High Court Kerala High Court

Muhammadali vs The District Collector on 23 February, 2010

Kerala High Court
Muhammadali vs The District Collector on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5433 of 2010(D)


1. MUHAMMADALI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR,

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :23/02/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                       W.P.(C) No. 5433 OF 2010
              .........................................................................
                   Dated this the 23rd February , 2010



                                   J U D G M E N T

The issue involved in this case is whether the assessment

finalized by the third respondent and confirmed by the second

respondent, treating the entire building consisting of the

‘residential portion’ as well as the ‘commercial portion’ as ‘other

building’ imposing a higher rate of tax, is correct or sustainable

and whether the building should have been separately assessed

in respect of the different portions as aforesaid, by virtue of law

declared by this Court on the point.

2. The learned Counsel for the petitioner placing reliance

on the dictum in Sukumaran vs. Tahsildar (1999 (2) KLT

373) and Jameela vs. Tahsildar (2003 (3) KLT 979)

submits that the proceedings pursued and finalized against the

petitioner are per se wrong and illegal.

3. Heard the learned Government Pleader as well, who

W.P.(C) No. 5433 OF 2010

2

submits after verification of the facts and figures and also the

binding judicial precedents that, there is considerable force in

the above submission.

4. Accordingly, the impugned orders Exts.P1 and P4 are

hereby set aside. The third respondent is directed to re-consider

the matter with regard to different extents of plinth area,

forming the ‘residential portion’ and ‘commercial portion’,

separately and to finalise the assessment in accordance with law,

of course, after giving an opportunity of hearing to the petitioner,

as expeditiously as possible, at any rate within two months from

the date of receipt of a copy of the judgment. On finalization of

the proceedings as above, if it is found that any excess payment

has already been effected by the petitioner, the same shall be

returned to the petitioner within one month thereafter.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk