High Court Kerala High Court

Jose vs Village Officer on 30 March, 2010

Kerala High Court
Jose vs Village Officer on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26613 of 2007(R)


1. JOSE, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. VILLAGE OFFICER,
                       ...       Respondent

2. TAHSILDAR,CHAVAKKAD TALUK.

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :30/03/2010

 O R D E R
                   C.K.ABDUL REHIM, J.

                  ------------------------------
                W.P.(C).No.26613 OF 2007
                  ------------------------------

         Dated this the 25th day of March, 2010


                      J U D G M E N T

———————-

1. Challenge in this writ petition is against Ext.P7

proceedings issued by the 2nd respondent, purportedly under

Section 15 of the Kerala Building Tax Act, 1975. Ext.P8 is

the consequential demand issued claiming payment of the

balance amount of tax. The building in question is a non-

residential building situated in Guruvayoor village. The

permit for construction of the building was obtained in the

name of the petitioner. The petitioner had executed Ext.P2

Sale Deed and Ext.P3 agreement with his wife Smt.Elamma,

transferring undivided share in the property and permitting

her to construct first floor of the building. According to the

petitioner the Ground Floor of the building was constructed

by him and the First Floor was constructed by his wife.

Ext.P3 and P4 are copies of rental agreements with respect

to portions let out in the first floor of the building by the

petitioner’s wife.

2. Assessments under the Kerala Building Tax Act

W.P.(C).26613/07 -2-

was completed by the 2nd respondent on 9.2.2005, separately

in the name of the petitioner and wife with respect to the

different floor owned by each of them. Both of them had

remitted the entire amount of tax assessed. Subsequently, in

the year 2007 Ext.P5 notice was issued by the 2nd respondent

intimating that pursuant to audit conducted from the office of

the Land Revenue Commissioner, it is pointed out that

separate assessments allowed in the name of the petitioner

and his wife was not proper and there is no proper documents

available for treating the building as separate. Therefore the

petitioner was requested to produce documents to prove that

the building in question is liable to be assessed separately.

3. The petitioner filed Ext.P6 reply stating that the

first floor of the building is constructed by his wife after

assignment of share in the property and after execution of

Ext.P2 agreement. Therefore it is contended that the

buildings are liable to be assessed separately. It is also

contended that a major portion of the first floor is occupied by

the petitioner’s wife herself and the area is liable to be

exempted from assessment.

4. In Ext.P7 proceedings the 2nd respondent found

that the petitioner had failed to establish through any

W.P.(C).26613/07 -3-

convincing document that the building in question are owned

separately by the petitioner and his wife. It is found that, on

the basis of assessment made by the Muncipality for levying

property tax and on the basis of report submitted by the

Village Officer, the building in question belongs to the

petitioner. Hence it is found that the building in question is

liable to be assessed as a single unit and therefore the amount

of tax already paid is insufficient. Accordingly the petitioner

was requested to remit the differential amount of tax, to the

tune of Rs.27,000/-. The order Ext.P7 as well as the

consequential demand is challenged as legally unsustainable.

5. Heard, Sri.Santhosh P. Poduval, learned counsel

for petitioner and Sri.K.P. Pradeep, learned Government

Pleader appearing on behalf of the respondents. In the

counter affidavit filed by the respondents it is contended that

Ext.P7 is issued invoking Section 15 of the Act, on the ground

that there occurred an error apparent on the face of record

while completing the earlier assessment. Learned counsel for

the petitioner argued that apart from the question as to

whether the building is liable to be assessed as a single unit

or not, the question to be considered is as to whether there

was any valid ground existed for invoking Section 15 of the

W.P.(C).26613/07 -4-

Act. The reason stated in Ext.P7 for invoking Section 15 is

that the petitioner had failed to produce convincing evidence

to prove separate ownership of distinct floors. According to

the petitioner, the separate assessment was finalised by the

2nd respondent after being convinced with such documents of

ownership. It is argued that no error apparent on the face of

the record occurred while completing such assessment.

Therefore no legal ground warranting rectification of mistake

exists in the case at hand, is the argument.

6. The assessment pertains to a two-storied

commercial building. Going by definition of “building”

contained in Section 2(e) of the Act, it could not be disputed

that the building is liable to be assessed as a single unit. But

Explanation 2 to Section (2)(e) of the Act provides that, where

a building consists of different apartments or flats owned by

different persons and the cost of such construction was met

by all such persons jointly, each such apartment or flat shall

be deemed to be a separate building. It is held by this court

in Lissy Vs. Tahsildar (2000 (3) KLT 497) that the

exemption available under Explanation 2 will equally apply to

commercial buildings also. In the case at hand the

assessment was initially completed treating the building as

W.P.(C).26613/07 -5-

separate units. Therefore the question to be considered is as

to whether the reason mentioned in Ext.P7 to the effect that

there was no convincing proof available with respect to

separate ownership is an error which is apparent on the face

of the record which can be rectified invoking Section 15 of the

Act. In a landmark decision of this court in Kurian George

Vs. Tahsildar (1995 (2) KLT 457) a Division Bench of this

court had enumerated illustrations as to what can be

considered as a mistake apparent from the record and what

should not be considered as a mistake as contemplated in

Section 15. The extract of such illustrations contained in

paragraph 17 of the said decision is quoted below:-

(2) Usually, the following mistakes are considered to be

“mistakes apparent from the record”.

(a) Arithmetical error

(b) Clerical error

(c) Slip or inadvertent omission in an order or judgment

(d) If the later enactment having retrospective operation

enables an authority to modify or alter the original

assessment order; and

(e) Where in the earlier assessment order no valid principle

of law was applied.

(3) An authority has no jurisdiction to rectify a mistake, if

(a) the authority has passed orders by taking one of the

alternative views, when two views are possible;

(b) the authority has adopted one of the alternative methods

available for assessment of tax according to law and later

W.P.(C).26613/07 -6-

finds that more amount of tax could be obtained by

adopting the alternative method;

(c) a mistake has to be discovered by a long drawn process

of reasoning or examining arguments on points of law

and on facts or when further evidence is required to be

adduced to rectify the mistake;

(4) Re-opening or view of an assessment order is not

permissible if the relevant statute does not confer such

powers on an authority;

(5) Taxing authority is a quasi-judicial authority. Hence no

higher administrative authority or even appellate authority

without hearing the affected party or in the absence of an

appeal can give direction to the assessing authority to pass

orders in one way or the other.

(6) A writ is maintainable even at the notice stage, where

threat of prejudicial action is wholly without jurisdiction.

(7) An order or direction under Article 226 of the Constitution

of India can be issued by the High Court prohibiting an

authority acting without jurisdiction from continuing such

action of existence of such alternative remedies as appeals

and revisions.

7. It is to be noticed that Section 15 insists that,

before issuing any order rectifying the mistake the assessee

should be given a reasonable opportunity of hearing in the

matter. Going by Ext.P5 notice and Ext.P7 proceedings, it

does not mention anything about rectification of any mistake.

On the other hand what is stated in Ext.P7 is that there is a

short levy of tax amount and hence the petitioner is liable for

payment of the balance. It is also pertinent to note that the

W.P.(C).26613/07 -7-

reason for making such a demand mentioned in the

proceedings is that, objection was raised by the audit team of

the Land Revenue Commissioner. It is mentioned that the

proceedings was initiated on the basis of the audit report. In

Moopan Motors Pvt. Ltd. Vs. Tahsildar (2009 (1) KLT

989) it is held that a notice under Section 15(3), without

disclosing the reason for rectification by which an assessee is

burdened is denial of an effective opportunity and it cannot

be treated as a valid notice. It is further held that if the

assessment is rectified on the basis of ‘Audit Note’, it cannot

be stated that there is an error apparent on the face of the

record, and it cannot be rectified by using powers under

Section 15. Therefore I am of the considered opinion that

neither Ext.P5 notice nor Ext.P7 proceedings can be treated

as an order issued invoking Section 15 for valid reasons

sustainable under law.

8. A learned Judge of this court has occasion to

consider an identical issue in the decision reported in Lisha

Babu Vs. District Collector (2007 (4) KLT 648). In the

said decision it is held that,

“the assessing authority has no case that the structure

put up after Ext.X1 document had only plinth area in

W.P.(C).26613/07 -8-

excess of 446.77 M.Sq. The identity of the building,

subjected to assessment as per Ext.P5, is not in dispute.

The rate of tax applied is not in dispute. The

classification of the building as “other building” is also

not in dispute. Even if I were to take that any among

those four indicie is one, which would have enabled a

rectification under Section 15(1) of the B.T.Act, none

of those grounds exist.”

9. In the facts of this case also none of the above 4

incidents is in existence which may apparently be cited as an

error or mistake which can be rectified under Section 15.

Putting up plinth area of a “building”, assessment of which

was already completed in the name of another person, with

that of the building of the petitioner, is an exercise far away

from the scope of rectification of a mistake, which is

conferred under Section 15(1) of the Act. Therefore going by

the dictum laid in the decisions cited above, the impugned

proceedings is unsustainable, is the contention of the

petitioner.

10. The learned Government Pleader on the other hand

argued that the reason for rectification in the case at hand is

a valid reason coming within the illustrations given in the

decision of Kurian George’s case (cited supra). The earlier

assessment was happened to be finalised without application

W.P.(C).26613/07 -9-

of valid principles of law and therefore it is a mistake

apparent on the face of the record, is the contention. As

discussed above, the question as to whether Explanation 2 to

Section 2(e) will apply or not depends on the factual aspects

of ownership and also on the factual aspect as to who had

expended for construction of the buildings. If the assessing

authority had completed the assessment on the basis of

certain factual aspects available at an earlier occasion, can it

be rectified under Section 15 on the basis of an allegation

that those factual aspects were not sufficient for separate

assessment? I do not find any wrong application of law in

such manner. Erroneous acceptance of any factual situation

cannot be pointed out as a reason for rectification, because

the same is not an error apparent on the face of record.

Therefore I am not in agreement with the contentions that

there is any wrong application of law which warranted

invoking of Section 15.

11. Learned Government Pleader attempted to

distinguish the facts of Lisha Babu’s case (cited supra) from

the facts of the case at hand and argued that it is a case

where the construction of the additional area was completed

after the initial assessment. But I do not think it makes any

W.P.(C).26613/07 -10-

difference because the structure is one and the same and

ownership of distinct area was found to be separate, during

the earlier assessment. Since the question is regarding

separate ownership which is basically a factual aspect, I am of

the considered opinion that it will not come within four

corners of an “error or mistake apparent on the record” which

is contemplated under Section 15 of the Act.

12. Under the above circumstances I am of the opinion

that Ext.P7 proceedings and Ext.P8 demand are not

sustainable in law as there exists no valid reason for

rectification of mistake under Section 15 of the Act.

Consequently the writ petition is allowed and Ext.P7 and P8

are hereby quashed.

13. Needless to say that amount if any deposited

towards the disputed demand shall be refunded to the

petitioner without any further delay.

C.K.ABDUL REHIM, JUDGE.

okb