High Court Kerala High Court

Sri. K.M. Mohandas vs The Village Officer on 24 September, 2009

Kerala High Court
Sri. K.M. Mohandas vs The Village Officer on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26070 of 2009(C)


1. SRI. K.M. MOHANDAS,
                      ...  Petitioner
2. JAYASREE MOHANDAS,

                        Vs



1. THE VILLAGE OFFICER, VILLAGE
                       ...       Respondent

2. THE TAHSILDAR,

3. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/09/2009

 O R D E R
                    C.K.ABDUL REHIM, J.

                   ------------------------------
                 W.P.(C).No.26070 OF 2009
                   ------------------------------

           Dated this the 24th day of September, 2009


                       J U D G M E N T

———————-

1. Challenge in this writ petition is against Ext.P7 order

of assessment of Building Tax, which is confirmed in appeal

through Ext.P9 order. According to the petitioners they are the

owners of a property having an extent of 85 cents wherein two

distinct buildings are situated; one is a five-storied building

wherein a hotel is housed and another is an apartment complex

having car parking facility in the basement and ground plus

other 5 floors. Contention of the petitioner is that the apartment

complex is owned by 18 different persons to whom undivided

fractional share in the property has already been sold by the

petitioners and the complex is built through a builder

M/s.Associate Builders, by funds expended by the above said 18

persons. For the purpose of assessment under the provisions of

the Kerala Building Tax Act the petitioners have submitted

various documents pursuant to notice issued by the 2nd

respondent assessing authority. The originals of the sale deeds

and agreements were produced before the 2nd respondent. The

petitioners contended before the 2nd respondent that the building

W.P.(C).26070/09 2

in question is not liable to be assessed as a single unit. It was

further contended that the commercial portion and residential

portion of the building has to be assessed distinctly under

different rates. Yet another contention is that two floors of one

of the buildings is used for running an approved educational

institution and that portion need to have been exempted from

assessment. But the 2nd respondent assessed the entire building

as a single unit observing that in a conference held in the office

of the District Collector in the presence of the Land Revenue

Commissioner and Hon’ble Minister for Revenue, direction was

issued to the effect that assessment need be made separately

with respect to the distinct flats only if there are registered

agreements executed at the time of applying for building permit

itself and in other cases the building has to be assessed as a

single unit. Further finding is that the two blocks are part of the

same building and the assessing authority has treated the two

buildings claimed to be separate, as a single unit. It is also

stated that since certain parts of the building is used for

purposes other than residential, the entire plinth area of the

building except residential parts is to be assessed in the category

of other buildings. Accordingly a total amount of Rs.15,82,200/-

was assessed against the petitioners which was directed to be

paid in 4 equal quarterly installments.

W.P.(C).26070/09 3

2. Aggrieved by Ext.P7 order of assessment and Ext.P7(a)

Demand the petitioner filed statutory appeal before the 3rd

respondent. But the appeal was dismissed as per Ext.P9 order.

According to the petitioners none of the contentions raised in the

appeal memorandum has neither been adverted to nor

considered in its proper perspective. The appellate authority

had dismissed the appeal in a mechanical manner without

looking into the various contentions supported by documentary

evidence and materials. Hence it is contended that Ext.P9 is

totally unsustainable and is liable to be quashed.

3. Heard senior counsel Sri:K.P. Dandapani appearing on

behalf of the petitioners and Government Pleader on behalf of

the respondents. It is contended on behalf of the respondents

that the writ petition is not maintainable in view of the effective

alternate remedy of revision provided under the Act. In the

normal course, this Court would not have entertained a writ

petition challenging the order passed by the appellate authority,

unless the assessee had exhausted all statutory remedies,

including remedy by way of revision. But in this case on a

scanning of the impugned appellate order it is prima facie clear

and evident that the appellate authority has not fully adverted to

the contentions raised in the appeal and the reasoning for

rejecting the contentions are not at all legal and those

W.P.(C).26070/09 4

reasonings are patently opposed to the settled legal precedents.

Hence I am inclined to consider and evaluate merits of the

impugned order.

4. The main grounds of challenge against the order of

assessment can be summarised as follows:

(i). The two buildings situated in the property are

distinct and are liable to be assessed separately.

With respect to one of the buildings in which

residential apartments are situated each such

apartment belongs to separate persons and those

apartments are liable to be treated as separate

units, and each such assessment has to be made

against the individual owners. The plinth area of

the car park is included in the total plinth area

taken for assessment, which is to be exempted.

(ii). The 4th and 5th floors in the building are occupied

exclusively by educational institutions and

therefore the said area is liable to be exempted

from assessment. The plinth area calculated is

not correct because temporary sheds are also

reckoned.

5. But while disposing the appeal the 3rd respondent

observed that the car parking area cannot be exempted because

W.P.(C).26070/09 5

it does not belong to any single residential unit nor it is owned

by the residents of the flat. Separate assessment with respect to

distinct residential flats was denied on the ground that there is

no registered contract between the builder and the residents of

the flat with respect to the construction. Further it is observed

that the building is constructed as a commercial building. Hence

the subsequent use of the building cannot be taken into

consideration for the purpose of levying a Building Tax.

6. One of the main grounds for rejecting separate

assessment with respect to residential flat is that there is no

registered agreement executed between the owners of the flat

with the builder. The above stand is taken in view of the

guidelines prescribed by the Government through a circular.

This Court in the decision of Bavasons Constructions (P) Ltd.

Vs. State of Kerala (2007(3) KLT 101) has specifically held

that the assessment of Building Tax is a quasi-judicial function

and the assessing authority shall not be guided by instructions

issued by superior officers or by the Government. It is held that

circular issued by the Government that unregistered agreement

entered into between the builder and the allottee of the flat shall

be ignored, is illegal. In the said decision this Court prescribed

parameters as to how building containing residential apartments

has to be assessed and what are the materials to be ascertained

W.P.(C).26070/09 6

in order to permit assessment in the name of distinct allottees.

7. With respect to plinth area of garage a Division Bench

of this Court in Subhashchandrababu Vs. State of Kerala

(2006 (2) KLT 189) held that the plinth area of a garage of a

residential building shall not be taken into account for

determining the plinth area for the purpose of assessment. It is

also held that plinth area of any other erection or structure

appurtenant to a residential building used for storage of

firewood or any non-residential purpose shall not be taken into

account for determining plinth area of residential building.

8. So also in the decision in Jameela Vs. Tahsildar

(2003 (3) KLT 979) this Court held that if part of a building is

used for residential purpose and part as a commercial building

the separate parts has to be assessed under different tariffs in

accordance with the usage.

9. In the case at hand it is evident from the impugned

order that none of the above contentions has been properly

adverted to nor considered on the basis of the settled legal

position. Therefore it is to be held that the appellate authority

had failed in exercising its jurisdiction in a proper manner by

applying its mind to all the contentions raised in its proper

perspective.

10. Under the above circumstances I am of the opinion

W.P.(C).26070/09 7

that the matter need re-consideration at the hands of the

appellate authority. Hence Ext.P9 order of the appellate

authority is hereby set aside. The matter is remanded to the 3rd

respondent for fresh consideration and disposal. The 3rd

respondent shall pass fresh orders after affording opportunity to

the petitioners for personal hearing and for production of any

additional materials. Such order is to be issued as early as

possible, at any rate within a period of two months from the date

of receipt of a copy of this Judgment.

11. It is brought to my notice that the petitioners had

already remitted 1/4th of the total amount of tax covered under

the assessment in dispute. Therefore the respondents are

restrained from taking any steps for realisation of the balance

amount till fresh orders are passed by the appellate authority as

per the above directions.

Sd/-

C.K.ABDUL REHIM, JUDGE.

okb

//true copy//

P.A. To Judge