High Court Kerala High Court

N.V.Saji vs The Tahsildar And Assessing … on 8 September, 2009

Kerala High Court
N.V.Saji vs The Tahsildar And Assessing … on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25134 of 2009(J)


1. N.V.SAJI, S/O.VARGHESE
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR AND ASSESSING AUTHORITY
                       ...       Respondent

2. THE STATE OF KERALA

                For Petitioner  :SRI.BIJU ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/09/2009

 O R D E R
                           C.K. ABDUL REHIM, J.
                          ---------------------------------
                           WP(C) NO. 25134 OF 2009
                           -----------------------------------
                  Dated this the 8th day of September, 2009

                                 J U D G M E N T

1. Petitioner is challenging Ext.P7 order of assessment and P8 notice

of demand issued under the provision of the Kerala Building Tax Act, 1975

(herein after referred to as the `Act’). Contention of the petitioner is that the

residential building in question was constructed originally before 30 years by his

father and the petitioner had effected only improvement on the existing building

during the year 1997. Therefore according to him, building tax is liable to be

assessed only on the additional plinth area resulted from the improvements, as

per provisions of 5(3) of the Act. Pursuant to the proceedings initiated for

assessment, the petitioner was issued with Ext.P2 notice. The petitioner

thereupon produced Ext.P3 certificate obtained from the Grama panchayat

concerned, evidencing that the building was originally assessed in the name of

the father of the petitioner. Thereafter, the petitioner was again issued with

Ext.P4 notice requesting him to produce convincing evidence to the fact that the

original construction was completed prior to the appointed date. The petitioner

thereupon produced Ext.P5 and P6 certificates obtained from the Grama

panchayat satisfying that the original construction was completed before 30

years. But after taking into consideration of the above certificates, the first

respondent has not issued any speaking order on the contention raised by the

petitioner. Instead Ext.P7 and P8 are issued in the printed Form without

disclosing any reasoning for rejection of the contentions and without entering

WPC NO.25134/2009 2

upon any finding regarding the merit of such contentions raised.

2. As per Section 9(3) of the Act, the assessment authority is bound to

hear the assessee and to consider the evidence produced and also to conduct

necessary enquiries and inspections, before finalizing the assessment. Going

by Ext.P7 and P8, it is not discernible as to whether the assessing authority had

applied his mind with respect to the contentions raised by the petitioner nor it

had conducted any verification of the materials or conducted any inspection

before finalizing the assessment. It is trite law that in any of the taxation statutes

when an assessment is objected the authority is bound to pass speaking orders

after adverting to the contentions and after considering the evidence adduced,

and enumerating the findings arrived therein. Such speaking order is to be

issued also for satisfying principles of natural justice. Ext.P7 and P8 cannot be

termed as one satisfying such requirements.

3. Under the above mentioned circumstances, Ext.P7 and P8 are

hereby quashed. The assessing authority is directed to pass fresh speaking

order after considering all the contention and adverting to the documents

produced in support of such contentions, if necessary, after giving further

opportunity of hearing to the petitioner. Fresh proceedings in this regard shall

be issued as early as possible, at any rate, within two months from the date of

receipt of a copy of this judgment.

C.K. ABDUL REHIM
JUDGE

dnc