High Court Kerala High Court

Mathai Cherian vs State Of Kerala on 6 October, 2010

Kerala High Court
Mathai Cherian vs State Of Kerala on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30659 of 2010(F)


1. MATHAI CHERIAN, SANKUPARAMBIL,
                      ...  Petitioner

                        Vs



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

2. COMMISSIONER (LAND REVENUE),

3. DISTRICT COLLECTOR, ALAPPUZHA-688001.

4. TAHASILDAR, TALUK OFFICE,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 30659 OF 2010 (F)
                =====================

            Dated this the 6th day of October, 2010

                          J U D G M E N T

Petitioner holds Kuthakapattom lease of 12.5 cents of land

in Sy.No.68/1 of Mavelikkara Village. In this writ petition,what the

petitioner challenges is Exts.P2, P4, P6, P8 and P12 and also seeks

a direction to give an opportunity to the petitioner for being heard

in the matter of fixing of rent.

2. Ext.P2 is the receipt evidencing payment of the lease

rental of Rs.20/-, which the petitioner paid way back in 1996. It

would appear that the rental was revised later and Ext.P4 shows

that in 1999, petitioner paid an amount of Rs.181 towards the

rental. According to the petitioner, the rental was again revised

and was fixed at Rs.400/- for the years 2002-03 and 2003-04. This

again was revised to Rs.722/- for the years 2004-05. This was

revised and fixed at Rs.2,987/- for the period from 2005-06 till

2007-08. Representations made by the petitioner for reduction

were rejected and the rate was again later revised for the year

2008-09 and Rs.4520/- paid by the petitioner was acknowledged

by Ext.P13.

WPC No. 30659/10
:2 :

3. First of all, as far as the rate at which lease is levied is

covered by the provisions of Ext.P14, the Assignment of Land

within Municipal and Corporation Area Rules, 1995. Rule 12(5)

reads as follows;

12(5) Lease Rent:- Annual lease rent shall be fixed at the
rate of ten per cent (10%) of the market value of the land
when it is used for non commercial purposes and twenty
percent (20%) of the market value of the land when it is
used for commercial purposes. If the lease applied for is
non-objectionable, the lease rent for the period of lease
proposed to be granted shall be remitted (within one
month from the date of receipt of orders from the Assigning
Authority).

4. Admittedly, the land in question is used for non

commercial purposes. If that be so, what is payable by the

petitioner is 10% of the market value. Petitioner has no case that

the amount demanded from the petitioner is more than what is

permissible under the Rules. If that be so, so long as the Rule

remains in the statute, petitioner cannot challenge the amount

demanded from him. Since the levy is thus governed by the

statutory provisions, so long as there is no provision enabling him

to claim an opportunity of hearing prior to fixation of market

value, he cannot seek any such direction in this writ petition.

5. Counsel for the petitioner relied on the judgment of the

WPC No. 30659/10
:3 :

Apex Court in Jamshed Hormusji Wadia v. Board of

Trustees, Port of Mumbai (2004(3) SCC 214) and contended

that the State cannot resort to profiteering in the matter of

fixation of lease rentals. In that case, the Apex Court was

concerned with the lease rental fixed by the Bombay Port Trust

for leasing out its properties for port related activities. The

judgment shows that there was no rule similar to Rule 12(5)

prevailing in the Bombay Port Trust nor was the Apex Court

concerned with the validity of any such fixation. The facts dealt

with by the Apex Court is totally different.

6. That apart, on facts, it is seen that the market value

fixed by the Government is Rs.17000 per year and it is on that

basis, petitioner has been called upon to pay the rental as per

Ext.P12. Such fixation also cannot be said to be arbitrary nor

does it amount to profiteering. On that ground also, I am not

persuaded to interfere.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp