IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8539 of 2009(J)
1. JOSEPH GEORGE,AGED 63,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DEVISIONAL OFFICER,
4. THE TAHSILDAR,MANNARKAD TALUK.
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 8539 OF 2009 J
--------------------------------------
Dated this the 30th March, 2009
JUDGMENT
Petitioner has been assessed under the Building Tax Act.
He carried the matter in Appeal. It was rejected citing delay. He
took up the matter further before the District Collector in
Revision. It is stated that it is not possible to consider the
Revision Petition, in view of non-payment of fifty per cent.
2. I heard the learned counsel for the petitioner and the
learned Government Pleader. Learned counsel for the petitioner
would submit that the petitioner is prepared to pay fifty per cent
as demanded and the Revision Petition may be ordered to be
considered. The Writ Petition is disposed of directing the
second respondent to consider and take a decision on Ext.P4
Revision Petition in accordance with law, upon the petitioner
remitting the amount required in law and on condition that the
Revision Petition has been preferred in time. A decision will be
taken within two months from the date of receipt of a copy of
WPC.8539/09 J 2
this Judgment. Petitioner is granted one week’s time from today
to pay the amount.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge