High Court Kerala High Court

M/S.Cherupushpam Financiers & … vs The State Of Kerala on 9 August, 2007

Kerala High Court
M/S.Cherupushpam Financiers & … vs The State Of Kerala on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 8460 of 1999(F)



1. M/S.CHERUPUSHPAM FINANCIERS & INVESTMENT
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.A.NAGENDRAN(SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/08/2007

 O R D E R
                       H.L. DATTU, C.J. & K.T. SANKARAN, J.
              ...................................................................................
                                   O.P. No. 8460 OF 1999
              ...................................................................................
                             Dated this the 9th August, 2007


                                          J U D G M E N T

H.L. Dattu, C.J.:

The petitioner is a firm, which owns a multi storeyed building in

Shanmugham Road, Ernakulam. According to the petitioner-firm, the

construction of the building was completed during the years 1975-77.

2. It is stated in the petition, that the Corporation authorities, for the

purpose of computing the property tax, had valued the building owned by the

petitioner-firm at Rs. 12,60,008/- .

3. As envisaged under section 7 of the Kerala Building Tax Act

(hereinafter referred to as ‘Act’), the petitioner had filed his returns under the

Act and the rules framed thereunder before the Tahsildar, Kanayannur Taluk.

The Tahsildar had rejected the returns and had fixed the capital value of the

building at Rs. 28,59,000/- and had levied the tax at Rs. Rs.2,59,650/-.

4. Aggrieved by the orders of assessment so passed by the Tahsildar

under the provisions of the Act, the petitioner/assessee had preferred a

statutory appeal . The first appellate authority had allowed the appeal. The

matter was remanded to the Tahsildar by the first appellate authority to re-do

the matter in accordance with law and also had issued certain directions while

disposing of the appeal.

5. After the disposal of the appeal, the Tahsildar had passed yet

another order of assessment, keeping in view the provisions of Section 5 (2) of

O.P. No. 8460 OF 1999

2

the Act and had levied the building tax at Rs. 3,01,500/- . Aggrieved by the

said order passed by the Tahsildar, the petitioner-firm has filed an appeal

before the Revenue Divisional Officer and the same is pending consideration.

The petitioner-firm, questioning the vires of Section 5(2) of the Act is before us

in this Original Petition.

6. Apart from other contentions, the learned counsel for the petitioner-

firm would submit that the provisions of Section 5(2) of the Act has been

struck down by this court in the case of Shirly v. State of Kerala ( [2006]

(2) KLT 306) and further would submit that the matter requires to be

remanded to the Tahsildar for a fresh disposal, in accordance with law and in

accordance with the provisions of the Act.

7. We are informed by the learned Senior Government Pleader Shri

Muhammed Rafiq, learned counsel for the respondent that the State has

accepted the verdict of this Court enunciated in Shirly v. State of Kerala

( [2006] (2) KLT 306).

8. In view of the above, in our opinion, at this stage, we can only grant

the first prayer sought for by the petitioner and in so far as other reliefs are

concerned , a direction requires to be issued to the appellate authority, before

whom, the appeal filed by the petitioner is pending for consideration.

Accordingly, we pass the following order:

O R D E R

i) Original Petition is disposed of.

O.P. No. 8460 OF 1999

3

ii) Following the dictum of this Court in Shirly v. State of Kerala

( [2006] (2) KLT 306) , Section 5(2) of the Act, as has been amended by Act

13 of 1993, is held ultra vires, unconstitutional and discriminatory etc.

iii) Now a direction is issued to the first appellate authority to

dispose of the appeal filed by the petitioner against the orders of assessment

passed by the Tahsildar under the provisions of the Act, keeping in view the

observations made by this court in Shirly v. State of Kerala ( [2006] (2) KLT

306), as expeditiously as possible, at any rate, within two months from the date

of receipt of a copy of this order.

iv) While disposing of the appeal, the petitioner shall be afforded

an opportunity of being heard.

v) All other contentions raised by the petitioner-firm are left open.

vi) C.M.P. No. 14160 of 1999 is also disposed of.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE.

K.T. SANKARAN,
JUDGE.

lk

O.P. No. 8460 OF 1999

4

H.L. DATTU, C.J.&
K.T. SANKARAN, J.

………………………………………………..

O.P. No. 8460 OF 1999

…………………………………………………
Dated this the 9th August, 2007

J U D G M E N T