High Court Kerala High Court

K.P.Varghese vs The Tahsildar on 23 July, 2008

Kerala High Court
K.P.Varghese vs The Tahsildar on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 1384 of 2003(M)


1. K.P.VARGHESE S/O. POULOSE,
                      ...  Petitioner
2. CATHREENA VARGHESEM  W/O. K.P.VARGHESE,
3. K.V.JOSE, S/O. K.P.VARGHESE, DO.DO.
4. SHALI JOSE W/O. K.V.JOSE,
5. K.V.JOY S/O. K.P.VARGHESE, DO.DO.
6. SHEEJA JOY W/O. K.V.JOY,
7. K.V.JOICE VARGHESE, D/O. K.P.VARGHESE,

                        Vs



1. THE TAHSILDAR, TALUK OFFICE,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE DISTRICT COLLECTOR, WAYANAD,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/07/2008

 O R D E R
                      T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                         O.P.NO.1384 of 2003-M
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 23rd day of July, 2008.

                                 JUDGMENT

The petitioners are challenging Exts.P9, P12 and P15 orders issued by

the authorities under the Kerala Building Tax Act. The short facts leading

to the dispute are the following:

2. Originally, the first petitioner was granted building permit for

constructing a non-residential building in the land comprised in Sy.

Nos.449/1, 449/2, 450, 512 and 513 of Vemom Village, Mananthavady

Taluk. After obtaining the building permit, various portions of the property

have been gifted to the other petitioners. Thereafter, they jointly completed

the construction of the ground floor and first floor of the building as per the

approved plan by sharing the investment. The structure of the second floor

was also completed at that time. In the year 1996 the construction of the

second floor was also completed. It is pointed out that the building

constructed as per the permit No.198/1992-93 is owned and occupied by

petitioners 1, 3, 4, 5 and 7 individually and separately as their absolute

property. The assessing authority issued Ext.P1 imposing the tax liability

which was remitted by the petitioners. This was imposed at the time when

OP 1384/2003 -2-

the second floor was yet to be completed. After the completion of the

second floor of the building, a fresh notice was issued as per Ext.P2 and the

balance amount was also paid.

3. The adjacent property in Sy. No.450 was also owned by the first

petitioner, for which a separate building permit was obtained for

construction of a non-residential building. In fact, he had gifted various

portions of the property to the other petitioners by executing separate

documents. Ultimately, a building was constructed and Ext.P3 assessment

order was issued assessing the parties for payment of building tax to the

tune of Rs.79,200/-. An appeal was filed against it and the Appellate

Authority has remanded the matter to the first respondent and thereafter

revised assessment order was passed. The amount covered under the

revised assessment was also paid. The present dispute arose based on the

subsequent notices, Exts.P4 and P5 issued by invoking Section 15 of the

Kerala Building Tax Act. Ultimately, this resulted in passing of Ext.P9,

whereby a further amount of Rs.50,400/- was demanded towards tax. The

basis of this assessment is that the two buildings form one unit. This was

challenged by Ext.P10 appeal before the Appellate Authority and the

Appellate Authority, by Ext.P12, rejected the appeal. The finding rendered

therein is that the second building is only a wing of the main building. A

OP 1384/2003 -3-

further revision was filed as per Ext.P13 before the District Collector, who

disposed of the same by Ext.P15 which is under challenge in this writ

petition.

4. At the time of admission of this writ petition, this court by order

dated 12.1.2007 directed the petitioners to produce photographs of the two

buildings in view of the contention raised by the petitioners that the first and

second buildings are separately constructed and does not form part of the

same building. The petitioners have produced the photographs as Ext.P16

series.

5. One of the main contentions raised by the learned counsel for the

petitioners is that the authorities went wrong in passing a fresh order of

assessment by invoking Section 15 of the Act. It is pointed out that what is

contemplated under Section 15 of the Act is only rectification of mistakes

and not passing a revised or reviewed assessment order. Reliance is placed

on the decision of this court in Kurian George v. Tahsildar (1995 (2) KLT

457) and later decisions on this point. My attention was invited to para 17

of the above judgment, wherein this court was pleased to lay down

parameters to consider whether a mistake which is sought to be rectified is

one that is apparent from the record. The said para is extracted below for

OP 1384/2003 -4-

reference.

“17. The following propositions of law emerge out of the above

decisions:

(1) Subject to the provision of period of limitation prescribed

by the relevant statute, a mistake apparent from the record can be

rectified by the competent authority named therein;

(2) Usually, the following mistakes are considered to be

“mistakes are considered to be “mistakes apparent from the record”;

(a) Arithmetical error

(b) Clerical error

) Slip or inadvertent omission i an order or judgment

(d) If the later enactment having retrospective operation

enables an authority to modify or alter the original assessment order;

and

(e) Where in the earlier assessment order no valid principle of

law was applied.

(3) An authority has no jurisdiction to rectify a mistake, if —

(a) the authority has passed orders by taking one of the

alternative views, when two views are possible;

(b) the authority has adopted one of the alternative methods

available for assessment of tax according to law and later finds that

more amount of tax could be obtained by adopting the alternative

method;

) a mistake has to be discovered by a long drawn process of

OP 1384/2003 -5-

reasoning or examining arguments on points of law and on facts or

when further evidence is required to be adduced to rectify the

mistake;

(4) Re-opening or review of an assessment order is not

permissible if the relevant statute does not confer such powers on an

authority;

(5) Taxing authority is a quasi-judicial authority. Hence no

higher administrative authority or even appellate authority without

hearing the affected party or in the absence of an appeal can give

direction to the assessing authority to pass orders in one way or the

other.

(6) A writ is maintainable even at the notice stage, where

threat of prejudicial action is wholly without jurisdiction.

(7) An order or direction under Art.226 of the Constitution of

India can be issued by the High Court prohibiting an authority acting

without jurisdiction from continuing such action inspite of existence

of such alternative remedies as appeals and revisions.”

It is submitted that Ext.P9 and subsequent orders reflect a revised

assessment which is impermissible.

6. The other point that is strongly canvassed by the learned counsel

for the petitioners is as regards the question whether the two buildings are

separate or not. This contention is sought to be supported by the building

plan produced as Ext.P8 as well as the photographs. In Ext.P15, the only

finding as regards this aspect is that the assessment file shows that the

OP 1384/2003 -6-

second building is a wing of the main building. It is not apparent from the

above order that all the aspects have been considered before entering such a

finding. At any rate, there is no reference to the plan as also the facts

evident from the files submitted by the subordinate officers. Further, the

question whether Section 15 can be invoked to justify the fresh order of

assessment is also not considered by the revisional authority.

7. In that view of the matter, I quash Ext.P15. The petitioners will be

re-heard in the matter by the revisional authority after issuing notices of

personal hearing. The petitioners will be given an opportunity to produce

all materials including the plan, Ext.P8 and the photographs, Ext.P16 series.

They will be allowed to address arguments on the legal issue regarding the

applicability of Section 15 of the Act also. Fresh orders shall be passed

within a period of five months from the date of receipt of a copy of this

judgment. The interim order passed by this court in C.M.P.No.2384/2003

will continue to be in force till the matter is finally decided.

The original petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)
kav/

OP 1384/2003 -7-

T.R. Ramachandran Nair, J.

– – – – – – – – – – – – – – – – – – – – – –

O.P. No.1384 of 2003-M

– – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

23rd July, 2008.