High Court Kerala High Court

St.Sebastian’S Visitation … vs State Of Kerala on 15 September, 2010

Kerala High Court
St.Sebastian’S Visitation … vs State Of Kerala on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6626 of 2007(L)


1. ST.SEBASTIAN'S VISITATION HOSPITAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE ASSESSING AUTHORITY (BUILDING TAX),

3. TAHSILDAR,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :15/09/2010

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                      ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 6626 of 2007
                      ~~~~~~~~~~~~~~~~~~~~~~~
             Dated, this the 15th day of September, 2010

                             JUDGMENT

The issue involved in this case is, whether the rejection of the

claim for exemption under Section 3 (1) (b) of the Kerala Building Tax,

by the Government under Section 3 (2) of the Act, is correct or

sustainable.

2. The case of the petitioner is that, the petitioner is a ‘Hospital’,

which is registered as a charitable institution and the income derived

therefrom is used only for the purpose of charity, maintenance and up

keep of the hospital. The building of the petitioner was subjected to

assessment by the 3rd respondent/assessing authority, who passed

Ext.P3 assessment order, fixing the liability to the tune of Rs.

2,88,000/-. The petitioner put forth a claim for exemption under

Section 3 (1) (b). The matter was referred to the Government for

decision under Section 3 (2). After considering the merits, the claim for

exemption was rejected as per Ext. P5, which in turn is under challenge

in this Writ Petition.

3. The learned counsel for the petitioner submits that, the

reasoning given by the Government for negating the claim for

exemption preferred by the petitioner is not at all correct or sustainable

W.P. (C) No. 6626 of 2007
: 2 :

and that the same is contrary to the law declared by a Division Bench of

this Court in State of Kerala Vs. St. Gregorious Medical Mission

(1999 (2) KLT 230). The learned counsel further submits that, the very

nature of the activities being pursued by the petitioner is discernible

from Ext. P2 ‘bye law’ and that the financial status of the petitioner is

also revealed from its audited income and expenditure statement.

Placing reliance on the said documents, the learned counsel for the

petitioner submits that, the hospital is running on loss and no profit is

generated, as a natural consequence of the charity being extended by

the petitioner and that the Government ought to have relied on the

decision cited supra, while considering the issue/claim for exemption.

4. The respondents 2 and 3 have filed counter affidavit rebutting

the allegations and averments raised in the Writ Petition, with reference

to the actual facts and figures, seeking to sustain the impugned order.

Reliance is also sought to be placed on the decision rendered by this

Court in Medical Trust Hospital Vs. State of Kerala (2004 (2) KLT

139). Referring to the materials on record, it is contended that the claim

for exemption was considered and analyzed by the Government before

passing Ext.P5 order and the same does not suffer from any infirmity,

either on facts or in law, which hence is not assailable under any

circumstances.

W.P. (C) No. 6626 of 2007
: 3 :

5. With regard to the crucial issue raised in the Writ Petition as to

whether the petitioner, who is stated as running a charitable institution,

is entitled to have the benefit of exemption mainly based on the ‘bye

law’ and that no ‘profit’ is being generated is the point which has to be

considered first. True, the requirement under the statute has been

discussed in detail, in a decision rendered by a Division Bench of this

Court in State of Kerala Vs. St. Gregorious Medical Mission (1992

(1) KLT 230), wherein some observation has been made with

reference to the ‘profit’ i.e. being generated. But, it has to be borne in

mind that the issue projected in that case (challenging the judgment of

the Single Judge) was that admittedly ‘some income’ was being

generated by the concerned institution and this being the position, the

building was not liable to be exempted under the 3 (1) (c). Referring to

the factual position, it was observed by this Court that, the generating of

some income by itself will not take the institution outside the purview of

the charitable activities to deny the benefit of exemption. By virtue of

the mandate under the provision, if the building is principally being used

for charitable, religious or educational purpose, the party is entitled to

get the benefit of exemption. It was in the above belonged that, the

factual position was analyzed and appreciated by the Court declining

the interference in the appeal preferred by the State.

W.P. (C) No. 6626 of 2007
: 4 :

6. With regard to the factual position in the present case, which

led to issuance of Ext P5 is that, considering the nature of the challenge

raised by the petitioner, the Deputy Tahasildar was required by the

Government to conduct an inspection and to file a report, since during

the course of hearing, it was revealed that, ‘separate wards’ are being

provided for poor patients and such other factual aspects brought to

light from the part of the petitioner. After conducting the inspection, the

Deputy Tahasildar submitted a report stating that, the total plinth area

of the building was 3553.84 Sq. M; the building is a three-storied

building consisting of the central block having a total plinth area of

1554.46 Sq. M which is being used for the office and the rest is used for

hospital purposes. The ground floor of the south block is being used

as ‘Chapel’, having a plinth area of 30.81 Sq. M. The first floor of the

east block is 7 bedded portion, where it was displayed that, ‘no rent for

serious patients’. Referring to the above vital statics, it is observed in

Ext. P5 that, even if the said 69.05 Sq. M. is left out, the remaining

3292.79 Sq. M. was being used as hospital, accepting fees from the

patients. It was after considering the factual position as above, that the

Government held that the building in question is not principally used for

charitable purpose and hence is not eligible for exemption under

Section 3 (1) (b) of the Act.

W.P. (C) No. 6626 of 2007
: 5 :

7. There is absolutely no case for the the petitioner in the Writ

Petition that the report submitted by the Deputy Tahasildar in the

aforesaid terms is wrong or vitiated; nor is there any challenge with

regard to the finding of the Government, as extracted in Ext. P5. The

assertion made in the Writ Petition as well as during the course of

hearing is that, the charging of fees from the patients, who can afford to

pay, does not change the character of the charitable institution. But

here, the question is whether exemption contemplated under the statute

is to the ‘institution’ or the ‘building’. The provision clearly stipulates that

the benefit under Section 3 (1) (b) is only in respect of the ‘building’ and

not to the institution. The extent of use, so as to have it construed as

being principally used for the activities eligible for exemption, has also

been explained by a Division Bench of this Court as per the decision

reported in Thirurangadi Muslim Orphanage Vs. Government of

Kerala (2007 (2) KLT 822). Similar observation are also there, in the

decision rendered by a learned Single Judge reported in Jacob Vs.

Tahasildar (1988 (2) KLT 854). With regard to the extent of the

alleged charitable activities, to ascertain whether the building is

principally used for the charitable activities, the building has to satisfy

the requirements as made clear by this Court in the Medical Trust

Hospital’s Case reported in Medical Trust Hospital Vs. State of

W.P. (C) No. 6626 of 2007
: 6 :

Kerala (2004 (2) KLT 139).

8. Coming to the case in hand, the question remains, what is the

charitable extent being pursued in the building. The extent of the

income i.e being generated and also being used for such charitable

activities could be ascertained from the documents or accounts in

respect of the various activities as aforesaid. The only document which

has been produced by the petitioner is Ext, P4, which is only a ‘profit

and loss account’. The entire emphasis is sought to be placed by the

petitioner on the said document stating that the institution not

generating any profit and it is being run loss. Loss or absence of profit

is not a ground to hold that the building is principally used for charity,

loss may be resulted due to various circumstances like spend-thrift

nature of the Management; mismanagement, lack of sufficient

technical/managerial skill or for such other reasons. As such, merely

for the reason that there is no profit and the institution is running on loss

is not sufficient to arrive at an inference in favour of the petitioner, with

regard to the liability to pay tax. Even otherwise, in view of the specific

reference made by the Government in Ext. P5 order, that a substantial

portion of the building is being used for accommodating patients from

whom the fees are collected, the contention of the petitioner that the

running of the hospital itself is a proof as to its principally being used for

W.P. (C) No. 6626 of 2007
: 7 :

running a charitable institution, is not acceptable. In the absence of

any concrete evidence to substantiate that the building is principally

being used for charitable activities, the finding made by the Government

on the factual points as given in Ext. P5, stands intact.

In the said circumstances, this Court finds that, no interference is

warranted. The Writ Petition fails and it is dismissed accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd