High Court Kerala High Court

Lazar vs The Tahsildar on 28 August, 2008

Kerala High Court
Lazar vs The Tahsildar on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11015 of 2005(J)


1. LAZAR, S/O. JOHN, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, THRISSUR.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :28/08/2008

 O R D E R
                             P.R.RAMAN, J.
                   ---------------------------
                      W.P.(C).NO.11015 OF 2005
                  ----------------------------
               DATED THIS THE 28TH DAY OF AUGUST,2008

                              JUDGMENT

Ext.P1 is a notice issued under Section 5A of the Kerala Building

Tax Act, 1975 demanding an amount of Rs.10,000/- being the luxury tax

said to be due for the period from 1-4-1999 to 31-3-2004. The plinth area

of the building is shown as 286.95 sq. metres. According to the petitioner,

the building was completed as early as in 1997. He relied on Ext.P2

certificate issued by the Thrissur Municipality certifying that he had been

assessed to building tax from 1-4-1997. He also submits that Ext.P2 was

produced before the lst respondent’s office to prove that he is not liable to

pay luxury tax. It is seen that the Tahsildar has acknowledged receipt of the

said certificate (Ext.P2) dated 20/3/2003 produced in this case. But he did

not pass any order. Hence, the petitioner has approached this Court.

Evidently, the construction of the building was completed prior to 1-4-

1999. 1-4-1999 is a cut of date for the purpose of assessability to luxury

tax under the Act. Based on the documents produced in this writ petition

namely, Exts.P2, P3 and P4, there is force in the contention of the petitioner

that the construction of the building was completed long prior to 1999. If

-2-
WP(C).No.11015/2005

so, he is not liable to be assessed for the purpose of luxury tax. Further

no orders are passed before issuing the notice of demand. So, it has to be

held that the petitioner is denied an opportunity of being heard. In the

absence of any assessment order, they could not proceed with the demand.

In these circumstances, the revenue recovery proceedings initiated against

the petitioner pursuant to Ext.P1 demand is quashed.

Writ Petition is allowed.

P.R.RAMAN,
Judge.

kcv.