High Court Kerala High Court

Moiduppa Haji vs The District Collector on 9 July, 2010

Kerala High Court
Moiduppa Haji vs The District Collector on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21410 of 2010(A)


1. MOIDUPPA HAJI, S/O.MAMMU KUTTY HAJI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR (ASSESSING AUTHORITY

4. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :09/07/2010

 O R D E R

P.R. RAMACHANDRA MENON, J.

……………………………………………………………………

W.P.(C) No. 21410 OF 2010
……………………………………………………………….

Dated this the 9th July , 2010

J U D G M E N T.

The petitioner is stated as aggrieved of Ext.P4 order

rejecting the statutory appeal preferred by the petitioner before

the second respondent, challenging Ext. P1 assessment order

passed by the third respondent under the Kerala Building Tax

Act .

2. Earlier, when the statutory appeal was rejected, the

matter was taken up before the first respondent /District

Collector by filing a Revision Petition, which led to Ext. P2

order, whereby the order passed by the appellate authority was

set aside and the matter was remanded to the second

respondent permitting the petitioner to cure the defects and to

have the appeal heard on merits. Inspite of the remand order,

the petitioner could not cure the defects on time and in the said

circumstances, the second respondent has issued Ext. P4 order,

whereby the appeal was rejected again, stating that the defect

still subsists.

2. The learned Counsel for the petitioner submits that the

lapses on the part of the petitioner are never wilful but because

W.P.(C) No. 21410 OF 2010

2

of some unforeseen circumstances. The learned Counsel for the

petitioner submits that the entire defects will be cured within

three days and that one more opportunity might be given to the

petitioner to have the appeal considered on merits.

3. Heard the learned Government Pleader as well

4. Taking note of the persuasive submissions made by the

learned Counsel for the petitioner, this Court finds it fit and

proper to grant one more opportunity to the petitioner to have

the appeal considered and decided on merits. Accordingly, Ext.P4

passed by the second respondent is set aside and the petitioner

is directed to cure all the defects noted by the second respondent

within one week, on which event, the appeal shall be considered

and final orders shall be passed in accordance with law, after

giving an opportunity of hearing to the petitioner, as

expeditiously as possible, at any rate, within a period of six

weeks from the date of receipt of a copy of the judgment.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk