High Court Kerala High Court

P.J.Sunny vs The District Collector on 10 September, 2009

Kerala High Court
P.J.Sunny vs The District Collector on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23816 of 2009(V)


1. P.J.SUNNY, S/O.THOMMAN JOSEPH,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,COLLECTORATE,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE THASILDAR, MEENACHIL,

4. THE DY.THASILDAR MEENACHIL(RR),.

5. THE VILLAGE OFFICE,

                For Petitioner  :SRI.MANUEL KACHIRAMATTAM

                For Respondent  : No Appearance

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

 Dated :10/09/2009

 O R D E R
                    C.K.ABDUL REHIM, J.

                    ------------------------------
                 W.P.(C).No.23816 OF 2009
                    ------------------------------

         Dated this the 10th day of September, 2009


                        J U D G M E N T

———————-

1. The writ petition is filed challenging steps initiated

under Exts.P1 and P8 notices for realisation of luxury tax

assessed under the provisions of Section 5(A) of the Kerala

Buildings Tax Act. It is revealed that the petitioner had filed

appeal against the assessment before the 2nd respondent and the

2nd respondent had issued Ext.P2 notice requiring the petitioner

to deposit a portion of tax assessed which is a prerequisite for

entertaining the appeal. Further through Ext.P2(a) proceedings

the 2nd respondent rejected the appeal since the petitioner had

failed to comply with the request. It is submitted that the

petitioner had remitted the amount of Rs.2000/- being the luxury

tax due for the year 2000-01 as evidenced by Ext.P6 receipt,

subsequently. A revision petition filed by him challenging

rejection of the appeal, before the 1st respondent was also

rejected as time barred, through Ext.P7 proceedings. As

evidenced from Ext.P8, now recovery proceedings is initiated for

realisation of luxury tax amounting to Rs.14,000/- along with

interest. Eventhough the petitioner had approached the 4th

W.P.(C).23816/09 2

respondent requesting to keep in abeyance the recovery steps on

the ground that the appeal petition was not disposed of on

merits, the 4th respondent had refused to entertain such request,

through Ext.P11, stating that unless the assessment is not set

aside the recovery proceedings cannot be kept in abeyance.

2. From the facts revealed as above, it is evident that the

petitioner had alrady exhausted all statutory remedies available

against the assessment. This Court is not in a position to

consider correctness of those orders since the appeal as well as

the revision were not disposed of on merits. The contentions of

the petitioner on merits of the case is that the building in

question was completed prior to the appointed date of 1.4.1999

and hence he is not liable to pay Luxury Tax under Section 5(A)

of the Act. It is for the petitioner to approach assessing

authority concerned with such objections and make him

convinced of the claim. Since the assessments already made

stands completed and the statutory authorities had already

rejected the appeal and the revision petition, this Court is not in

a position to interfere with the recovery steps initiated. Hence

the writ petition is devoid of any merit and the same is liable to

be dismissed.

3. However it is made clear that the assessment of

luxury tax under Section 5A is on an year-to-year basis. The

W.P.(C).23816/09 3

petitioner is at liberty to object assessments of luxury tax with

respect to the period subsequent to the assessment already

completed by producing convincing evidence before the 3rd

respondent Tahsildar, that the building in question was

completed prior to 1.4.1999. If the petitioner files any

representation in this regard before the 3rd respondent along

with documents in support of such claim, the 3rd respondent shall

consider and pass fresh orders with respect to the assessment of

luxury tax for the further periods.

The writ petition is disposed of with the above

observations.

C.K.ABDUL REHIM, JUDGE.

okb