IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10456 of 2009(B)
1. ANISHA CHERIAN,
... Petitioner
Vs
1. CHAIRMAN, APPEAL COMMITTEE,
... Respondent
2. CHAIRMAN , APPEAL COMMITTE,
3. THE REVENUE OFFICER, CORPORATION OF
For Petitioner :SRI.P.RADHAKRISHNAN (1)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/03/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 10456 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 31st March, 2009.
J U D G M E N T
The petitioner has been assessed to property tax by the 1st
respondent. Against the same the petitioner filed Ext. P4 appeal.
While that appeal is pending Ext. P6 special notice has been issued to
the petitioner demanding the disputed tax. The petitioner’s
contention is that it is unjust to recover the disputed tax when the
appeal is pending before the standing committed.
2. I have heard the learned standing counsel for the
Corporation also.
3. I am of opinion that as contended by the petitioner, it is
unjust to recover the disputed property tax from the petitioner during
the pendency of the appeal. Accordingly, I dispose of this writ
petition with a direction to the 1st and 3rd respondents not to recover
the amounts which are in dispute in Ext. P4 appeal till disposal of Ext.
P4. However, I make it clear that the petitioner shall pay the
undisputed property tax.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.