High Court Kerala High Court

Rosa Mathew vs Tahsildar on 29 August, 2008

Kerala High Court
Rosa Mathew vs Tahsildar on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 32612 of 2000(G)



1. ROSA MATHEW
                      ...  Petitioner

                        Vs

1. TAHSILDAR
                       ...       Respondent

                For Petitioner  :SRI.V.GIRI

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :29/08/2008

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                         O.P. NO. 32612 OF 2000
                   --------------------------------------------
                 Dated this the 29th day of August, 2008

                                 JUDGMENT

Petitioner is challenging Exts. P3 and P4 building tax

assessments in respect of a two storied commercial building

constructed in stages. It is seen that ground floor of the building was

assessed vide Ext.P1 and the plinth area assessed is 327.49 sq. metres.

The first floor of the building was later constructed in 1997 and after

completion of construction of the first floor, the building was assessed

under Section 5(4) of the Building Tax Act demanding differential tax.

2. Counsel for the petitioner contended that rate of tax applied

and plinth area assessed under Ext.P4 are not correct. So far as rate of

tax applied is concerned, petitioner has produced Ext.P2 which shows

that the first floor of the building was let out to the State Bank of India

on 15.9.1996. Even if this document is accepted as evidence for

completion of construction of the building, it is after 29.7.1996 when

the revised rate came into force. Consequently the rate of tax applied is

correct. However, if there is mistake in the plinth area assessed as

2

805.77 sq. metres, petitioner is given freedom to prepare a sketch

showing the plinth area and file rectification application before the

Tahsildar along with a copy of this judgment. If any such application

is made, the Tahsildar will get the plinth area rechecked and correction

if required will be carried out without any delay.

O.P. is disposed of as above.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3