High Court Kerala High Court

Benny vs Tahsildar on 19 March, 2010

Kerala High Court
Benny vs Tahsildar on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31953 of 2008(D)


1. BENNY, S/O.PETER, MAPPANBARIL HOUSE
                      ...  Petitioner
2. GISHA, W/O.BENNY, MAPPANBARI HOUSE

                        Vs



1. TAHSILDAR, THRISSUR.
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER, THRISSUR.

3. DISTRICT COLLECTOR, THRISSUR

                For Petitioner  :SRI.ALIAS M.CHERIAN

                For Respondent  : No Appearance

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

 Dated :19/03/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                       W.P(C) No.31953 of 2008-D
                  ----------------------------
               Dated this the 19th day of March, 2010.

                           J U D G M E N T

Being aggrieved of Ext.P6 assessment order passed by the first

respondent assessing authority, the petitioner had filed statutory

appeal before the second respondent, which did not turn to be

fruitful, as borne by Ext.P10. Thereupon the petitioner took up the

matter by filing a revision petition before the third respondent,

where also interference was declined, as borne by Ext.P12, which is

under challenge in this Writ Petition.

2. Heard the learned Government Pleader as well.

3. The learned counsel for the petitioner submits that the

basic question to be considered in this case is whether the ‘open

terrace’ of the building belonging to the petitioner having tiled roof,

without any separating/side walls as revealed from Ext.P13

photographs is liable to be included in the ‘plinth area’ as defined

under Section 2(k) of the Kerala Building Tax Act. It is also brought

to the notice of this Court that the issue now stands very much

covered by virtue of the decision in Padmanabhan V. State of Kerala

W.P(C) No.31953 of 2008-D 2

(2009(1) KLT 295) holding it in the negative; ie against the revenue.

4. This being the position, this Court find that the

impugned orders cannot have any valid existence. Accordingly,

Exts.P6, P7 as well as Exts.P10, P11, and P12 are hereby set aside

and the first respondent is directed to reconsider the matter in the

light of the decision in Padmanabhan V. State of Kerala (supra), of

course 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.

The Writ Petition is allowed. No costs.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge
ab

W.P(C) No.31953 of 2008-D 3