High Court Kerala High Court

Dix Jacob vs The Government Of Kerala on 22 March, 2007

Kerala High Court
Dix Jacob vs The Government Of Kerala on 22 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 281 of 2007()


1. DIX JACOB, S/O JACOB VAZHAPPILLY,
                      ...  Petitioner

                        Vs



1. THE GOVERNMENT OF KERALA, REP. BY
                       ...       Respondent

2. THE TAHSILDAR, ASSESSING AUTHORITY,

3. THE VILLAGE OFFICER, CHEMBUKAVU VILLAGE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/03/2007

 O R D E R
                    M.SASIDHARAN NAMBIAR,J.

                  ===========================

                   R.S.A.  NO.281    OF 2007

                  ===========================



        Dated this the 22nd  day of March, 2007



                                 JUDGMENT

Plaintiff in O.S.No.1514/03 on the file of

Munsiff Court, Thrissur is the appellant.

Defendants are respondents. The appellant filed

the suit seeking a decree for a declaration that

defendants are not entitled to proceed against the

movable properties in the building TC 19-540(V/A)

and restraining defendants from realising the

building tax from the appellant or his properties.

The case of the appellant was that the building

against which assessment proceedings were initiated

under Kerala Building Tax Act, does not belong to

the appellant but to his father and when Ext.A1

notice was served directing him to produce approved

plan and returns, he sent Ext.A2 reply stating that

he is not the owner of the building and his father

is the owner and therefore the proceedings has to

be initiated against his father and he is not in a

R.S.A.No.281/07 2

position to produce the approved plan and return

and still Ext.A3 order was passed asssessing a

building tax of Rs.51,600/- as against the

appellant. Appellant contended that as he is not

the owner or the assessee, he is not liable to pay

the building tax and respondents are not entitled

to proceed against him or his movable or immovable

properties for realisation of the building tax.

Respondents filed a written statement contending

that the suit is barred under section 27 of Kerala

Building Tax Act and appellant is not entitled to

the decree sought for. Learned Munsiff on the

evidence of PW1 and Ext.A1 to A9, dismissed the

suit holding that the suit is barred under section

27 of the Building Tax Act. Appellant challenged

the decree and judgment before Additional District

Court, Thrissur in A.S.176/05. Learned Additional

District Judge on reappreciation of evidence

confirmed the decision of the learned Munsiff and

dismissed the appeal. It is challenged in the

second appeal.

R.S.A.No.281/07 3

2. Learned counsel appearing for the appellant

was heard.

3. The argument of learned counsel appearing

for appellant was that appellant is neither the

owner nor the assessee who is liable to pay

building tax and his case is that he cannot be

assessed for the building tax under the provisions

of Building Tax Act as the building does not belong

to him as he is not an owner as defined under the

Act, and therefore he cannot be proceeded for

realisation of the building tax and Section 27 of

the Kerala Building Tax Act, 1975 does not apply

and courts below should have granted the decree

sought for.

4. Section 27 of Kerala Building Tax Act,

1975 reads:-

“Bar of suits etc. in

courts- No suit shall be

brought in any civil

court to set aside or

modify any assessment

R.S.A.No.281/07 4

made under this Act and

no prosecution, suit or

other proceeding shall

lie against the

Government or any

authority or officer for

anything in good faith

done or intended to be

done under this Act.”

Under the said section, no suit could be instituted

before a civil court either to set aside or modify

any assessment made under the Act. Section 9 of

the Act deals with assessment. Under sub section

(1) of Section 9, if the assessing authority is

satisfied that a return made by an owner under

section 7 or section 8 is correct and complete, it

shall assess the amount payable by him as building

tax on the basis of the return. Under sub section

(2), if the assessing authority is not so

satisfied, it shall serve a notice on the assessee

either to attend in person at its office on a date

R.S.A.No.281/07 5

to be specified in the notice or to produce or

cause to be produced on that date any evidence on

which the assessee may rely in support of his

return. Under sub section (3) the assessing

authority, after hearing such evidence as the

assessee may produce and such other evidence as it

may require on any specified point and after

conducting such inquiries or inspection as it may

consider necessary, shall by order in writing,

assess the amount payable by him as building tax.

5. Ext.A1 notice was issued as provided under

sub section (2) of Section 9. Ext.A3 order was

passed as provided under sub section (3) assessing

the amount payable by the appellant as building

tax. Sub clause (c) of Section 2 of the Act

defines an assessee as follows:-

“assessee” means a person

by whom building tax or

any other sum of money is

payable under this Act

and includes every person

R.S.A.No.281/07 6

in respect of whom any

proceeding under this Act

has been taken for the

assessment of the

building tax payable by

him.

As per the definition, a person by whom building

tax or any other sum of money is payable under the

Act is an assessee. The argument of learned

counsel appearing for appellant was that building

tax under the Act is payable only by the owner and

as defined under clause (i) “owner” could only be a

person who for the time being is receiving or is

entitled to receive rent of any building, whether

on his own account or on account of anybody else

and therefore appellant cannot be an assessee.

The argument could have been accepted if the

definition of assessee is limited to a person by

whom building tax is payable. But as per the

definition, an assessee includes every person in

respect of whom any proceeding under this Act has

R.S.A.No.281/07 7

been taken for the assessment of the building tax

payable by him. When a notice, as contemplated

under sub section (2) of Section 9 was issued to

the appellant proposing to assess the building tax

payable by him and subsequent to that notice

under sub section (3), an order was passed

assessing the building tax payable by the

appellant, it need no further explanation to hold

that appellant is an assessee as defined under the

Act, as proceedings under the Act has been taken

for the assessment of the building tax payable by

him.

6. Section 11 provides that an assessee

objecting to the amount of building tax assessed

under section 9 or denying his liability to be

assessed under the Act, or objecting to any order

of the assessing authority under the Act may appeal

to the Appellate Authority against the assessment

or against such order. Hence it is clear from sub

section (1) of Section 11, that any person who is

assessed to building tax under section 9(3) and

R.S.A.No.281/07 8

who is denying his liability to be assessed under

the Act or who is objecting to any order of the

assessing authority is entitled to file an appeal

against the order of assessment. If that be so,

under section 27, the suit is definitely barred.

No substantial question of law arises for

consideration in the appeal. The appeal is

dismissed.

Learned counsel appearing for appellant then

submitted that the period for preferring an appeal

has expired and appellant may be granted an

opportunity to file an appeal as provided under

section 11. Appellant is entitled to file an

appeal as provided under the Act. The question

whether delay could be condoned or not is to be

decided by the authority under the Act.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

S.A.NO.527 /1993

———————

JUDGMENT

23rd March,2007