High Court Kerala High Court

T.L.Ouseph vs The District Collector on 3 July, 2008

Kerala High Court
T.L.Ouseph vs The District Collector on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8177 of 2005(W)


1. T.L.OUSEPH,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR (ASSESSING AUTHORITY UNDER

4. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.C.P.SUDHAKARA PRASAD (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :03/07/2008

 O R D E R
                                                                  C.R.
                   C.N.RAMACHANDRAN NAIR, J.
                        -------------------------
                     W.P.(C) No. 8177 of 2005
                   ---------------------------------
               Dated, this the 3rd day of July, 2008

                           J U D G M E N T

Petitioner is challenging assessment and demand of building

tax in respect of a three storied building constructed by petitioner in

stages. The ground floor was constructed in 1993 and the first and

second floors were constructed only in the year 2003. When the

ground floor was assessed to building tax, petitioner contested the

same in appeal on the ground that the plinth area of a shed was also

added to the building. Learned Government Pleader submitted that

in appeal, the RDO remanded the matter and thereafter the

Tahsildar reduced the plinth area by 75 sq.m. i.e. by excluding the

plinth area of the shed, which was originally constructed for storage

of building materials like cement, steel, etc. When petitioner

constructed first and second floors in 2003, the Tahsildar assessed

the plinth area of the entire building gave rebate of tax paid for the

ground floor and demanded balance tax. It is against this order

petitioner has filed this writ petition on the ground that rate of tax

applied for the plinth area of the ground floor is not correct, in as

much as the rate of tax applied is not applicable and the plinth area

WP(C) No.8177/2005
-2-

now assessed is also more than the actual plinth area of the

building.

2. I have heard learned counsel for petitioner and learned

Government Pleader.

3. The petitioner’s challenge against the application of

same rate of tax on the entire plinth area of the building on the

ground that ground floor was constructed and assessed in 1993 is

not tenable because assessment is under Section 5(4) of the

Building Tax Act, which authorises new assessment as and when the

plinth area of an old building in extended. The scheme of the Act is

to make only one assessment for a building irrespective of the

stages of completion of construction of the building. Petitioner has

not disputed the fact that building completed by the petitioner is a

single unit and therefore there cannot be separate assessment for

each portion. Section 5(4) authorises assessment of entire plinth

area of the building as and when construction is completed and the

provision is to grant rebate of tax paid for any portion constructed

and assessed earlier. In this case, since petitioner constructed

ground floor of the building in 1993 and construction of first and

second floors are completed in 2003, the entire plinth area was

WP(C) No.8177/2005
-3-

rightly assessed in 2003 in terms of Section 5(4) of the Act and pet

tioner was given rebate of tax paid based on the original ass

ssment of the ground floor. Therefore, petitioner’s challenge aga

nst the assessment on this ground is not tenable.

4. So far as the dispute of plinth area is concerned, it is

seen that the plinth area assessed is after excluding the plinth area

of the shed. However, if petitioner still maintains that the plinth

area assessed is incorrect, it is for the petitioner to get the plinth

area of the building measured by an Engineer or any person familiar

with the matter and file a report before the Tahsildar. If petitioner’s

claim based on his measurement report varies with the assessment,

then there will be direction to the Tahsildar to get the plinth area

measured by Assistant Executive Engineer, PWD. However, if the

Asst. Executive Engineer on measurement finds that petitioner’s

claim is bogus and the original assessment is for the correct plinth

area, then the Tahsildar will, in addition to the demand of tax,

recover Rs.5,000/- towards cost from the petitioner.

5. Petitioner will produce copy of the judgment and

measurement report before the Tahsildar for follow up action, if

required. In case, if measurement by Asst. Executive Engineer,

WP(C) No.8177/2005
-4-

PWD, is required, then Tahsildar will get it done within two months

from the date of application along with a copy of the judgment.

The writ petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg