IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 6007 of 2002(M)
1. ANNIE THOMAS, W/O. K.P. THOMAS,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
2. TAHSILDAR, THRISSUR.
For Petitioner :SRI.P.R.VENKETESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P. No.6007 of 2002
-----------------------------------------
Dated this the 22nd day of October, 2008
JUDGMENT
Petitioner is aggrieved by the proceedings taken against her
in the matter of assessment of building tax under the provisions
of the Kerala Building Tax Act. The main contention of the
petitioner is that though the building was originally constructed in
the year 1994 the modification/alteration was effected in the year
1999 and at that time the building was situated in the Municipal
area. However, it is submitted that the assessing authority has
proposed to apply the rates as prevailing in the Corporation.
Since the Corporation came into existence only in the year 2000,
it is submitted that the rate as applicable to Municipal area alone
can be applied. Learned Government Pleader submits that it is a
question of fact and if as a matter of fact if the petitioner has
made alteration/modification after coming into force of the
Thrissur Corporation the assessing authority is entitled to apply
the rates prevailing in the Corporation area. However, the
matter has to be verified by the assessing authority. Therefore,
O.P. No.6007 of 2002
-:2:-
the writ petition is disposed of directing the second respondent to
take into consideration the contentions raised by the parties,
some of which are referred to above and pass appropriate orders
within a period of four months from the date of receipt of a copy
of the judgment. It is made clear that the dispute raised by the
petitioner with regard to the total area will also be looked into by
the second respondent. Needless to say the petitioner will also
be given an opportunity for hearing in the matter.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
O.P. No.6007 of 2002
———————————–
JUDGMENT
22nd October, 2008