IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1843 of 2008(T)
1. M.C.SUNNY,
... Petitioner
Vs
1. TAHSILDAR,
... Respondent
For Petitioner :SRI.S.ANANTHAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/02/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------------------
W.P.(C).No.1843 of 2008
-------------------------------------------
Dated this the 7th day of February, 2008
JUDGMENT
The challenge in this writ petition is against Ext.P6. Ext.P6
is an order of assessment passed by the respondent in exercise
of his powers under the Kerala Building Tax Act. The only
contention that is raised in this writ petition to justify by passing
of statutory remedy is that the respondent has not adverted to
the provisions in section 5(6) of the Act. It may be true that the
petitioner is justified in that submission. But the fact remains
that the statutory remedy is equally effective.
2. On going through the entire matter, I do not find any
justification for the petitioner not to avail of the statutory
remedy. In view of this, without prejudice to the contentions and
leaving it open to the petitioner to pursue the statutory remedy
by filing an appeal, I close this writ petition. If the petitioner
files an appeal within three weeks from today, the appellate
authority will entertain the appeal and consider the same on
merits.
ANTONY DOMINIC, JUDGE
csl