High Court Kerala High Court

C.Achuthan vs The Tahsildar on 21 November, 2007

Kerala High Court
C.Achuthan vs The Tahsildar on 21 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34381 of 2007(R)


1. C.ACHUTHAN, S/O.THACHU NAIR,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, KANNUR.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. VILLAGE OFFICER,

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/11/2007

 O R D E R
                  ANTONY DOMINIC, J
                       -------------------
                   W.P.(C). 34381/2007
                       --------------------
         Dated this the 21st day of November, 2007

                       JUDGMENT

This writ petition is filed seeking the following

reliefs:-

(i). issue a writ of mandamus or any other

writ order or direction directing the

respondents to permit the petitioner to remit

the building tax due as per Ext.P1 order in

four equal quarterly instalments.

(ii). Issue a writ of mandamus or any other

writ order or direction directing the 2nd

respondent to accept the Ext.P2 appeal on the

petitioner remitting 1/4th of the building tax

due as per Ext.P1 order.

The petitioner submits that against Ext.P1 order of

assessment the petitioner had filed Ext.P2 appeal. There

upon he was informed by Ext.P3 to remit the first

instalment. Petitioner submits that though he is willing to

pay the same which is 1/4th of the tax due in terms of the

provisions of the Act, he has been called upon to pay 1/3rd

W.P.(C).34381/2007
2

amount as per the order of assessment itself and this

demand for remittance of 1/3rd led the petitioner to file

this writ petition.

In view of the provisions contained in the Act,

liability is only to pay <th of the tax. Therefore, I

dispose of this writ petition directing the second

respondent to accept the appeal filed by the petitioner on

the petitioner remitting <th of the tax due in compliance

with what is indicated in Ext.P4. On such remittance the

appeal shall be dealt with on merits. Needless to say

that the balance amount will also be payable in three

equal monthly instalments.

ANTONY DOMINIC
Judge

mrcs