High Court Kerala High Court

T.K.Mohanan vs The Sub Collector on 29 August, 2008

Kerala High Court
T.K.Mohanan vs The Sub Collector on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8367 of 2006(U)


1. T.K.MOHANAN, KURUM KUNALU,
                      ...  Petitioner

                        Vs



1. THE SUB COLLECTOR, KANHANGAD,
                       ...       Respondent

2. THE TAHSILDAR, HOSDURG.

                For Petitioner  :SRI.A.SUDHI VASUDEVAN

                For Respondent  : No Appearance

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

 Dated :29/08/2008

 O R D E R
                               P.R. RAMAN, J.
                                    = = = = = = = =
                             W.P.(C) NO. 8367 OF 2006
                            = = = = = = = = = = = = = = = =

                 DATED THIS, THE 28TH DAY OF AUGUST, 2008.

                                   J U D G M E N T

Ext. P5 is under challenge, which is an order passed by the Appellate Authority

under the Kerala Building Tax Act.

2. Petitioner was assessed to building tax, against which he filed an appeal. By

Ext.P5 order, the appeal was rejected on the ground that the petitioner has not produced

the original assessment order and did not adduce any evidence to show remittance of

tax. It was also held that the appeal was belated. Petitioner contends that no

assessment order was served on him. However, he remitted the tax, but did not produce

the receipt which is only a defect and if at all, it would have been cured. According to

him, he produced the receipt along with the appeal and therefore, there is no delay nor

the defect pointed out, namely, the non-production of receipt and both are factually

incorrect. But according to him, Ext.P5 order was passed without affording an

opportunity to him. He also raised a contention that the plinth area was not correctly

measured before assessment.

3. The learned Government Pleader, based on instruction, submitted that the

assessment order was served on the petitioner through his son who accepted the same as

otherwise he could not have remitted the tax. But the learned counsel appearing on

WP(C) 8367/2006 2

behalf of the petitioner submitted that only a demand was served and not an

order of assessment.

4. Heard both sides. In the facts and circumstances, it is not

necessary to go into the merits of the case since the appeal has to be

disposed of on merits. Even though it is prayed by the learned counsel for

the petitioner that since there is a dispute regarding the plinth area, the

appellate authority may be directed to re-measure the property. I am not

inclined to accept this contention since even the very appeal is belated or

not is to be considered by the appellate authority and only if it is not belated

the question of considering such contentions would arise.

5. In the facts and circumstances, I find that Ext.P5 order was

passed without affording an opportunity to the petitioner of being heard in

the matter. Petitioner ought to have been given an opportunity to show

cause as to why the appeal should not be dismissed on the grounds as

mentioned in Ext.P5 in which event he would have get an opportunity to

appraise before the appellate authority that those defects are non-existing

and convince that authority of the same, in which event it could have

considered the matter on merits. Therefore, Ext.P5 is quashed. The

appellate authority may issue a fresh notice and the petitioner may be heard

in the matter. It is up to the petitioner to produce materials to show that

WP(C) 8367/2006 3

none of the points mentioned in Ext.P5 was existing as on the date of

passing of that order and the appeal was within time. Once the appellate

authority is satisfied with this contention and if it is found that the appeal is

not belated and compliance is also made, then the appellate authority shall

consider the matter on merits. If it is found that the appeal is belated

beyond the prescribed period up to which he could condone the delay,

necessarily he could dismiss the appeal; but he could enter a finding

depending on facts.

The writ petition is allowed as above.

P.R. RAMAN,
(JUDGE)

knc/-