High Court Kerala High Court

Annam vs The Revenue Divisional Officer on 29 June, 2010

Kerala High Court
Annam vs The Revenue Divisional Officer on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16004 of 2010(A)


1. ANNAM, AGED 72 YEARS, W/O.POULOSE,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE ASSESSING AUTHORITY, TAHSILDAR,

3. THE DISTRICT COLLECTOR, THRISSUR.

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :29/06/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                     W.P.(C) No. 16004 of 2010
              .........................................................................
                       Dated this the 29th June , 2010



                                   J U D G M E N T

Challenging the assessment of building tax under Section

5 of the Kerala Building Tax Act, the petitioner had approached

the statutory appellate authority by filing appeal, after remitting

the first quarter of the demand ordered to be effected as per

the impugned assessment order. The appeal was ordered to be

posted for hearing on 10.03.2008, on which date, the petitioner

could not turn up before the first respondent. Subsequently

Ext.P3 application was preferred on 14.03.2008 seeking for a

posting on any date after 17.03.2008 and to have the matter

finalised, giving an opportunity of hearing to the petitioner.

Inspite of this, Ext.P4 order was passed by the first respondent

on ‘02.06.2008’ simply dismissing the appeal stating that the

petitioner did not turn up for hearing, which in turn was

subjected to challenge by Ext.P5 statutory revision before the

W.P.(C) No. 16004 of 2010

2

third respondent, even though the same did not turn to be fruitful

having ended in dismissal ordered by the third respondent vide

Ext. P6. The petitioner is aggrieved of the above orders passed

by the assessing authority, appellate authority and the revisional

authority followed by Ext. P7 notice issued under the Revenue

Recovery Act.

2. The learned Counsel for the petitioner submits that

unwarranted haste has been shown by the first respondent in

passing Ext. P4 rejecting the appeal for default, despite the fact

that the petitioner had preferred Ext.P3 petition seeking to

condone the absence of the petitioner on 10.03.2008 and

seeking for a posting on any day after 17.03.2008.

3. Heard the learned Government Pleader as well

4. Considering the facts and circumstances, as narrated in

the Writ Petition and also as projected by the learned Counsel

for the petitioner with reference to the contents of Ext.P8

medical certificate, this Court finds it fit and proper to give one

more opportunity to the petitioner to have the proceedings

finalised by the first respondent in the appeal. Accordingly,

W.P.(C) No. 16004 of 2010

3

Exts.P4 and P6 are set aside and the first respondent is directed

to consider the appeal preferred by the petitioner and pass final

orders on merits, after hearing the petitioner, as expeditiously

as possible, at any rate, within six weeks from the date of

receipt of a copy of the judgment. The petitioner shall produce a

copy of the judgment before the first respondent for pursuing

further steps. It is made clear that till the proceedings are

finalised as above, all further proceedings pursuant to Ext.P7

shall be kept in abeyance .

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk