High Court Kerala High Court

K.S.Muraly vs District Collector on 7 August, 2009

Kerala High Court
K.S.Muraly vs District Collector on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22471 of 2009(D)


1. K.S.MURALY, S/O.SREEDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. TAHASILDAR, THIRUVANANTHAPURAM.

                For Petitioner  :SRI.JOSE JOSEPH ARAYAKUNNEL

                For Respondent  : No Appearance

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

 Dated :07/08/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                       ~~~~~~~~~~~~~~~~~~~~~~~
                       W.P. (C) No. 22471 of 2009
                       ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 7th day of August, 2009

                               JUDGMENT

The petitioner is the owner of 2.10 cents of land lying close to the

property of 2.4 cents owned by his mother. The petitioner and the

mother submitted separate applications for constructing two buildings

and after considering the two separate plans produced in this regard,

the local authority (Corporation of Thiruvananthapuram) had granted

two separate Permits as well. On the basis of the Permits issued, the

petitioner and his mother completed the construction and filed two

separate returns as contemplated under the relevant provisions of the

Kerala Building Tax Act 1975. However, the concerned village officer

submitted a report showing the buildings as a ‘single unit’; based on

which, the second respondent, without any regard to the actual facts

and figures and the relevant provisions of law, passed Ext.P1 order of

assessment, whereby the building was assessed as a ‘single unit’ and

the entire tax liability was mulcted on the petitioner.

2. The petitioner preferred statutory appeal, after remitting <th

of the disputed liability, as borne by Ext.P2 receipt. After considering

the merits of the appeal, the appellate authority allowed the appeal as

per Ext.P3 order and the matter was remitted to the second respondent

WP (C) No. 22471 of 2009
: 2 :

for passing fresh orders, after physically verifying the building by the

Deputy Tahasilder.

3. The grievance of the petitioner is that, the second respondent

has not given any effect to Ext.P2 order passed by the appellate

authority and is proceeding with the coercive steps against the

petitioner, which is not correct or sustainable. The petitioner has also

got a case that, subsequently, the very same respondent/assessing

authority has assessed the building belonging to the mother of the

petitioner, fixing a tax liability of Rs. 2025/- and the said amount was

remitted by the assessee as borne by Ext.P6 receipt. This being the

position, there cannot be any wider liability in respect of the building

belonging to the petitioner, submits the learned counsel for the

petitioner; asserting that the ‘plinth area’ in respect of both the buildings

is one and the same.

4. Heard the learned Government Pleader as well.

5. The sequence of events and the relevant facts and figures

have been meticulously adverted to by the appellate authority, while

passing Ext.P3 order. The second respondent/ assessing authority is

very much bound by the orders passed by the appellate authority and

the proceedings are to be finalized in tune with Ext.P3 order. In the

said circumstances, the second respondent is directed to finalize the

proceedings and to pass modified assessment order pursuant to

WP (C) No. 22471 of 2009
: 3 :

Ext.P3, after giving an opportunity of hearing to the petitioner as

expeditiously as possible, at any rate within two months from the date

of receipt of a copy of this judgment. It is also made clear that till such

modified assessment order is passed, all further coercive proceedings,

stated as being pursued against the petitioner, shall be kept in

abeyance. The liability to pay any further amount by the petitioner, as

well as the liability to refund the amount, if the same has already been

effected by the petitioner is excess, will depend upon the order to be

passed by the second respondent as above. It it is found that the

amount deposited by the petitioner is excess, such excess extent shall

be refunded to the petitioner within a further period of one month

thereafter.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd