High Court Kerala High Court

Dr.Vasudeva Panicker vs State Of Kerala on 27 August, 2009

Kerala High Court
Dr.Vasudeva Panicker vs State Of Kerala on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24844 of 2009(A)


1. DR.VASUDEVA PANICKER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.C.P.CHANDRASEKHARAN (CALICUT)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :27/08/2009

 O R D E R
                    P.R.RAMACHANDRA MENON, J.
                    -----------------------------------------------
                           WP(C) NO. 24844 OF 2009
                           -----------------------------------
                   Dated this the 27th day of August, 2009


                                 J U D G M E N T

The petitioner has approached this Court challenging the correctness and

sustainability of Ext.P2 order passed by the second respondent invoking the

provisions under the Kerala Building Tax Act, 1975, raising many a ground;

legal and factual. Learned counsel for the petitioner submits that, the petitioner

has already approached the second respondent, by filing Ext.P4 petition for

rectification, under Section 15(1) of the Act and that the same is still pending.

2. Heard the learned Government Pleader as well.

Considering the facts and circumstances, the second respondent is

directed to consider and pass appropriate orders on Ext.P4, in accordance with

law, after giving an opportunity of hearing to the petitioner, which exercise shall

be finalised, as expeditiously as possible, at any rate, within three months from

the date of receipt of a copy of this judgment. It is made clear that, till such

orders are passed on Ext.P4, all further coercive proceedings pursuant to

Ext.P5 shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

dnc