Kerala High Court
V.M.Sakeer vs The Thahsildar on 6 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30791 of 2009(T)
1. V.M.SAKEER, S/O.MUHAMMED,
... Petitioner
Vs
1. THE THAHSILDAR, MEENACHIL, PALA,
... Respondent
2. DEPUTY THAHSILDAR (R.R),
3. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.H.HAMZA ROWTHER
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :06/11/2009
O R D E R
C.K. ABDUL REHIM, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 30791 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of November, 2009
J U D G M E N T
1. Challenge in this writ petition is against Ext.P8
order which issued by the 3rd respondent, in an appeal filed
against assessment completed under the Kerala Building
Tax Act, 1975. The petitioner has got a further statutory
remedy of revision against Ext.P8 order. Therefore the writ
petition is liable to be dismissed relegating the petitioner to
resort to the statutory remedy of revision.
2. If the petitioner files any revision petition before
the District Collector within two weeks from today, the
same shall be treated as a revision filed within the time limit
stipulated, and it shall be disposed of in accordance with
law.
C.K. ABDUL REHIM
JUDGE
shg/