High Court Kerala High Court

Sri.D.Radhakrishnan Nair vs The District Collector on 11 December, 2006

Kerala High Court
Sri.D.Radhakrishnan Nair vs The District Collector on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32580 of 2006(C)


1. SRI.D.RADHAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE R.D.O., FOR KOCHI.

3. THE TAHSILDAR, KANAYANNUR TALUK.

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.S.ABHILASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :11/12/2006

 O R D E R
                              P.R.RAMAN, JUDGE

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

                        W.P (C) No. 32580 of 2006

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

              Dated this the 11th day of December 2006




                                  J U D G M E N T

The petitioner, who construct the building and was assessed

under the Kerala Building Tax Act by the Assessment Officer. His

contention was that the plinth area of the building is only 573 Sq.

Metre as against 708.45 Sq.Metre. Since he was aggrieved by the

order of the Assessment Officer, he filed an appeal. Before the

appellate authority also he raised the same contention. The appellate

authority therefore ordered the plinth area to be re-measured by the

Assessment Officer after prior notice to the petitioner and a report was

submitted. It found that the plinth area is 708.45 Sq.Metre even after

such re-verification, hence the appeal was dismissed. This was

confirmed by the Revisional Authority, the District Collector. The order

passed by the Assessment Officer was thus confirmed in Appeal &

revised. The petitioner challenges the orders passed by the

authorities.

2. The contention regarding the area in question is a pure

question of fact and the appellate authority himself caused to re-verify

WP(C) No. 32580/2006

-2-

the areas and after such re-verification, the area was found to be

708.45 Sq. Metre. In such circumstances, no relief would be granted

to the petitioner. Though, the learned counsel appearing for the

petitioner sought for deletion of the penal interest, that is a very small

amount. I find the petitioner has paid an amount of Rs. 32,100/-

towards 1st instalment and Rs. 32,100/- towards the 2nd instalment and

penal interest of Rs. 321/- as building tax, as evidenced by Ext.P5. In

such circumstance, if the petitioner pays the entire balance amount as

assessed in Ext.P7, within a period of one month from today, taking

into consideration of the fact that the matter was in dispute and has

reached a finality now only, penal interest for the subsequent period

will stand waived.

Subject to the above direction this writ petition is dismissed.

(P.R.RAMAN, JUDGE)

jg