High Court Kerala High Court

Ratnakumari S. vs The State Of Kerala on 30 November, 2007

Kerala High Court
Ratnakumari S. vs The State Of Kerala on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35456 of 2007(U)


1. RATNAKUMARI S., W/O. K.SASIDHARA KURUP,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/11/2007

 O R D E R
                        ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = =
                  W.P.(C) No. 35456 OF 2007 (U)
                  = = = = = = = = = = = = = =

                Dated this the 30th November, 2007

                           J U D G M E N T

The prayer is to quash Exts. P5, P9 and P11. These are orders

issued under the Kerala Building Tax Act. In essence what the

petitioner seeks is that the buildings should be treated as different

units and that the assessment should be in the name of the persons

in whose name it has been settled as per Ext. P2 settlement deed

executed by her.

2. However, I notice from the order of the assessing

authority as also the revisional authority that the assessment order

was issued on the basis of the report dated 6-8-2005 of the Village

Officer, Kollam East and that Ext. P2 settlement deed was executed

only on 25.8.2005. It is also stated that the ownership of the

dwelling units are seen transferred by the Corporation into the

name of the petitioner’s children only on 17.10.2005 on an

application dated 9.9.2005which again is much after the case wsa

booked by the assessing authority.

3. Thus, it is obvious that it is long after the case was

WPC No.35456/07
-2-

registered against the petitioner that the petitioner had transferred

the properties. If that be so, the assessing authority or the appellate

authority or the revisional authority under the Kerala Building Tax

Act cannot be faulted for treating the petitioner as the assessee and

also the building as one unit and levying tax on that basis.

4. Petitioner submits that the building was constructed

making use of the individual contributions made by her children. It

may be true that the petitioner would have made use of the funds

contributed by her children, but then the building is constructed in

her name and that the title was transferred later and therefore the

individual contribution that her children may have made, in my view,

is of no consequence. The orders impugned do not call for any

interference.

5. In so far as the luxury tax is concerned naturally that is

consequential to the orders of assessment which I have upheld and

hence I do not see any reason for interference with that order either.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
jan/-