High Court Kerala High Court

Trichur Tennis Trust vs Trissur Corporation Represented … on 2 April, 2009

Kerala High Court
Trichur Tennis Trust vs Trissur Corporation Represented … on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10803 of 2009(U)


1. TRICHUR TENNIS TRUST, KINATTINGAL
                      ...  Petitioner

                        Vs



1. TRISSUR CORPORATION REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.ANIL THOMAS(T)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/04/2009

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.10803 OF 2009
              ----------------------------------------
                Dated this the 2nd day of April, 2009

                            JUDGMENT

The petitioner challenges demand notices for property tax

issued by the respondent. I am of opinion that the petitioner’s

remedy lies in challenging the demand notices in an appeal as

provided under the Kerala Municipality Act. Therefore, without

prejudice to that right, this writ petition is dismissed.

S. SIRI JAGAN, JUDGE

Acd