High Court Kerala High Court

R.G.Ramasubramanyan vs State Of Kerala on 11 October, 2010

Kerala High Court
R.G.Ramasubramanyan vs State Of Kerala on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30707 of 2010(K)


1. R.G.RAMASUBRAMANYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR, PALAKKAD,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

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

 Dated :11/10/2010

 O R D E R
               C.K. ABDUL REHIM, J
               -------------------------------
              WP(C) NO. 30707 OF 2010
             -------------------------------------
         Dated this the 11th day of October, 2010


                       JUDGMENT

Petitioner is the builder of a residential apartment

complex consisting of 16 apartments. According to him,

even prior to starting construction of the complex, 14

agreements were entered with 14 intending purchasers

who came forward for buying apartments in the complex.

Ext.P1 is one of such agreements, wherein it is revealed

that the construction was undertaken by the builder on

behalf of the purchaser and the undivided share in the

land was transferred into his name. It is the specific case

of the petitioner that the cost of construction of the

apartments were met such individual owners jointly.

2. The petitioner had produced Ext.P2 series

documents which will indicate that each such persons

have paid tax due under the KVAT Act with respect to the

works contract undertaken.

3. It is stated that the 3rd respondent had

2
WP(C) No. 30707/2010

completed assessment under the Kerala Building Tax Act,

1975 against the petitioner, treating the entire apartment

complex as a single unit, to the tune of Rs.2,93,400/-.

Aggrieved by the assessment the petitioner filed an appeal

before the second respondent. Ext.P5 is the order issued by

the appellate authority. The appeal was rejected finding

that the building in question is not liable to be assessed

under explanation 2 to Section 2 (e) of the Kerala Building

Tax Act. It is observed by the appellate authority that, it is

revealed from the records that the electricity bills and

municipality taxes are in the name of the petitioner and

separate bills are not available in the name of individual flat

owners.

4. The question raised by the petitioner is with

respect to claim for separate assessment on individual

owners of each apartments. Crucial aspect to be

considered is as to whether the petitioner had constructed

the entire building by expending his own funds or as to

3
WP(C) No. 30707/2010

whether the individual purchasers have met the cost of

construction jointly. The criteria in allowing separate

assessment in such cases, on the basis of explanation 2 to

sub section (e) of Section 2 of the Kerala Building Tax Act,

has been considered elaborately by this Court in the

decision in M/s. Bava Sons Constructions Pvt. Ltd. Vs.

Tahsildar [2007 (3) KLT 101].

5. It is noticed that the assessment order Ext.P3

does not reflect any application of mind by the assessing

authority on the question regarding claim for separate

assessment. The said order is issued on a printed format

and it is not discernible as to whether any notice was issued

to the petitioner before finalising the assessment or as to

whether the petitioner had submitted any objections against

the assessment being completed against him. Going by

Ext.P5 it is evident that the appellate authority has also not

considered the matter in its real perspective. The reason

for rejecting the claim for separate assessment enumerated

4
WP(C) No. 30707/2010

under Ext.P5 is not the real criteria to be looked into. As

stated above, the prime consideration ought to have been as

to whether the cost of construction was met by owners of

individual apartments jointly.

6. Under the above circumstances, I am of the view

that the matter requires reconsideration at the hands of the

assessing authority. Ext.P3 order of assessment as well as

Ext.P5 appellate order are hereby quashed. The 3rd

respondent Tahsildar is directed to finalise the assessment

afresh, after issuing notice to the petitioner as well as to all

the owners of the individual apartments, and after affording

them a reasonable opportunity of hearing.

7. The question whether the assessment need be

completed treating individual apartments as separate units

shall be decided on the basis of the observations made

above and having regard to the parameters fixed in the

decision of this Court cited above. Fresh assessment in this

regard shall be completed as early as possible, at any rate

5
WP(C) No. 30707/2010

within a period of three months from the date of receipt of a

copy of this judgment. Needless to say that amount if any

remitted by the petitioner shall be appropriated in

accordance with outcome of the fresh assessment to be

completed.

C.K. ABDUL REHIM
JUDGE
dnc