High Court Kerala High Court

The Rector/Manager vs The Corporation Of Cochin on 16 July, 2009

Kerala High Court
The Rector/Manager vs The Corporation Of Cochin on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2754 of 2005(C)


1. THE RECTOR/MANAGER,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF COCHIN,
                       ...       Respondent

                For Petitioner  :SRI.K.B.GANGESH

                For Respondent  :SRI.A.K.SAITHU MOHAMMED

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/07/2009

 O R D E R
                       V.K.MOHANAN, J.
             ----------------------------------------
                    WPC. No.2754 OF 2005
             ----------------------------------------
               Dated, 16th the day of July, 2009

                            JUDGMENT

The petitioner, who is the Rector/Manager of Don Bosco

Technical Institute, Vaduthala, which is an educational institution,

approached this Court with a prayer to issue a writ of certiorari

quashing Exts.P7 and P9 demands for property tax issued by the

respondent. It is also prayed for a declaration that the petitioner’s

building bearing No.46/342 A (renumbered as 46/381) is entitled

for exemption from property tax under section 235(1)(d) of the

Kerala Municipality Act, 1994.

2. Going by the averments of the petitioner, it appears that

the petitioner is conducting an educational institution in the

building in question. His claim is that the building can be

exempted from building tax as envisaged by Section 235(1)(d) of

the Kerala Municipality Act, 1994. According to the petitioner, he

is the Manager of the Don Bosco Technical Institute, Vaduthala,

wherein an I.T.C. is conducting which is recognized by the

National Council for Vocational Training and the Department of

Industrial training. According to the petitioner, as per Ext.P3 dated

5.10.95, he requested the respondent/Corporation for building tax

WPC 2754/05
-:2:-

exemption. As there was no response to Ext.P3, he preferred

Ext.P4 with the same request. According to the petitioner, finally by

Ext.P6 dated 25.7.98, exemption was granted, and thereafter, there

was no demand for building tax. That being the position, by

issuing Ext.P7 dated 21.10.2004, the petitioner was demanded to

pay a sum of Rs.5,75,838/- as building tax including the arrears

from the assessment year 1997-98 to 2004-2005. Aggrieved by

Ext.P7, the petitioner preferred Ext.P8 reply stating that he is

conducting an educational institution in the building and he legally

entitled for exemption from building tax and also pointing out the

fact that as per Ext.P6, the building was exempted from building

tax. According to the petitioner, the Corporation finally issued

Ext.P9 order overlooking the objection raised by him. It is the

above order challenged in this writ petition.

3. I have heard the learned counsel for the petitioner as

well as the learned Standing Counsel for the Corporation.

4. The learned counsel for the petitioner submitted that the

policy of the legislation is crystal clear and by incorporating

specific provision in the statute itself, the building wherein

educational institutions are being conducted are exempted from

paying tax and therefore, Ext.P7 and P9 are not justifiable. In

WPC 2754/05
-:3:-

support of his contention, the learned counsel placed reliance upon

the decision of this Court in Calicut Institute of Engg. &

Technology v. Corporation of Calicut (1990(1) KLT 340).

5. On the other hand, the learned Standing Counsel for the

Corporation submitted that exemption was granted in the year 1998

as per Ext.P6 in exercise of the powers of the Corporation vested

under Section 235(4) of the Act and the above sub-section was

subsequently deleted and therefore, at present the Corporation has

no option other than to realise the building tax from the petitioner

and it was in the above circumstances, Exts.P7 and P9 orders are

issued.

6. I have carefully considered the contentions advanced by

both the counsels and also perused the materials on record.

7. Admittedly, as evidenced by Ext.P9, the respondent has no

dispute regarding the ground on which exemption sought by the

petitioner. In Ext.P9, it is specifically stated that, on local

inspection, pursuant to the objection raised by the petitioner

against the demand notice, it was realised that in the building in

question, an institution by name Don Bosco ITC is being conducted

and about 280 students are getting training in the said institution.

WPC 2754/05
-:4:-

But the case of the respondent and the counsel appearing for the

respondent is that the Kerala Municipalities Act 1994 was

amended as per Act 14/99 by which sub-section 4 of Section 235

was deleted and therefore, according to the respondent, building

tax can be realised with respect to the buildings even though the

same were exempted from paying the building tax on the strength

of erstwhile sub-section 4 of Section 235. Thus, according to the

respondent, no exemption can be granted to the building of the

petitioner in view of Section 235(1) of the Act.

8. The above contention is untenable, in view of Section

235((1)(d) of the Municipalities Act 1994, which reads as :

“235. Exemption .- (1) The following buildings
and lands shall be exempt from the property tax:

                (a)         xx     xx
                (b)         xx     xx
                ( c)        xx     xx

(d) buildings recognized by the Government or
registered with the Municipality under this Act and
owned and occupied by educational institutions and
used only for teaching and libraries open to public.”

From a bare reading of the above section, it is obvious that by

incorporating the above provision, the statute itself exempted the

property from paying tax for the buildings, wherein educational

WPC 2754/05
-:5:-

institutions are housed. I have perused the erstwhile sub-

section 4 of Section 235. On a reading of the above sub-section, it

can be seen that a general authority was given to the local body

like Municipality and Corporation for giving exemption to any

particular building in accordance with the decision of such local

body. By deleting sub-section 4 from Section 235, that power was

taken away. That does not mean that no exemption can be

granted to the building wherein educational institutions are

conducting. As long as Section 235(1)(d) is in force, and it is

established that the educational institutions are being conducted

in such building, certainly the owner of the building is entitled to

get exemption from paying property tax. In the present case, as

evidenced by Ext.P9, there is no dispute regarding the ground on

which exemption sought by the petitioner. Therefore, the approach

of the respondent cannot be legally approved.

9. The learned counsel for the respondent submitted that

Ext.P9 order was issued after considering the objection raised by

the petitioner and there is an appeal provision, but the petitioner

did not challenge Ext.P9 by resorting the statutory remedy and

therefore, the petitioner can be directed to file appeal against

Ext.P9.

WPC 2754/05
-:6:-

10. It is true, the petitioner can file appeal against Ext.P9

order. When there is no dispute regarding the ground on which

exemption sought, and, when the Corporation has authority, even

otherwise when the statute itself gives a right for exemption from

payment of property tax on the ground enumerated therein, there

is no meaning in relegating the petitioner to pursue his statutory

remedy, particularly, when the appellate authority cannot go against

the statute which referred and discussed above.

11. In the light of the above facts and circumstances, and

the discussion, Ext.P7 and P9 are not legally sustainable and

hence, the same are quashed. There will be a declaration to the

effect that the petitioner is entitled to get exemption from paying

building tax for the building No.46/381 as long as the building is

being used for conducting educational institution.

The writ petition is allowed accordingly.

V.K.MOHANAN, JUDGE

kvm/-

WPC 2754/05
-:7:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..