High Court Kerala High Court

A.C.Haridas vs The Tahsildar on 4 June, 2007

Kerala High Court
A.C.Haridas vs The Tahsildar on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 965 of 2007()


1. A.C.HARIDAS,HAPPY VILLA, CSEZ P.O.,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, KANAYANNOOR TALUK,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE DEPUTY TAHSILDAR(BUILDING TAX),

                For Petitioner  :SRI.LEGY ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/06/2007

 O R D E R
                                    H.L.Dattu, C.J.   &   K.T.Sankaran, J.

                         -----------------------------------------------------------------

                                                  W.A.No.965 of 2007

                         ------------------------------------------------------------------

                                  Dated, this the  4th day of June,  2007


                                                   JUDGMENT

H.L.Dattu, C.J.

In this writ appeal the appellant is calling in question the orders passed by the

learned Single Judge in W.P.(C) No.7710 of 2007 dated 7.3.2007. By the impugned

order the learned Single Judge has rejected the writ petition on the ground that the

petitioner has an alternate remedy by way of appeal.

2. Before us, the learned counsel appearing for the appellant would contend

that the 1st respondent viz. Tahsildar, Kanayannur Taluk, had issued a notice proposing

to bring to tax the apartment owned by the appellant and notice was issued proposing to

levy building tax under the provisions of the Kerala building Tax Act, 1975.

3. It is the case of the appellant that he had filed detailed objections, inter alia,

bringing to the notice of the 1st respondent that he is in no way responsible for

payment of the building tax under the Act. It is the further case before this Court that

the Tahsildar without considering those objections has proceeded to pass the impugned

order.

4. The purpose of issuing a notice and consideration of the objections filed to the

said notice has been explained by various High Courts including the apex Court. In the

present case, a proposal is made by the Tahsildar to levy building tax under the Act.

The said proposal is opposed by filing detailed objections. It was expected of the 1st

respondent to have considered those objections and to have passed an appropriate

order. Without doing so, in the present case, he has proceeded to complete the

assessment and also has issued a demand notice against the first appellant. This

W.A.No.965/2007 2

action of the 1st respondent, in our opinion, is in violation of the principles of natural

justice.

5. Therefore, the impugned order passed by the 1st respondent Tahsildar

requires to be set aside and the matter requires to be remanded to the 1st respondent

for fresh disposal in accordance with law.

6. The learned Single Judge without noticing the aforesaid aspect of the matter

has merely relegated the appellant to file appeal as provided under the Act. The

findings and conclusions reached by the learned Single Judge, in our opinion, cannot be

justified. Therefore, the order passed by the learned Single Judge also requires to be

set aside by us.

In the result, the following:

Order

i) The writ appeal is allowed.

ii) The order passed by the learned Single Judge in W.P.(C) No.7710 of 2007 is

set aside.

iii) The orders passed by the 1st respondent Tahsildar is also set aside and the

matter is remitted back to the 1st respondent Tahsildar for fresh consideration and to

pass appropriate orders in accordance with law and, if it is possible and permissible,

after giving. an opportunity of being heard to the assessee/appellant.

Ordered accordingly.

(H.L.Dattu)

Chief Justice

(K.T.Sankaran)

Judge

mt/-