High Court Kerala High Court

M.K.Khadeeja Umma vs The Thahsildar on 1 December, 2007

Kerala High Court
M.K.Khadeeja Umma vs The Thahsildar on 1 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34155 of 2007(N)


1. M.K.KHADEEJA UMMA,
                      ...  Petitioner
2. PARVEZ CHUNDANGA,
3. ABDUL MAJEED, FLAT NO.I-D,  -DO-  -DO-
4. RAJENDRA KUMAR, FLAT NO.2A,  -DO-  -DO-
5. JYOTHI MALLERI, FLAT NO.2B,  -DO- -DO-
6. AMRUTH A.C., FLAT NO.2D,  -DO- -DO-
7. M.K.MARIYU, FLAT NO.3A, -DO-  -DO-
8. DR.SYYED HASHIM, FLAT NO.3D,  -DO- -DO-
9. PARAKKANDY GIREESHKUMAR,
10. DR.RAVEENDRA MOHAN, FLAT NO.4A, -DO- -DO
11. PRASANTH C.V., FLAT NO.4B,  -DO-  -DO-
12. SUNILKUMAR, FLAT NO.4D,  -DO-  -DO-
13. NIRMALA MOORKOTHY, FLAT NO.5A,
14. RADHAKRISHNAN, FLAT NO.5B,  -DO-  -DO-
15. DR.SREEKUMAR, FLAT NO.6B,  -DO-  -DO-

                        Vs



1. THE THAHSILDAR,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2007

 O R D E R
                       ANTONY DOMINIC, J

                              -------------------

                         W.P.(C).34155/2007

                              --------------------

           Dated this  the  1st day of December, 2007


                              JUDGMENT

Assessment orders under the Building Tax Act

is under challenge. Exts.P2 to P16 are the assessment

orders. Referring to the Statement filed, the learned

Government Pleader submits that though there are 22

apartments, during the course of the enquiry held with

notice to the parties, nothing was made available to the

Assessing Officer to indicate that in respect of each of

these apartments, the owners had made individual

contribution for meeting the cost of construction of these

apartments. It was also stated that the documents having

title to the flats were executed as late as in August and

September, 2006, and that flats are still in the name of

the first petitioner who had constructed the flats. In the

light of this, prima-facie, I do not find any reason to

interfere in this writ petition.

2. I also notice that the petitioners have not availed of

the statutory remedies where he can produce documents

W.P.(C).34155/2007

2

and prove their contentions, correctness of which is to be

decided based on the evidence that is to be produced.

3. In view of above, this writ petition is closed without

prejudice to the right of the petitioner to pursue the

matter before the statutory authority and leaving open

the contentions that are raised.

ANTONY DOMINIC

Judge

mrcs