Kerala High Court
P.Shyamala Sathyapalan vs State Of Kerala on 19 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6670 of 2004(R)
1. P.SHYAMALA SATHYAPALAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE TAHSILDAR, TALUK OFFICE,
3. THE DISTRICT COLLECTOR, KOLLAM.
For Petitioner :SMT.V.P.SEEMANDINI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 6670 OF 2004
---------------------------------------
Dated this the 19th day of July, 2007.
J U D G M E N T
In the matter of building tax assessment, it is submitted
that in view of the intervening developments whereby the
Government issued direction to the Assessing Authority to make
a revise assessment, no further orders are necessary in this writ
petition. It is hence closed.
KURIAN JOSEPH, JUDGE.
smp