Rajasthan High Court
Mahant Prem Dass And Ors. vs The Ajmer Municipality on 4 July, 1952
Equivalent citations: 1954 CriLJ 544
Bench: A C C.
ORDER
Atma Charan, J.C.
1. Heard the parties. The legality of the house-tax imposed by the Ajmer Municipality may more appropriately be challenged, if so advised, before the Civil Court by bringing a proper suit. In a summary proceeding for recovery of the arrears of water-tax Under Section 234 under the Regulation, it was not for the court below to have analysed whether such tax could or could not have been appropriately levied by the Ajmer Municipality.
2. The application in revision is accordingly dismissed.