High Court Kerala High Court

K.N.Chandra Bose vs State Of Kerala on 6 October, 2009

Kerala High Court
K.N.Chandra Bose vs State Of Kerala on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4436 of 2007(C)


1. K.N.CHANDRA BOSE, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR,

                For Petitioner  :SRI.K.A.SATHEESA BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/10/2009

 O R D E R
                        ANTONY DOMINIC, J.
                ---------------------------------------------
                 W.P.(C) NO.4436 OF 2007 (C)
              -------------------------------------------------
           Dated this the 6th day of October, 2009

                           J U D G M E N T

The issue raised in this writ petition challenging Exts.P2 and

P4 arises under the Kerala Building Tax Act.

2. It is stated that in 1995 petitioner constructed a single

storied residential building and in 2005 the first floor was also

constructed. On such construction, initially levied one time

building tax of 1800/-. This was revised and Rs.15,000/- was

levied on the petitioner. Further, proceeding on the basis that the

total plinth area of the building was 335.2 square meters, luxury

tax under Section 5A of the Act was also imposed.

3. In an appeal filed by the petitioner, Ext.P3 order was

passed confirming the levy of tax as above but with modification.

The revision was filed challenging only the levy of luxury tax.

The revision was rejected by Ext.P4. It is in these circumstances,

the writ petition is filed.

4. In so far as the levy of luxury tax is concerned, the

judgment as confirmed by Ext.P4 would show that the total plinth

area was only 327 square meters. In view of the judgment of the

WP(c).No.4436/07
:2 :

Division Bench of this court in Joy Joseph V. District Collector( 2009

(2) KLT 348), only the additionally constructed area can be

reckoned for levy of luxury tax and hence, necessarily the demand

for luxury tax calls for interference. Accordingly, the luxury tax

demanded from the petitioner and confirmed by Exts.P3 and P4 will

stand set aside. Although there was no challenge against the

building tax levied, still having regard the the fact that, at the

appellate stage, on resurvey conducted the area was found to be

only 327 square meters, that also has to be revised in terms of

Ext.P3 order. This the 4th respondent shall do and pass appropriate

orders in this behalf.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/