High Court Kerala High Court

P.Shyamala Sathyapalan vs State Of Kerala on 19 July, 2007

Kerala High Court
P.Shyamala Sathyapalan vs State Of Kerala on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6670 of 2004(R)


1. P.SHYAMALA SATHYAPALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE TAHSILDAR, TALUK OFFICE,

3. THE DISTRICT COLLECTOR, KOLLAM.

                For Petitioner  :SMT.V.P.SEEMANDINI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/07/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P. (C). NO. 6670 OF 2004
                ---------------------------------------
             Dated this the 19th day of July, 2007.


                          J U D G M E N T

In the matter of building tax assessment, it is submitted

that in view of the intervening developments whereby the

Government issued direction to the Assessing Authority to make

a revise assessment, no further orders are necessary in this writ

petition. It is hence closed.

KURIAN JOSEPH, JUDGE.

smp