IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 37343 of 2001(U)
1. RENUKA VISWANATHAN
... Petitioner
Vs
1. TAHSILDAR
... Respondent
For Petitioner :SRI.T.P.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
=========================
O.P.NO.37343 OF 2001
=========================
Dated this the 8th day of January 2008
JUDGMENT
Petitioners challenge Ext.P9 order which is an order in appeal
issued by the Assistant Collector under the Building Tax Act. It is seen
that the appeal was disposed of earlier without hearing the petitioners.
Petitioners challenged the earlier order passed and this Court vide
Ext.P8 judgment set aside the appellate order and remanded the
matter for re-hearing. Ext.P9 order is issued pursuant to the directions
contained in Ext.P8 judgment. The assessment order against which
appeal is filed is not produced in this Original Petition. Counsel for the
petitioner submitted that the petitioner has not received any
assessment order. I am unable to believe this fact because the appeal
is maintainable only when it is accompanied by the assessment order.
Moreover, even though the petitioner approached this Court earlier
and obtained Ext.P8 judgment, there is nothing to indicate that the
petitioner had this grievance and if such a contention was raised, I
have no doubt that this Court would have ordered to issue a copy of
the assessment order. On going through Ext.P7 which is a demand
notice, I find that the building tax assessment is completed based on
the capital value. This is seen made based on the rent received by
O.P.37343/2001 2
the petitioners from the Bharat Charitable hospital Society. The
construction of the building was completed before 1992 and the plinth
area method of the assessment was introduced in its statute only later.
Even though assessment made together for two buildings, mistake was
later rectified because two buildings were owned by each of the two
petitioners and were constructed at different times. I do not find
anything wrong in the rectification carried out by the assessing
authority. The Original petition is therefore devoid of any merit and is
dismissed.
C.N.RAMACHANDRAN NAIR,
JUDGE
css/
O.P.37343/2001 3