High Court Kerala High Court

Arsha Fisheries vs State Of Kerala Rep. By The on 22 January, 2009

Kerala High Court
Arsha Fisheries vs State Of Kerala Rep. By The on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1669 of 2009(W)


1. ARSHA FISHERIES
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY THE
                       ...       Respondent

2. THE TAHSIDLAR, TALUK OFFICE, KOCHI.

                For Petitioner  :SRI.K.A.MANZOOR ALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :22/01/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 1669 OF 2009 W
                  --------------------------------------
                Dated this the 22nd January, 2009

                            JUDGMENT

Petitioner put up a building. According to the petitioner, it

is entitled to the benefit of Section 3 of the Building Tax Act

and the matter should have been referred to the Government.

According to learned counsel for the petitioner, the petitioner is

served with Ext.P6 which is a demand notice. Learned

Government Pleader on instructions submits that it is correct

that the petitioner has raised a claim for exemption. In such

circumstances, it was the duty of the Assessing Officer to refer

the matter to the Government under Section 3 and he ought not

have proceeded with the assessment. Accordingly, the Writ

Petition is disposed of as follows:

The second respondent Tahsildar will refer the question to

the Government within fifteen days from the date of receipt of a

copy of this Judgment. The first respondent will proceed to take

a decision in the matter in accordance with law, after affording

WPC.1669/09 W 2

an opportunity of hearing to the petitioner, within three months

from the date of receipt of the reference from the Tahsildar. Till

such time as a decision is taken, recovery proceedings against

the petitioner will be kept in abeyance.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //

PS to Judge