IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17346 of 2010(P)
1. SIDDIQUE P.P., S/O. MUHAMMED,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :04/06/2010
O R D E R
P.R.RAMACHANDRA MENON, J
--------------------------------------------
WP(C) NO. 17346 OF 2010
--------------------------------------------
Dated this the 4th day of June, 2010
JUDGMENT
Aggrieved by the assessment order passed by the 2nd respondent under
the relevant provisions of the Kerala Building Tax Act, the petitioner has
preferred Ext.P4 appeal before the 1st respondent availing the statutory remedy
and the same has been numbered as F2146/2009; which is stated as pending
consideration for quite long. The grievance of the petitioner is that before
finalizing the proceedings as above, the respondents have set the machinery
under the Kerala Revenue Recovery Act in motion, seeking to realize the dues
from the petitioner; which hence is sought to be intercepted in this Writ
Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 1st respondent is
directed to consider and pass final orders on Ext.P4 appeal in accordance with
law, of course after giving an opportunity of hearing to the petitioner, as
expeditiously as possible, at any rate, within `six’ weeks from the date of
receipt of a copy of this judgment. It is made clear that, till such final orders are
passed on Ext.P4, all further steps pursuant to Exts.P2 and P3 shall be kept in
abeyance.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc