IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 334 of 2008()
1. K.K. VISWAMBHARAN, S/O. KUNJAIDAN,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. TAHSILDAR, TALUK OFFICE, THRISSUR.
For Petitioner :SRI.DILIP J. AKKARA
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/03/2008
O R D E R
H.L. DATTU, CJ. & K.M. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
WRIT APPEAL No. 334 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of March, 2008.
JUDGMENT
H.L.DATTU, CJ,
Levy of building tax under the provisions of the Kerala Building Tax
Act and the Rules framed thereunder by the Tahsildar was the subject matter of an
appeal and the revision. The Tahsildar, the first appellate authority as well as the
revisional authority are of the opinion that the petitioner has completed the
construction of the building only in the year 2001. However, it is the case of the
petitioner that the construction of the building came to be completed sometime in
the year 1995.
2. The fact finding authority, after verification of all the documents
produced by the petitioner and also after site inspection, has come to the
conclusion that the construction was completed only in the year 2001.
3. The learned Single Judge, taking into consideration the facts
pleaded by the petitioner as well as the report of the Tahsildar and the orders
passed thereon, has come to the conclusion that the building in question was
completed by the petitioner only in the year 2001.
4. In a writ jurisdiction, this court can entertain the writ petition only
to find out whether in the decision making process there is any flaw or the decision
is contrary to the statutory provisions. Learned counsel for the petitioner is not in
a position to point out any flaw in the decision making process by the respondent
authorities.
W.A. 334/2008. 2
5. Judicial review is possible only to find out if there is any flaw in the
decision making process and not the decision itself. In the instant case since the
learned counsel for the petitioner is not in a position to point out any flaw/error in the
decision making process, we do not think that the learned Single Judge has committed
any error while disposing of the writ petition. Accordingly, the writ appeal requires to be
rejected and it is rejected.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE
K.M. JOSEPH,
JUDGE
sb/DK.