Kerala High Court
Shahul Hameed vs The District Collector on 26 April, 2013
Author: K. Vinod Chandran
Bench: K.Vinod Chandran
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE MR.JUSTICE K.VINOD CHANDRAN
THURSDAY, THE 17TH DAY OF JULY 2014/26TH ASHADHA, 1936
WP(C).No. 18314 of 2014 (L)
----------------------------------------
PETITIONER :
---------------------
SHAHUL HAMEED, AGED 70 YEARS,
S/O.SULTHAN PILLAI, RESIDING AT VAARUVILAKATHU VEEDU,
UPANIYOOR DESOM, KALLIYOOR VILLAGE,
THIRUVANANTHAPURAM DISTRICT.
BY ADVS.SRI.R.NIKHIL
SRI.BINU PAUL (NETTOOR)
RESPONDENTS :
-------------------------
1. THE DISTRICT COLLECTOR,THIRUVANANTHAPURAM,
COLLECTORATE BUILDING, KUDAPPANAKUNNU,
THIRUVANANTHAPURAM - 695 043
2. THE SPECIAL TAHSILDAR,
LA (NH), OFFICE OF THE SPECIAL TAHSILDAR, LA(N.H), PMG,
THIRUVANANTHAPURAM - 695 033.
3. THE COMMISSIONER OF INCOME TAX(TDS),
OFFICE OF THE COMMISSIONER OF INCOME TAX,
AAYAKAR BHAVAN, KOWDIAR, THIRUVANANTHAPURAM - 695 003.
R1 & R2 BY SR. GOVERNMENT PLEADER SMT.SHOBA ANNAMMA EAPEN
R3 BY SRI.JOSE JOSEPH, SC, FOR INCOME TAX
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 17-07-2014, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
Msd.
WP(C).No. 18314 of 2014 (L)
-----------------------------------------
APPENDIX
PETITIONER(S)' EXHIBITS
-------------------------------------
EXHIBIT P1: A TRUE COPY OF THE NOTICE DATED 26/04/2013.
EXHIBIT P2: A TRUE COPY OF THE RECEIPT.
EXHIBIT P3: A TRUE COPY OF THE JUDGMENT DATED 18/12/2013 OF THIS HON'BLE
COURT IN W.P.(C)NO. 31414 OF 2013.
RESPONDENT(S)' EXHIBITS:
-----------------------------------------
NIL
//TRUE COPY//
P.A.TO JUDGE.
Msd.
K. VINOD CHANDRAN, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P(C) No. 18314 of 2014
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of July, 2014
J U D G M E N T
The issue raised in this writ petition is with respect to the acquisition for highway and the tax deduction at source, from the award amounts, as mandated under Section 194 LA of the Income Tax Act, 1961. The contention of the petitioner is that they have under sub-section(2) of Section 11 entered into negotiated sale agreements with the District Level Purchase Committee, constituted by the Government and subsequently an award was passed under sub-section(2) of Section 11, taking it out of the net of a compulsory acquisition. The petitioner relies on a Division Bench judgment of this Court, which reliance was distinguished by the learned Standing Counsel for Government of India (Taxes), on the ground that the facts clearly distinguish the two acquisitions and the present acquisition is WPC.18314/2014 : 2 : initiated under the Land Acquisition Act, 1894 and an award is also passed under the L A Act.
2. The issue with respect to an award passed under sub-section(2) of Section 11 has been considered by this Court in the judgment delivered in a batch of writ petitions W.P(C)No.4209 of 2014 and connected cases. The same principle would apply herein also. The very same declaration passed in the earlier case would apply squarely to the petitioner also. The revenue authorities are hence restrained from making any tax deduction at source as provided under 194 LA but however, with liberty to make such deduction under Section 194 IA, wherever it is permissible Writ petition allowed Sd/-
K.VINOD CHANDRAN, Judge jma //true copy// P.A to Judge