IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34907 of 2007(E)
1. E.N.VENUGOPAL, INDIRA NIVAS (KAVITHA)
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT COLLECTOR, CIVIL STATION,
3. THE TAHSILDAR, TALUK OFFICE,
4. THE VILLAGE OFFICER, THURAVOOR SOUTH,
For Petitioner :SRI.C.S.ULLAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/12/2007
O R D E R
ANTONY DOMINIC, J.
---------------------------------------------------
W.P.(C) 34907 OF 2007
---------------------------------------------------
Dated: December 5, 2007
JUDGMENT
Petitioner submits that the building, the construction of which was
completed in 1987, was assessed to building tax. It is submitted that at
that time, in pursuance to Ext.P1 notice, Ext.P2 return was submitted and
the assessment order is Ext.P3.
2. Subsequently following certain additions that were made to the
building, he has been again assessed and demands are made as per
Exts.P6 to P8. The case of the petitioner is that before Exts.P6 to P8 were
issued, he was not given any notice nor was he afforded an opportunity of
hearing as contemplated under the Act.
3. This submission of the petitioner stands unchallenged. In view of
this, quashing Exts.P6 to P8, I dispose of the writ petition with a direction
that the 3rd respondent shall complete the assessment with notice to the
petitioner and after hearing him.
ANTONY DOMINIC, JUDGE
mt/-