High Court Kerala High Court

James George vs State Of Kerala on 24 November, 2009

Kerala High Court
James George vs State Of Kerala on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33772 of 2009(N)


1. JAMES GEORGE, MALIAKEL HOSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. THAHSILDAR, KOTTAYAM.

4. VILLAGE OFFICER,

                For Petitioner  :SRI.PAULY MATHEW MURICKEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/11/2009

 O R D E R
                     C.K.ABDUL REHIM, J.
          ---------------------------------------------------
                 W.P.(C) No. 33772 OF 2009
         ----------------------------------------------------
       Dated this the 24th day of November, 2009

                            JUDGMENT

1. Petitioner has approached this Court aggrieved by

Ext.P5 order of the second respondent rejecting Ext.P4

appeal filed by him. The residential building of the petitioner

was assessed under the provisions of the Kerala Building

Tax Act, 1975, treating its plinth area as 292.11 sq. meters.

According to the petitioner, the plinth area was calculated

including the area of the car porch. Otherwise the plinth

area will be only 264.21 sq. meters. It is pointed out that a

Division Bench of this Court in Subhashchandrababu Vs.

State of Kerala, (2006 (2) KLT 189) held that the area of

the garage need not to reckoned for the purpose of

computing plinth area for assessment of Building Tax. In

view of the above decision, the petitioner had submitted

Ext.P4. The second respondent observed that as per

provisions contained in the statute, delay in filing the appeal

cannot be condoned beyond a period of six months, and

W.P.(C).NO.33772/2009
2

therefore rejected the appeal.

2. A subsequent clarification of the legal position

through a judgment of this Court will not entitle the

petitioner to file any appeal against an assessment, after

expiry of the period of limitation or after expiry of the period

up to which the delay can be condoned by the appellate

authority. Therefore, I find no fault with Ext.P5 order of the

second respondent. Hence the writ petition is liable to be

dismissed.

3. However, the petitioner contended that he is

assessed with luxury tax under Section 5A of the Act, on the

premise that this building is having plinth area of more than

278.7 sq. meters. Contention is that, if the area of the

garage is excluded, the petitioner is not liable for payment

of luxury tax under 5A. It is evident from Ext.P6 receipt

that the petitioner had already remitted luxury tax up to the

W.P.(C).NO.33772/2009
3

year 2007-2008. In the decision, Mohammed Sadique

Vs. Tahsildar, reported in 2006 (3) KLT 371, a learned

judge of this Court observed that even if the levy of luxury

tax under Section 5A with respect to the previous years are

unchallenged, an assessee can challenge the same for the

subsequent years, and res judicata will not apply in such

cases. Liability of Luxury Tax is a recurring liability from

year to year. So even assuming that, the petitioner suffered

payment of luxury tax for the earlier years, he is entitled to

challenge demand with respect to the subsequent years, by

invoking remedy by way of appeal against such demand, on

the ground that such levy is not sustainable.

4. Under the above circumstances, I am of the opinion

that inspite of dismissal of this writ petition holding Ext.P5

as valid, the petitioner can be given liberty to file appeal

against the demand if any made, for payment of luxury tax

under Section 5A for any subsequent years. The limitation

W.P.(C).NO.33772/2009
4

for filing appeal in such case shall be computed from the

date of any such demand, treating the same as an

assessment of luxury tax under 5A, pertaining to the year/

years concerned. Therefore, it is made clear that, if any

appeal is filed against any demand or recovery pertaining to

luxury tax for the subsequent years, the second respondent

shall entertain and consider such appeal without insisting for

production of specific order of assessment.

The writ petition is disposed of with the above

observations.

C.K.ABDUL REHIM,
JUDGE

SS/.