IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5951 of 2006(H)
1. HALEEMA BEEVI, W/O.LATE ABOOBACKERKUTTY,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.KKM.SHERIF
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5951 of 2006
----------------------------------------------
Dated 4th July, 2008.
J U D G M E N T
Ext.P4 is under challenge. The issue pertains to the
payment of luxury tax. It is seen from the proceedings that
Aboobacker, the person who constructed the building had already
passed away, when the proceedings were initiated. Therefore,
Ext.P4 is quashed without prejudice to the liberty to the
competent authority to initiate fresh proceedings with notice to
the petitioner.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5951 of 2006
———————————————-
J U D G M E N T
Dated 4th July, 2008.