High Court Kerala High Court

Sumoni Paul vs State Of Kerala on 27 February, 2009

Kerala High Court
Sumoni Paul vs State Of Kerala on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6398 of 2009(T)



1. SUMONI PAUL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :27/02/2009

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                  W.P.C. NO. 6398 OF 2009 T
                  --------------------------------------
               Dated this the 27th February, 2009

                            JUDGMENT

Petitioner challenges Ext.P4. Ext.P4 is an order passed

under the Kerala Building Tax Act against which the petitioner

has a remedy of filing Appeal. I heard the learned Government

Pleader also. There is no dispute that Appeal can be filed

against the assessment under the Luxury Tax Act, without

remitting the amount. Learned counsel for the petitioner

submits that the order was received on 15.2.2009. In view of the

fact that the petitioner has a remedy of filing Appeal, I relegate

the petitioner to pursue the appellate remedy. Recovery

proceedings pursuant to Ext.P4 will be kept in abeyance for a

period of one month from today.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge