IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24917 of 2009(H)
1. YOUNG MEN'S CHRISTIAN ASSOCIATION(YMCA)
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE TAHSILDAR, KANAYANNUR TALUK,
For Petitioner :SRI.P.GOPINATH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/08/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 24917 & 24969 OF 2009
-----------------------------------
Dated this the 28th day of August, 2009
J U D G M E N T
A common issue is involved in both these cases and hence they are
considered and dealt with together.
2. The petitioners, stated as running Charitable Organisations/
Institutions, have been assessed for Building Tax at the hands of the
Tahsildar/Assessing authority, who has passed the impugned order fixing
the tax liability, followed by the demand notice to clear the same. The case
of the petitioners is that, the impugned orders have been passed without
any regard to the statement of objections, filed by the petitioners as to the
eligibility to have exemption under Section 3(1) of the Kerala Building Tax
Act, 1975. The contention of the petitioners is that, if the assessing
authority is not satisfied with the position pointed out by the petitioners, the
only course open, was to have it referred to the Government for
clarification, as provided under Section 3(2) of the Act.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, it is found that the
course pursued by the Assessing authority is not correct or sustainable and
WPC NO.24917 & 24969 of 2009 2
that the said authority ought to have referred the matter for clarification of
the Government under Section 3(2).
5. In the above circumstance, the impugned orders and demand
notices are set aside and the Tahsildar/Assessing authority is directed to
refer the matter to the Government for clarification under Section 3(2) of
the Act; which shall be done within two weeks from the date of receipt of a
copy of this judgment. On receipt of the reference as above, the
Government shall finalise the matter, in accordance with law, 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
reference.
Both the Writ Petitions are disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc