High Court Kerala High Court

Chandralekha Reghunathan vs The Cantonment Board on 29 June, 2007

Kerala High Court
Chandralekha Reghunathan vs The Cantonment Board on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25068 of 2005(H)


1. CHANDRALEKHA REGHUNATHAN,
                      ...  Petitioner

                        Vs



1. THE CANTONMENT BOARD,
                       ...       Respondent

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :SRI.BOBBY MATHEW, CGC

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/06/2007

 O R D E R


                            PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C) No.25068 of 2005

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                             Dated: 29th June, 2007


                                    JUDGMENT

In this Writ Petition under Article 227 of the Constitution the

petitioner challenges Ext.P3 judgment of the District Judge,

Thalassery in an appeal preferred by the petitioner under Section 84

of the Cantonment Act, 1924. The appeal was directed against Ext.P1

property tax assessment made by the respondent- the Cantonment

Board, Kannur. Under Ext.P1 the petitioner’s house having door

No.90-E in R.S.No.539 situated within the limits Kannur Cantonment

governed by the provisions of the Cantonment Act, 1924 was

assessed to an annual tax of Rs.3000/- on the basis of the

determination of the annual rental value as Rs.13,636/-. In fact, in

the first instance annual rental value was determined as Rs.29,049/-

and tax was fixed as Rs.6391/- and the fixation under Ext.P1 was

actually a refixation. The case of the petitioner is that even the

refixation under Ext.P1 is highly exhorbitant when compared to

assessment of similar buildings and that Ext.P1 was passed without

considering the objections filed by the petitioner and without hearing

the petitioner personally. C.M.A.No.50/98 was filed by the petitioner

before the District Court, Thalassery. The court allowed an application

W.P.C.No.25068/05 – 2 –

filed by the petitioner for a direction to the respondent to produce

documents relating to the property tax assessment as well as

approved plans pertaining to similar buildings. But the respondent did

not produce the documents instead Ext.P2 a very vague affidavit

stating that the documents are misplaced was filed by the

respondent. The learned District Judge however dismissed the appeal

and Ext.P3 is copy of the judgment.

2. Assailing Ext.P1 on various grounds the petitioner contends

that the court below ought to have drawn adverse inference against

the respondent for not producing the documents called for in spite of

an order in that regard. The non-production of the documents will

justify drawal of an adverse inference that if the documents are

produced they will be against the respondent.

3. Referring to Section 61 of the Cantonment Act, 1924, the

petitioner contends that rate of tax has to be published and it is

alleged that it is not even stated that the prevailing rate was 22% of

the annual rental values. It is under Section 64(a) of the Act that the

assessment has been done while the correct provision under which

the petitioner’s building which is a residential building ought to have

been assessed is Section 64(b). The learned District Judge has not

W.P.C.No.25068/05 – 3 –

considered this aspect of the matter. Referring to Sections 68(2) and

68(3) of the Act, the petitioner urges that it was necessary that an

opportunity was given to the petitioner for filing written obections in

the matter of assessment and for a personal hearing. According to

the petitioner, no opportunity was given for filing written objections

and much less for a personal hearing. Principles of natural justice

have been blatantly violated and therefore the order of the District

Judge and Ext.P1 are liable to be set aside.

4. I have heard the submissions of Mr.V.R.K.Kaimal, learned

counsel for the petitioner and also those of Mr.M.Ramesh Chander,

Standing Counsel for the respondent.

5. In fact the hearing of this case was taken up by me along

with a batch of Writ Petitions filed by the respondent-Board wherein

judgments of the learned District Judge interfering with the

assessment orders made by the respondent-Board were impugned.

Mr.V.R.K.Kaimal would make submissions mainly on the basis of the

grounds raised in the Writ Petition. According to him, unlike the cases

covered by other writ petitions in the present case the disputed tax

has already been paid by the petitioner and therefore the appeals

preferred before the District Court was perfectly maintainable. The

W.P.C.No.25068/05 – 4 –

petitioner will be able to produce documents which will show that the

assessment made under Ext.P1 is exhorbitant in comparison to

assessment of similar buildings made by the respondent itself.

Mr.Ramesh Chander also did not have any serious objection in the

matter of the respondent being directed to take a fresh decision on

the issue on the basis of documents which may be placed on record

by the petitioner.

6. Under the above circumstances, the Writ Petition will stand

allowed. Ext.P3 judgment of the District Judge as well as Ext.P1 order

of assessment are set aside. The respondent is directed to take a

fresh decision on the issue on the basis of the documents which may

be placed on record before the respondent by the petitioner. Fresh

decision as directed above will be taken at the earliest and at any

rate within three months of receiving copy of the judgment after

giving due credit to all deposits and payments which have been made

by the petitioner and after hearing the petitioner.

srd                                                    PIUS C.KURIAKOSE, JUDGE