High Court Kerala High Court

P.M.Abraham vs Assessing Authority Under The on 22 October, 2007

Kerala High Court
P.M.Abraham vs Assessing Authority Under The on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29532 of 2007(N)


1. P.M.ABRAHAM, S/O MANI ABRAHAM,
                      ...  Petitioner

                        Vs



1. ASSESSING AUTHORITY UNDER THE
                       ...       Respondent

2. THE APPELLATE AUTHORITY UNDER THE

3. THE REVISIONAL AUTHORITY UNDER THE

4. THE STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.JAMES KURIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 29532 OF 2007 N
            = = = = = = = = = = = = = = = =

           Dated this the 22nd October, 2007

                    J U D G M E N T

By Ext. P1 the petitioner was assessed to building

tax and following that, an appeal was filed by the

petitioner, which was also dismissed. He pursued the

matter in revision by filing Ext. P6 and that also has

been dismissed as per Ext. P7. While the petitioner

contends for the position that he had not filed any

return in terms of the Act, the authorities have relied

on Ext. P8 which is stated to be a return filed by the

petitioner’s wife. The reliability of this is again

disputed by the petitioner. In view of this, while the

learned Govt. Pleader contends that the matter has

attained finality the learned counsel for the

petitioner submits that the matter needs re-

examination. However, the petitioner’s limited request

is that the building should be measured in his presence

by any one of the assessing authority, appellate

authority or the revisional authority so that his

liability towards building tax could be determined in

WPC No. 29532/07 -2-

his presence. This request appears to be reasonable.

This is so for the further reason that the petitioner

has also raised the contention that he had not had an

opportunity of filing a return in the matter.

2. In view of this, I dispose of this writ

petition, directing that the 1st respondent shall

measure the building of the petitioner with notice to

him as expeditiously as possible, at any rate within

six weeks of receipt of a copy of this judgment.

Thereafter, the building tax as found to be due from

the petitioner will be demanded and paid. In the

meanwhile, further proceedings for recovery in terms of

Exts. P5 and P7 shall be kept in abeyance.

ANTONY DOMINIC
JUDGE
jan/-