IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19998 of 2008(E)
1. C.H.RAGHAVAN, S/O.CHATHU,
... Petitioner
2. C.SURESHKUMAR, S/O.C.H.BALAN, USHA NIVAS
Vs
1. THE STATE OF KERALA, REP.BY THE DISTRICT
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR, SULTHAN BATHERY TALUK,
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :28/10/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.19998 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of October, 2008
JUDGMENT
Petitioner challenges Exts.P5 and P9 notices. Ext.P5 is a notice
dated 14.6.2006 issued under the Kerala Building Tax Act, while Ext.P9 is
dated 17.5.2008. One of the questions raised by the petitioner is that the
respondents have no authority to re-open the assessment having regard to
the passage of time. The original assessment is dated 9.8.1999. It is stated
the re-assessment has to be completed within a period of three years. In this
case the re-assessment under Section 15 is completed on 17.5.2008.
In such circumstances, I feel that the petitioner is entitled to
succeed and Ext.P9 is quashed.
(K.M. JOSEPH, JUDGE)
sb