High Court Kerala High Court

A.V.Mathew vs State Of Kerala on 23 October, 2008

Kerala High Court
A.V.Mathew vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31211 of 2008(N)


1. A.V.MATHEW, VARAMBINAKATHU HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE REVENUE DIVISIONAL OFFICER,REVENUE

3. THE TAHSILDAR, KANAYANNUR,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/10/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 31211 OF 2008 N
            ````````````````````````````````````````````````````
           Dated this the 23rd day of October, 2008

                          J U D G M E N T

Petitioner challenges Exts.P5, P5(a), P8 and P9.

Exts.P7 and P7(a) are the assessment orders under the

Kerala Building Tax Act. But, by a mistake, the learned

counsel for the petitioner has challenged Exts.P5 and P5(a)

instead of Exts.P7 and P7(a). Ext.P8 is the order of the

Tahsildar imposing luxury tax. It is not in dispute that the

petitioner has right of revision under section 13 of the Building

Tax Act. Of course, learned counsel for the petitioner would

contend that the view taken by the RDO cannot be

countenanced in law. He points out that the RDO has taken

the view that law does not treat the husband and wife as

different persons. I am sure that if he files a revision, he can

take a contention against this finding before the revisional

authority and the revisional authority will apply its mind to the

contention. In the face of the availability of an alternate

WPC.31211/08
: 2 :

remedy which cannot be, by no stretch of imagination,

considered as inadequate, I decline jurisdiction.

Writ petition is disposed of relegating the petitioner to

pursue the alternate remedy available under section 13 of the

Act.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE