High Court Kerala High Court

Abdul Rasheed Parakkodan vs The District Collector on 1 December, 2007

Kerala High Court
Abdul Rasheed Parakkodan vs The District Collector on 1 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22647 of 2007(U)


1. ABDUL RASHEED PARAKKODAN, REPRESENTED
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR, PERINTHALMANNA,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2007

 O R D E R
                       ANTONY DOMINIC, J.
                ------------------------------------------
                   W.P.(C)NO.22647 OF 2007 -U
                ------------------------------------------
          Dated this the 1st day of December, 2007.

                              JUDGMENT

Exhibit P2 is an order of assessment of luxury tax of a

residential building. This was on the basis that the plinth area

of the building was 313.8 sq.m. Petitioner challenged the said

assessment in an appeal which was disposed of by Ext.P2 by

remanding the matter for reconsideration. It was also directed

that the plinth area shall be reassessed by the PWD Engineer.

2. It is stated that, accordingly, the plinth area was

remeasured and by Ext.P3, the Tahsildar issued fresh proceedings

re-assessing the plinth area to be 319.74 sq.m. It was also

found that there are two car porches and one fire wood storage

place having a total plinth area of 53.33 sq.m. Thus, excluding

the area of car porches and fire wood storage place, taxable

plinth area was assessed to be 266.41 sq.m. Again an appeal

was filed and by Ext.P4, the R.D.O held that, of the two car

porches, only one could be excluded in view of the proviso to

Section 5(5) of the Kerala Building Tax Act. Thus excluding one

WPC.22647/07 .

2

car porch, the R.D.O found that total plinth area was 278.7 sq.m.

This order of the appellate authority was confirmed in revision and

challenging Exts.P1 and P3 to P5, this writ petition has been filed.

Proviso to Section 5 (5) is extracted below for reference.

“Provided that the plinth area of a garage or
any other erection or structure appurtenant to a
residential building used for the purpose of storage
of firewood or for any non-residential purpose shall
not be added on the plinth area of that building”.

3. A reading of the above proviso would indicate that plinth

area of a garage is liable to be excluded and not to be included in

the plinth area that has to be reckoned for the purpose of levying

luxury tax. If that be so, there is no warrant for assigning a

restricted interpretation to the proviso to the effect that it is

intended only to exclude only one garage. It is not uncommon

that a residential building may have more than one garage and I

do not find any reason to accept the contention of the

respondents that only one garage can be excluded. Similar is

the interpretation that I will assign to the proviso to Section 6 as

well. If that be so, the interpretation given by the authorities

WPC.22647/07 .

3

and the order now passed by the appellate authority and confirmed

by the revisional authority in Ext.P4 and Ext.P5 cannot stand.

4. Accordingly, Exts. P4 and P5 will stand quashed. The 3rd

respondent shall exclude the plinth area occupied by the garages

and also fire wood storage and issue a fresh demand to the

petitioner in accordance with law.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.



  cl

WPC.22647/07         .
                4