High Court Kerala High Court

M/S.Orison Trading And … vs The State Of Kerala on 11 August, 2010

Kerala High Court
M/S.Orison Trading And … vs The State Of Kerala on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25114 of 2010(L)


1. M/S.ORISON TRADING AND CONTRACTING
                      ...  Petitioner

                        Vs



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

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR,TALUK OFFICE,

4. THE VILLAGE OFFICER,KUNNAMKULAM VILLAGE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/08/2010

 O R D E R
               P.R.RAMACHANDRA MENON, J.
                  -------------------------------------
                  W.P.(C) No.25114 OF 2010
                  -------------------------------------
           Dated this the 11th day of August, 2010

                         J U D G M E N T

~~~~~~~~~~~

The petitioner is stated as aggrieved by the course

pursued by the assessing authority with regard to the fixation of

liability under Section 5 of the Kerala Building Tax Act, inspite

of the clear mandate given by the appellate authority as per

Ext.P6.

2. The case of the petitioner is that the building was

originally constructed by the petitioner much previous to

10.2.1992, which is the ‘appointed date’ and the petitioner

effected some additional constructions thereafter. This being

the position, the tax liability, if at all any can only be as provided

under Section 5(3), that is, in respect of the additional portion

alone and not taking the entire building as a whole as provided

under Section 5(4).

W.P.(C) No.25114/2010 2

3. In fact, the assessment finalised by the 3rd respondent

was challenged by the petitioner by filing statutory appeal and

after considering the merits involved, Ext.P4 assessment order

and Ext.P5 demand notice were set aside by the appellate

authority (2nd respondent) as per Ext.P6 order and the matter

was remanded to the assessing authority to complete the

assessment as provided under Section 5(3) of the Act. Pursuant

to the remand, the matter was considered by the assessing

authority, who passed Ext.P7 order dated 17.6.2010, simply

stating that on perusing the relevant records and after hearing

the petitioner and also on conducting a site inspection,

absolutely no change was warranted with regard to the order

already passed. Accordingly, the earlier order was simply

sustained casting the liability upon the petitioner as it was

originally fixed, which forms the subject matter of challenge in

this Writ Petition.

4. Heard the learned Government Pleader as well.

W.P.(C) No.25114/2010 3

5. Going by the materials on record, there need not be

any second thought for this Court to arrive at s finding that the

course pursued by the 3rd respondent/assessing authority in

passing Ext.P7 order is not correct or sustainable. A specific

direction was given by the appellate authority in Ext.P6, as to the

manner of assessment, stipulating that it shall be done as

provided under Section 5(3) of the Act. Absolutely, no reference

has been made by the assessing authority to the above provision

and no finding has been arrived at, holding that the averment

raised by the petitioner that the original construction was

effected prior to the ‘appointed date’ is wrong or that the entire

construction has been effected after the ‘appointed date’, so as

to sustain the assessment under Section (4).

6. In the above circumstances, there is no other

alternative, but to set aside Ext.P7. Accordingly, Ext.P7 is set

aside and the 3rd respondent is directed to finalise the

assessment as specifically ordered by the appellate authority

vide Ext.P6 passing a ‘speaking order’ with reference to the

W.P.(C) No.25114/2010 4

relevant provisions of law. The 3rd respondent is also at liberty

to call for the relevant records from the concerned authorities,

including the local authority, if so necessitated. It is for the

petitioner to furnish all the requisite materials to substantiate

his contentions before the 3rd respondent. The proceedings as

above shall be finalised, as expeditiously as possible, at any rate,

within three months from the date of receipt of a copy of this

judgment.

The Writ Petition is disposed of as above.

(P.R.RAMACHANDRA MENON, JUDGE)

ps