High Court Kerala High Court

Fr.Mariadas vs State Of Kerala on 17 November, 2009

Kerala High Court
Fr.Mariadas vs State Of Kerala on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32864 of 2009(C)


1. FR.MARIADAS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DISTRICT COLELCTOR,

3. THE REVENUE DIVISIONAL OFFICER

4. THAHSILDAR, VYTHIRI, WAYANAD.

5. THE VILLAGE OFFICER, THRIKKALPETTA

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :17/11/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                   W.P.(C).No.32864 OF 2009
                     ------------------------------

         Dated this the 17th day of November, 2009


                         J U D G M E N T

———————-

1. Petitioner is challenging Ext.P11 order issued by the

revisional authority under the Kerala Building Tax Act, 1975,

wherein Ext.P10 petition submitted seeking restoration of the

revision petition is rejected. Against the assessment of Building

Tax, the petitioner had filed appeal before the Revenue

Divisional Officer and during pendency of that appeal, the

petitioner had remitted 25% of the tax assessed. Ext.P8 is the

receipt evidencing such payment. The revision petition against

the order in appeal was filed during October 2008. According to

the petitioner he had remitted another 25% of the amount on

7.11.2008 as evidenced by Ext.P7 receipt. But the revisional

authority without noticing such remittance had rejected the

revision petition as evidenced by Ext.P9 dt. 6.3.2009. Therefore

the petitioner submitted Ext.P10 interim application seeking

restoration of the appeal pointing out that 50% of the tax amount

assessed, which is pre-requisite for considering the revision, has

already been paid. But through Ext.P11 that petition was

dismissed holding that the revision petition once dismissed could

W.P.(C).32864/09-C 2

not be considered again and further alleging that there is delay

in filing Ext.P10.

2. It is evident from the facts stated above that Ext.P9

order rejecting the revision petition was happened to be issued

only because the remittance made through Ext.P7 was not

noticed. Therefore it is evident that there was proper

compliance of the pre-requisite condition of deposit of tax, for

entertaining the revision petition.

3. Under the above circumstances Ext.P9 and P11 orders

are hereby quashed. The 2nd respondent revisional authority is

directed to take back Ext.P6 revision petition and to consider

and dispose of the same after affording an opportunity of hearing

to the petitioner as early as possible.

C.K.ABDUL REHIM, JUDGE.

okb