IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12388 of 2010(W)
1. NOBLE SEBASTIAN, S/O.SEBASTIAN,
... Petitioner
Vs
1. THE TAHSILDAR, MEENACHIL TALUK,
... Respondent
2. THE VILLAGE OFFICER, KURAVILANGAD
3. THE REENUE DIVISIONAL OFFICER, PALA.
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/04/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.12388 of 2010-W
----------------------------
Dated this the 8th day of April, 2010.
J U D G M E N T
The only prayer of the petitioner is that, Ext.P1 preferred
against the assessment of Luxury Tax under Section 5A of the
Kerala Building Tax Act, pending before the third respondent might
be directed to be considered and disposed of.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the third
respondent is directed to consider and pass appropriate orders on
Ext.P1 appeal (if it is pending), in accordance with law, after giving
an opportunity of hearing to the petitioner, as expeditiously as
possible, at any rate with in two months from the date of receipt of
a copy of this judgment.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
JUDGE
ab