High Court Kerala High Court

Trever Fernandez vs State Of Kerala on 23 July, 2010

Kerala High Court
Trever Fernandez vs State Of Kerala on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10706 of 2010(K)


1. TREVER FERNANDEZ, CHIANTREL,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR, ERNAKULAM,

3. THE REVENUE DIVISIONAL OFFICER,FORT

4. THE TAHSILDAR, KOCHI TALUK, TALUK OFFICE

5. THE VILLAGE OFFICER, FORT KOCHI.

                For Petitioner  :SRI.DILEEP VARGHESE

                For Respondent  : No Appearance

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

 Dated :23/07/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
                  = = = = = = = = == = = = == = = = = = =
                          W.P.(C) No. 10706 OF 2010
                 = = = = = = = = == = = = = = = = = = = = =
             DATED THIS, THE 23RD DAY OF JULY, 2010.

                              J U D G M E N T

The issue involved in this writ petition is fixation of liability under

Section 5 of the Kerala Building Tax Act in respect of a building

constructed by the petitioner. According to the petitioner, the building does

not have the requisite plinth area of 278.7 square metres so as to attract

luxury tax and without regarding the facts and figures, the assessment was

finalised by the assessing authority, the 4th respondent, by passing the

assessment order. Petitioner filed an appeal before the third respondent

Revenue divisional Officer and requested re-measurement of the plinth area.

After re-measurement, excluding the area of the car porch, it was found

that the plinth area was 294.95 M2, which in turn, very much attracted the

liability to pay luxury tax. Accordingly, interference was declined and

the appeal was dismissed. Petitioner preferred a revision petition before the

second respondent which also met with the same fate. After submitting

Ext.P8 before the second respondent to re-consider the matter, petitioner

has approached this court by filing the present petition.

2. Heard the Government Pleader as well. It is brought to the notice

WP(C) 10706/2010 2

of this Court by the learned counsel for the petitioner that pursuant to

Ext.P8 application preferred by the petitioner before the second respondent,

the second respondent had instructed the Assistant Engineer (PWD)

Mattancherry to conduct a proper measurement and fix the plinth area of the

building, vide letter B7-22 741/2010 dated 2.6.2010. Pursuant to this, the

building was inspected and measurement was conducted by the said

authority who submitted a report before the 4th respondent certifying that

the total plinth area of the building is 272.66M2 and that the plinth area of

the car porch is 9.56 M2. The factual position in this regard has been

communicated by the 4th respondent to the learned Advocate General as per

letter B3-957/2006 dated 2.7.2010, which is produced before this Court by

the learned Government Pleader.

3. In the above circumstances, this Court finds that the tax liability

mulcted under Section 5A of the Kerala Building Tax Act holding that the

building is having the requisite plinth area of 278.7 M2. is not correct and

the actual the plinth area of the petitioner’s building is much less than the

required extent as conceded by the concerned respondent, including the

assessing authority, vide his letter 2.7.2010, as mentioned above.

4. In these circumstances, nothing further remains to be considered or

no ‘fact adjudication’ is necessary. Accordingly, it is declared that the

WP(C) 10706/2010 3

building belonging to the petitioner is not having the requisite plinth area

so as to attract tax liability under Section 5A of the Building Tax Act.

Accordingly, the order of assessment and the orders passed by the Appellate

Authority as well as the Revisional Authority impugned in this writ petition

are set aside.

The writ petition is allowed. No cost.

P.R. RAMACHANDRA MENON,
(JUDGE)

KNC/-