IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14857 of 2009(B)
1. MEENA KUMARI, AGED 59 YEARS,
... Petitioner
2. KRISHNAN NAIR, S/O.LATE K.SETHUMADHAVAN
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/05/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No.14857 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 29th day of May, 2009
JUDGMENT
Ext.P1 order passed by the assessing authority under the Kerala
Building Tax Act was subjected to challenge by filing Ext.P3 appeal
before the respondent, which however was dismissed as belated vide
Ext.P5 order, which is impugned in the present Writ Petition filed by the
petitioner.
2. The reason given by the respondent for not entertaining the
statutory appeal, as discernible from Ext.P5 is that, the impugned order
was passed serving the demand notice on the petitioner on 29.10.2008;
whereas the appeal was “filed in the office” only on 03.12.2008, i.e.
after one month and 6 days from the date of service of demand notice,
which hence was not liable to be entertained, since it did not
accompany any petition for condoning the delay.
3. Obviously, the reasoning given by the respondent in Ext.P5
cannot be held as correct, particularly in view of the fact that Ext.P3
memorandum of appeal was actually ‘sent’ by the petitioner by
registered post to the respondent on 27.11.2008, as evident from
Ext.P4 receipt regarding registration, issued by the postal authorities.
This shows that the appeal was prepared and sent to the appellate
authority properly within the prescribed time and it was never taken to
WP (C) No. 14857 of 2009
: 2 :
be filed in the office of the respondent on 3.12.2008 as mentioned in
Ext.P5. That apart, the appeal, if at all were defective in any manner
(for not supported by a petition for condoning the delay) it was a defect
which ought to have been permitted to be cured by giving opportunity to
the petitioner. Obviously, no notice whatsoever was issued from the
office of the respondent, informing the petitioner of any date fixed for
hearing the matter, even on the question of alleged delay and the
impugned order was passed without hearing the petitioner, which hence
is in contravention of all the known principles of natural justice.
4. In the above facts and circumstances, Ext.P5 order cannot
have existence any more and hence it is set aside. The respondent is
hereby directed to consider Ext.P3 appeal afresh, after giving an
opportunity of hearing to the petitioner and in accordance with law. It
will be open for the petitioner to cure the defect, if any. The appropriate
orders as above shall be passed by the respondent, as expeditiously as
possible, at any rate, within a period of three months from the date of
receipt of copy of this judgment.
Disposed of accordingly.
P. R. RAMACHANDRA MENON, JUDGE
kmd