IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34847 of 2008(W)
1. SHAJI THOMAS,AGED 50,S/O.P.C.THOMAS(LATE
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. STATE OF KERALA, REP. BY
3. THE SUB COLLECTOR,
For Petitioner :SRI.JOSEPH GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.34847 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of November, 2008
JUDGMENT
Petitioner suffered an assessment under the Building Tax Act.
Appeal carried was dismissed as time barred. Then petitioner filed Ext.P5
application for rectification, Ext.P6 application for refund under Section 20
of the Building Tax Act, and Ext.P7 application for measurement under
Section 23 of the Act. Faced with no response, petitioner has filed this writ
petition.
2. Heard learned counsel for the petitioner and the learned
Government Pleader.
The writ petition is disposed of directing the first respondent to
consider and take a decision on Ext.P5 in accordance with law within six
weeks from the date of production of a copy of this judgment. I make it
clear that I have not expressed any view either regarding the merits or
maintainability of Ext.P5.
(K.M. JOSEPH, JUDGE)
sb