Citation : 2024 Latest Caselaw 28306 Ker
Judgement Date : 25 September, 2024
WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON
WEDNESDAY, THE 25TH DAY OF SEPTEMBER 2024 / 3RD ASWINA, 1946
WP(C) NO. 12052 OF 2018
PETITIONER:
M.A. NAZAR
AGED 50 YEARS
S/O.ABDUL RAHIM, AGED 50 YEARS, KARIAKKUNNU
(M.C.MANZIL), PUTHUKOD P.O., ALATHUR, PALAKKAD
DISTRICT-678687.
BY ADVS.
K.MOHANAKANNAN
MAYA S. KUMAR(K/1139/2013)
RESPONDENTS:
PUTHUKOD VILLAGE PANCHAYAT
PUTHUKOD, ALATHUR, PALAKKAD DISTRICT,
REPRESENTED BY ITS SECRETARY-678687.
BY ADVS.
R.RAJPRADEEP
BRIJESH MOHAN(K/1851/1999)
SREEDEVI S.(K/767/2020)
THIS WRIT PETITION (CIVIL) HAS BEEN FINALLY HEARD ON
ON 25.09.2024, ALONG WITH WP(C).NO.12402/2019, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
2
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON
WEDNESDAY, THE 25TH DAY OF SEPTEMBER 2024 / 3RD ASWINA, 1946
WP(C) NO. 12402 OF 2019
PETITIONER:
K.H.MUJEEB REHMAN,
AGED 45 YEARS
S/O.K.C.HAMSA, KANDATHODI HOUSE, THACHANADI,
PUDUKKODE P.O., PALAKKAD.
BY ADV V.A.JOHNSON (VARIKKAPPALLIL)
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY THE SECRETARY, LOCAL SELF
GOVERNMENT DEPARTMENT,
THIRUVANANTHAPURAM- 695001.
2 THE PUTHUCODE GRAMA PANCHAYAT,
PUTHUCODE P.O., PALAKKAD DISTRICT,
REPRESENTED BY ITS SECRETARY- 678687.
BY ADVS.
R.RAJPRADEEP
BRIJESH MOHAN(K/1851/1999)
SREEDEVI S.(K/767/2020)
THIS WRIT PETITION (CIVIL) HAS BEEN FINALLY HEARD ON
ON 25.09.2024, ALONG WITH WP(C).NO.12052/2018, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
3
HARISANKAR V. MENON, J.
-------------------------------------------------------
W.P(C).Nos. 12052 of 2018 and 12402 of 2019
--------------------------------------------------------
Dated this the 25th day of September, 2024
JUDGMENT
The petitioners are the owners of an auditorium
situated within the respondent panchayat. The petitioners in
these Writ Petitions challenge the demand of property tax by
Exts.P3 and P4 in W.P(C).No.12052 of 2018 and Exts.P2 and
P3 in W.P(C).No.12402 of 2019.
2. I have heard Sri.K Mohana Kannan, learned
Counsel for the petitioner in W.P.C.12052 of 2018,
Sri.Johnson Varikkappallil learned Counsel for the petitioner
in W.P(C).No.12402 of 2019 and Sri. R Raj Pradeep, learned
Counsel for the panchayat.
3. It is pointed out by the learned Counsel for the WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
petitioners that the demand made by the respective demand
notices in these Writ Petitions, is far in excess of the actual
tax payable. It is pointed out that the petitioners
represented the above matter by filing an appropriate
representation before the panchayat. The panchayat, it is
further pointed out has issued Ext.P6 dated 30.01.2018
produced in W.P(C).No.12052 of 2018, admitting that there
was some mistake in the demand of property tax on account
of the confusion in the software. Therefore, in Ext.P6, the
panchayat has decided to obtain permission from the
Government to make changes in the software concerned and
revise the demand made. On that basis, subsequent
applications have been filed by the petitioners before the
panchayat, requesting permission to make payment of tax in
view of the directions contained in Ext.P6 decision.
4. The learned Counsel for the panchayat, on the
other hand, points out that the contents of Ext.P6 was only WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
on account of a mistake from the side of panchayat. He
points out with reference to the counter affidavits dated
22.04.2023 and 06.07.2024, the mistake in selecting the
nature of the property, in the software. Therefore, he points
out that there is no merit in these Writ Petitions filed by the
petitioners.
5. I have considered the rival submissions as well as
the connected records.
6. Challenge in these writ petitions are against the
demand notices issued by the respondent panchayat. It is
noticed that the said demand notices are in the printed
format by only supplying the details of the building, name
of the owner, the periods for which tax is sought to be
demand. Therefore, it appears that there was no actual
adjudication of the liability payable with respect to property
tax, in any of the said demand notices. I also take notice of
the Judgment of this court in Tharu Vs Tahsildar WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
[2003(1)KLT219] wherein, this court, considering similar
demands issued under the provisions of Kerala Building Tax
Act, 1975 has held that mere issue of printed notices
demanding tax is not sufficient and there should be a proper
adjudication of various liabilities, while creating a demand.
In such circumstances, I order these writ petitions as
under;
i. The respondent-panchayat is to issue proper show
cause notices to the petitioners, proposing to demand
property tax payable by the respective petitioners.
ii. The said show cause notices issued to contain the
nature of the demand and the basis on which the
demand is ought to be enforced.
iii. On receipt of such show cause notices, the petitioners
would be entitled to file appropriate objections and also
for being heard before final orders are issued by the
panchayat.
WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
iv. Panchayat is to issue a speaking order, considering the
various submissions to be made by the petitioners, if
they are creating a demand.
v. Needless to say that till a decision is taken as above,
the impugned demand notices in these writ petitions
would not be enforced.
Sd/-
HARISANKAR V.MENON JUDGE
NM WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
APPENDIX OF WP(C).NO. 12402/2019
PETITIONER EXHIBITS
EXHIBIT P1 TRUE COPY OF THE RECEIPT NO.35547 DATED 28.03.2014 ISSUE FROM THE OFFICE OF THE 2ND RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE DEMAND NOTICE OF BUILDING NO.III/138 DATED 12.02.2019.
EXHIBIT P3 TRUE COPY OF THE DEMAND NOTICE OF BUILDING NO.VIII/389 DATED 12.02.2019.
EXHIBIT P4 TRUE COPY OF THE REVENUE RECOVERY DEMAND NOTICE DATED 11.03.2019.
EXHIBIT P5 TRUE COPY OF THE COMMUNICATION DATED 23.03.2019 ISSUED FROM OFFICE OF THE 2ND RESPONDENT.
EXHIBIT P6 TRUE COPY OF THE RESOLUTION DATED 30.01.2018 ADOPTED BY THE PUDUCODE PANCHAYAT COMMITTEE.
RESPONDENT EXHIBITS EXHIBIT R2(a) A true copy of resolution made on 14/12/2011 by the 2nd Respondent
EXHIBIT R2(a) A true copy of the Government order GO(MS) No. 144/15/LSGD
EXHIBIT R2(b) A true copy of the relevant pages of the audit report
EXHIBIT R2(c) A true copy of the letter dated WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
15/12/2017 sent by the 2nd Respondent to the Petitioner
EXHIBIT R2(d) A true copy of the revenue recovery demand notice dated 06/03/2018 issued by the 2nd Respondent to the Petitioner for the building bearing no. 138
EXHIBIT R2(e) A true copy of the revenue recovery demand notice dated 06/03/2018 issued by the 2nd Respondent to the Petitioner for the building bearing no. 389 WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
APPENDIX OF WP(C) 12052/2018
PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE TAX RECEIPTS ISSUED IN RESPECT OF BUILDING NO.7/52.
EXHIBIT P2 TRUE COPY OF THE TAX RECEIPTS ISSUED IN RESPECT OF BUILDING NO.7/53.
EXHIBIT P3 TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 15-12-2017 ISSUED IN RESPECT OF BUILDING NO.7/52.
EXHIBIT P4 TRUE COPY OF THE ARREAR DEMAND NOTICE DATED 15-12-2017 ISSUED IN RESPECT OF BUILDING NO.7/53.
EXHIBIT P5 TRUE COPY OF THE REPRESENTATION DATED 25-1-2018 SUBMITTED BY THE PETITIONER.
EXHIBIT P6 TRUE COPY OF THE DECISION NO.6 DATED 30- 01-2018 OF THE PUTHUKOD VILLAGE PANCHAYAT COMMITTEE.
EXHIBIT P7 TRUE COPY OF THE REPRESENTATION DATED 28-3-2018 SUBMITTED BY THE PETITIONER.
RESPONDENT EXHIBITS EXHIBIT R1(a) A true copy of resolution made on 14/12/2011 by the 1st Respondent
EXHIBIT R1(a) A true copy of the government order bearing GO (MS) No. 144/15/LSGD dated 27/04/2015
EXHIBIT R1(b) A true copy of the relevant pages of the WP(C).NOS.12052 OF 2018 AND 12402 OF 2019 2024:KER:72038
audit report
EXHIBIT R1(c) A true copy of the letter dated 15/12/2017 sent by the respondent to the petitioner
EXHIBIT R1(d) A true copy of the Acknowledgement receipt dated 21/12/2017evidencing the receipt of Exhibit P4 by the Petitioner
EXHIBIT R1(e) A true copy of the reply submitted by the Petitioner dated 25/01/2018
Exhibit R1(f) A true copy of the Revenue Recovery Demand Notices dated 06/03/2018 sent by the Respondent to the Petitioner for the building bearing no. 52
Exhibit R1(g) A true copy of the Revenue Recovery Demand Notices dated 06/03/2018 sent by the Respondent to the Petitioner for the building bearing no. 53
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!