Kerala High Court
C.R. Bhavadas vs Tahsildar on 24 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 40530 of 2003(Y)
1. C.R. BHAVADAS, ARC HARD WARES,
... Petitioner
Vs
1. TAHSILDAR, TALUK OFFICE, ALATHUR.
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :24/10/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 40530 OF 2003
--------------------------------------------
Dated this the 24th day of October, 2008
JUDGMENT
Since the issue raised, that is the validity of Section 5(4) of the
Kerala Building Tax Act, is upheld by this Court vide decision
reported in SIMON T.A., V. TAHSILDAR, 2008 (3) KHC 582 (DB),
this W.P. is dismissed following the said judgment.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2