High Court Kerala High Court

Karuvattil Yasir vs Government Of Kerala on 31 July, 2009

Kerala High Court
Karuvattil Yasir vs Government Of Kerala on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 576 of 2009()


1. KARUVATTIL YASIR, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR, MALAPPURAM.

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR, PERINTHALMANNA,

5. THE VILLAGE OFFICER, VADAKKANGARA

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice V.GIRI

 Dated :31/07/2009

 O R D E R
            K. BALAKRISHNAN NAIR & V.GIRI, JJ.
                   -----------------------------
                      R.P.No.576 OF 2009
                   -----------------------------
             Dated this the 31st day of July, 2009

                            O R D E R

~~~~~~~

Balakrishnan Nair, J.

Going by the ground taken and the arguments addressed,

we are of the view that the review petitioner is trying for re-

hearing of the Writ Petition itself. Whether the building was

completely reconstructed or only an additional construction was

made after the date of the notification of the provision

concerning luxury tax was the dispute considered and decided by

the learned Single Judge. The decision went against the review

petitioner. It was found that the entire building was

reconstructed. The learned Single Judge also provided that if

the construction is below the stipulated plinth area, that is,

278.70 m2, he can convince the Tahsildar about that and escape

from the liability of paying luxury tax. But, the learned counsel

for the review petitioner is canvassing again for the position that

there was only an additional construction and therefore, luxury

R.P.No.576/2009 2

tax cannot be imposed for the said additional construction, which

has a plinth area below 278.70 m2.

Having regard to the limited scope of review, we feel that

the above contention cannot be examined in this Review Petition.

Accordingly, it is dismissed.

(K.BALAKRISHNAN NAIR, JUDGE)

(V.GIRI, JUDGE)

ps