IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6398 of 2009(T)
1. SUMONI PAUL
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 6398 OF 2009 T
--------------------------------------
Dated this the 27th February, 2009
JUDGMENT
Petitioner challenges Ext.P4. Ext.P4 is an order passed
under the Kerala Building Tax Act against which the petitioner
has a remedy of filing Appeal. I heard the learned Government
Pleader also. There is no dispute that Appeal can be filed
against the assessment under the Luxury Tax Act, without
remitting the amount. Learned counsel for the petitioner
submits that the order was received on 15.2.2009. In view of the
fact that the petitioner has a remedy of filing Appeal, I relegate
the petitioner to pursue the appellate remedy. Recovery
proceedings pursuant to Ext.P4 will be kept in abeyance for a
period of one month from today.
The Writ Petition is disposed of as above.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge