High Court Kerala High Court

Sasidharan vs The District Collector on 6 July, 2009

Kerala High Court
Sasidharan vs The District Collector on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1423 of 2009()


1. SASIDHARAN
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR
                       ...       Respondent

2. THE R.D.O.CHENGANNUR

3. THE TAHSILDAR

4. THE SECRETARY

                For Petitioner  :SRI.R.REJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/07/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                           W.A. NO. 1423 OF 2009
                        = = = = = = = = = = = = = = =

              DATED THIS, THE 6TH DAY OF JULY, 2009.

                               J U D G M E N T

Raman, J.

Appellant is the writ petitioner in W.P.(C) 10309/2006. He was

assessed to Luxury Tax under Section 5a of the Kerala Building Tax Act.

for the year 2000-2001 to 2002-2003. Though he paid the building tax, he

disputed his liability to pay luxury tax under Section 5A and challenged the

assessment; but was not successful. Finally, he challenged the same in

the writ petition. The learned Single Judge, followed the decision in

Simon vs. Tahsildar (2008(3) KLT 826) wherein it is held that if the plinth

area is increased by major addition or extension, building tax shall be paid

for the total plinth area of the building including that of the new extension

or major improvement or major repair. Hence it was held that petitioner

having effected major addition after 1.4.1999, the crucial date for attracting

the provisions under Section 5A, is disentitled from seeking any exemption

from payment of luxury tax. Aggrieved thereby, he has preferred this

appeal.

W.A. NO. 1423/2009 :2:

2. We have heard the parties. The decision reported in Simon’s case

(2008(3) KLT 826) was on the question of constitutionality of the provisios

contained in Section 5(4) of the Kerala Building Tax Act. The Division

Bench held that such provision is constitutionally valid. The contention as

to whether assessment in respect of a building can be reopened based on

subsequent assessment was considered and held that adoption of plinth area

as the basis or mode for assessing the liability is legally valid. Further, it

has to be noticed that when there is a change in the plinth area by the

subsequent construction or extension as the case may be, what is assessed

subsequently is only the additional area.

3. But it can be seen that it was not a case considering the

provisions of Section 5A of the Act. Subsequently, a Division Bench of this

Court in Joy Joseph v. District Collector (2009(2) KLT 348) has taken

the view that if any construction is made on or after 1.4.1999 in the form of

a building or an addition to an existing building and if the plinth area of that

construction exceeds 278.7 sqmts, it is exigible to luxury tax. But if any

area is constructed before 1.4.1999 it was held that legislation relating to

tax has to be strictly construed and by interpreting and extending the

meaning of the words, no new liability can be imposed on the citizen. The

court did not agree with the view that any construction made prior to

W.A. NO. 1423/2009 :3:

1.4.1999 is also liable to be included and added on to the subsequent

construction to attract Section 5A of the Act. Merely because there is any

additional construction, the construction already completed before 1.4.1999,

if it is brought in or roped in to reckon the total plinth area, necessarily, it

will be imposing a tax on the area constructed prior to 1.4.1999 even before

commencement of Section 5A. In view of the above Division Bench

decision of this Court, the judgment under appeal is to be set aside. It is

declared that any portion of the construction made prior to 1.4.1999 is not

liable to be included for the purpose of imposition of luxury tax. It admits

of no doubt that the remaining extent is less than the area prescribed to

attract Section 5A in this case. Hence the assessments are liable to be set

aside. We do so.

The appeal is allowed. The amount paid as a condition for obtaining

stay will be refunded within a period of three months.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-