High Court Punjab-Haryana High Court

Municipal Corporation & Others vs St. John’S High School And Others … on 2 November, 2011

Punjab-Haryana High Court
Municipal Corporation & Others vs St. John’S High School And Others … on 2 November, 2011
  IN THE PUNJAB & HARYANA HIGH COURT AT CHANDIGARH

                                      Date of Decision: 02.11.2011

                                      C.M.No.4600 of 2011 in
                                      LPA No.452 of 2011

Municipal Corporation & others                    ...Appellants

                         Versus

St. John's High School and others              ...applicant-Respondents

Present:    Ms. Lisa Gill, Advocate for appellant No.1.

            Mr. Sanjay Kaushal & Mr. Sanjiv Ghai, Advocates, for
            U.T.Chandigarh-appellant No.2.

            Mr. M.L.Sarin, Sr. Advocate, with
            Ms. Alka Sarin, Advocate, for applicant-respondent No.1.


                                      C.M.No.5351 of 2011 in
                                      LPA No.147 of 2011

Municipal Corporation & others                    ...Petitioners

                         Versus

St. Xavier's Sr. Sec. School and others          ...applicant-Respondents

Present:    Ms. Lisa Gill, Advocate for appellant No.1.

            Mr. Sanjay Kaushal & Mr. Sanjiv Ghai, Advocates, for
            U.T.Chandigarh-appellant No.2.

            Mr.I. William Gosain, Advocate, for applicant-respondent
            No.1.

                                      C.M.No.5313 of 2011 in
                                      LPA No.437 of 2011

Municipal Corporation & others                    ...Petitioners

                         Versus

Vivek High School                              ...applicant-Respondent

Present:    Ms. Lisa Gill, Advocate for appellant No.1.

            Mr. Sanjay Kaushal & Mr. Sanjiv Ghai, Advocates, for
            U.T.Chandigarh-appellant No.2.
 C.M.No.4600 of 2011 in                                                      2
LPA No.452 of 2011


             Mr. Inderjit Kaushal, Advocate, for applicant-respondent.

CORAM:       HON'BLE MR. JUSTICE HEMANT GUPTA
             HON'BLE MR. JUSTICE G.S.SANDHAWALIA


HEMANT GUPTA, J.

This order shall dispose of aforementioned three applications

for vacation of an ex parte order dated 06.04.2011. Vide the said order,

Letters Patent Appeals against the order passed by the learned Single Judge

of this Court on 24.09.2010 were admitted and the operation of the said

order was stayed.

In CWP No.6651 of 2007, the petitioner challenged

notification dated 22.11.2004 (Annexure P-8) and the impugned bills dated

01.04.2008 and 01.04.2009, whereby the Property Tax was levied on

commercial, industrial and institutional lands and buildings in Chandigarh.

In brief, the contention of the writ petitioner is that there is no resolution of

the Municipal Corporation to levy tax on institutional lands and buildings,

therefore, notification dated 22.11.2004 is without jurisdiction and is not in

compliance with the provisions of the Punjab Municipal Corporation Act,

1976, as extended to U.T. Chandigarh. It is the said argument, which has

found favour with the learned Single Judge.

Mr. Sarin, learned counsel for the applicant has argued:

(i) that the order of stay of the impugned judgment is ex

parte and such ex parte order should not be granted in

view of the judgment reported as Balwant Singh and

others Vs. Mood Chand and others AIR 1971 SC 129;

(ii) that the Division Bench while admitting the writ petition

has stayed the impugned notification, therefore, after the
C.M.No.4600 of 2011 in 3
LPA No.452 of 2011

writ petition has been allowed, the writ petitioner cannot

be made liable to pay tax, when tax not payable by the

writ petitioners during the pendency of the writ petition;

(iii) that the judgment of learned Single Judge is exhaustive,

therefore, by virtue of short order, the benefit of

judgment cannot be denied to the writ petitioners;

(iv) that if the writ petitioners are made to pay tax on the

lands and buildings, it will amount to undue enrichment

of the State, as the tax has to be collected from the

numerous students, which cannot be refunded to them in

the event the appeals are dismissed;

(v) that during pendency of the appeal, the respondent

should not be called upon to pay huge amount of tax.

Reliance is placed upon M/s Polar Industries Ltd. Vs.

The Commissioner of Central Excise, Meerut and

others AIR 2000 SC 3503; and

(vi) lastly, it is submitted that appeal itself be heard at an

early date.

The learned Single Judge held that the draft bye-laws approved

by the Municipal Corporation in its Meeting held on 29.01.2003 were

considered by the Committee consisting of Secretary, Local Government;

Commissioner, Municipal Corporation, Chandigarh and the Legal

Remembrancer. The Commissioner, Municipal Corporation was asked to

rectify the bye-laws for consideration of sub committee by modification of

the heading to cover tax on commercial, industrial and institutional lands

and buildings. It was thereafter, modified building bye-laws along with

self-assessment scheme ware approved by the Administrator under Section
C.M.No.4600 of 2011 in 4
LPA No.452 of 2011

401 of the Punjab Municipal Corporation Act as applicable to Chandigarh

(for Short “the Act”). In the self-assessment scheme, the word “institutional

buildings” was defined for the first time such as the schools and that in the

absence of word “institutional land” in the resolution, the notification issued

in exercise of the powers under Section 90(3) of the Act is not tenable.

Clause 9 of the Agenda is in respect of rates of taxes if self-

assessment is opted. Note 1 appended to Clause 10 is to the effect that

Group V will cover buildings/sites other than SCOs, SCFs or Booths, which

have been allocated for a specific purpose/trade i.e. Cinema Houses, Private

Schools/Colleges, Theatres, Barat Ghars & Marriage Palaces etc. The rate

proposed was Rs.14 per sq. foot. Such Agenda was considered in 61st

Meeting of the Municipal Corporation held on 29.01.2003 and it was

resolved to levy tax on all commercial lands and buildings including

industrial units, residential houses used for commercial purposes. It was

further resolved that levy of house tax on residential lands and buildings

used for residential purpose is dropped.

Prima facie, we find that the order of the learned Single Judge

may not be sustainable. Firstly, the expression ‘commercial lands and

buildings’ has not been explained in the Minutes recorded. The said

expression is used in relation to the buildings, which includes industrial

units and residential buildings used for commercial purposes. There is no

exemption for self-occupied buildings and portions of the residential

buildings used for commercial purposes. The resolution further specifically

excluded the levy of house tax on residential lands and buildings used for

residential purposes. Meaning thereby, that except lands and buildings

which are being used for residential purposes, there is a resolution of the

Municipal Corporation for levy of tax on all lands and buildings. Still
C.M.No.4600 of 2011 in 5
LPA No.452 of 2011

further, vide the aforesaid resolution, the Corporation has approved the draft

bye-laws. May be the procedure of promulgation of draft of the bye-laws

has not come to an end with the resolution of the Municipal Corporation,

but the fact remains that in such draft bye-laws, there is specific mention of

the private schools and colleges. Therefore, from the Minutes recorded and

the draft bye-laws approved in 61st Meeting of the Municipal Corporation

held on 29.01.2003, the tax was proposed on all lands and buildings except

the lands and buildings used for residential purposes alone. The resolution

of the Municipal Corporation has to be read as a whole to find out the intent

and purpose of the resolution. Therefore, we find that the order passed by

the learned Single Judge may not be sustainable more so in view of the

judgment of the Hon’ble Supreme Court in Municipal Committee, Patiala

Vs. Model Town Residents Association and others (2007) 8 SCC 669,

wherein the challenge to the amendment in the Punjab Municipal Act, 1911

between premises occupied by the tenants on one hand and those occupied

by the owner himself was found to satisfy the requirements of permissible

classification.

In Balwant Singh’s case (supra), the Court has recognized the

power of the High Court to grant an ex parte stay, but it was observed that

the proper and just course was to hear the appellants. This Court hearing

appeals in exercise of appellate power has right to pass an order of stay of

operation of the impugned judgment. It is open to the writ petitioner to seek

vacation of the order, but to say that the Court is not possessed of

jurisdiction to pass an ex parte order of stay of the impugned judgment is

misconceived. After an ex parte order of stay is granted, the affected

parties have a right to seek variation in the order and the Court on being

satisfied with the contentions raised, can modify such order in such a
C.M.No.4600 of 2011 in 6
LPA No.452 of 2011

manner, as it consider appropriate. In view of the said fact, we are unable to

agree with the argument raised by the learned counsel for the applicants that

this Court in letters patent appeal has no jurisdiction to pass an ex parte

order of stay of judgment impugned.

The argument that the Division Bench has earlier granted stay

of the notification and, therefore, in appeal, this Court should not stay the

order of the learned Single Judge, is again not tenable. Mere fact, earlier a

bench has granted stay at the time of motion hearing is no reason to allow

stay of recovery of tax imposed in terms of a statute. The order passed by

this court granted stay on 11.10.2007 reads as under:

“C.M.No.16055 of 2007
The petitioner contends that being a private unaided school, they
have exemption from payment of municipal taxes.

This ground was not urged in extensor when previous order
declining the stay was passed on May 28, 2007. However, it had been
recorded therein that the stay was being declined “at that stage”.

We think that the case requires to be heard at length, as it relates to
an educational institution providing education to school children and there
are other weighty grounds as well. Grant of exemption by Punjab in 1975
(Annexure P-16) and its continued application to Chandigarh raise
estoppel against the Municipal Corporation.
CWP No.6651 of 2007
Admitted.

Operation of Annexure P-13 is hereby stayed.
To be heard in the first week of December.”

The exemption to schools in Punjab has nothing to do with levy

of tax on the schools in Chandigarh. Still further, schools are imparting

education to children is again cannot provide any binding precedent on this

Bench. Prima-facie, we do not find that there is any procedural irregularity

in imposing tax. The levy and recovery of tax serves public purpose. Interim

order at the time of motion hearing is not a precedent to be followed in
C.M.No.4600 of 2011 in 7
LPA No.452 of 2011

appeal. We have reservation in respect of the reasoning given by the learned

Single Judge. It may be noticed that one of the writ petitioners i.e. in CWP

No.6651 of 2007 was present at the time of hearing of bunch of appeals and

interim order was passed after hearing the parties present including the said

applicant in LPA No.147 of 2011.

The argument that the judgment is exhaustive is not a ground

on the basis of which this Court loses its jurisdiction to stay the operation of

the order. Since the issue is short regarding interpretation of the Minutes of

the Meeting of the Municipal Corporation, prima facie we find that the

findings recorded by the learned Single Judge may not be correct.

Therefore, mere fact that the learned Single Judge has passed a long

judgment will not be a ground to vacate the interim order.

The argument that the payment of tax at this stage will amount

to undue enrichment is again not tenable. The tax has been levied in terms

of the statutory provisions and after complying with the procedure. It is for

the writ petitioners to device means of payment of tax. Since the levy of the

tax is, prima facie, legal, the vacation of the order passed by this Court will

lead to stay of the levy of tax. We do not find that payment of such tax will

lead to undue enrichment of the State Government. But still to safe guard

the interest of the writ petitioners, it is ordered that the amount of tax, if

deposited, shall be kept in a separate account and in the event, the appeal is

dismissed, the same shall be refunded to the applicants.

The judgment in M/s Polar Industries case (supra) is not

helpful to the arguments raised by the learned counsel for the applicants.

The said case arises out of an appeal filed under the Central Excise Act,

1944. Section 35 of the said Act deals with pre-deposit of the amount of tax
C.M.No.4600 of 2011 in 8
LPA No.452 of 2011

before an appeal is entertained. The said judgment has no applicability even

remotely with the issues arising in the present case.

Therefore, we do not find any merit in the argument raised for

vacation of stay order passed by this Court. The payment of tax neither

causes irreparable loss or injury or the balance of convenience is in favour

of the applicant-respondents. Since the issue is payment of money, we do

not find that any ground is made out for vacation of stay, which will lead to

stay of the tax imposed.

Thus, we do not find that the order passed by this Court on

06.04.2011 requires any modification except to the extent that the

administration will keep the account of the tax deposited and shall refund

the same, in the event, the appeal is dismissed.

Consequently, the present applications are dismissed.

However, any observation made in the order, is only for the

purpose of deciding the present applications for vacation of stay. It shall

not be taken into consideration while deciding the appeals on merit.

The appeals have already been ordered to be heard within a

period of one year on 06.04.2011. Since the issue is short, we are of the

opinion that the interest of justice warrants that the present appeals be

posted for final hearing in the month of January, 2012 high-up in the list.




                                                    (HEMANT GUPTA)

                                                          JUDGE


02.11.2011                                         (G.S.SANDHAWALIA)
Vimal                                                    JUDGE