IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 287 of 2009()
1. V.K. OUSEPH,
... Petitioner
Vs
1. THE STANDING COMMITTEE
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.FEBIN J.VELUKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/02/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
W.A NO: 287 OF 2009
-----------------------------------------------------------------------------------
Dated this the 16th February, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
Appeal is filed against the judgment of the learned Single
Judge declining to entertain the property tax assessment confirmed
by the appellate committee of the corporation. A statutory revision
is provided against the order of the appellate committee before the
Tribunal constituted to hear matters arising under the Muncipalities
Act. We do not think that there is any ground to interfere with the
judgment of the learned single Judge because all the contentions of
the petitioner raised herein such as discrimination, demand of tax
based on annual value in excess of actual rent received etc. will be
considered by the Tribunal. We therefore dismiss the writ appeal
leaving freedom to the petitioner to approach the Tribunal.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: