Kerala High Court
Trichur Tennis Trust vs Trissur Corporation Represented … on 2 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10803 of 2009(U)
1. TRICHUR TENNIS TRUST, KINATTINGAL
... Petitioner
Vs
1. TRISSUR CORPORATION REPRESENTED BY
... Respondent
For Petitioner :SRI.ANIL THOMAS(T)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/04/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.10803 OF 2009
----------------------------------------
Dated this the 2nd day of April, 2009
JUDGMENT
The petitioner challenges demand notices for property tax
issued by the respondent. I am of opinion that the petitioner’s
remedy lies in challenging the demand notices in an appeal as
provided under the Kerala Municipality Act. Therefore, without
prejudice to that right, this writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd