High Court Kerala High Court

The Secretary vs State Of Kerala on 14 November, 2007

Kerala High Court
The Secretary vs State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32651 of 2007(K)


1. THE SECRETARY, VRINDAVAN APARTMENTS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

           = = = = = = = = = = = = = = = = = =
           W.P.(C) Nos. 32651 & 32652 OF 2007
           = = = = = = = = = = = = = = = = = =

            Dated this the 14th November, 2007

                     J U D G M E N T

These writ petitions are filed challenging Exts. P5 &

P6 orders of assessment under the Kerala Building Tax Act

(for short the Act) and the steps taken for recovery of

the amounts due invoking the provisions of the Revenue

Recovery Act.

2. Petitioners in these cases are apartment owners

of residential complexes. By Ext. P2 in these cases, the

2nd respondent assessing officer has imposed Building Tax

taking each of the whole apartment complex as one unit and

on that basis tax has been demanded on the petitioners.

3. According to the petitioners, the owners of the

individual apartments whose details are furnished in the

writ petition had entered into individual agreements with

the landlords purchasing undivided interest in the land

where the building has been constructed for themselves. It

is further stated that these individual owners, entered

into agreements with the builder concerned and made

contributions on the basis of which the building has been

WP(C)No.32651 & 32652/07

– 2 –

constructed. According to the petitioner, the agreements

also provide that the owners had agreed to pay the tax in

terms of the provisions contained in the Act. On this

basis, petitioners contend that it is the individual

owners of the apartments who are liable to be assessed for

Building Tax and that too, taking each flat separately.

4. In identical cases, this Court had interfered with

similar orders of assessment and directed denovo enquiry

by the assessing officer with liberty to the builder or

the Apartment Owners’ Association to produce evidence in

support of their case. One such judgment is reported in

Bava Sons Construction Private Limited v. State of Kerala

& Others {2007 (2) KHC 409}. Since the facts of these

cases are identical with the facts of that case, I am

satisfied that the petitioners in these cases are also

entitled to similar reliefs.

5. Accordingly, Exts. P5, P5(a), P5(b) and P6

orders of assessment and revenue recovery notices in these

cases will stand quashed. The 2nd respondent in these

cases will issue notice to the petitioners and also to the

individual apartment owners, whose names and other details

have been furnished in these writ petitions. Thereupon,

WP(C)No.32651 & 32652/07

– 3 –

an enquiry will be conducted and it will be open to the

petitioner or the individual owners of the apartments to

adduce evidence to prove that they own undivided interest

in the land and on the basis of their agreements,

utilising their contribution the respective apartment was

constructed. For this purpose, petitioners and the

apartment owners will be permitted to make available

whatever document they want and to adduce such evidence as

they think necessary to prove their cases. On the basis

of the evidence so adduced the 2nd respondent will re-

consider the whole matter and pass fresh orders.

6. The 2nd respondent shall pass orders as above

within three months from the date of receipt of a copy of

this judgment.

Petitioners shall produce copy of this judgment

before the 2nd respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-