High Court Kerala High Court

P.P.Mammu vs The Thahsildar on 11 March, 2008

Kerala High Court
P.P.Mammu vs The Thahsildar on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1839 of 2008(R)


1. P.P.MAMMU, S/O SOOPPY, AGED 53,
                      ...  Petitioner

                        Vs



1. THE THAHSILDAR,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE RDO,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2008

 O R D E R
                          ANTONY DOMINIC, J.

                 = =W.P.(C) = = = = = = = = = = =
                      = = =
                               No. 1839 OF 2008 R
                 = = = = = = = = = = = = = = = =

                   Dated this the 11th March, 2008

                             J U D G M E N T

In this writ petition the dispute is regarding the liability of the

petitioner to pay luxury tax under the Kerala Building Tax Act.

While proceedings have been initiated against the petitioner on the

allegation that the building has an area of 278.7 sq.m. and that the

completion of the building was subsequent to 1.4.1999, petitioner

contends that the area is only 223.23 sq.m. and that the building

was completed as early as on 17.10.1997. Overruling his objection

by Ext. P7 luxury tax was levied on him. His appeal and revision

were all rejected and that is the background in which this writ

petition has been filed.

2. Evidently, therefore what is required to be ascertained is

regarding the exact plinth area of the building and also its date of

completion. For ascertaining these factual matters, in my view the

1st respondent is the most competent authority. Therefore, I direct

that the 1st respondent shall ascertain the exact plinth area of the

W.P.(C) No. 1839 OF 2008 -2-

building and also its date of completion and thereafter fresh orders

in this matter shall be passed. In order to enable the 1st

respondent to do so, Exts. P7, P12, P15 and P16 will stand quashed.

The writ petition is disposed of directing that the 1st

respondent shall re-consider the matter with particular reference to

the exact plinth area and also the date of completion of the building

in question. This exercise shall be completed as expeditiously as

possible, at any rate within 8 weeks of production of a copy of this

judgment and with notice to the petitioner. Needless to say that

appropriation of the amount made will depend upon the revised

orders to be passed and if the petitioner is ultimately found to be

having no liability to pay luxury tax the amount paid in this behalf

will be refunded to him.

ANTONY DOMINIC
JUDGE
jan/-