IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24844 of 2009(A)
1. DR.VASUDEVA PANICKER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.C.P.CHANDRASEKHARAN (CALICUT)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :27/08/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 24844 OF 2009
-----------------------------------
Dated this the 27th day of August, 2009
J U D G M E N T
The petitioner has approached this Court challenging the correctness and
sustainability of Ext.P2 order passed by the second respondent invoking the
provisions under the Kerala Building Tax Act, 1975, raising many a ground;
legal and factual. Learned counsel for the petitioner submits that, the petitioner
has already approached the second respondent, by filing Ext.P4 petition for
rectification, under Section 15(1) of the Act and that the same is still pending.
2. Heard the learned Government Pleader as well.
Considering the facts and circumstances, the second respondent is
directed to consider and pass appropriate orders on Ext.P4, in accordance with
law, after giving an opportunity of hearing to the petitioner, which exercise shall
be finalised, as expeditiously as possible, at any rate, within three months from
the date of receipt of a copy of this judgment. It is made clear that, till such
orders are passed on Ext.P4, all further coercive proceedings pursuant to
Ext.P5 shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc