4157 DATED 17.04.2021.

EXHIBIT P4 THE COPY OF THE INTERIM ORDER IN WPC NO.

8809/2021 DATED 13.04.2021.

W.P.(C) No.16984/2020 & Conn. Cases 366

2025:KER:31602 APPENDIX OF WP(C) 13950/2025 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 30-09-2016 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 28-09-2017 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 31-03-2018 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 30-09-2018 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P5 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 30-03-2019 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P6 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 31-03-2021 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P7 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY 1ST RESPONDENT DATED 31-04-2022 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D] Exhibit P8 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 29-09-2022 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P9 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 30-03-2023 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

W.P.(C) No.16984/2020 & Conn. Cases 367

2025:KER:31602 Exhibit P10 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 30-09-2023 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P11 THE TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED BY THE 1ST RESPONDENT DATED 28-03-2024 FOR THE BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D].

Exhibit P12 TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 30-03-2025 IN RESPECT OF BUILDING BEARING DOOR NO: 62/5140[OLD BUILDING NO-40/966-D] Exhibit P13 THE TRUE COPY OF THE INTERIM ORDER DATED 25- 04-2024 PASSED IN IN THE W.P.[C] NO.16540 OF 2024 .

W.P.(C) No.16984/2020 & Conn. Cases 368

2025:KER:31602 APPENDIX OF WP(C) 16171/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT IN RESPECT OF THEIR BUILDING DATED 22.9.2020 Exhibit P2 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT DATED 14.1.2011 Exhibit P3 TRUE COPY OF THE ORDER ISSUED BY THE 4TH RESPONDENT DATED 6.3.2019 Exhibit P4 TRUE COPY OF THE SAID FORM NO. 9 NOTICE DATED 29.01.2021 Exhibit P5 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS DATED 05.12.2021 Exhibit P6 TRUE COPY OF THE INTERIM ORDER PASSED BY THE HON'BLE DIVISION BENCH IN W.A. 683/2021 DATED 30.04.2021 Exhibit P7 TRUE COPY OF THE INTERIM ORDER PASSED BY THE HON'BLE DIVISION BENCH W.A NO. 810/2021 DATED 07.07.2021 Exhibit P8 TRUE COPY OF THE INTERIM ORDER PASSED BY THE HON'BLE DIVISION BENCH EXTENSION ORDER PASSED IN W.A. NO. 683/2021 DATED 21.03.2022 W.P.(C) No.16984/2020 & Conn. Cases 369 2025:KER:31602 APPENDIX OF WP(C) 16746/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE SALE DEED NOS. 2221/1977 & 1395/1978 EXECUTED AT SUB REGISTRY OFFICE, ERNAKULAM.

Exhibit P2 TRUE COPY OF THE TAX RECEIPT DATED 25.04.2022 ISSUED BY THE VILLAGE OFFICER, ERNAKULAM FOR THE FINANCIAL YEAR 2022-23.

Exhibit P3 TRUE COPY OF THE TAX RECEIPT NOS 929 & 930 DATED 25.2.2020 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER.

Exhibit P4 TRUE COPY OF THE NOTICE NO. 16742 DATED 28.4.2022 ISSUED BY THE 2ND RESPONDENT.

Exhibit P5 TRUE COPY OF THE NOTICE NO. 16743 DATED 28.4.2022 ISSUED BY THE 2ND RESPONDENT.

Exhibit P6 TRUE COPY OF THE REPRESENTATION DATED 3.5.2022 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT.

Exhibit P7 TRUE COPY OF THE RECEIPT NO. 38427 DATED 6.5.2022 ISSUED BY THE 2ND RESPONDENT.

W.P.(C) No.16984/2020 & Conn. Cases 370

2025:KER:31602 APPENDIX OF WP(C) 12652/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE RECEIPT DATED 26.8.2020 ISSUED BY THE RESPONDENT CORPORATION EVIDENCING THE PAYMENT OF PROPERTY TAX COVERING THE 1ST HALF OF 2020-2021 Exhibit P2 A TRUE COPY OF INTERIM ORDER DATED 20.4.2021 IN IA NO 1/2021 IN WRIT APPEAL NO 664/2021 W.P.(C) No.16984/2020 & Conn. Cases 371 2025:KER:31602 APPENDIX OF WP(C) 13370/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONER'S ROOM NO.45/1926 Exhibit P2 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT ALONG WITH ENGLISH TRANSLATION Exhibit P3 TRUE COPY OF THE ORDER G.O. (ORDINARY)NO.540/2019/LSGD ISSUED BY THE 4TH RESPONDENT ALONG WITH ENGLISH TRANSLATION Exhibit P4 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONER ALONG WITH ENGLISH TRANSLATION Exhibit P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C)NO.4500/2020 Exhibit P6 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P(C)NO.236/2021 Exhibit P6(A) TRUE COPY OF THE INTERIM ORDER (EXTENSION OF STAY ORDER)PASSED BY THIS HON'BLE COURT IN W.P(CNO.236/2021 Exhibit P7 TRUE COPY OF THE INTERIM ORDER PASSED BY THE DIVISION BENCH IN W.A.NO.683/2021.

W.P.(C) No.16984/2020 & Conn. Cases 372

2025:KER:31602 APPENDIX OF WP(C) 13389/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS ROOM (45/1925) DATED 30/09/2020.

Exhibit P2 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT ALONG WITH ENGLISH TRANSLATION DATED 14/01/2011.

Exhibit P3 TRUE COPY OF THE ORDER G.O.(ORDINARY) NO.540/2019/LSGD ISSUED BY THE 4TH RESPONDENT ALONG WITH ENGLISH TRANSLATION DATED 06/03/2019.

Exhibit P4 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION.

Exhibit P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HONOURABLE COURT IN WPC 4500/2020 DATED 18/02/2020.

Exhibit P6 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HONOURABLE COURT IN WPC NO.236/2021 DATED 06/01/2021.

Exhibit P6(A) TRUE COPY OF THE INTERIM ORDER (EXTENSION OF STAY ORDER) PASSED BY THIS HONOURABLE COURT IN WPC NO.236/2021 DATED 03/03/2021.

Exhibit P7 TRUE COPY OF THE INTERIM ORDER PASSED BY THE DIVISION BENCH IN WA NO.683/2021 DATED 30/04/2021.

W.P.(C) No.16984/2020 & Conn. Cases 373

2025:KER:31602 APPENDIX OF WP(C) 16709/2023 PETITIONER EXHIBITS Exhibit P 1 A TRUE COPY OF THE GO NO. NO. 540/2019/LSGD DATED 6.3.2019 Exhibit P 2 A TRUE COPY OF THE GO NO. 26/2023/LSGD DATED 5.4.2023 Exhibit P 3 A TRUE COPY OF THE DEMAND NOTICES DATED 13.3.2023 ISSUED BY THE 4TH RESPONDENT Exhibit4 A TRUE COPY OF THE LAST PAID TAX RECEIPT DATED APRIL 2022 BEARING BUILDING NO43/1647- 1651 & 32/1477A-E Exhibit P 5 A TRUE COPY OF THE INTERIM ORDER DATED 23.2.2023 IN WP(C) NO.6075/2023 Exhibit P6 A TRUE COPY OF THE GO NO. 1726/2021/LSGD DARED 10.9.2021 W.P.(C) No.16984/2020 & Conn. Cases 374 2025:KER:31602 APPENDIX OF WP(C) 17835/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE ASSIGNMENT DEED NO.

1838/2017 DATED 22.5.2017 OF SUB REGISTRAR'S OFFICE, ERNAKULAM Exhibit P2 TRUE COPY OF THE ORDER DATED 24/4/2023 OF THE 2ND RESPONDENT Exhibit P3 TRUE COPY OF THE REPRESENTATION DATED 4/4/2023 SUBMITTED BY THE PETITIONER TO THE 2ND RESPONDENT Exhibit P4 TRUE COPY OF THE NOTICE DATED 11.5.2023 OF THE 2ND RESPONDENT Exhibit P5 TRUE COPY OF THE SPECIAL DEMAND NOTICE DATED 17.5.2023 ISSUED BY THE 2ND RESPONDENT Exhibit P6 TRUE COPY OF THE ORDER IN WP(C) 12096/2023 DATED 4/4/2023 OF THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 375 2025:KER:31602 APPENDIX OF WP(C) 18805/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107605 DATED 21/07/2022, FOR THE BUILDING BEARING NO. 9/623 ISSUED BY THE 2ND RESPONDENT Exhibit P2 TRUE COPY OF BUILDING TAX RECEIPT NO. NO, 05/12201107606 DATED 21/07/2022, FOR THE BUILDING BEARING NO. 9/624 ISSUED BY THE 2ND RESPONDENT Exhibit P3 TRUE COPY OF BUILDING TAX RECEIPT NO..

05/12201107607 DATED 21/07/2022, FOR THE BUILDING BEARING NO. 9/625ISSUED BY THE 2ND RESPONDENT Exhibit P4 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107608 DATED 21/07/2022,FOR THE BUILDING BEARING NO. 9/626 ISSUED BY THE 2ND RESPONDENT Exhibit P5 TRUE COPY OF BUILDING TAX RECEIPTS NO.

05/12201107591 DATED 21/07/2022, FOR THE BUILDING BEARING NO. 9/609 ISSUED BY 2ND RESPONDENT Exhibit P6 TRUE COPY OF BUILDING TAX RECEIPTS NO. NO.

05/12201107611 DATED 21/07/2022FOR THE BUILDING BEARING NO. 8/2876A (12/1440) ISSUED BY 2ND RESPONDENT Exhibit P7 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201106748 DATED 05/07/2022, ISSUED BY 2ND RESPONDENT FOR THE BUILDING BEARING NO.

9/618

Exhibit P8 TRUE COPY OF BUILDING TAX RECEIPT NO.

05/12201107600 DATED 05/07/2022, ISSUED BY 2ND RESPONDENT FOR THE BUILDING BEARING NO.

9/619

Exhibit P9 TRUE COPY OF ARREAR DEMAND NOTICE 12/03/2023 FOR THE BUILDING BEARING NO.623, OWNED BY THE LST AND 2ND PETITIONERS, FOR THE YEAR 2017- 2018 TO THE PRESENT YEAR, ISSUED BY THE 2ND RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 376 2025:KER:31602 Exhibit P10 TRUE COPY OF ARREAR DEMAND NOTICE 12/03/2023 FOR THE BUILDING BEARING NO.624, OWNED BY THE LST AND 2ND PETITIONERS, FOR THE YEAR 2017- 2018 TO THE PRESENT YEAR ISSUED BY THE 2ND RESPONDENT Exhibit P11 TRUE COPY OF ARREAR DEMAND NOTICE 12/03/2023 FOR THE BUILDING BEARING NO.625, OWNED BY THE 1ST AND 2ND PETITIONERS, FOR THE YEAR 2018- 2019 TO THE PRESENT YEAR ISSUED BY THE 2ND RESPONDENT Exhibit P12 TRUE COPY OF ARREAR DEMAND NOTICE 12/03/2023 FOR THE BUILDING BEARING NO.626, OWNED BY THE 1ST AND 2ND PETITIONERS, FOR THE YEAR 2016- 2017 TO THE PRESENT YEAR ISSUED BY THE 2ND RESPONDENT Exhibit P13 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023 FOR THE BUILDING BEARING NO.609, OWNED BY THE 2ND PETITIONER, FOR THE YEAR 2018-2019 TO THE PRESENT YEAR ISSUED BY THE 2ND RESPONDENT Exhibit P14 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023 FOR THE BUILDING BEARING NO.8/2876, OWNED BY THE 2ND PETITIONER, FOR THE YEAR 2019-2020 TO THE PRESENT YEAR ISSUED BY THE 2ND RESPONDENT Exhibit P15 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023, ISSUED BY 2ND RESPONDENT FOR THE BUILDING BEARING NO.618, OWNED BY THE 3RD PETITIONER, FOR THE YEAR 2018-2019 TO THE PRESENT YEAR Exhibit P16 TRUE COPY OF ARREAR DEMAND NOTICE DATED 12/03/2023, ISSUED BY 2ND RESPONDENT FOR THE BUILDING BEARING NO.619, OWNED BY THE 3RD PETITIONER, FOR THE YEAR 2016-2017 TO THE PRESENT YEAR Exhibit P17 TRUE COPY OF REPLY DATED 01/04/2023 SUBMITTED BY THE 2ND PETITIONER BEFORE THE 2ND RESPONDENT AGAINST EXT P9 - EXT P14 NOTICES Exhibit P18 TRUE COPY OF RECEIPT FOR THE REPLY DATED 03.04.2023 ISSUED BY THE 2ND RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 377 2025:KER:31602 Exhibit P19 TRUE COPY OF REPLY DATED 01/04/2023 SUBMITTED BY THE 3RD PETITIONER BEFORE THE 2ND RESPONDENT AGAINST EXT P15 - EXT P16 NOTICES Exhibit P20 TRUE COPY OF RECEIPT FOR THE REPLY DATED 03.04.2023 ISSUED BY THE 2ND RESPONDENT Exhibit P21 TRUE COPY OF G.O. (RT) 540/2019/LSGD DATED 06.03.2019 W.P.(C) No.16984/2020 & Conn. Cases 378 2025:KER:31602 APPENDIX OF WP(C) 19172/2023 PETITIONER EXHIBITS Exhibit-P1 COPY OF RECEIPT DATED 16-2-2023 ISSUED BY THE 1ST RESPONDENT Exhibit-P2 COPY OF DEMAND NOTICE DATED 17-3-2023 ISSUED BY THE 1ST RESPONDENT Exhibit-P3 COPY OF ACKNOWLEDGEMENT DATED 24-3-2023 ISSUED BY THE SECRETARY, CORPORATION OF KOCHI Exhibit-P4 COPY OF LETTER NO.I.S.O./ C.E.R.11/011504/2023 DATED 30-3-2023 Exhibit-P5 COPY OF REQUEST DATED 31-3-2023 FROM THE PETITIONER Exhibit-P6 COPY OF REQUEST DATED 24-4-2023 FROM THE PETITIONER Exhibit-P7 COPY OF LETTER DATED 18-5-2023 ISSUED TO THE PETITIONER.

Exhibit-P8 COPY OF REPLY DATED 5-6-2023 FROM THE PETITIONER Exhibit-P9 COPY OF ACKNOWLEDGEMENT NO.19301 DATED NIL.

ISSUED FROM THE CORPORATION OFFICE W.P.(C) No.16984/2020 & Conn. Cases 379 2025:KER:31602 APPENDIX OF WP(C) 19871/2023 PETITIONER EXHIBITS Exhibit.P1 TRUE COPY OF THE TAX RECEIPT IN RESPECT OF BUILDING NO. 67/6764 ISSUED BY THE 1ST RESPONDENT Exhibit.P2 TRUE COPY OF THE DEMAND NOTICE DATED 01.06.2023 IN RESPECT OF BUILDING NO. 67/6764 Exhibit.P3 ONE OF THE INTERIM ORDER I.E., INTERIM ORDER IN W.P(C) NO.9663/2021 DATED 24.02.2023 Exhibit.P4 TRUE COPY OF THE ORDER DATED 12.06.2023 ISSUED BY THE REVENUE OFFICER OF THE 1ST RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 380 2025:KER:31602 APPENDIX OF WP(C) 16361/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS BUILDINGS DATED 18.11.2020.

Exhibit P1(A) TRUE COPY OF THE PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS BUILDING DATED 18.11.2020.

Exhibit P2 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT ALONG WITH ENGLISH TRANSLATION DATED 14.1.2011.

Exhibit P3 TRUE COPY OF THE ORDER G.O.(ORDINARY) NO.540/2019/LSGD ISSUED BY THE 4TH RESPONDENT ALONG WITH ENGLISH TRANSLATION DATED 6.3.2019.

Exhibit P4 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P4(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 15.4.2021.

Exhibit P5 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P5(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 15.4.2021.

Exhibit P6 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P6(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 15.4.2021.

W.P.(C) No.16984/2020 & Conn. Cases 381

2025:KER:31602 Exhibit P7 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P7(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 15.4.2021.

Exhibit P8 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P8(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 15.4.2021.

Exhibit P9 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P10 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P10(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 15.4.2021.

Exhibit P11 TRUE COPY OF THE SPECIAL NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 5.7.2021.

Exhibit P11(A) TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS ALONG WITH ENGLISH TRANSLATION DATED 15.4.2021.

Exhibit P12 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WPC 4500/2020 DATED 18.2.2020.

Exhibit P13 TRUE COPY OF THE INTERIM ORDER (EXTENSION OF STAY ORDER) PASSED BY THIS HON'BLE COURT IN WPC 236/2021 DATED 3.3.2021.

Exhibit P14 TRUE COPY OF THE INTERIM ORDER PASSED BY THE DIVISION BENCH IN W.A.NO.683 /2021 DATED 30.4.2021.

RESPONDENT EXHIBITS W.P.(C) No.16984/2020 & Conn. Cases 382 2025:KER:31602 Exhibit R-1(a) The true copy of the G.O (M.S) No. 358/2015, L.S.G.D dated 16.12.2015.

W.P.(C) No.16984/2020 & Conn. Cases 383

2025:KER:31602 APPENDIX OF WP(C) 21960/2023 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/837 Exhibit P2 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848-A Exhibit P3 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848-B Exhibit P4 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848-C Exhibit P5 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848-D Exhibit P6 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848-E Exhibit P7 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848-F Exhibit P8 THE TRUE COPY OF THE DEMAND NOTICE DATED 12.03.2023 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848-G Exhibit P9 THE TRUE COPY OF THE INTERIM ORDER DATED 13.04.2021 OF THIS HON'BLE COURT IN WP(C) NO. 8809 OF 2021 W.P.(C) No.16984/2020 & Conn. Cases 384 2025:KER:31602 APPENDIX OF WP(C) 18333/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE LATEST PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS' BUILDING-DOOR NO. 67/12443.

Exhibit P1(A) TRUE COPY OF THE LATEST PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS' BUILDING-DOOR NO. 67/12444.

Exhibit P1(B) TRUE COPY OF THE LATEST PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS' BUILDING - DOOR NO. 67/12445.

Exhibit P1(C) TRUE COPY OF THE LATEST PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS' BUILDING - DOOR NO. 67/12446.

Exhibit P1(D) TRUE COPY OF THE LATEST PROPERTY TAX RECEIPT IN RESPECT OF THE PETITIONERS' BUILDING - DOOR NO. 67/12447.

Exhibit P2 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT.

Exhibit P3 TRUE COPY OF THE ORDER G.O NO. 540/2019/LSGD ISSUED BY THE 4TH RESPONDENT.

Exhibit P4 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS.

Exhibit P5 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS.

Exhibit P6 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS.

Exhibit P7 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS.

Exhibit P8 TRUE COPY OF THE DEMAND NOTICE SERVED ON THE PETITIONERS.

Exhibit P9 TRUE COPY OF THE CALCULATION STATEMENT TO THE PETITIONERS DEMANDING PAYMENT OF A TOTAL AMOUNT OF RS. 1,05,956/-

W.P.(C) No.16984/2020 & Conn. Cases 385

2025:KER:31602 Exhibit P10 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.C NO. 4500/2020 Exhibit P11 TRUE COPY OF THE INTERIM ORDER (EXTENSION OF STAY ORDER) PASSED BY THIS HON'BLE COURT IN W.P.C NO. 236/2021.

Exhibit P12 TRUE COPY OF THE INTERIM ORDER PASSED BY THE DIVISION BENCH IN W.A. NO. 683/2021 W.P.(C) No.16984/2020 & Conn. Cases 386 2025:KER:31602 APPENDIX OF WP(C) 23488/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE RECEIPT REGARDING REMITTANCE OF PROPERTY TAX WITH RESPECT TO THE GROUND FLOOR, BUILDING NO.54/1608 DATED 12-12-2022 Exhibit P2 TRUE COPY OF THE SPECIAL NOTICE DATED 13-07- 2023 ISSUED BY THE 2ND RESPONDENT WITH RESPECT TO BUILDING NO.54/1608 Exhibit P3 TRUE COPY OF THE SPECIAL NOTICE DATED 13-07- 2023 ISSUED BY THE 2ND RESPONDENT WITH RESPECT TO BUILDING NO.54/1609 Exhibit P4 TRUE COPY OF THE SPECIAL NOTICE DATED 13-07- 2023 ISSUED BY THE 2ND RESPONDENT WITH RESPECT TO BUILDING NO.54/1611 Exhibit P5 TRUE COPY OF THE SPECIAL NOTICE DATED 13-07- 2023 ISSUED BY THE 2ND RESPONDENT WITH RESPECT TO BUILDING NO.54/1612 Exhibit P6 TRUE COPY OF THE SPECIAL NOTICE DATED 13-07- 2023 ISSUED BY THE 2ND RESPONDENT WITH RESPECT TO BUILDING NO.54/1610 Exhibit P7 TRUE COPY OF THE SPECIAL NOTICE DATED 13-07- 2023 ISSUED BY THE 2ND RESPONDENT WITH RESPECT TO BUILDING NO.54/1610A W.P.(C) No.16984/2020 & Conn. Cases 387 2025:KER:31602 APPENDIX OF WP(C) 23848/2023 PETITIONER EXHIBITS EXHIBIT P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT FOR BUILDING NO 63/2805 ISSUED BY THE RESPONDENT DATED 09.02.2023 EXHIBIT P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT FOR BUILDING NO 63/2806 ISSUED BY THE RESPONDENT DATED 09.02.2023 EXHIBIT P3 THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE RESPONDENT TO THE PETITIONER FOR BUILDING NO 63/2805 DATED 28.03.2023 EXHIBIT P4 THE TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE RESPONDENT TO THE PETITIONER FOR BUILDING NO 63/2806 DATED 28.03.2023 W.P.(C) No.16984/2020 & Conn. Cases 388 2025:KER:31602 APPENDIX OF WP(C) 25023/2022 PETITIONER EXHIBITS Exhibit1 TRUE COPY OF THE TAX RECEIPTS IN RESPECT OF BUILDING NO.66/375 DATED 10.02.2021 Exhibit2 TRUE COPY OF THE TAX RECEIPTS IN RESPECT OF BUILDING NO.66/376 DATED 11.02.2021 Exhibit.P3 TRUE COPY OF THE DEMAND NOTICE DATED 12.02.2021IN RESPECT OF BUILDING NO.66/375 Exhibit.P4 TRUE COPY OF THE DEMAND NOTICE DATED 12.02.2021IN RESPECT OF BUILDING NO.66/376 NO.66/376 Exhibit.P5 A TRUE COPY OF THE INTERIM ORDER DATED 16.03.2021 IN W.P(C)NO.6656/2021 Exhibit.P6 A TRUE COPY OF THE APPEAL FILED BEFORE THE STANDING COMMITTEE, KOCHI CORPORATION Exhibit.P7 A TRUE COPY OF THE ORDER DATED 28.05.2022 ISSUED BY THE STANDING COMMITTEE (TAXATION) Exhibit P8 A TRUE COPY OF THE DEMAND NOTICE DATED 28.05.2022 IN RESPECT OF BUILDING NO.66/375 Exhibit9 A TRUE COPY OF THE DEMAND NOTICE DATED 28.05.2022 IN RESPECT OF BUILDING NO.66/376 W.P.(C) No.16984/2020 & Conn. Cases 389 2025:KER:31602 APPENDIX OF WP(C) 25171/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10936 Exhibit P2 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10937 Exhibit P3 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10938 Exhibit P4 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10940 Exhibit P5 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10941 Exhibit P6 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10945 Exhibit P7 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10946 Exhibit P8 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10947 Exhibit P9 THE TRUE COPY OF THE SPECIAL NOTICE DATED 23/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10948 Exhibit P10 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10949 Exhibit P11 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10950 W.P.(C) No.16984/2020 & Conn. Cases 390 2025:KER:31602 Exhibit P12 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10951 Exhibit P13 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10952 Exhibit P14 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10953 Exhibit P15 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10954 Exhibit P16 THE TRUE COPY OF THE SPECIAL NOTICE DATED 25/06/2022 ISSUED BY THE RESPONDENT IN RESPECT OF BUILDING DOOR NO 67/10955 W.P.(C) No.16984/2020 & Conn. Cases 391 2025:KER:31602 APPENDIX OF WP(C) 20829/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE CHALLANS OF PROPERTY TAX PAID BY THE PETITIONER FROM FY 2016-17 Exhibit P2 TRUE COPY OF THE DEMAND NOTICES DATED 30.3.2021 FOR THE FY 2016-17 AND BUILDING NO.1813 Exhibit P2(A) TRUE COPY OF THE DEMAND NOTICES DATED 30.3.2021 FOR THE FY 2016-17 AND BUILDING NO.1814 Exhibit P3 TRUE COPY OF THE DEMAND NOTICES DATED 27.8.2021 FOR THE FY 2016-17 AND BUILDING NO.4873 Exhibit P3(A) TRUE COPY OF THE DEMAND NOTICES DATED 27.8.2021 FOR THE FY 2016-17 AND BUILDING NO.4874 Exhibit P3(B) TRUE COPY OF THE DEMAND NOTICES DATED 27.8.2021 FOR THE FY 2016-17 AND BUILDING NO.4875 Exhibit P3(C) TRUE COPY OF THE DEMAND NOTICES DATED 27.8.2021 FOR THE FY 2016-17 AND BUILDING NO.4876 Exhibit P3(D) TRUE COPY OF THE DEMAND NOTICES DATED 27.8.2021 FOR THE FY 2016-17 AND BUILDING NO.4877 Exhibit P3(E) TRUE COPY OF THE DEMAND NOTICES DATED 27.8.2021 FOR THE FY 2016-17 AND BUILDING NO.4878 W.P.(C) No.16984/2020 & Conn. Cases 392 2025:KER:31602 APPENDIX OF WP(C) 21137/2021 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE RTI APPLICATION DATED 20.10.2020 SUBMITTED BY THE PETITIONER BEFORE THE SECRETARY/RIGHT TO INFORMATION OFFICE, CORPORATION OF COCHIN, ERNAKULAM.

Exhibit P2 A TRUE COPY OF THE REPLY COMMUNICATION DATED 04.11.2020 ISSUED BY THE REVENUE OFFICER/PUBLIC INFORMATION OFFICER OF THE 1ST RESPONDENT CORPORATION WITH RESPECT TO EXHIBIT P1.

Exhibit P3 A TRUE COPY OF THE LIST PERTAINING TO DETAILS OF BUILDING/APARTMENTS WITHIN THE SUBJECT TOWERS.

Exhibit P4 A TRUE COPY OF SPECIAL NOTICE DATED 28.07.2021 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER.

Exhibit P4(A) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 19.09.2016, PERTAINING TO 2016-2017 (IST HALF) WITH RESPECT T THE SUBJECT MATTER APARTMENT.

Exhibit P4(B) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 17.03.2017 .PERTAINING TO 2016-2017 (IIND HALF) WITH RESPECT TO THE SUBJECT MATTER APARTMENT Exhibit P4(C) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30.08.2017 .PERTAINING TO 2017-2018 (IST HALF) WITH RESPECT TO THE SUBJECT MATTER APARTMENT Exhibit P4(D) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 24.03.2018 , PERTAINING TO 2017-2018 (IIND HALF) WITH RESPECT TO THE SUBJECT MATTER APARTMENT Exhibit P4(E) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30.08.2018 , PERTAINING TO 2018-2019 (ISTHALF) WITH RESPECT TO THE SUBJECT MATTER APARTMENT.

W.P.(C) No.16984/2020 & Conn. Cases 393

2025:KER:31602 Exhibit P4(F) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 30.03.2019 , PERTAINING TO 2018-2019 (IIND HALF) WITH RESPECT TO THE SUBJECT MATTER APARTMENT.

Exhibit P4(G) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 24.09.2019 , PERTAINING TO 2019-2020 (IST HALF) WITH RESPECT TO THE SUBJECT MATTER APARTMENT.

Exhibit P5 A TRUE COPY OF THE PROPERTY TAX DEMAND NOTICE DATED 27.01.2020 BY THE MUNICIPAL AUTHORITIES PURPORTEDLY FROM 2016 TO 2021.

Exhibit P6 A TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT DATED 14.01.2011.

Exhibit P7 A TRUE COPY OF THE INTERIM ORDER DATED 08.09.2021 PASSED BY THIS HON'BLE COURT IN WPC NO.18333/2021.

Exhibit P7(A) A TRUE COPY OF THE INTERIM ORDER DATED 07.07.2021 PASSED BY THE DIVISION BENCH OF THIS HON'BLE COURT IN W.A NO.810/2021.

W.P.(C) No.16984/2020 & Conn. Cases 394

2025:KER:31602 APPENDIX OF WP(C) 27400/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 10-06-2019 ISSUED BY THE RESPONDENT IN RESPECT OF THE BUILDING BEARING C.C. NO:

67/4952
Exhibit P2 THE TRUE COPY OF THE DEMAND NOTICE DATED 1/08/2022 AS PER TAX REVISION SERVED ON THE PETITIONER FOR BUILDING BEARING C.C. NO 67/4952 Exhibit P3 THE TRUE COPY OF THE INTERIM ORDER DATED 11- 1-2022 PASSED IN IN THE W.P.[C] NO. 846OF2022 .
Exhibit P4 THE TRUE COPY OF THE INTERIM ORDER DATED 4-8- 2022 PASSED IN W.P.[C] NO.25171 OF 2022 .
W.P.(C) No.16984/2020 & Conn. Cases 395
2025:KER:31602 APPENDIX OF WP(C) 27253/2023 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4114 Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4115 Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4116 Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4117 Exhibit P5 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4124 Exhibit P6 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4125 Exhibit P7 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4114 Exhibit P8 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4115 Exhibit P9 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4116 Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4117 Exhibit P11 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4124 W.P.(C) No.16984/2020 & Conn. Cases 396 2025:KER:31602 Exhibit P12 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4125 Exhibit P13 THE TRUE COPY OF THE INTERIM ORDER DATED 12- 4-2023 PASSED IN W.P.[C] NO.13238 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 397 2025:KER:31602 APPENDIX OF WP(C) 27277/2023 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4107 Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 16-8-2021 FOR THE BUILDING BEARING C.C.NO: 66/4107 Exhibit P3 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4107 Exhibit P4 THE TRUE COPY OF THE INTERIM ORDER DATED 12- 4-2023 PASSED IN W.P.[C] NO.13238 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 398 2025:KER:31602 APPENDIX OF WP(C) 27311/2023 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 14-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4108 Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 14-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4109 Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 14-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4110 Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-09-2022 FOR THE BUILDING BEARING C.C.NO: 66/4111 Exhibit P5 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4108 Exhibit P6 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4109 Exhibit P7 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4110 Exhibit P8 THE TRUE COPY OF THE DEMAND NOTICE DATED 16- 6-2023 ISSUED BY RESPONDENT IN RESPECT OF BUILDING BEARING C.C.NO66/4111 Exhibit P9 THE TRUE COPY OF THE INTERIM ORDER DATED 12- 4-2023 PASSED IN W.P.[C] NO.13238 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 399 2025:KER:31602 APPENDIX OF WP(C) 26288/2021 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE ROC.ORDER (CERTIFICATE OF INCORPORATION PURSUANT TO CHANGE OF NAME) DATED 17.05.2021 ISSUED BY THE REGISTRAR OF COMPANIES.
Exhibit P2 TRUE COPY OF THE PROPERTY TAX RECEIPT NUMBER 9539 DATED 30.09.2021 ISSUED BY 2ND RESPONDENT.
Exhibit P3 TRUE COPY OF SPECIAL NOTICE NO. 647 DATED 18/10/2021 ISSUED TO PETITIONER BY THE 2ND RESPONDENT.
Exhibit P4 TRUE COPY OF THE INTERIM ORDER DATED 1.3.2021 PASSED BY THIS HON'BLE COURT IN WRIT PETITION WPC NO. 5157 OF 2021.
W.P.(C) No.16984/2020 & Conn. Cases 400
2025:KER:31602 APPENDIX OF WP(C) 31447/2022 PETITIONER EXHIBITS Exhibit-P1 A TRUE COPY OF DEMAND NOTICE BEARING NO.25162 DATED 26.03.2022 Exhibit-P2 A TRUE COPY OF DEMAND NOTICE BEARING NO.25163 DATED 26.03.2022 Exhibit-P3 A TRUE COPY OF DEMAND NOTICE BEARING NO.25164 DATED 26.03.2022 Exhibit-P4 A TRUE COPY OF DEMAND NOTICE BEARING NO.
25165 DATED 31.03.2022.
Exhibit-P5 TRUE PHOTOCOPY OF THE REPRESENTATION DATED 20.09.2022 SUBMITTED BEFORE THE RESPONDENTS W.P.(C) No.16984/2020 & Conn. Cases 401 2025:KER:31602 APPENDIX OF WP(C) 26724/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE NOTICE NO.8203 DATED 23.10.2021 ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.67/6019.
Exhibit P2 TRUE COPY OF THE NOTICE NO.8206 DATED 26.10.2021 ISSUED BY THE 4TH RESPONDENT WITH RESPECT TO BUILDING NO.67/6024.

Exhibit P3 TRUE COPY OF THE INTERIM ORDER IN WPC NO.5248/2021 DATED 1.3.2021 OF THIS HON'BLE COURT.

W.P.(C) No.16984/2020 & Conn. Cases 402

2025:KER:31602 APPENDIX OF WP(C) 27057/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPTS DATED 8.3.2021 Exhibit P1(A) TRUE COPY OF THE PROPERTY TAX RECEIPTS DATED 8.3.2021 Exhibit P1(B) TRUE COPY OF THE PROPERTY TAX RECEIPTS DATED 8.3.2021 Exhibit P2 TRUE COPY OF THE SPECIAL NOTICE NO 9963 DATED 9.11.2021 Exhibit P2(A) TRUE COPY OF THE SPECIAL NOTICE NO 9964 DATED 9.11.2021 Exhibit P2(B) TRUE COPY OF THE SPECIAL NOTICE NO 9965 DATED 9.11.2021 Exhibit P2(C) TRUE COPY OF THE SPECIAL NOTICE NO 9966 DATED 9.11.2021 Exhibit P2(D) TRUE COPY OF THE SPECIAL NOTICE NO 9967 DATED 9.11.2021 Exhibit P3 TRUE COPY OF THE INTERIM ORDER IN WPC NO 5157 OF 2021 DATED 1.3.2021 W.P.(C) No.16984/2020 & Conn. Cases 403 2025:KER:31602 APPENDIX OF WP(C) 31966/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 23.09.2020 Exhibit P2 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18.12.2020 Exhibit P3 TRUE COPY OF THE NOTICE DATED 21.10.2021 Exhibit P4 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 29.10.2021 Exhibit P5 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 29.10.2021 WITH RESPECT TO THE FINANCIAL YEARS 2016-17 TO 2021 Exhibit P6 TRUE COPY OF THE COMPLAINT DATED 29.10.2021 ALONG WITH THE RECEIPT DATED 30.10.2021 Exhibit P7 TRUE COPY OF THE COMMUNICATION DATED 17.01.2022 Exhibit P8 TRUE COPY OF THE NOTICE DATED 15.09.2022 Exhibit P9 TRUE COPY OF G.O.(P) NO.17/2011/LSGD DATED 14.01.2011 Exhibit P10 TRUE COPY OF THE JUDGMENT DATED 07.01.2022 IN W.P.(C) NO.19085/2014 Exhibit11 TRUE COPY OF THE G.O.(MS) NO.144/2015/LSGD DATED 27.04.2015 Exhibit P12 TRUE COPY OF THE INTERIM ORDER DATED 17.12.202 IN W.P.(C) NO.29256/2021 W.P.(C) No.16984/2020 & Conn. Cases 404 2025:KER:31602 APPENDIX OF WP(C) 27864/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE GO NO 540/2019/LSGD DATED 6- 3-2019 Exhibit P2(1-88) TRUE COPIES OF THE DEMAND NOTICES DATED 6-10- 2021 AND 13-10-2021 ISSUED BY THE 4TH RESPONDENT Exhibit P3 TRUE COPY OF THE OBJECTION DATED 15-11-2021 ALONG WITH THE ACKNOWLEDGEMENT RECEIPT Exhibit P4 TRUE COPY OF THE GO NO 1726/2021/LSGD DATED 10-09-2021 W.P.(C) No.16984/2020 & Conn. Cases 405 2025:KER:31602 APPENDIX OF WP(C) 27985/2021 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8368 DATED 28/10/2021.

Exhibit P2 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8369 DATED 28/10/2021.

Exhibit P3 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8370 DATED 28/10/2021.

Exhibit P4 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8371 DATED 28/10/2021.

Exhibit P5 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8372 DATED 28/10/2021.

Exhibit P6 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8373 DATED 28/10/2021.

Exhibit P7 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8374 DATED 28/10/2021.

Exhibit P8 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NO.67/8375 DATED 28/10/2021.

Exhibit P9 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8368.

Exhibit P10 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8369.

Exhibit P11 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8370.

W.P.(C) No.16984/2020 & Conn. Cases 406

2025:KER:31602 Exhibit P12 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8371.

Exhibit P13 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8372.

Exhibit P14 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8373.

Exhibit P15 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8374.

Exhibit P16 THE TRUE COPY OF THE SPECIAL NOTICE DATED 28/10/2021 IN RESPECT OF BUILDING DOOR NO.67/8375.

W.P.(C) No.16984/2020 & Conn. Cases 407

2025:KER:31602 APPENDIX OF WP(C) 32783/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF G.O. (A) NO.17/2011/LSGD DATED 14.1.2011 Exhibit P1(a) TRUE COPY OF THE ENGLISH TRANSLATION OF EXHIBIT P1 Exhibit P2 TRUE COPY OF THE SAID GOVT. ORDER BEARING NO.GO (A) NO.100/2013 DATED 15.3.2013 Exhibit P2(a) TRUE COPY OF THE ENGLISH TRANSLATION OF EXHIBIT P2 Exhibit P3 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (A) NO.36/2015 DATED 24.2.2015 Exhibit P3(a) TRUE COPY OF THE ENGLISH TRANSLATION OF EXHIBIT P3 Exhibit P4 TRUE COPY OF G.O.(MS) NO.144/2015 DATED 27.4.2015 Exhibit P4(a) TRUE COPY OF THE ENGLISH TRANSLATION OF EXHIBIT P4 Exhibit P5 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (MS)NO.358/15/LSGD DATED 16.12.2015 Exhibit P5(a) TRUE COPY OF THE ENGLISH TRANSLATION OF EXHIBIT P5 Exhibit P6 TRUE COPY OF THE GOVT. ORDER BEARING NO GO (RT) 540/2019/LSGD DATED 06.03.2019 Exhibit P6(a) TRUE COPY OF THE ENGLISH TRANSLATION OF EXHIBIT P6 Exhibit P7 TRUE COPY OF THE DEMAND NOTICE DATED 25.09.2023 ISSUED TO THE PETITIONER FOR THEIR ROOM BEARING NO. 66/6436 FOR A TOTAL AMOUNT OF RS.265458/-

Exhibit P7(a) TRUE COPY OF THE ENGLISH TRANSLATED SPECIMEN OF DEMAND NOTICE W.P.(C) No.16984/2020 & Conn. Cases 408 2025:KER:31602 Exhibit P8 TRUE COPY OF THE INTERIM ORDER DATED 27.03.2023 IN WP(C) 10624 OF 2023 PASSED BY THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 409 2025:KER:31602 APPENDIX OF WP(C) 29589/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF RTI REPLY DATED 26.12.2016 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P2 TRUE COPY OF RECEIPTS OF PAYMENT OF PROPERTY TAX CONTAINING MAPPING OF OLD NUMBERS TO CURRENT NUMBERS, OF ALL BUILDINGS, OF THE PETITIONER DATED 21.03.2017 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P3 TRUE COPY OF RECEIPTS OF PAYMENT OF PROPERTY TAX FOR THE YEAR 2021- 2022 OF ALL OCCUPIED BUILDINGS, OF THE PETITIONER DATED 10.09.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P4 TRUE COPY OF RECEIPTS OF VACANCY REMISSION APPLICATION FOR VACANT BUILDING, FOR THE YEAR 2021-2022 DATED 29.03.2021 AND DATED 28.09.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P5 TRUE COPY OF DEMAND NOTICE FOR BUILDING NUMBER 65/2093 DATED 06.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P6 TRUE COPY OF DEMAND NOTICE FOR BUILDING NUMBER 65/2096 DATED 06.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P7 TRUE COPY OF DEMAND NOTICE FOR BUILDING NUMBER 65/2097 DATED 06.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P8 TRUE COPY OF DEMAND NOTICE FOR BUILDING NUMBER 65/2098 DATED 06.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P9 TRUE COPY OF SPECIAL NOTICE FOR BUILDING NUMBER 65/2093 DEMANDING RETROSPECTIVE TAX DATED 06.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P10 TRUE COPY OF SPECIAL NOTICE FOR BUILDING NUMBER 65/2096 DEMANDING RETROSPECTIVE TAX DATED 06.11.2021 ISSUED FROM OFFICE OF THE W.P.(C) No.16984/2020 & Conn. Cases 410 2025:KER:31602 2ND RESPONDENT.

Exhibit P11 TRUE COPY OF SPECIAL NOTICE FOR BUILDING NUMBER 65/2097DEMANDING RETROSPECTIVE TAX DATED 06.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P12 TRUE COPY OF SPECIAL NOTICE FOR BUILDING NUMBER 65/2098DEMANDING RETROSPECTIVE TAX DATED 06.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P13 TRUE COPY OF REPRESENTATION DATED 24/11/2021 MADE BY THE PETITIONER BEFORE THE 2ND RESPONDENT.

Exhibit P14 TRUE COPY OF RECEIPT OF EXHIBIT P 13 REPRESENTATION DATED 24.11.2021 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.

Exhibit P15 TRUE COPY OF JUDGEMENT IN WPC NO. 31284/2017 DATED 27.11.2017 ISSUED BY THIS HONBLE COURT.

Exhibit P16 TRUE COPY OF JUDGEMENT IN WPC NO. 7012/2018 DATED 01.03.2018 ISSUED BY THIS HONBLE COURT.

W.P.(C) No.16984/2020 & Conn. Cases 411

2025:KER:31602 APPENDIX OF WP(C) 29699/2021 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE RECEIPT DATED 24.03.2021 ISSUED BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.67/9283 FOR 2020-2021 II HALF.

Exhibit P2 TRUE COPY OF RECEIPT DATED 24.03.2021 ISSUED BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.67/9260 FOR 2020-2021 II HALF.

Exhibit P3 TRUE COPY OF RECEIPT DATED 24.03.2021 ISSUED BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.67/9261 FOR 2020-2021 II HALF.

Exhibit P4 TRUE COPY OF THE RECEIPT DATED 24.03.2021 ISSUED BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.67/9262 FOR 2020-2021 II HALF.

Exhibit P5 TRUE COPY OF THE RECEIPT DATED 24.03.2021 ISSUED BY CORPORATION OF KOCHI IN RESPECT OF DOOR NO.67/9263 FOR 2020-2021 II HALF.

Exhibit P6 TRUE COPY OF THE INTERIM ORDER DATED 20.04.2021 IN WRIT APPEAL NO.664/2021 OF THIS HON'BLE COURT.

W.P.(C) No.16984/2020 & Conn. Cases 412

2025:KER:31602 APPENDIX OF WP(C) 34214/2023 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE PROPERTY TAX RECEIPT ISSUED TO THE PETITIONER BY THE CORPORATION DATE 30.3.2022 FOR THE SECOND HALF OF THE ASSESSMENT YEAR 2021-2022 Exhibit P2 A TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 04.10.2023 SERVED ON THE PETITIONER BY THE CORPORATION WITH ENGLISH TRANSLATION Exhibit P3 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS COURT IN WPC NO.33388 OF 2022 DATED 25.11.2022 W.P.(C) No.16984/2020 & Conn. Cases 413 2025:KER:31602 APPENDIX OF WP(C) 35019/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPTS DATED 23.09.2020 Exhibit P2 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 18.12.2020 Exhibit P3 TRUE COPY OF THE NOTICE DATED 21.10.2021 AND ALONG WITH ITS ENGLISH TRANSLATION Exhibit P4 TRUE COPY OF THE NOTICE DATED 21.10.2021 AND ALONG WITH ITS ENGLISH TRANSLATION Exhibit P5 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 29.10.2021 Exhibit P6 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 29.10.2021 WITH RESPECT TO THE FINANCIAL YEARS 2016-17 TO 2021 Exhibit 7 TRUE COPY OF THE COMPLAINT DATED 29.10.2021 AND ALONG WITH ITS ENGLISH TRANSLATION Exhibit P8 TRUE COPY OF THE COMMUNICATION DATED 17.01.2022 AND ALONG WITH ITS ENGLISH TRANSLATION Exhibit P9 TRUE COPY OF THE NOTICE DATED 06.07.2023 AND ALONG WITH ITS ENGLISH TRANSLATION Exhibit P10 TRUE COPY OF THE NOTICE DATED 06.07.2023 AND ALONG WITH ITS ENGLISH TRANSLATION Exhibit 11 TRUE COPY OF G.O.(P) NO.17/2011/LSGD DATED 14.01.2011 AND ALONG WITH ITS ENGLISH TRANSLATION Exhibit P12 TRUE COPY OF THE JUDGMENT DATED 07.01.2022 IN W.P.(C) NO.19085/2014 Exhibit P13 TRUE COPY OF THE G.O.(MS) NO.144/2015/LSGD DATED 27.04.2015 AND ALONG WITH ITS ENGLISH W.P.(C) No.16984/2020 & Conn. Cases 414 2025:KER:31602 TRANSLATION Exhibit P14 TRUE COPY OF THE INTERIM ORDER DATED 11.10.2022 IN W.P.(C) NO.31966/2022 W.P.(C) No.16984/2020 & Conn. Cases 415 2025:KER:31602 APPENDIX OF WP(C) 37646/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 26-9-2016 FOR THE BUILDING BEARING C.C. NO: 67/7999 Exhibit P2 THE TRUE COPY OF THE DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONERS FOR BUILDING BEARING C.C. NO 67/7999 DATED 6-10- 2021 Exhibit P3 INTERIM ORDER DATED 11-1-2022 IN W.P.[C] INO.846 OF 2022 OF THIS HON'BLE COURT Exhibit P4 COPY OF THE SALE DEED NO.2150 OF 1998 OF ERNAKULAM SUB REGISTRY W.P.(C) No.16984/2020 & Conn. Cases 416 2025:KER:31602 APPENDIX OF WP(C) 39500/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE CHALLANS OF PROPERTY TAX PAID BY THE PETITIONER FROM FY 2016-17 TILL DATE ARE COLLECTIVELY Exhibit P2 TRUE COPY OF THE DEMAND NOTICES DATED 18.10.2022 W.P.(C) No.16984/2020 & Conn. Cases 417 2025:KER:31602 APPENDIX OF WP(C) 8362/2024 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-9-2022 FOR THE BUILDING BEARING C.C.NO: 66/4120 ISSUED BY THE 1STRESPONDENT Exhibit P2 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-9-2022 FOR THE BUILDING BEARING C.C.NO: 66/4121 ISSUED BY THE 1ST RESPONDENT Exhibit P3 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-9-2022 FOR THE BUILDING BEARING C.C.NO: 66/4122 ISSUED BY THE 1ST RESPONDENT Exhibit P4 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 13-9-2022 FOR THE BUILDING BEARING C.C.NO: 66/4123 ISSUED BY THE 1ST RESPONDENT Exhibit P5 THE TRUE COPY OF THE DEMAND NOTICE DATED 21- 11-2023IN RESPECT OF BUILDING BEARING C.C.NO:

66/4120
Exhibit P6 THE TRUE COPY OF THE DEMAND NOTICE DATED 21- 11-2023 IN RESPECT OF BUILDING BEARING C.C.NO: 66/4121 Exhibit P7 . THE TRUE COPY OF THE DEMAND NOTICE DATED 21-11-2023 IN RESPECT OF BUILDING BEARING C.C.NO: 66/4122 Exhibit P8 . THE TRUE COPY OF THE DEMAND NOTICE DATED 21-11-2023 IN RESPECT OF BUILDING BEARING C.C.NO: 66/4123 Exhibit P9 TRUE COPY OF ORDER IN W.P.[C] NO.13238 OF 2023 DATED 12-4-2023 OF THIS HON'BLE COURT.
English translation TRUE ENGLISH TRANSLATION OF EXHIBIT P5 of Exhibit P5 True English TRUE ENGLISH TRANSLATION OF EXHIBIT.P6 translation of Exhibit.P6 True English TRUE ENGLISH TRANSLATION OF EXHIBIT.P7 W.P.(C) No.16984/2020 & Conn. Cases 418 2025:KER:31602 translation of Exhibit P7 True English TRUE ENGLISH TRANSLATION OF EXHIBIT P8 translation of Exhibit Exhibit P8 W.P.(C) No.16984/2020 & Conn. Cases 419 2025:KER:31602 APPENDIX OF WP(C) 9242/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2020-21, 2021-2022 ISSUED BY KOCHI MUNICIPAL CORPORATION OF SAYED ABDUL KHADER BAFAKYH IN RESPECT OF SHOP NO. 67/4477 DATED 22.09.2021 Exhibit P2 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2022-23 ISSUED BY KOCHI MUNICIPAL CORPORATION OF PAUL RINOSH IN RESPECT OF SHOP NO. 67/4480 DATED 27.09.2022 Exhibit P3 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2021-2022 AND 2022-2023 ISSUED BY KOCHI MUNICIPAL CORPORATION OF JOSMON GEORGE IN RESPECT OF SHOP NO. 67/4543 DATED 02.03.2023 Exhibit P4 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2022-2023 ISSUED BY KOCHI MUNICIPAL CORPORATION OF JOSE WILLIAM IN RESPECT OF SHOP NO. 67/4458 DATED 24.02.2023 Exhibit P5 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2022-2023 ISSUED BY KOCHI MUNICIPAL CORPORATION OF DAVIS JOHNNY IN RESPECT OF SHOP NO. 67/4502 DATED NIL Exhibit P6 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2022-2023 ISSUED BY KOCHI MUNICIPAL CORPORATION OF AZEEZ P.C IN RESPECT OF SHOP NO. 67/4501 DATED 27.09.2022 Exhibit P7 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2020-2021 ISSUED BY KOCHI MUNICIPAL CORPORATION OF PK KURIAN IN RESPECT OF SHOP NO. 67/4623 DATED 16.04.2021 Exhibit P8 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2023-2024 ISSUED BY KOCHI MUNICIPAL CORPORATION OF THANNICKEL MOIDU IJAS IN RESPECT OF SHOP NO. 67/4508 DATED 26.07.2023 Exhibit P9 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2023-2024 ISSUED BY KOCHI MUNICIPAL CORPORATION OF P.S SALAHUDHEEN IN RESPECT OF SHOP NO. 67/4620 DATED 27.10.2023 W.P.(C) No.16984/2020 & Conn. Cases 420 2025:KER:31602 Exhibit P10 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2020-21 ISSUED BY KOCHI MUNICIPAL CORPORATION OF SUBAIDA ABDULLAKUTTY (W/O LATE ABDULLAKUTTY) IN RESPECT OF SHOP NO. 67/4496 DATED 23.03.2022 Exhibit P11 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2022-2023 ISSUED BY KOCHI MUNICIPAL CORPORATION OF ELIYAS KB IN RESPECT OF SHOP NO. 67/4476 DATED 25.02.2023 Exhibit P12 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2023-2024 ISSUED BY KOCHI MUNICIPAL CORPORATION OF RIYAS.TA IN RESPECT OF SHOP NO. 67/4474 DATED 27.11.2023 Exhibit P13 TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT DATED 06.03.2019 WITH ENGLISH TRANSLATION Exhibit P14 TRUE COPY OF THE REPRESENTATION DATED 22.12.2020 WITH ENGLISH TRANSLATION Exhibit P15 TRUE COPY OF THE REPRESENTATION DATED 23.10.2020 WITH ENGLISH TRANSLATION Exhibit P16 TRUE COPY OF THE LETTER DATED 11.12.2020 ISSUED BY THE CORPORATION WITH ENGLISH TRANSLATION Exhibit P17 TRUE COPY OF THE INTERIM ORDER DATED 25.10.2018 IN WPC 34747/18 Exhibit P18 TRUE COPY OF THE LETTER DATED 08.10.2020 ISSUED BY COCHIN MUNICIPAL CORPORATION WITH ENGLISH TRANSLATION Exhibit P19 TRUE PHOTOCOPY OF THE NOTICE DATED 03.10.2020 OF THE 3RD RESPONDENT WITH ENGLISH TRANSLATION Exhibit P20 TRUE PHOTO COPY OF THE REPRESENTATION BEFORE THE 1ST AND 2ND RESPONDENT DATED 05.02.2021 Exhibit P21 TRUE COPY OF THE INTERIM ORDER DATED IN WPC NO.5248/2021 DATED 01.03.2021 Exhibit P22 TRUE COPY OF THE REPLY ISSUED BY THE PUBLIC W.P.(C) No.16984/2020 & Conn. Cases 421 2025:KER:31602 INFORMATION OFFICER, KOCHI MUNICIPAL CORPORATION DATED 16.01.2023 WITH ENGLISH TRANSLATION Exhibit P23 TRUE COPY OF THE SPECIAL NOTICE ISSUED BY THE CORPORATION DATED 28.01.2023 WITH ENGLISH TRANSLATION Exhibit P24 TRUE COPY OF THE REPRESENTATION SUBMITTED BEFORE THE SECRETARY, CORPORATION OF COCHIN DATED 16.02.2023 WITH ENGLISH TRANSLATION Exhibit P25 TRUE COPY OF THE RECEIPT ISSUED FROM THE CORPORATION OFFICE DATED 20.02.2023 Exhibit P26 TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE CORPORATION DATED 21.02.2023 Exhibit P27 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 21.02.2023 Exhibit P28 TRUE COPY OF THE NOTICE ISSUED BY THE CORPORATION DATED 01.03.2023 WITH ENGLISH TRANSLATION Exhibit P29 TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE CORPORATION DATED 01.03.2023 Exhibit P30 TRUE COPY OF THE REPRESENTATION DATED 16.03.2023 SUBMITTED BEFORE ADDITIONAL CHIEF SECRETARY LSGD (IA) DEPARTMENT WITH ENGLISH TRANSLATION Exhibit P31 TRUE COPY OF THE SPECIAL NOTICE ISSUED BY THE CORPORATION DATED 05.03.2003 WITH ENGLISH TRANSLATION Exhibit P32 TRUE COPY OF THE REPLY NOTICE ISSUED FROM THE CORPORATION DATED 27.03.2023 WITH ENGLISH TRANSLATION Exhibit P33 TRUE COPY OF THE REVISED PROPERTY TAX DRAFT NOTIFICATION DATED 20.09.2023 WITH ENGLISH TRANSLATION Exhibit P34 TRUE COPY OF THE REPLY ISSUED BY THE PUBLIC INFORMATION OFFICER, KOCHI CORPORATION DATED 23.11.2023 WITH ENGLISH TRANSLATION W.P.(C) No.16984/2020 & Conn. Cases 422 2025:KER:31602 Exhibit P35 TRUE COPY OF THE DECISION OF THE COUNCIL DATED 01.02.2023 OF COCHIN CORPORATION WITH ENGLISH TRANSLATION Exhibit P36 TRUE COPY OF THE REPRESENTATION SUBMITTED BEFORE RESPONDENTS NO.2 TO 5 DATED 29.02.2024 W.P.(C) No.16984/2020 & Conn. Cases 423 2025:KER:31602 APPENDIX OF WP(C) 41584/2022 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 22-7-2020 ISSUED BY THE RESPONDENT IN RESPECT OF THE BUILDING BEARING C.C. NO:
65/1315
Exhibit P2 THE TRUE COPY OF THE DEMAND NOTICE DATED 3- 12-2022 AS PER TAX REVISION SERVED ON THE PETITIONER FOR BUILDING BEARING C.C. NO 65/1315 Exhibit P3 THE TRUE COPY OF THE INTERIM ORDER DATED 11- 1-2022 PASSED IN IN THE W.P.[C] NO.846 OF 2022 W.P.(C) No.16984/2020 & Conn. Cases 424 2025:KER:31602 APPENDIX OF WP(C) 9713/2024 PETITIONER EXHIBITS Exhibit P1 A COPY OF THE TAX RECEIPT NO.163604 OF THE BUILDING NO.41/2071/A1 (33/2171 E1) FOR IIND HALF YEAR DATED 21.03.2023 ISSUED BY THE 2ND RESPONDENT IS PRODUCED HEREWITH AND MARKED AS EXHIBIT P1.
Exhibit P2 A COPY OF THE TAX RECEIPT NO.163606 OF THE BUILDING NO.41/2070/A3 (33/2171 E3) FOR IIND HALF YEAR DATED 21.03.2023 ISSUED BY THE 2ND RESPONDENT.
Exhibit P3 A COPY OF THE TAX RECEIPT NO.163607 OF THE BUILDING NO.41/2070/A4 (33/2171 E4) FOR IIND HALF YEAR DATED 21.03.2023 ISSUED BY THE 2ND RESPONDENT.
Exhibit P4 A COPY OF THE TAX RECEIPT NO.163610 OF THE BUILDING NO.41/2070/A5 (33/2171 E5) FOR IIND HALF YEAR DATED 21.03.2023 ISSUED BY THE 2ND RESPONDENT.
Exhibit P5 A COPY OF THE TAX RECEIPT NO.163608 OF THE BUILDING NO.41/2070/A6 (33/2171 E6) FOR IIND HALF YEAR DATED 21.03.2023 ISSUED BY THE 2ND RESPONDENT.
Exhibit P6 A COPY OF THE TAX RECEIPT NO.137766 OF THE BUILDING NO.41/2070/A8 (33/2171 E8) FOR IIND HALF YEAR DATED 23.02.2022 ISSUED BY THE 2ND RESPONDENT.
Exhibit P7 A COPY OF THE TAX RECEIPT NO.163609 OF THE BUILDING NO.41/2070/A9 (33/2171 E9) FOR IIND HALF YEAR DATED 21.03.2023 ISSUED BY THE 2ND RESPONDENT.
Exhibit P8 A COPY OF THE SPECIAL NOTICE NO.37521 OF THE BUILDING NO.41/2070/A1 (33/2171 E1) ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
Exhibit P9 A COPY OF THE DEMAND NOTICE NO.37522 OF THE BUILDING NO.41/2070/A3 (33/2171 E3) ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
W.P.(C) No.16984/2020 & Conn. Cases 425
2025:KER:31602 Exhibit P10 A COPY OF THE DEMAND NOTICE NO.37523 OF THE BUILDING NO.41/2070/A4 (33/2171 E4) ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
Exhibit P11 A COPY OF THE DEMAND NOTICE NO.37524 OF THE BUILDING NO.41/2070/A5 (33/2171 E5 ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
Exhibit P12 A COPY OF THE DEMAND NOTICE NO.37525 OF THE BUILDING NO.41/2070/A6 (33/2171 E6) ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
Exhibit P13 A COPY OF THE DEMAND NOTICE NO.37526 OF THE BUILDING NO.41/2070/A7 (33/2171 E7) ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
Exhibit P14 A COPY OF THE DEMAND NOTICE NO.37527 OF THE BUILDING NO.41/2070/A8 (33/2171 E8) ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
Exhibit P15 A COPY OF THE DEMAND NOTICE NO.37528 OF THE BUILDING NO.41/2070/A9 (33/2171 E9) ISSUED BY THE 2ND RESPONDENT DATED 15.02.2024.
Exhibit P16 A COPY OF THE INTERIM ORDER DATED 24.08.2023 IN WP(C) NO.28386/2023.
W.P.(C) No.16984/2020 & Conn. Cases 426
2025:KER:31602 APPENDIX OF WP(C) 40521/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE LATEST AND CURRENT RECEIPT SERIES NUMBERED AS 116620, 116621, 116622, 116623, 116624 AND 116625, WITH A COMMON DATE OF 16.09.2022, ISSUED AGAINST PROPERTY TAX PAYABLES FOR BOTH HALVES OF THE YEAR 2022- 2023 Exhibit P2 TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023 Exhibit P2 (a) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/1230 Exhibit P2 (b) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/1231 Exhibit P 2 (c) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/1232 Exhibit P2 (d) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/1233 Exhibit P2 (e) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/1234 Exhibit P2(c) True Translation of Exhibit P 2 (c) Exhibit P3 TRUE COPY OF THE G.O. (M.S.) NO. 77/2023/LSGD DATED 22.03.2023 Exhibit P2(e) True Translation of Exhibit P 2 (e) Exhibit P2 True Translation of Exhibit P 2 Exhibit P2(b) True translation of Exhibit.P2(b) Exhibit P2(a) True translation of Exthibit.P2(a) Exhibit P2(d) True translation of Exhibit.P2(d) W.P.(C) No.16984/2020 & Conn. Cases 427 2025:KER:31602 Exhibit P3 True transalation of Exhibit P3 W.P.(C) No.16984/2020 & Conn. Cases 428 2025:KER:31602 APPENDIX OF WP(C) 40535/2023 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE LATEST AND CURRENT RECEIPT SERIES NUMBERED AS 116627, 116626, 116629, 116628 AND 116630, WITH A COMMON DATE OF 16.09.2022, ISSUED AGAINST PROPERTY TAX PAYABLES FOR BOTH HALVES OF THE YEAR 2022- 2023

Exhibit P2 TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/3043 Exhibit P2 (a) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/3044 Exhibit P2 (b) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/3045 Exhibit P 2 (c) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 61/3046 Exhibit P2 (d) TRUE COPY OF THE ARREAR DEMAND NOTICE ISSUED BY THE 2ND RESPONDENT DATED 24.08.2023, IN RESPECT OF BUILDING NO. 39/3684 A Exhibit P3 TRUE COPY OF THE G.O. (M.S.) NO. 77/2023/LSGD DATED 22.03.2023 True Translation of True Translation of Exhibit P 2 Exhibit P 2 True Translation of True Translation of Exhibit P 2 (a) Exhibit P 2 (a) True Translation of True Translation of Exhibit P 2 (b) Exhibit P 2 (b) True Translation of True Translation of Exhibit P 2 (c) Exhibit P 2 (c) True Translation of True Translation of Exhibit P 2 (d) Exhibit P 2 (d) True Translation of True Translation of Exhibit P 3 Exhibit P 3 W.P.(C) No.16984/2020 & Conn. Cases 429 2025:KER:31602 APPENDIX OF WP(C) 16068/2024 PETITIONER EXHIBITS Exhibit P 1 A TRUE COPY OF THE GO ( RT) NO. 540/2019/LSGD DATED 6.3.2019 Exhibit P 2 A TRUE COPY OF THE GO(P) NO. 26/2023/LSGD DATED 5.4.2023 Exhibit P 3 A TRUE COPY OF THE DEMAND NOTICES DATED 22.3.2024 ISSUED BY THE 4TH RESPONDENT Exhibit P 4 A TRUE COPY OF THE LAST PAID TAX RECEIPT DATED 27.9.2022 BEARING BUILDING NO. 34/507;34/508;34/509 Exhibit P 5 A TRUE COPY OF THE INTERIM ORDER DATED 23.2.2023 IN WP(C) NO.6075/2023 Exhibit P 6 A TRUE COPY OF THE GO(RT) NO. 1726/2021/LSGD DARED 10.9.2021 W.P.(C) No.16984/2020 & Conn. Cases 430 2025:KER:31602 APPENDIX OF WP(C) 16181/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE BUILDING TAX RECEIPT FOR THE YEAR 2022-2023 ISSUED BY KOCHI MUNICIPAL CORPORATION OF DAVIS JOHNY IN RESPECT OF BUILDING NO. 42/609 DATED 24.06.2022 Exhibit P2 TRUE COPY OF JUDGMENT IN WP 19085/2014 DATED 07.01.2022 Exhibit P3 TRUE COPY OF THE PLINTH AREA DRAWING Exhibit P4 TRUE COPY OF THE TAX REVISION ORDER NO.

540/209 LSGD DATED 06.03.2019 Exhibit P5 TRUE COPY OF ORDER NO. 1703/2012 DATED 23.05.2013 OF OMBUDSMAN FOR LOCAL SELF GOVERNMANET INSTITUTIONS TRIVANDRUM Exhibit P6 TRUE COPY OF THE COPY OF MUNICIPAL CORPORATION LETTER DATED 19-05 2023 Exhibit P7 TRUE COPY OF THE COPY OF MUNICIPAL CORPORATION LETTER DATED 27-01- 2024 Exhibit P8 TRUE COPY OF THE COPY OF THE LIST WITH DETAILS OF PROPERTY TAX PAID YEARLY DATED 24.12.2022 Exhibit P9 TRUE COPY OF THE PROPERTY TAX OF STEPHEN JOHN DATED 02.05.2013 Exhibit P10 TRUE COPY OF TAX REVISION AND DEMAND NOTICE DATED 27.11.2020 Exhibit P11 TRUE COPY OF THE ACKNOWLEDGE RECEIPT DATED 09/12/2020 Exhibit P12 TRUE COPY OF APPEAL HEARING NOTICE DATED 20.01.2021 Exhibit P13 TRUE COPY REFUSAL ORDER DATED 06.02.2021 OF REVENUE OFFICER, CORPORATION OF KOCHI Exhibit P14 TRUE COPY INTERIM ORDER 25.10.2018 DATED HON'BLE HIGH COURT IN WPC NO.34747/2018 W.P.(C) No.16984/2020 & Conn. Cases 431 2025:KER:31602 Exhibit P15 TRUE COPY REMINDER PETITION TO KOCHI MUNICIPAL CORP SECRETARY DATED 25.04.2023 Exhibit P16 TRUE COPY OF THE CIRCULAR NOTICE DATED 20.09.2023 WITH ENGLISH TRANSLATION Exhibit P17 TRUE COPY OF THE REPRESENTATION DATED 16.10.2023 BEFORE SECRETARY, KOCHI MUNCIPAL CORPORATION W.P.(C) No.16984/2020 & Conn. Cases 432 2025:KER:31602 APPENDIX OF WP(C) 16518/2024 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE TABULAR STATEMENT (DATED NIL) REFLECTING THE DETAILS OF PROPERTY TAX PAID BY THE PETITIONER FOR THE YEAR 2010-11 Exhibit P2 THE TRUE COPY OF THE JUDGMENT DATED 25.05.2011 IN W.P.(C) NO. 3804/2011 Exhibit P3 THE TRUE COPY OF THE JUDGMENT DATED 26.11.2021 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 26085/2011 AND CONNECTED WRIT PETITIONS Exhibit P4 THE TRUE COPY OF THE ORDER DATED 10.10.2022 ISSUED BY THE RESPONDENT Exhibit P5 THE TRUE COPY OF THE JUDGMENT DATED 31.01.2024 PASSED BY THIS HON'BLE COURT IN W.P.(C). NO. 39501/2022 Exhibit P6 THE TRUE COPY OF SPECIAL NOTICE DATED NIL ISSUED BY THE EDAPPALLY ZONAL OFFICE ATTACHED TO THE OFFICE OF THE 2ND RESPONDENT, PERTAINING TO SHOP NUMBER E6 Exhibit P7 THE TRUE COPY OF SPECIAL NOTICE DATED NIL ISSUED BY THE EDAPPALLY ZONAL OFFICE ATTACHED TO THE OFFICE OF THE 2ND RESPONDENT, PERTAINING TO SHOP NUMBER F2 Exhibit P8 THE TRUE COPY OF SPECIAL NOTICE DATED NIL ISSUED BY THE EDAPPALLY ZONAL OFFICE ATTACHED TO THE OFFICE OF THE 2ND RESPONDENT, PERTAINING TO SHOP NUMBER F3 Exhibit P9 THE TRUE COPY OF SPECIAL NOTICE DATED NIL ISSUED BY THE EDAPPALLY ZONAL OFFICE ATTACHED TO THE OFFICE OF THE 2ND RESPONDENT, PERTAINING TO SHOP NUMBER F4 Exhibit P10 THE TRUE COPY OF SPECIAL NOTICE DATED NIL ISSUED BY THE EDAPPALLY ZONAL OFFICE ATTACHED TO THE OFFICE OF THE 2ND RESPONDENT, PERTAINING TO SHOP NUMBER F5 W.P.(C) No.16984/2020 & Conn. Cases 433 2025:KER:31602 Exhibit P11 THE TRUE COPY OF THE LETTER DATED 11.04.2024 SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT Exhibit P12 THE TRUE COPY OF THE ACKNOWLEDGEMENT DATED 11.04.2024 RECEIVED FROM THE OFFICE OF THE 2ND RESPONDENT, TOWARDS FILING OF EXHIBIT P11 LETTER Exhibit P13 THE TRUE COPY OF THE POSTAL RECEIPT DATED 11.04.2024 ISSUED BY INDIA POST, TOWARDS DESPATCH OF EXHIBIT P11 LETTER Exhibit P14 THE TRUE COPY OF THE SCREENSHOT DATED NIL OBTAINED FROM ‘KSMART' PORTAL IN RESPECT OF SHOP NO.E6 (41/415) Exhibit P15 THE TRUE COPY OF THE SCREENSHOT DATED NIL OBTAINED FROM ‘KSMART' PORTAL IN RESPECT OF SHOP NO.F2 (41/436) Exhibit P16 THE TRUE COPY OF THE SCREENSHOT DATED NIL OBTAINED FROM ‘KSMART' PORTAL IN RESPECT OF SHOP NO.F3 (41/437) Exhibit P17 THE TRUE COPY OF THE SCREENSHOT DATED NIL OBTAINED FROM ‘KSMART' PORTAL IN RESPECT OF SHOP NO.F4 (41/438) Exhibit P18 THE TRUE COPY OF THE SCREENSHOT DATED NIL OBTAINED FROM ‘KSMART' PORTAL IN RESPECT OF SHOP NO.F5 (41/443) Exhibit P19 THE TRUE COPY OF THE STATEMENT DATED NIL SHOWING THE DETAILS OF SHOP ROOMS GIVEN ON LEASE BY THE PETITIONER Exhibit P20 THE TRUE COPY OF THE NOTICE DATED 11.04.2024 ISSUED TO ANTONY ASHILY, KFC, OBERON MALL BY THE 3RD RESPONDENT Exhibit P21 THE TRUE COPY OF THE NOTICE DATED 11.04.2024 ISSUED TO JOSEPH, BASIC LIFE, BY THE 3RD RESPONDENT Exhibit P22 THE TRUE COPY OF THE G.O.(RT) NO.540/2019/LSGD DATED 06.03.2019 ISSUED BY THE ADDITIONAL SECRETARY, FUNCTIONING UNDER THE 1ST RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 434 2025:KER:31602 Exhibit P23 THE TRUE COPY OF THE TRANSLATED VERSION OF EXT.P22 ORDER Exhibit P24 THE TRUE COPY OF THE ORDER DATED 03.04.2023 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 11777 OF 2023 Exhibit P25 THE TRUE COPY OF THE ORDER DATED 17.11.2023 PASSED BY THIS HON'BLE COURT IN WP(C) NO. 38107 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 435 2025:KER:31602 APPENDIX OF WP(C) 16534/2024 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 27-07-2022 WITH RESPECT TO THE BUILDING BEARING 73/389 Exhibit P2 THE TRUE COPY OF SPECIAL NOTICE DATED 29-06- 2022 IN RESPECT OF BUILDING BEARING NUMBER 73/389 Exhibit P3 TRUE COPY OF ARREAR DEMAND NOTICE AS PER TAX REVISION SERVED ON THE PETITIONER FOR DOOR NUMBER 73/389 DATED 18-03-2024 Exhibit P4 THE TRUE COPY OF THE INTERIM ORDER DATED 11- 1-2022 IN W.P.[C] NO.846 OF 2022 Exhibit P5 THE TRUE COPY OF THE INTERIM ORDER DATED 12- 4-2023 IN W.P.[C] NO.13238 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 436 2025:KER:31602 APPENDIX OF WP(C) 16540/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 29-8-2019 WITH RESPECT TO THE BUILDING BEARING 52/3152-A FOR RS.16,379/-

Exhibit P2 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 28-12-2023 FOR RS.17,198/- WITH RESPECT TO THE BUILDING BEARING 52/3152-A Exhibit P3 TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 29-8-2019 WITH RESPECT TO THE BUILDING BEARING 52/3152-B FOR RS.18,904/-

Exhibit P4 TRUE COPY OF THE DEMAND NOTICE DATED 23-4- 2024 IN RESPECT OF BUILDING BEARING NO:

52/3152-A Exhibit P5 TRUE COPY OF THE DEMAND NOTICE DATED 22-4- 2024 IN RESPECT OF BUILDING BEARING NO:
52/3152-B Exhibit P6 TRUE COPY OF THE INTERIM ORDER DATED 11-1- 2022 IN W.P.[C] NO.846 OF 2022 Exhibit P7 TRUE COPY OF THE INTERIM ORDER DATED 12-4- 2023 IN W.P.[C] NO.13238 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 437 2025:KER:31602 APPENDIX OF WP(C) 18294/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPIES OF THE OFFICIAL RECEIPTS NO:
176606, 176607, 176608, 176609, 176610, 176611, 176612, 176613, 176614, 176615, 176616 DT:23/3/2023 OF PROPERTY TAX DULY PAID FOR THE PERIOD 2022-23 SERIES (11 NUMBERS).
Exhibit P2 TRUE COPIES OF THE SPECIAL NOTICES NO: 49546 & 49548 DT:6/3/2024 IN RESPECT OF BUILDING NO:54/3269 Exhibit P3 TRUE COPY OF THE SPECIAL NOTICE NO: 20177 DT:24/3/2023 IN RESPECT OF BUILDING NO:54/3270(37/530) Exhibit P3(a) TRUE COPY OF THE SPECIAL NOTICE NO: 49549 DT:6/3/2024 IN RESPECT OF BUILDING NO:54/3270 Exhibit P4 TRUE COPY OF THE SPECIAL NOTICE NO: 49550 DT:6/3/204 IN RESPECT OF BUILDING NO:54/3271 Exhibit P5 TRUE COPY OF THE SPECIAL NOTICE NO: 20178 DT:24/3/2023 IN RESPECT OF BUILDING NO:54/3272(37/532) Exhibit P5(a) TRUE COPY OF THE SPECIAL NOTICE NO: 49551 DT:6/3/2024 IN RESPECT OF BUILDING NO:54/3272 Exhibit P6 TRUE COPIES OF THE SPECIAL NOTICES NO: 49553 & 49552 DT:6/3/2024 IN RESPECT OF BUILDING NO:54/3273 Exhibit P7 TRUE COPY OF THE SPECIAL NOTICE NO: 20175 DT:24/3/2023 IN RESPECT OF BUILDING NO:54/3276 Exhibit P7(a) TRUE COPY OF THE SPECIAL NOTICE NO: 49558 DT:6/3/2024 IN RESPECT OF BUILDING NO:54/3276 Exhibit P8 TRUE COPY OF THE SPECIAL NOTICES NO: 20176 DT:24/3/2023 IN RESPECT OF BUILDING NO:54/3277(37/537).
Exhibit P9 TRUE COPIES OF THE SPECIAL NOTICES NO: 49556 & 49555 DT:6/3/2024 IN RESPECT OF BUILDING W.P.(C) No.16984/2020 & Conn. Cases 438 2025:KER:31602 NO:54/3278 Exhibit P10 TRUE COPY OF THE SPECIAL NOTICE NO: 49557 DT:6/3/2024 IN RESPECT OF BUILDING NO:54/2984 Exhibit P11 TRUE COPY OF THE RELEVANT PAGES OF SAID GAZETTE NOTIFICATION DT. 12/07/2022 Exhibit P12 TRUE COPY OF THE ORDER OF THE 3RD RESPONDENT GO(RT)NO.540/2019 DT.06/03/2019 Exhibit P13 TRUE COPY OF THE ORDER OF THE 3RD RESPONDENT GO(MS)NO.77/2023/LSGDDT.22/03/2023 Exhibit P14 TRUE COPY OF THE ORDER DT.29/05/2023 IN WP(C) NO.17132 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 439 2025:KER:31602 APPENDIX OF WP(C) 19581/2024 PETITIONER EXHIBITS Exhibit P1 A COPY OF THE TAX RECEIPT NO.40511 OF THE BUILDING NO.65/882 FOR IST AND IIND HALF YEAR OF 2021-22 DATED 04/12/2021 ISSUED BY THE RESPONDENTS Exhibit P2 A COPY OF THE TAX RECEIPT NO.141578 OF THE BUILDING NO.65/882 FOR IST AND IIND HALF YEAR OF 2022 -2023 DATED 09/01/23 ISSUED BY THE RESPONDENT Exhibit P3 A COPY OF THE TAX RECEIPT 0561826 OF THE BUILDING NO.65/882 FOR IST AND IIND HALF YEAR 2023 TO 2024 DATED 05/02/24 ISSUED BY THE RESPONDENT Exhibit P4 A COPY OF THE TAX RECEIPT NO. 0032340 OF THE BUILDING NO.65/883 FOR IST AND IIND HALF YEAR OF 2020-2021 DATED 06/02/2021 ISSUED BY THE RESPONDENT Exhibit P5 A COPY OF THE TAX RECEIPT NO. 40512 OF THE BUILDING NO.65/883 FOR IST AND IIND HALF YEAR OF 2021-2022 DATED 04/12/2021 ISSUED BY THE RESPONDENT Exhibit P6 A COPY OF THE TAX RECEIPT NO. 141577 OF THE BUILDING NO.65/883 FOR IST AND IIND HALF YEAR OF 2022-2023 ISSUED BY THE RESPONDENT DATED NIL Exhibit P7 A COPY OF THE TAX RECEIPT NO. 0561825 OF THE BUILDING NO.65/883 FOR IST AND IIND HALF YEAR OF 2023-2024 DATED 05/02/2024 ISSUED BY THE RESPONDENT Exhibit P8 A COPY OF THE DEMAND NOTICE NO.40169010041790 OF THE BUILDING NO. 65/882 ISSUED BY THE RESPONDENT DATED 31.03.2024 Exhibit P9 A COPY OF THE DEMAND NOTICE NO.40169010064617 OF THE BUILDING NO. 65/883 ISSUED BY THE RESPONDENT DATED 04.04.2024 W.P.(C) No.16984/2020 & Conn. Cases 440 2025:KER:31602 APPENDIX OF WP(C) 21597/2024 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE DEMAND NOTICE DATED 07.06.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/838 Exhibit P2 THE TRUE COPY OF THE DEMAND NOTICE DATED 07.06.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/839 Exhibit P3 THE TRUE COPY OF THE DEMAND NOTICE DATED 07.06.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/840 Exhibit P4 THE TRUE COPY OF THE DEMAND NOTICE DATED 07.06.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/841 Exhibit P5 THE TRUE COPY OF THE DEMAND NOTICE DATED 07.06.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/842 Exhibit P6 THE TRUE COPY OF THE DEMAND NOTICE DATED 07.06.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/843 Exhibit P7 THE TRUE COPY OF THE DEMAND NOTICE DATED 22.05.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/844 Exhibit P8 THE TRUE COPY OF THE DEMAND NOTICE DATED 22.05.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/845 Exhibit P9 THE TRUE COPY OF THE DEMAND NOTICE DATED 22.05.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/846 Exhibit P10 THE TRUE COPY OF THE DEMAND NOTICE DATED 22.05.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/847 Exhibit P11 THE TRUE COPY OF THE DEMAND NOTICE DATED 22.05.2024 ISSUED BY THE 3RD RESPONDENT IN RESPECT OF BUILDING NO. 13/848 W.P.(C) No.16984/2020 & Conn. Cases 441 2025:KER:31602 Exhibit P12 THE TRUE COPY OF THE INTERIM ORDER DATED 13.04.2021 OF THIS HON'BLE COURT IN WP(C) NO.

8809 OF 2021 Exhibit P13 THE TRUE COPY OF THE INTERIM ORDER DATED 06.07.2023 OF THIS HON'BLE COURT IN WP(C) NO. 21960 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 442 2025:KER:31602 APPENDIX OF WP(C) 22004/2024 PETITIONER EXHIBITS Exhibit P-1 THE TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 06.03.2024 ISSUED BY THE RESPONDENTS Exhibit P-2 THE TRUE COPY OF THE DEMAND NOTICE DATED 16.05.2024 ISSUED BY THE 2ND RESPONDENT Exhibit P-3 THE TRUE COPY OF THE RECEIPT DATED 03.06.2024 ISSUED FROM THE OFFICE OF THE 1ST RESPONDENT Exhibit P-4 THE TRUE COPY OF THE INTERIM ORDER DATED 31.03.2023 IN W.P.C.NO.11595/2023 OF THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 443 2025:KER:31602 APPENDIX OF WP(C) 22081/2024 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE LAST PROPERTY TAX PAID RECEIPTS DATED 04.03.2022 FOR ROOM NO. 52/551 Exhibit P2 THE TRUE COPY OF THE LAST PROPERTY TAX PAID RECEIPTS DATED 27.02.2023 FOR ROOM NO. 52/552 Exhibit P3 THE TRUE COPY OF THE LAST PROPERTY TAX PAID RECEIPTS DATED 24.03.2023 FOR ROOM NO. 52/553 Exhibit P4 THE TRUE COPY OF THE LAST PROPERTY TAX PAID RECEIPTS DATED 04.03.2022 FOR ROOM NO. 52/554 Exhibit P5 TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2ND RESPONDENT SECRETARY COCHIN CORPORATION FOR THE ROOM NO. 52/551 DATED 22-3-24 Exhibit P5(a) TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2ND RESPONDENT SECRETARY COCHIN CORPORATION FOR THE ROOM NO. 52/552 DATED 22-3-24 Exhibit P5(b) TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2ND RESPONDENT SECRETARY COCHIN CORPORATION FOR THE ROOM NO. 52/553 DATED 22-3-24 Exhibit P5(c) TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2ND RESPONDENT SECRETARY COCHIN CORPORATION FOR THE ROOM NO. 52/554 DATED 22-3-24 W.P.(C) No.16984/2020 & Conn. Cases 444 2025:KER:31602 APPENDIX OF WP(C) 23194/2024 PETITIONER EXHIBITS Exhibit P1[a] A TRUE COPY OF THE 2ND HALF PAID BUILDING TAX FOR THE YEAR 2022-23 IN RESPECT OF BUILDING BEARING DOOR NO.52/3037 DATED 25.02.2023 Exhibit .P1[b] A TRUE COPY OF THE BUILDING TAX 2ND HALF PAID FOR THE YEAR 2022-23 IN RESPECT OF BUILDING BEARING DOOR NO.52/3058 DATED 23.03.2023 Exhibit.P1{c} A TRUE COPY OF THE BUILDING TAX 2ND HALF PAID FOR THE YEAR 2022-23 IN RESPECT OF BUILDING BEARING DOOR NO.52/3059 DATED 23.03.2023 Exhibit P2[a] THE TRUE COPY OF THE DEMAND NOTICE (ARREARS) DATED 31.05.2024 AGAINST ROOM NO.52/3037 Exhibit.P2[b] THE TRUE COPY OF THE DEMAND NOTICE DATED 31.05.2024 AGAINST ROOM NO. 52/3058 Exhibit.P2{c} THE TRUE COPY OF THE DEMAND NOTICE DATED 31.05.2024 AGAINST ROOM NO.52/3059 W.P.(C) No.16984/2020 & Conn. Cases 445 2025:KER:31602 APPENDIX OF WP(C) 26864/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF SPECIAL NOTICE DATED 14-03- 2024 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER WITH RESPECT TO BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2 A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 05-03-2017 ; PERTAINING TO 2016-2017 (IIND HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(A) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 02-09-2017 ; PERTAINING TO 2017-2018 (IST HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(B) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 10-01-2018 ; PERTAINING TO 2017-2018 (IIND HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(C) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 08-08-2018 ; PERTAINING TO 2018-2019 (IST HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(D) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 26-02-2019 ; PERTAINING TO 2018-2019 (IIND HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(E) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 22-08-2019 ; PERTAINING TO 2019-2020 (IST HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(F) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 12-08-2020 ; PERTAINING TO 2020-2021 (IST HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(G) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 26-02-2021 ; PERTAINING TO 2020-2021 (IIND HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A W.P.(C) No.16984/2020 & Conn. Cases 446 2025:KER:31602 Exhibit P2(H) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 07-09-2021 ; PERTAINING TO 2021-2022 (IST HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(I) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 16-09-2022 ; PERTAINING TO 2022-2023 (IST HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P2(J) A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 09-03-2023 ; PERTAINING TO 2022-2023 (IIND HALF) WITH RESPECT TO THE BUILDING BEARING DOOR NO. 53/1776-A Exhibit P3 A TRUE COPY OF THE NOTIFICATION ISSUED BY THE 4TH RESPONDENT DATED 14-1-2011 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 08-09- 2021 PASSED BY THIS HON'BLE COURT IN WP© NO.

18333/2021

Exhibit P5 A TRUE COPY OF INTERIM ORDER DATED 07-07-2021 PASSED BY THE DIVISION BENCH OF THIS HON'BLE COURT IN W.A. NO. 810/2021 Exhibit P6 A TRUE COPY OF THE INTERIM ORDER DATED 31-07- 2023 IN WP© NO. 24633/2023 PASSED BY THIS HON'BLE COURT W.P.(C) No.16984/2020 & Conn. Cases 447 2025:KER:31602 APPENDIX OF WP(C) 29492/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF PROPERTY TAX RECEIPT NO.67286 DATED 29.07.2021 ISSUED BY 2ND RESPONDENT TO 1ST PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST HALF YEAR OF 2021-22.

Exhibit P2 TRUE COPY OF PROPERTY TAX RECEIPT NO.67284 DATED 29.07.2021 ISSUED BY 2ND RESPONDENT TO 2ND PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE SECOND HALF YEAR OF 2019-20, FULL YEAR OF 2020-21 AND FIRST HALF YEAR OF 2021-22 Exhibit P3 TRUE COPY OF DEMAND NOTICE NO.40169010049841 DATED 06.07.2024 ISSUED BY 2ND RESPONDENT TO 1ST PETITIONER Exhibit P4 TRUE COPY OF DEMAND NOTICE NO.40169010055824 DATED 06.07.2024 ISSUED BY 2ND RESPONDENT TO 2ND PETITIONER W.P.(C) No.16984/2020 & Conn. Cases 448 2025:KER:31602 APPENDIX OF WP(C) 29893/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF PROPERTY TAX RECEIPT NUMBER 01/122010118247 DATED 22.11.2022 ISSUED BY 2ND RESPONDENT TO PETITIONERS IN RESPECT OF BUILDING BEARING DOOR NUMBER 67/2180 Exhibit P2 TRUE COPY OF DEMAND NOTICE NO. 40169010035053 DATED 6.7.2024 ISSUED BY 2ND RESPONDENT TO PETITIONERS W.P.(C) No.16984/2020 & Conn. Cases 449 2025:KER:31602 APPENDIX OF WP(C) 31377/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 27.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1790 OF WARD 38 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 450 2025:KER:31602 APPENDIX OF WP(C) 31615/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE PROPERTY TAX PAID RECEIPT DATED 17-03-2023 PAID FOR THE PERIOD 2022-23

- 2ND HALF FOR THE SAID ROOM NUMBER 53/468 Exhibit P1(a) TRUE COPY OF THE PROPERTY TAX PAID RECEIPT DATED 17-03-2023 PAID FOR THE PERIOD 2022-23

- 2ND HALF FOR THE SAID ROOM NUMBER 53/469 Exhibit P2 TRUE COPY OF DEMAND NOTICE DOWNLOADED FROM COCHIN CORPORATION WEBSITE FOR THE ROOM NO. 53/468 DATED 30/09/2023 Exhibit P2(a) TRUE COPY OF DEMAND NOTICE DOWNLOADED FROM COCHIN CORPORATION WEBSITE FOR THE ROOM NO. 53/469 DATED 30/09/2023 Exhibit P3 TRUE COPY OF THE REPRESENTATION DATED 18- 102023 FILED BY THE PETITIONER BEFORE THE 2ND RESPONDENT Exhibit P4 TRUE COPY OF THE JUDGEMENT DATED 05-02-2024 IN WPC 42402/2023 Exhibit P5 TRUE COPY OF THE ARGUMENT NOTE DATED 16-02- 2024 FILED BY THE PETITIONER BEFORE THE COCHIN CORPORATION Exhibit P6 TRUE COPY OF THE ORDER DATED 18-06-2024 PASSED BY THE COCHIN CORPORATION W.P.(C) No.16984/2020 & Conn. Cases 451 2025:KER:31602 APPENDIX OF WP(C) 31930/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 08.07.2024 AGAINST BUILDING NUMBER 362 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 08.07.2024 AGAINST BUILDING NUMBER 363 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 08.07.2024 AGAINST BUILDING NUMBER 364 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 14.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 362 OF WARD 44 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 14.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 363 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 14.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 364 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 452 2025:KER:31602 APPENDIX OF WP(C) 31963/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICE DATED 10.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2155 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2156 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICE DATED 06.06.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2157 Exhibit P2(c) A TRUE COPY OF THE DEMAND NOTICE DATED 06.06.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2158 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 08.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2155 OF WARD 37 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 21.03.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2156 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 21.03.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2157 Exhibit P3(c) A TRUE COPY OF THE RECEIPT DATED 08.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2158 W.P.(C) No.16984/2020 & Conn. Cases 453 2025:KER:31602 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 454 2025:KER:31602 APPENDIX OF WP(C) 31967/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A1 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A2 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A3 Exhibit P2(c) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A4 Exhibit P2(d) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A5 Exhibit P2(e) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A6 Exhibit P2(f) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A7 Exhibit P2(g) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A8 Exhibit P2(h) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A9 Exhibit P2(i) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A10 Exhibit P2(j) A TRUE COPY OF THE DEMAND NOTICE DATED W.P.(C) No.16984/2020 & Conn. Cases 455 2025:KER:31602 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A11 Exhibit P2(k) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A12 Exhibit P2(l) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A13 Exhibit P2(m) A TRUE COPY OF THE DEMAND NOTICE DATED 04.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A14 Exhibit P2(n) A TRUE COPY OF THE DEMAND NOTICE DATED 01.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 3416/A15 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A1 OF WARD 40 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A2 OF WARD 40 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A3 OF WARD 40 Exhibit P3(c) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING 3416/A4 OF WARD 40 Exhibit P3(d) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A5 OF WARD 40 W.P.(C) No.16984/2020 & Conn. Cases 456 2025:KER:31602 Exhibit P3(e) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A6 OF WARD 40 Exhibit P3(f) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A7 OF WARD 40 Exhibit P3(g) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A8 OF WARD 40 Exhibit P3(h) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A9 OF WARD 40 Exhibit P3(i) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A10 OF WARD 40 Exhibit P3(j) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A11 OF WARD 40 Exhibit P3(k) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A12 OF WARD 40 Exhibit P3(l) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A13 OF WARD 40 Exhibit P3(m) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 W.P.(C) No.16984/2020 & Conn. Cases 457 2025:KER:31602 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A14 OF WARD 40 Exhibit P3(n) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 3416/A15 OF WARD 40 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 458 2025:KER:31602 APPENDIX OF WP(C) 31969/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 ALONG WITH TRANSLATION Exhibit P2 A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1729 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT DATED 25.06.2024 AGAINST BUILDING NUMBER 1730 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT DATED 25.06.2024 AGAINST BUILDING NUMBER 1731 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 27.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE YEAR 2023-2024 - 2 ND HALF BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1729 OF WARD 38 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 27.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE YEAR 2023-2024 - 2 ND HALF BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1730 OF WARD 38 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 27.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE YEAR 2023-2024 - 2 ND HALF BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1731 OF WARD 38 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 459 2025:KER:31602 APPENDIX OF WP(C) 31972/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1750 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1752 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1753 Exhibit P2(c) A TRUE COPY OF THE DEMAND NOTICES DATED 08.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1754 Exhibit P2(d) A TRUE COPY OF THE DEMAND NOTICES DATED 08.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1754/A Exhibit P2(e) A TRUE COPY OF THE DEMAND NOTICES DATED 08.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1755 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 29.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1750 OF WARD 44 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 29.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1752 OF WARD 44 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 29.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1753 OF WARD 44 W.P.(C) No.16984/2020 & Conn. Cases 460 2025:KER:31602 Exhibit P3(c) A TRUE COPY OF THE RECEIPT DATED 29.07.2023 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX FOR THE 1 ST HALF OF FY 2023- 2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1754 OF WARD 44 Exhibit P3(d) A TRUE COPY OF THE RECEIPT DATED 07.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1754 A OF WARD 44 Exhibit P3(e) A TRUE COPY OF THE RECEIPT DATED 29.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1755 OF WARD 44 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 461 2025:KER:31602 APPENDIX OF WP(C) 31991/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT DATED 10.07.2024 ISSUED AGAINST BUILDING NUMBER 1586 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT DATED 06.06.2024 ISSUED AGAINST BUILDING NUMBER 1587 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT DATED 06.06.2024 ISSUED AGAINST BUILDING NUMBER 1588 Exhibit P2(c) A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT ISSUED AGAINST BUILDING NUMBER 1589 Exhibit P2(d) A TRUE COPY OF THE DEMAND NOTICE ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 1591 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 21.03.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1586 OF WARD 37 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 21.03.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1587 OF WARD 37 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 21.03.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1588 OF WARD 37 Exhibit P3(c) A TRUE COPY OF THE RECEIPT DATED 21.03.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS PROPERTY TAX PAID FOR THE 2 ND HALF OF FY W.P.(C) No.16984/2020 & Conn. Cases 462 2025:KER:31602 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1589 OF WARD 37 Exhibit P3(d) A TRUE COPY OF THE RECEIPT DATED 21.03.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1591 OF WARD 37 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 463 2025:KER:31602 APPENDIX OF WP(C) 32006/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICES DATED 27.07.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2695-B Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICES DATED 05.06.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2719 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICES DATED 05.06.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2720 Exhibit P2(c) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2721 Exhibit P2(d) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2722 Exhibit P2(e) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2723 Exhibit P2(f) A TRUE COPY OF THE DEMAND NOTICES DATED 05.06.2024 ISSUED BY THE 2 ND RESPONDENT AGAINST BUILDING NUMBER 2724 Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2695- B OF WARD 37 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2719 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 W.P.(C) No.16984/2020 & Conn. Cases 464 2025:KER:31602 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2720 Exhibit P3(c) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2721 Exhibit P3(d) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2722 Exhibit P3(e) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2723 Exhibit P3(f) A TRUE COPY OF THE RECEIPT DATED 20.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 2 ND HALF OF FY 2023-2024 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 2724 Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 13.04.2023 IN WP(C). NO. 13956/2023 W.P.(C) No.16984/2020 & Conn. Cases 465 2025:KER:31602 APPENDIX OF WP(C) 32279/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF PROPERTY TAX RECEIPT NO.00977 DATED 16.6.2016 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE FIRST AND SECOND HALF YEARS OF 2016-17 Exhibit P2 TRUE COPY OF PROPERTY TAX RECEIPT NO.0057431 DATED 3.3.2020 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE FIRST AND SECOND HALF YEARS FROM 2016-17 TO 2019-20 Exhibit P3 TRUE COPY OF PROPERTY TAX RECEIPT NO.0148477 DATED 3.7.2020 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE FIRST HALF YEAR OF 2020-21 Exhibit P4 TRUE COPY OF PROPERTY TAX RECEIPT NO.175823 DATED 28.10.2020 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE SECOND HALF YEAR OF 2020-21 Exhibit P5 TRUE COPY OF PROPERTY TAX RECEIPT NO.29572 DATED 22.12.2021 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE FIRST AND SECOND HALF YEARS OF 2021-22 Exhibit P6 TRUE COPY OF PROPERTY TAX RECEIPT NO.0120431 DATED 19.8.2022 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE FIRST HALF YEAR OF 2022-23 Exhibit P7 TRUE COPY OF PROPERTY TAX RECEIPT NO.120222 DATED 8.3.2023 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE SECOND HALF YEAR OF 2022-23 Exhibit P8 TRUE COPY OF PROPERTY TAX RECEIPT NO.122536 DATED 18.2.2024 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX FOR THE FIRST AND SECOND HALF YEARS OF 2023-24 Exhibit P9 TRUE COPY OF DEMAND NOTICE NO.40169040019451 W.P.(C) No.16984/2020 & Conn. Cases 466 2025:KER:31602 DATED 27.8.2024 ISSUED BY 2ND RESPONDENT TO PETITIONER W.P.(C) No.16984/2020 & Conn. Cases 467 2025:KER:31602 APPENDIX OF WP(C) 33947/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF G.O. (A) NO.17/2011/LSGD DATED 14.1.2011 Exhibit P2 TRUE COPY OF THE SAID GOVT. ORDER BEARING NO.GO (A) NO.100/2013 DATED 15.3.2013 Exhibit P3 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (A) NO.36/2015 DATED 24.2.2015 Exhibit P4 TRUE COPY OF G.O.(MS) NO.144/2015 DATED 27.4.2015 Exhibit P5 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (MS)NO.358/15/LSGD DATED 16.12.2015 Exhibit P6 TRUE COPY OF THE GOVT. ORDER BEARING NO GO (RT) 540/2019/LSGD DATED 06.03.2019 Exhibit P7 TRUE COPY OF THE DEMAND NOTICE DATED 09.03.2024 ISSUED TO THE PETITIONER FOR THEIR ROOM BEARING NO.61/3389 FOR A TOTAL AMOUNT OF RS.1,43,028/-

Exhibit P8 TRUE COPY OF THE JUDGEMENT IN W.P.(C) NO.22801 OF 2024 DATED 28.06.2024 Exhibit P9 TRUE COPY OF THE INTERIM ORDER DATED 27.03.2023 IN WP(C) 10624 OF 2023 W.P.(C) No.16984/2020 & Conn. Cases 468 2025:KER:31602 APPENDIX OF WP(C) 34675/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 09.07.2024 AGAINST BUILDING NUMBER 1765 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 09.07.2024 AGAINST BUILDING NUMBER 1766 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 09.07.2024 AGAINST BUILDING NUMBER 1766 A Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 03.02.2023 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1765 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 03.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1766 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 03.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1766-A Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 469 2025:KER:31602 APPENDIX OF WP(C) 35175/2024 PETITIONER EXHIBITS Exhibit P 1 A TRUE COPY OF THE GO NO. NO. 540/2019/LSGD DATED 6.3.2019 Exhibit P 2 A TRUE COPY OF THE GO NO. 26/2023/LSGD DATED 5.4.2023 Exhibit P 3 A TRUE COPY OF THE DEMAND NOTICES DATED 19.7.2024;20.7.2024 & 24.7.2024 Exhibit P 4 A TRUE COPY OF THE LAST PAID TAX RECEIPT BEARING BUILDING NO. 6641;6642;6643;66446645 AND 6645A Exhibit P 5 A TRUE COPY OF THE INTERIM ORDER DATED 23.2.2023 IN WP(C) NO.6075/2023 Exhibit P 6 A TRUE COPY OF THE GO NO. 1726/2021/LSGD DARED 10.9.2021 W.P.(C) No.16984/2020 & Conn. Cases 470 2025:KER:31602 APPENDIX OF WP(C) 35369/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE SAID GO NO 540/2019/LSGD DATED 06.03.2019 Exhibit P2 A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 09.07.2024 AGAINST BUILDING NUMBER 1763 Exhibit P2(a) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 09.07.2024 AGAINST BUILDING NUMBER 1764 Exhibit P2(b) A TRUE COPY OF THE DEMAND NOTICES ISSUED BY THE 2 ND RESPONDENT DATED 09.07.2024 AGAINST BUILDING NUMBER 1766 B Exhibit P3 A TRUE COPY OF THE RECEIPT DATED 03.02.2023 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1763 Exhibit P3(a) A TRUE COPY OF THE RECEIPT DATED 03.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1764 Exhibit P3(b) A TRUE COPY OF THE RECEIPT DATED 03.02.2024 ISSUED BY THE 2 ND RESPONDENT TOWARDS THE PROPERTY TAX PAID FOR THE 1 ST AND 2 ND HALF OF FY 2022-2023 BY THE PETITIONER FOR THE BUILDING BEARING NUMBER 1766-B Exhibit P4 A TRUE COPY OF THE INTERIM ORDER DATED 11.04.2024 IN WP(C). NO. 15073/2024 W.P.(C) No.16984/2020 & Conn. Cases 471 2025:KER:31602 APPENDIX OF WP(C) 38015/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE INTIMATION NOTICES FOR THE FY 2021-22 Exhibit P2 TRUE COPY OF THE CHALLANS OF PROPERTY TAX PAID BY THE PETITIONER FROM FY 2019-20 TO FY 2023-24 Exhibit P3 TRUE COPY OF THE DEMAND NOTICE DATED 07.10.2024 Exhibit P4 TRUE COPY OF THE DEMAND NOTICE DATED 30.09.2024 W.P.(C) No.16984/2020 & Conn. Cases 472 2025:KER:31602 APPENDIX OF WP(C) 40173/2024 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 16/03/2021 WHEREBY THE PETITIONER HAS PAID PROPERTY TAX FOR THE FINANCIAL YEAR 2020-2021 Exhibit P2 A TRUE COPY OF THE PROPERTY TAX RECEIPT DATED 22/11/2022 WHEREBY THE PETITIONER HAS PAID PROPERTY TAX FOR THE FINANCIAL YEAR 2021-2022 AND 2022-2023 Exhibit P3 A TRUE COPY OF THE DEMAND NOTICE DATED 09/10/2024 ISSUED BY THE 2ND RESPONDENT W.P.(C) No.16984/2020 & Conn. Cases 473 2025:KER:31602 APPENDIX OF WP(C) 40595/2024 PETITIONER EXHIBITS Exhibit P-1 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.191194 DATED 24.02.2020 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2019-20 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3820 Exhibit P-1(a) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.48535 DATED 24.02.2021 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2020-21 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3820 Exhibit P-1(b) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0169876 DATED 24.08.2021 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (1ST HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3820 Exhibit P-1(c) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.57352 DATED 22.02.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3820 Exhibit P-1(d) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0298980 DATED 26.09.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (1ST HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3820 Exhibit P-1(e) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.156762 DATED 24.02.2023 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NOS.62/3820, 62/3821, 62/3822, 62/3823 Exhibit P-1(f) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.258538 DATED 18.03.2024 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2023-24 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3820 Exhibit P-2 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.48536 DATED 24.02.2021 SHOWING THE PAYMENT W.P.(C) No.16984/2020 & Conn. Cases 474 2025:KER:31602 OF THE PROPERTY TAX FOR THE YEAR 2020-21 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3821 Exhibit P-2(a) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0169877 DATED 24.08.2021 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (1ST HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3821 Exhibit P-2 (b) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.57351 DATED 22.02.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3821 Exhibit P-2(c) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0298981 DATED 26.09.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (1ST HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3821 Exhibit P-2 (d) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.156762 DATED 24.02.2023 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NOS.62/3820, 62/3821, 62/3822, 62/3823 Exhibit P-2 (e) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.258539 DATED 18.03.2024 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2023-24 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3821 Exhibit P-3 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.191197 DATED 24.02.2020 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2019-20 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3822 Exhibit P-3(a) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.48537 DATED 24.02.2021 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2020-21 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3822 Exhibit P-3(b) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0169878 DATED 24.08.2021 SHOWING THE W.P.(C) No.16984/2020 & Conn. Cases 475 2025:KER:31602 PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (1ST HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3822 Exhibit P-3(c) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.57350 DATED 22.02.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3822 Exhibit P-3(d) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.01/122010114021 DATED 26.09.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (1ST HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3822 Exhibit P-3(e) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.156762 DATED 24.02.2023 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NOS.62/3820, 62/3821, 62/3822, 62/3823 Exhibit P-3(f) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.258540 DATED 18.03.2024 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2023-24 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3822 Exhibit P-4 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.53586 DATED 21.02.2017 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2016-17 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NOS.62/3822 AND 62/3823 Exhibit P-4(a) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.62412 DATED 20.02.2018 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2017-18 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3823 Exhibit P-4(b) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.69919 DATED 26.02.2019 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2018-19 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3823 Exhibit P-4(c) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.191196 DATED 24.02.2020 SHOWING THE W.P.(C) No.16984/2020 & Conn. Cases 476 2025:KER:31602 PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2019-20 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3823 Exhibit P-4(d) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.48538 DATED 24.02.2021 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2020-21 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3823 Exhibit P-4(e) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0169879 DATED 24.08.2021 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (1ST HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO. 62/3823 Exhibit P-4(f) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.57349 DATED 22.02.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2021-22 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3823 Exhibit P-4(g) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0298979 DATED 26.09.2022 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3823 Exhibit P-4(h) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.156762 DATED 24.02.2023 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2022-23 (2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NOS.62/3820, 62/3821, 62/3822 AND 62/3823 Exhibit P-4(i) TRUE COPY OF THE PROPERTY TAX RECEIPT NO.258541 DATED 18.03.2024 SHOWING THE PAYMENT OF THE PROPERTY TAX FOR THE YEAR 2023-24 (1ST AND 2ND HALF) WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO.62/3823 Exhibit P-5 TRUE COPY OF THE LICENSE NO.140169372300255 ISSUED BY THE 1ST RESPONDENT IN FAVOUR OF THE WRIT PETITIONER TO CONDUCT THE BUSINESS IN THE SHOP ROOMS, WHICH IS RENEWED LATEST ON 29.06.2023 Exhibit P-6 A TRUE COPY OF THE DEMAND NOTICE NO.40169010078013 DATED 08.09.2023 DEMANDING W.P.(C) No.16984/2020 & Conn. Cases 477 2025:KER:31602 THE PROPERTY TAX FROM THE SECOND HALF OF THE FINANCIAL YEAR 2020-2021 TO THE SECOND HALF OF FINANCIAL YEAR 2024-2025, WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO. 62/3820 Exhibit P-7 A TRUE COPY OF THE DEMAND NOTICE NO.40169010078014 DATED 08.09.2024 DEMANDING THE PROPERTY TAX FROM THE FIRST HALF OF THE FINANCIAL YEAR 2020-2021 TO THE SECOND HALF OF FINANCIAL YEAR 2024-2025, WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO. 62/3821 Exhibit P-8 A TRUE COPY OF THE DEMAND NOTICE NO.40169010078016 DATED 08.09.2024 DEMANDING THE PROPERTY TAX FROM THE SECOND HALF OF THE FINANCIAL YEAR 2019-20 TO THE SECOND HALF OF FINANCIAL YEAR 2024-2025, WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO. 62/3822 Exhibit P-9 A TRUE COPY OF THE DEMAND NOTICE NO.40169010078018 DATED 08.09.2024 DEMANDING THE PROPERTY TAX FROM THE FIRST HALF OF THE FINANCIAL YEAR 2016-17 TO THE SECOND HALF OF FINANCIAL YEAR 2024-2025, WITH RESPECT TO THE SHOP ROOM BEARING DOOR NO. 62/3823 W.P.(C) No.16984/2020 & Conn. Cases 478 2025:KER:31602 APPENDIX OF WP(C) 41045/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF PROPERTY TAX RECEIPT NO.0199617 DATED 7.9.2016 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST AND SECOND HALF YEARS OF 2016-17 Exhibit P2 TRUE COPY OF PROPERTY TAX RECEIPT NO.0003237 DATED 8.9.2017 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST AND SECOND HALF YEARS FROM 2017-18 Exhibit P3 TRUE COPY OF PROPERTY TAX RECEIPT NO.0159615 DATED 22.11.2018 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST AND SECOND HALF YEARS OF 2018-19 Exhibit P4 TRUE COPY OF PROPERTY TAX RECEIPT NO.0133536 DATED 28.11.2019 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST AND SECOND HALF YEAR OF 2019-20 Exhibit P5 TRUE COPY OF PROPERTY TAX RECEIPT NO.0199618 DATED 7.9.2016 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST AND SECOND HALF YEARS OF 2016-17 Exhibit P6 TRUE COPY OF PROPERTY TAX RECEIPT NO.0003238 DATED 8.9.2017 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST AND SECOND HALF YEARS FROM 2017-18 Exhibit P7 TRUE COPY OF THE PROPERTY TAX RECEIPT NO.0046255 DATED 24.6.2018 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY TAX THEREOF FOR THE FIRST AND SECOND HALF YEARS OF 2018-19 Exhibit P8 TRUE COPY OF PROPERTY TAX RECEIPT NO.0133539 DATED 28.11.2019 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF PAYMENT OF PROPERTY W.P.(C) No.16984/2020 & Conn. Cases 479 2025:KER:31602 TAX THEREOF FOR THE FIRST AND SECOND HALF YEAR OF 2019-20 Exhibit P9 TRUE COPY OF PROPERTY TAX RECEIPT NO.7005 DATED 25.2.2021 ISSUED BY 2ND RESPONDENT TO PETITIONER IN PROOF OF DUPLICATE PAYMENT OF PROPERTY TAX THEREOF FOR THE PERIOD FROM 2106-17 TO 2020-21, THAT IS, UNTIL 31.3.2021 Exhibit P10 TRUE COPY OF DEMAND NOTICE NO.40169040020089 DATED 30.9.2024 ISSUED BY 2ND RESPONDENT TO PETITIONER Exhibit P11 TRUE COPY OF DEMAND NOTICE NO.40169040020089 DATED 30.9.2024 ISSUED BY 2ND RESPONDENT TO PETITIONER W.P.(C) No.16984/2020 & Conn. Cases 480 2025:KER:31602 APPENDIX OF WP(C) 44635/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE GOVERNMENT ORDER BEARING NUMBER G.O. (A) NO.17/2011/LSGD DATED 14.1.2011 Exhibit P2 TRUE COPY OF THE SAID GOVT. ORDER BEARING NO.GO (A) NO.100/2013 DATED 15.3.2013 Exhibit P3 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (A) NO.36/2015 DATED 24.2.2015 Exhibit P4 . TRUE COPY OF G.O.(MS) NO.144/2015 DATED 27.4.2015 Exhibit P5 TRUE COPY OF THE GOVT. ORDER BEARING NO. GO (MS)NO.358/15/LSGD DATED 16.12.2015 Exhibit P6 TRUE COPY OF THE GOVT. ORDER BEARING NO GO (RT) 540/2019/LSGD DATED 06.03.2019 Exhibit P7 TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 18.11.2024 ISSUED TO THE PETITIONER FOR THE BUILDING BEARING NO.52/529 FOR A TOTAL AMOUNT OF RS. 93,480/-

Exhibit P8 TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 18.11.2024 ISSUED TO THE PETITIONER FOR THE BUILDING BEARING NO.52/530 FOR A TOTAL AMOUNT OF RS. 15,469/-

Exhibit P9 TRUE COPY OF THE PROPERTY TAX RECEIPT BEARING NO. 234035 ISSUED BY THE 2ND RESPONDENT ON 02.02.2024 FOR PAYMENT OF THE TAX PAID FOR THE DOOR NO. 52/529 Exhibit P10 TRUE COPY OF THE PROPERTY TAX RECEIPT BEARING NO. 234036 ISSUED BY THE 2ND RESPONDENT ON 02.02.2024 FOR PAYMENT OF THE TAX PAID FOR W.P.(C) No.16984/2020 & Conn. Cases 481 2025:KER:31602 THE DOOR NO. 52/530 Exhibit P11 TRUE COPY OF THE INTERIM ORDER DATED 27.03.2023 IN WP(C) 10624 OF 2023 PASSED BY THIS HON'BLE COURT