High Court Kerala High Court

R.Gopinathan vs The State Of Kerala on 7 December, 2007

Kerala High Court
R.Gopinathan vs The State Of Kerala on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18374 of 2004(K)


1. R.GOPINATHAN, AGRI TOOLS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT LABOUR OFFICER, KOLLAM

3. THE ASSISTANT LABOUR OFFICER G.R.1,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/12/2007

 O R D E R
                              S. SIRI JAGAN, J.

                    ------------------------------------

                       W.P.(C)No.18374  OF 2004

                 ----------------------------------------

                 Dated this the 7th day of December, 2007


                                 JUDGMENT

Although the petitioner seeks to challenge assessment

under the Kerala Building and other Construction Workers’

Welfare Cess Act 1996, what is challenged before me is Ext.P4

notice (mistakenly shown as Ext.P5 in the prayer portion of the

writ petition), by which the petitioner has been directed to file

returns under the Act. In spite of the above infirmities in the writ

petition, I shall consider the contentions now raised before me by

the petitioner on merits.

2. The petitioner’s contention is that the building

constructed by the petitioner was completed on 30.5.1994 and

the Kerala Building and other Construction Workers’ Welfare Cess

Act, 1996 came into force only on 3.11.1995. Therefore

according to the petitioner, the petitioner’s building could not

have been assessed under the Act, which came into force

subsequent to the completion of the building. In support of his

case, the petitioner also relies on Ext.P3 Government order dated

W.P.(c) No.18374/04 2

4.7.1996, which refers to the completion of the petitioner’s

building as 30.5.1994.

3. The learned Government pleader opposes the writ

petition. According to the learned Government pleader, the

petitioner at no point of time contested the assessment on the

ground that the petitioner had completed the building before

coming into force of the Act. She would rely on Exts.R1(a)

and R1(b) in support of her contentions. Ext.R1(a) is the

occupancy certificate in respect of the petitioner’s building,

which is issued on 24.3.1998, which refers to Licence

No.362/97. Further she points out that by Ext.R1(b), the

petitioner’s wife only requested for reduction of cess assessed

and never disputed that the building was constructed after

coming into force of the Act.

4. On a consideration of the rival arguments, I am

inclined to agree with the contention of the learned

Government pleader. As I said, the only contention raised by

the petitioner before me is that the building was constructed

prior to coming into force of the Act. This is amply disproved

by Exts.R1(a) and R1(b). There is absolutely no material

before me to show that the petitioner contested the

W.P.(c) No.18374/04 3

assessment on the ground that the completion of the building

was before coming into force of the Act.

In this connection it is pertinent to note that Ext.R1(a)

completion certificate has been issued on 24.3.1998 and it

refers to Licence No.362/97. Further it also specifically refers

to an application for additional construction on 13.5.1997. In

Ext.R1(b), there is not even a hint of any objection that the

construction was completed before the appointed date. In

view of such evidence, I am not inclined to rely on Ext.P3,

which is dated 4.7.96. Further from Ext.P3 it is seen that it

refers to permit No.363/91-92 whereas the occupancy

certificate is in respect of Licence No.362/97. For all these

reasons I do not find any merit in the contentions raised in

the writ petition and accordingly the writ petition is dismissed.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.18374/04 4