High Court Kerala High Court

Geevarghese vs District Collector on 28 July, 2008

Kerala High Court
Geevarghese vs District Collector on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7443 of 2005(J)


1. GEEVARGHESE, AGED 48, S/O. VARKEY,
                      ...  Petitioner
2. JOHNY, S/O. MATHEW, AGED 45,

                        Vs



1. DISTRICT COLLECTOR, ERNAKULAM,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. TAHSILDAR, KUNNATHUNADU TALUK,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :28/07/2008

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J.

                   ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                        W.P.(C). No.7443/2005-J
                   ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~

                 Dated this the 28th day of July, 2008

                           J U D G M E N T

In this writ petition, the petitioners challenge the order of

assessment which stands confirmed by the Revenue Divisional Officer

as per Ext.P10. The short facts leading to the dispute are the following:-

2. The first petitioner is the owner of 33.20 ares of property in

Re-survey No.115/7 of Block No.13 of Vengoor Village. By Ext.P1 sale

deed dated 23/04/1997 he assigned one half right over the 10 cents of

property in Survey No.111/11 (old number) in favour of the second

petitioner, wherein the the first petitioner had already started

construction of the building together with the car porch in the ground

floor and staircase on the northern side. Thus, the second petitioner

obtained undivided one half right over the 10 cents of property and the

car porch in the ground floor and the northern stair case and the right

to construct the first floor of the building over the ground floor which

was under construction by the first petitioner. It is submitted that both

the floors were separately constructed and the first petitioner is in

occupation of the ground floor portion of the building except the car

porch and the staircase; and the car porch, staircase and the first floor

W.P.(C).NO.7443/2005-J
-:2:-

belongs to the second petitioner. The portions of the building have been

separately numbered by the Panchayat, viz. the portion belonging to the

first petitioner is numbered as 8/74B and that of the second petitioner is

numbered as 8/74C. This is evidenced by Ext.P2 and P3. It is also

averred that the electricity connection is also separate with different

consumer numbers, namely, 6307 and 9223 respectively. It is also to be

noticed that the Panchayat has assessed building tax separately for

these two separate portions which is evidenced by Exts.P4 and P5.

3. They submitted separate returns in connection with the

assessment of the building tax but when the assessment was finalised,

the entire building was considered as a single unit. This is evidenced by

Exts.P6 and P7. They challenged the same in W.P.(C).No.7642/2004

wherein the petitioners were directed to file an appeal before the

Revenue Divisional Officer. Accordingly, an appeal was filed which was

disposed of by Ext.P10.

4. Learned counsel for the petitioners submitted that this

building cannot be assessed as a single unit in view of the independent

ownership, possession as well as other facts like assessment of property

tax separately by the Panchayat, separate electricity connection and the

like. It is submitted that the authority has not bestowed attention to the

principles laid down by this Court in similar cases. There is an earlier

decision in Anto v.Municipal Commissioner [1994 (1) KLT 790]

W.P.(C).NO.7443/2005-J
-:3:-

followed by certain subsequent decisions and also the recent decision of

a learned Single Judge reported in Lisha Babu v. District Collector

[2007 (4) KLT 648].

5. At the time of admission of this writ petition, this Court had

directed the Tahsildar to make a special inspection and file a statement

and, accordingly, a statement has been field. A reading of the statement

shows that the building is a three storied concrete building and the

ground floor consists of 11 rooms, one kitchen and two car porches, two

sit outs, three latrines and two staircase rooms. The first floor consists

of eight rooms, one kitchen, one sit out, two latrines and one staircase

room. The second floor consists of one room and staircase room. It is

also stated that the second petitioner is residing in the first floor of the

building with his family. Further in paragraph ‘6’ it is noted that the

whole buildings has only one electric connection bearing Consumer

No.6307. The learned counsel for the petitioners disputes this fact and

it is submitted that there are two different consumer numbers viz. 6307

and 9223 respectively.

6. If two floors have been separately constructed by utilising

funds separately and if they are being owned, possessed, occupied and

enjoyed by the petitioners differently, it cannot be assessed as a single

unit going by the principles stated by this Court in the decisions noticed

above. While dealing with a similar question, this Court in Lisha Babu’s

W.P.(C).NO.7443/2005-J
-:4:-

case cited above observed in paragraph ‘8’ that the right to build over

the first floor is essentially the right to title to the roof top of the existing

building which is “immovable property” for the purpose of the Transfer

of Property Act, 1882, and the third petitioner has thereby obtained the

exclusive title to the immovable property as described in that document.

Similar is the question raised herein also. Since the entire aspects have

not been considered in the proper legal perspective, I quash Ext.P10.

The Revenue Divisional Officer will re-consider the appeal after

affording a reasonable opportunity to the petitioners for hearing and

allowing them an opportunity to produce all materials that they are

relying upon in support of the appeal. Proceedings for recovery will be

kept in abeyance till fresh orders are passed as directed above.

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

T.R.RAMACHANDRAN NAIR,
Judge
ms