IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1791 of 2009(L)
1. SAYED MOHAMMED, RESIDING AT MELATHAYIL
... Petitioner
Vs
1. THE KUNNAMKULAM MUNICIPALITY,
... Respondent
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/01/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 1791 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 16th January, 2009.
J U D G M E N T
The petitioner challenges the assessment order passed by the
respondent, assessing the second floor of a building owned by the
petitioner to enhanced property tax despite having paid the tax
originally assessed. According to the petitioner, this is a mala fide
and vindictive action of the respondent as explained in the writ
petition, in so far as the ground floor and first floor are assessed to
property tax for far lesser amounts than the assessment now made on
the 2nd floor.
2. I am of opinion that in so far as the Kerala Municipality Act
and Rules provide for an appeal against the order of assessment now
passed, the petitioner should exhaust that remedy first. Therefore,
without prejudice to the right of the petitioner to challenge the
impugned order in an appeal as provided in the Act and Rules, this
writ petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.