High Court Kerala High Court

Roy M. Mathew vs State Of Kerala on 24 September, 2007

Kerala High Court
Roy M. Mathew vs State Of Kerala on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31986 of 2006(G)


1. ROY M. MATHEW,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHASILDAR,

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :24/09/2007

 O R D E R
                                   V.GIRI,J.
                    -----------------------------------------
                        W.P.(C) No. 31986 of 2006
                    -----------------------------------------

              Dated this the 24th      day of September, 2007

                                  JUDGMENT

The petitioner constructed a seven storied building in Sy.No.738/2002

of Ernakulam Village. According to him, the building consists of residential

flats and commercial shops. 12 residential apartments were constructed by

him. The rest was on commercial basis ad-measuring 658.46 sq.metres. The

petitioner and the occupants of the residential apartments filed returns under

Section 7 of the Building Tax Act. The entire building was assessed as a

single unit and tax was computed at Rs.3,55,500/=. The order of assessment

was affirmed in appeal but in revision, the District Collector directed that

fresh assessment should be made treating the residential flats and the

commercial space separately. Ext.P2 is an order of assessment passed as

regards the apartment building and Ext.P3 is an order of fresh assessment

passed as regards the commercial area. The petitioner contends that the

assessment made in Ext.P3 and the consequential demand made were

satisfied.

2. Subsequently vide Ext.P5, a proposal was made for rectifying Ext.P3

on the ground that the entire building should have been treated as a unit.

Pursuant to Ext.P5, Ext.P6 order of assessment was passed by the Tahsildar

reassessing the building tax at Rs.3,55,500/-. Giving credit to the amount

W.P.(C)NO.31986/2007 :2 :

already remitted, a balance amount of Rs.2,11,740/= was demanded. This

was challenged in O.P.8850/1997 and in Ext.P7 judgment, Ext.P6 was set

aside by this Court. No liberty seems to have given by this Court to pass

fresh orders on the matter covered by Ext.P7 judgment.

3. Apparently, thereafter a fresh order of assessment was passed as

per Ext.P9 on the premise that an additional roof area of 109.21 sq.metres

was put up by the petitioner, invoking Section 5(4) of the Kerala Building

Tax Act. The entire building tax was reassessed and Ext.P10 is the demand

notice. Exts.P9 and P10 have been challenged in this writ petition.

4. A counter affidavit has been filed by the third respondent inter alia

contending that Ext.P9 is justified under Section 5(4) of the Act and in as

much as that the plinth area of the building was increased by a new

extension, the building tax has to be computed on the total plinth area of the

building including that of the new extended area and that credit shall be

given to the tax already levied and collected.

5. Learned counsel for the petitioner contends that no extension was

taken out by the petitioner. At any rate, learned counsel contends, that

Ext.P7 has become final and therefore there cannot be any reassessment of

the entire building in terms of Section 5(4) of the Act except on the basis

directed in Ext.P7 judgment. Learned counsel contends that this has not been

done in the case of Ext.P9 and evidently, fresh order of assessment passed

by the Tahsildar in exercise of the powers under Section 15 of the Act as per

Ext.P6 seems to be the basis of Ext.P9 order of assessment. Since Ext.P6 has

been set aside, obviously, the very basis of the fresh order now passed as

W.P.(C)NO.31986/2007 :3 :

per Ext.P9 is untenable, the learned counsel contends.

6. After having heard the learned counsel for the petitioner and the

learned Government Pleader, I am of the view that certain factual aspects,

obviously, have to be considered by the statutory authorities and therefore it

is appropriate that the petitioner files an appeal against Ext.P9. If there has

been an additional construction, as noted in Ext.P9, obviously, the authorities

are entitled to treat the same as exigible to tax under the Act. No final

expression of opinion is made in this case as the petitioner is being relegated

to an alternate remedy.

7. In the result, the writ petition is disposed of relegating the petitioner

to the alternate remedy under the Building Tax Act. If the petitioner files an

appeal against Ext.P9, within a period of one month from today, the same

shall be treated as filed as within time. In the peculiar facts of the case,

especially, taking note of Ext.P7 judgment, the petitioner may be permitted

to file the appeal without remitting any further amount. If the appeal is filed

in the manner, as aforementioned, it shall be considered and an appropriate

decision may be taken in this regard, after hearing the parties.

V.GIRI, JUDGE
css/

W.P.(C)NO.31986/2007 :4 :