High Court Kerala High Court

V.C.Suhara vs The Deputy Secretary. Zonal … on 28 May, 2008

Kerala High Court
V.C.Suhara vs The Deputy Secretary. Zonal … on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20832 of 2005(E)


1. V.C.SUHARA, 12/1214. AL AMIN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SECRETARY. ZONAL OFFICE,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.N.M.MOHAMMED AYUB

The Hon'ble MR. Justice P.R.RAMAN

 Dated :28/05/2008

 O R D E R
                             sP.R.RAMAN, J.
                   ---------------------------
                     W.P.(C).No.20832 OF 2005
                  ----------------------------
                    Dated this the 28th day of May, 2008

                                  JUDGMENT

Petitioner alleges that the buildings owned by her, namely VI/1561 to

1566 and V/131 of Cochin Corporation were very old and collapsed in the

year 1992. Despite the information being conveyed to the Corporation as

early as on 24/8/1992 and subsequently also. The intimation said to have

been given to the Corporation is marked as Ext.P1 and Ext.P2 is stated to be

the acknowledgement. Since the petitioner was under the bona fide belief

that in such circumstances the buildings are exempted from payment of tax,

no further action was taken in this behalf by the Corporation. But later in

June 2005 she received notices demanding building tax of Rs.43,785/- for

the years 1989-90 to 2004-05 in respect of the buildings VI/1561 to 1566

and Rs.41,126/- for the years 1987-88 to 2004-05 in respect of buildings

V/131. Ext.P3 series and Ext.P4 are the demand notices. It is the case of the

petitioner that the buildings are already collapsed and hence no building tax

has been paid by her.

2. In the counter affidavit filed by the Corporation it is denied that

-2-
W.P.(C).No.20832/2005

any such intimation was received from the petitioner like Ext.P1. They

averred that the acknowledgement is only a self-serving document and not

a postal acknowledegment and what is produced is Ext.P2

acknowledgement which does not contain the seal of the Corporation. The

petitioner has not produced any material to substantiate her contention

regarding the proof of service of Ext.P1 on the Corporation. But

admittedly, Ext.R1(a) is a letter requesting tax exemption said to have

been received by the Corporation from the petitioner. But the Corporation

informed the petitioner that her request for exemption will be considered

only if she remits the entire tax arrears as on date as contemplated by

rules. But the petitioner maintained her stand that since she has already

intimated by Ext.P1 that the buildings are not occupied, she cannot be

insisted to pay the arrears of tax. There is no acceptable evidence to show

the condition of the building. Though the petitioner would assail that she

has sent Ext.P1 letter, it is stoutly denied by the Corporation in their

counter affidavit. Ext.P2 acknowledgement admittedly is only a self

serving document. If the petitioner had delivered a letter to the

Corporation through any of her employees, she should have examined him

or filed an affidavit. But no such attempt is made. Though subsequently a

letter requesting tax exemption for the year 2005 onwards was given by

-3-
W.P.(C).No.20832/2005

the petitioner, that is not acted upon by the Corporation. In the factual

situation, the proper course open to this Court is to dispose of the writ

petition on the following lines:

If the petitioner remits 50% of the amount under demand within one

month from today, a competent Inspector of the Corporation shall be

deputed to inspect the condition of the building and report the same.

Petitioner shall be given an opportunity to prove that the building was not

occupied by adducing evidence in that regard. What type of evidence the

petitioner could adduce to prove that the building was not occupied is a

matter for him to decide. If the buildings were occupied by the tenants

earlier, the date on which the tenants got vacated, if there was any

electricity connection, having due regard to the condition of the building

whether electricity was dismantled, if there is any pipe connection,

whether the pipe connection was dismantled, whether there is any other

service to the buildings by any other statutory authorities and what is the

situation thereto are all matters which possibly one could adduce evidence

and convincingly prove the condition of the building. It can only be said

that such an opportunity be given to the petitioner and after considering

such evidence that may be adduced by the petitioner, the matter may be

decided by the Secretary of Cochin Corporation.

-4-
W.P.(C).No.20832/2005

If the petitioner does not comply with the above direction, it will be

open to the Corporation to proceed in accordance with law. The amount,

if paid as directed above, will however be adjustable against any tax, if

any, payable by the petitioner and will be subjected to the final orders to

be passed by the Secretary, Corporation of Cochin.

P.R.RAMAN,
Judge.

kcv.