High Court Kerala High Court

Santharam Shenoy P. vs The R.D.O. on 1 December, 2010

Kerala High Court
Santharam Shenoy P. vs The R.D.O. on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1482 of 2010(I)


1. SANTHARAM SHENOY P., S/O.N..SHENOY,
                      ...  Petitioner
2. S.SREEKALA, W/O.SANTHARAM SHENOY P.,

                        Vs



1. THE R.D.O., FORT KOCHI, KOCHI.
                       ...       Respondent

2. TAHSILDAR, KOCHI TALUK, FORT KOCHI.

3. DISTRICT COLLECTOR, ERNAKULAM,

4. STATE OF KERALA, REPRESENTED BY IT'S

                For Petitioner  :SRI.G.KRISHNAKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :01/12/2010

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                      ~~~~~~~~~~~~~~~~~~~~~~~
                       W.P (C) No. 1482 OF 2010
                      ~~~~~~~~~~~~~~~~~~~~~~~
              Dated, this the 01st day of December, 2010

                               JUDGMENT

The petitioners, who are husband and wife, are aggrieved of the

assessment finalized by the concerned authorities under the relevant

provisions of the Kerala Building Tax Act, particularly with regard to the

assessment under Section 5 imposing the building tax and also the

consequential proceedings under Section 5 A.

2. The specific case of the petitioners is that, the buildings

concerned are two separate structures situated in two different premises

owned by the husband and wife separately, which ought not to have been

reckoned as ‘single unit’ for the propose of assessment under any

circumstances. It is stated that the husband purchased the property as per

the settlement deed No. 2407/03, wherein no building was there at the time

of purchase and the husband constructed the building in the year 2004. In

the case of the other property owned by the wife of the first petitioner i.e.

second petitioner, it was obtained as per the title deed bearing No 5139 of

2004, wherein a building was already in existence bearing door No. CC

8/601 and this building was there right from 1973 onwards. With regard to

the construction of the first petitioner’s building, the same has been

effected on the basis of Ext. P1 plan obtained in the name of the first

W.P. (C) No. 1482 of 2010
2

petitioner himself and Ext. P2 occupancy certificate has been issued clearly

pointing out that it is having only an extent of 182.52 sq.m. The said

building has been constructed by the first petitioner in such a manner that

it is placed so close to the existing building in the name of the second

petitioner/wife in the property covered by document No. 5139 of 2004,

which does not tilt the balance in any manner so as to classify the two

buildings as a ‘single unit’. It is contended that, since the buildings are

owned by the petitioners separately, in the two different properties owned,

possessed and enjoyed by them, they cannot be treated and assessed as

a ‘single unit’ and that the assessment has to be finalized treating them

separately. In spite of the factual position as above, the assessment

authority finalized the assessment, imposing a huge liability, treating the

two buildings as ‘single unit’, against which statutory appeal was preferred

by the petitioner.

3. In the course of the proceedings pending before the appellate

authority, the petitioner produced all the relevant documents to substantiate

the contentions. However without any proper regard to the facts and

figures, the appellate authority declined interference, which made the

petitioner to approach this Court by filing the present Writ Petition.

4. Heard the learned Government Pleader as well, who submits,

with reference to the materials on record, that, in the course of the

W.P. (C) No. 1482 of 2010
3

proceedings, the nature of the building was actually got verified by the

concerned Tahasildar, who conducted a spot inspection, when it was

revealed that the building was a ‘single unit’ and that the plan for

constructing the building was in the name of the first petitioner. However,

the specific averments raised from the part of the petitioner that the

buildings were having two separate door numbers, two separate access

and such other vital particulars have not been chosen to be rebutted, but

for the observations made in Ext. P10 that the building has been

constructed as a ‘single unit’. Even going by Ext. P10, it is seen that some

confusion was there with regard to the nature of the building, in so far as

the appellate authority/first respondent has referred to the building as a

“flat”, when nobody has a case that the petitioners constructed any flat in

the property concerned. The learned Government Pleader also submits

that if the petitioners are actually aggrieved of the verdict passed by the

first respondent, there is a further remedy by way of revision as

contemplated under Section 13 of the Act, by approaching the District

Collector.

5. Considering the fact that there is a serious dispute with regard to

the factual particulars and more so in view of the wrong reference made by

the first appellate authority to the building as a ‘flat’ in Ext. P10, this Court

finds it necessary to have the matter considered by the statutory authority.

W.P. (C) No. 1482 of 2010
4

Since the matter was admitted by this Court on 15.01.2010, also granting

interim order of ‘status quo’, this Court finds that, the petitioner can be

relegated to file a revision petition under Section 13 and if any such

revision petition is filed within ‘one month’ from the date of receipt of a copy

of the judgment, the same shall considered as valid and proper revision

petition and it shall be dealt with and decided on merits, after causing a re-

inspection/verification of the nature of the building by the revisional

authority i.e. 3rd respondent. The petitioners shall produce all the relevant

documents in support of the contentions before the revision authority; on

which event, the same shall be considered and the matter shall be finalized

as above, within a period of three months.

Taking note of the fact that, the petitioner has satisfied a sum of `

8,000/-, pursuant to the interim order passed by this Court on 15.01.10, the

third respondent shall consider whether any further amount is liable to be

paid, to top up the figure, for meeting the statutory deposit of 50 % of the

disputed liability, to entertain the revision petition as provided under the Act

and if any deficit is there, the petitioner shall be given an opportunity to

have it rectified/satisfied accordingly.

The Writ Petition is disposed of.

P. R. RAMACHANDRA MENON, JUDGE
kmd

W.P. (C) No. 1482 of 2010
5