IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 34830 of 2001(U)
1. BABURAJ
... Petitioner
Vs
1. TAHSILDAR
... Respondent
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :16/02/2009
O R D E R
HARUN-UL-RASHID,J.
---------------------------
O.P.NO.34830 OF 2001
----------------------------
DATED THIS THE 16TH DAY OF FEBRUARY, 2009
JUDGMENT
This writ petition is filed seeking to quash Exts.P1 and
P3 and also for a direction to the 2nd respondent to pass appropriate
order on Ext.P2 in accordance with law after inspecting the
building and ascertaining the purpose for which it was used.
According to the petitioners, the ground floor of the building was
used for the purpose of their wholesale rice business and the first
floor was used for the accommodation and residential facilities of
the petitioners and their employees. The building was assessed to
tax and the amount payable is assessed at Rs.23,400/-. The order
was passed by categorising the building as “other building”.
Ext.P1 is the copy of the order of assessment. Petitioners
contended before the authorities that first floor of the building was
used for the purpose of accommodation of the employees of the
petitioners. So it cannot be treated as “other building”. The
-2-
O.P.No.34830/2001
contention was rejected by the assessing authority and the
Appellate Authority. The first floor of the building is used for
boarding purposes of the employees of the petitioners. At any
rate, this will not come under the definition of residential
building. Moreover, the petitioners have no case that in the draft
plan and permit issued by the authority, the first floor is shown
as residential portion. Therefore, the assessment of the building is
legal and valid. I find no reason to interfere with the order
passed by the authorities. Therefore, the petitioner is not entitled
to get any relief claimed in this original petition.
Original Petition is therefore dismissed.
HARUN-UL-RASHID,
Judge.
kcv.
-3-
O.P.No.34830/2001
HARUN-UL-RASHID,J.
————————–
O.P.NO.34830 OF 2001
————————–
JUDGMENT
16th February, 2009