High Court Kerala High Court

Varghese Thomas vs Secretary on 6 July, 2009

Kerala High Court
Varghese Thomas vs Secretary on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31173 of 2008(J)



1. VARGHESE THOMAS
                      ...  Petitioner

                        Vs

1. SECRETARY, THIRUVALLA MUNICIPALITY
                       ...       Respondent

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.S.SUBHASH CHAND, SC.THIRUVALLA MUNC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/07/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).Nos.31173 OF 2008 &
                            17758 OF 2009
                  -------------------------------------------
               Dated this the 6th day of July, 2009


                              JUDGMENT

1.The petitioner in these matters owns a building within the

jurisdiction of Thiruvalla Municipality. Issues arose between

him and the Municipality regarding payment of property tax

and also regarding numbering of the building and issuance of

ownership certificate. After hearing counsel for parties and

following earlier interim orders, this Court issued a further

interim order in W.P(C).31173/08, on 25.11.2008, directing

the Municipality to issue occupation (occupancy) certificate

and to make regular assessments of property tax. In respect

of assessments purportedly made under Section 242 of the

Kerala Municipality Act, 1994, hereinafter, the “Act”, the

petitioner was relegated to file an appeal before the Tribunal

for Local Self Government Institutions.

WPC.31173/08 & 17758/09

Page numbers

2. Following the aforesaid, the petitioner filed an appeal to the

Tribunal and that has been returned with an endorsement that

he has to remit the amounts covered by the demand impugned

in the appeal. This led to the institution of W.P(C).17758/09.

3. From the aforesaid, it is clear that there are two issues

between the parties; one relatable to regular assessments

made pursuant to the interim order in W.P(C).31173/08 and

the other relatable to the purported invocation of Section 242

of the Act and assessments thereunder. The latter among the

two, though is a matter on which the petitioner was relegated

to the Tribunal, is essentially one on which an appeal would lie

before the appropriate standing committee and not before the

Tribunal. The condition precedent to be satisfied to sustain

that appeal is deposit. With the passage of time, deposit has

been made in terms of the appeal presented before the

Tribunal. Obviously therefore, that has to be reckoned as a

deposit made for the purpose of the appeal before the standing

committee and taking into consideration the pendency of these

WPC.31173/08 & 17758/09

Page numbers

writ petitions and the exercise carried out by the petitioner

before the Tribunal, it is directed that in so far as the

purported levy under Section 242 of the Act is concerned, the

standing committee shall entertain an appeal from the

petitioner on that issue and decide thereon in accordance with

law, provided such appeal is filed within a period of two weeks

from the date of receipt of a copy of this judgment.

4. In so far as it relates to the regular assessment, Ext.P7 in W.P

(C).17758/09 is issued notifying the petitioner of the amounts

assessed as yearly tax and payables thereon. While the

counsel for the Municipality may be justified, on the terms of

the statute, in saying that such an assessment admits for, only

the institution of an appeal against it to the standing

committee, which again would be conditional on the deposit of

the disputed amount, a reading of Ext.P7 would show that it

contains the grant of an opportunity of pre-decisional hearing

since it is stated therein that if the petitioner has any

objections to the fixation of the tax as shown therein, he would

WPC.31173/08 & 17758/09

Page numbers

be entitled to file objections. He has accordingly filed

objections, which is Ext.P8 in W.P(C).17758/09. Having been

afforded such an opportunity by the statutory authority,

though that might not have been mandatory, it is inappropriate

to deny him such an opportunity. This is because, even in the

absence of a rule of hearing being statutorily prescribed, an

opportunity of hearing could be extended except in cases

where it is prohibited by express or inexcusably implied

exclusion of the natural justice. Under such circumstances, it

is directed that the proposal made as per Ext.P7 will stand

provisional, obliging the Secretary of the Municipality to hear

the petitioner on his objections and to issue a final order of

assessment in terms of law. Let that be done within a period

of two months, in accordance with law.

5. As a consequence of the above, further enforcement of

Exts.P9 and P10 in W.P(C).17758/09 will be held back,

awaiting decision as aforesaid. The occupancy certificate and

ownership certificate issued by the Municipality in terms of

WPC.31173/08 & 17758/09

Page numbers

the interim orders would stand provisional, to be regulated by

what follows the procedures directed above.

The writ petitions are disposed of accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.7/7.