Supreme Court of India

Yadlapati Venkateswarlu vs State Of Andhra Pradesh And Anr on 11 September, 1990

Supreme Court of India
Yadlapati Venkateswarlu vs State Of Andhra Pradesh And Anr on 11 September, 1990
Equivalent citations: 1991 AIR 704, 1990 SCR Supl. (1) 381
Author: K Saikia
Bench: Saikia, K.N. (J)
           PETITIONER:
YADLAPATI VENKATESWARLU

	Vs.

RESPONDENT:
STATE OF ANDHRA PRADESH AND ANR.

DATE OF JUDGMENT11/09/1990

BENCH:
SAIKIA, K.N. (J)
BENCH:
SAIKIA, K.N. (J)
MUKHARJI, SABYASACHI (CJ)

CITATION:
 1991 AIR  704		  1990 SCR  Supl. (1) 381
 1992 SCC  Supl.  (1)  74 JT 1990 (4)	 19
 1990 SCALE  (2)519


ACT:
    Andhra Pradesh Municipalities Act,	1965: Andhra Pradesh
(Andhra	 Areas) District Municipalities Act,  1920--Sections
2(11), 86, 87 and 391--Vijayawada Municipal Council--Assess-
ment   and  levy  property  tax	 under	the  old   and	 new
Acts--Validity of.



HEADNOTE:
    Vijayawada Municipality of Andhra Pradesh earlier levied
property  tax under the Andhra Pradesh (Andhra	Areas)	Dis-
trict  Municipalities Act, 1920. That Act'was  repealed	 and
the new Act known as the Andhra Pradesh Municipalities	Act,
1965 came into force on 2.4.1965. Under the old act property
tax  was levied on the basis of gross annual  rental  value,
whereas under section 87 of the new Act the basis of assess-
ment in owner occupied building was the capital value there-
of to be determined in the prescribed manner. Section 389 of
the new Act provided that that Act was to be read subject to
Schedule  IX which contained transitional provisions in	 the
rules.	Rule  12 thereof dealt with levy of taxes  etc.	 The
Government  under  Rule 12 issued a G.O. Ms.  No.  749	M.A.
directing that all Municipal Councils shall with effect from
1.4.70	levy the property tax as per the provisions  of	 the
new  Act,  which date by a subsequent G.O.  was	 changed  to
1.10.1970. By another G.O.Ms. No. 81 M.A. dated 30.1.71, the
Government  directed  the Vijayawada  Municipal	 Council  to
continue  to levy the property tax under the  provisions  of
the  old Act as rate payers had filed writ petitions in	 the
High Court and obtained stay. However, by G.O.Ms. 675  M.A.,
the  G.O.No. 81 was rescinded and the  Vijayawada  Municipal
Council	 was  directed to collect revised  taxes  under	 the
provisions  of	the new Act with effect from  1.10.70.	This
G.O.  was  rescinded  and by G.O. Ms.  No.  255	 M.A.  dated
15.6.73	 the Government directed the Vijayawada	 Council  to
levy  the property tax under the old Act. As a	consequence,
the  Vijayawada Municipal continued to levy and enhance	 the
property tax under the old Act.
    The validity of G.O.Ms. No. 255 dated 15.6.73 was  chal-
lenged	by  house property owners in the High Court  in	 two
writ  petitions seeking an order restraining the  Vijayawada
Municipal Council from enforcing it. and declaring the	same
illegal and void. The petitioners' contention
382
amongst others was that the Government having directed	that
the  taxes  be levied under the new  Act,  the	transitional
power  under rule 12 stood exercised, and the power to	levy
tax  under the old Act had ceased and it was no longer	open
to  the government to rescind the previous orders. The	High
Court accepted the said contention, but held that in view of
the provisions of section 4(1) of the Andhra Pradesh Munici-
palities (Fourth Amendment) Act (23 of 1975), which validat-
ed  the	 actions  taken, those could not  be  challenged  as
invalid.  The writ petitions were therefore  dismissed.	 Ap-
peals to 'the Division Bench, having failed, this appeal has
been filed after obtaining special leave.
Dismissing the appeal, this Court,
    HELD:  The	State's	 power to tax is  derived  from	 the
Constitution, and the municipality's power to tax is derived
from the State Legislature, which could delegate that  power
in  the	 manner the Constitution permits  to  the  municipal
council, an agent of the State Government and the municipal-
ity  cannot  refuse to raise taxes as directed.	 The  proper
authority  to  determine  what should and  what	 should	 not
constitute a public burden is the Legislature of the  State.
This  is not only true for the State itself, but it is	also
true  in  respect of each municipality of the  State;  these
inferior corporate bodies having only such authority in this
regard as the legislature shall confer upon them. [202E-F]
    A  statute will not be declared unconstitutional  unless
it  is specifically challenged and the principle is  equally
applicable  to an enactment authorising levy of a tax for  a
public purpose. The power to tax is a sovereign power and is
legislative  in character and it has to be exercised  within
the  constitutional  limitations. The statutes	relating  to
municipal  taxes  may be changed according to  the  existing
legislative  rules of State policy unless forbidden  by	 the
Constitution from doing so. [202G-H]
    Irregular assessment may also be regularised with retro-
spective effect within the Constitutional limitations. Where
the Court has not already declared invalid a taxing  measure
which was of doubtful validity, it is permissible for appro-
priate legislature to validate it by retrospective  legisla-
tion. No legal fiction is involved in such a case. [203A-C]
    The	 G.O. itself covered the period after the repeal  of
the old Act and till the date of commencement of the  fourth
amendment  so  that  no interregnum was	 really	 there.	 The
assessment  made according to the provisions of the old	 Act
were validated as actions taken by the Council
383
pursuant  to the impugned G.O. and not under the  provisions
of  the old Act which was already repealed. While  referring
to  the	 old Act, the G.O. did not revive the Act  but	only
prescribed  the same procedure as was found in the  repealed
Act as a transitory measure. [203B-C]
    Janapada  Sabha  Chhindwara	 v.  The  Central  Provim'es
Syndicate Ltd. and Anr., [1970] 3 SCR 745, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2494 of
1978.

From the Judgment and Order dated 9.12. 1977 of the
Andhra Pradesh High Court in Writ Appeal No. 465 of 1976.
A. Subba Rao for the Appellant.

A.S. Nambiar, B. Parthasarthy, G. Prabhakar and K. Ram
Kumar for the Respondents.

The Judgment of the Court was delivered by
K.N. SAIKIA, J. This appeal by special leave is from the
common Judgment of the High Court of Andhra Pradesh dismiss-
ing two writ appeals and a writ petition. The Andhra Pradesh
(Andhra Area) District Municipalities Act, 1920 (hereinafter
referred to as the ‘old Act’) was applicable to Vijayawada
Municipality of Andhra Pradesh and property tax was levied
under that Act. The Andhra Pradesh Municipalities Act 1965
(hereinafter referred to as the new Act’) came into force on
2.4.1965. Section 2(11) of the new Act defined “council” to
mean “a municipal council constituted under this Act.”
Section 391(1) of the new Act repealed the old Act. Section
389 of the new Act provided:

“389. Act to be read subject to Schedule IX in regard to
first reconstitution of a council etc.:

In regard to the first constitution of a council for any
local area under Section 3. or to the first reconstitution
in accordance with the provisions of this Act, of a council
in existence at the commencement thereof, and otherwise in
first giving effect to the provisions of this Act, this Act
shall be read subject to the rules in schedule IX.”

384

The Schedule IX to the new Act contained the transitional
provisions in the rules therein. Rule 12 thereof dealt with
levy of taxes etc. and said:

“12. Levy of taxes etc. Any tax, cess or fee which was being
lawfully levied by or on behalf of any council at the com-
mencement of this Act and which may be lawfully levied under
this Act, shall notwithstanding any change in the method or
manner of assessment or levy of such tax, cess or fee be
levied by or on behalf of the council at such rate as may be
prevailing at such commencement or at such other rate as may
be determined by the council from time to time, by a resolu-
tion for the year in which this Act is brought into force,
and unless the Government by general or special order other-
wise direct, for subsequent years also.”

The result was that tax lawfully levied and continued to
be levied under the old Act had to be continued unless the
council by resolution determined such other rate from time
to time, and unless the Government by general or special
order otherwise directed under the transitional provisions.
On 18.9. 1969 the Government of Andhra Pradesh issued G.O.
Ms. No. 749 M.A. in exercise of its powers under the afore-
said Rule 12 of Schedule IX directing that all Municipal
Councils, shall with effect from 1.4.70 levy the Property
tax as per the provisions of the new Act. But due to certain
administrative difficulties the revision could not be com-
pleted before 1.4. 1970 and the Government, therefore.
issued G.O. Ms. No. 293 M.A. dated 18.4. 1970 directing the
Municipal Council to levy the property tax as per the provi-
sions of the new Act from 1.10. 1970. By another G.O. Ms.
No. 81 M.A. dated 30.1.1971 the Government directed the
Municipal Council of vijayawada to continue to levy the
property tax under the provisions of the old Act as certain
rate payers had filed writ petition in the High Court and
obtained stay. However, by G.O. Ms. No. 675 M.A. the G.O.
Ms. No. 81 was rescinded and the Vijayawada Municipal Coun-
cil was directed to collect revised taxes under the provi-
sions of the new Act with effect from 1.10. 1970. This
latter G.O. Ms. No. 675 was in its turn rescinded by G.O.
Ms. No. 255 M.A. dated 15.6.73 whereby the Government or-
dered that the Vijayawada Municipal Council shall continue
to levy the property tax under the provisions of the old Act
and that G.O. was to be deemed to have come into force from
1.10.1970. As a result the Vijayawada Municipality continued
to levy and enhance the property tax under the provisions of
the old Act. It
385
may be mentioned that under s. 82 of the old Act property,
tax was levied on the basis of gross annual rental value,
whereas under s. 87 of the new Act the basis of assessment
in owner occupied building was the capital value thereof to
be determined in the prescribed manner.

The G.O. Ms. No. 255 dated 15.6.73 was challenged by
house property owners in the High Court in two writ peti-
tions under Article 226 of the Constitution of India seeking
writ in the nature of mandamus or order or direction re-
straining the Vijayawada Municipal Council from enforcing it
and declaring the same illegal and void. It was inter alia
contended before the learned Single Judge that by earlier
G.Os. the Government having directed that taxes should be
levied under the new Act, the transitional power under rule
12 had been already exercised and the power to levy any tax
under the old Act therefore ceased and it was not open to
the Government to rescind the previous orders and re-direct
taxes to be levied under the old Act. That contention was
accepted observing:

“The language of the Rule is clear that once the Government
by a general or special order, otherwise directs, the power
to levy tax under the old Act is exhausted.”

Even so, it was held that in view of the provisions in s.
4(1) of the Andhra Pradesh Municipalities (Fourth Amendment)
Act (23 of 1975) which validated the actions taken, those
could not be challenged as invalid. The submissions that the
Amendment Act was not retrospective and that the enhancement
of the tax was not made following the procedure prescribed
by law, were also negatived holding that the procedure
prescribed under the old Act was followed inasmuch as under
the old Act the property tax was levied on the basis of only
rental value whereas under the new Act it was on the basis
either of the rental value or of the capital value, and that
under the old Act when tax was being levied on the basis of
rental value there was no need to ascertain the capital
value of the land and for enhancing the assessment all that
the authority had to know was whether there had been an
increase in the rent and Rule 6 of Schedule II which dealt
with the value of the building for the purposes of property
tax was inapplicable as the levy under the old Act on the
basis of rental value and enhancement could be done accord-
ing to the procedure contained in Schedule VII Rule 10 of
the old Act. It was not denied that special notice as re-
quired under the old Act was given. The writ petitions were
accordingly dismissed.

386

Two writ appeals were filed by the writ petitioners.
Another writ petition having raised identical questions was
heard with the two appeals by the Division Bench. The Divi-
sion Bench held that the finding of the Single Bench that
having already given directions by the General Orders under
the transitory provision of Schedule IX Rule 12 the Govern-
ment’s power under that provision ceased and it had no power
to rescind that order and direct that the taxes which were
under the old Act must be continued to be collected was not
challenged before it. The Division Bench held that the
Fourth Amendment Act had entrusted to the Municipal Councils
the power to tax under the old Act, though that Act had been
repealed. It held that though the actions of the Vijayawada
Municipal Council pursuant to the General Order might have
been invalid those were validated by s. 4(1) of the Fourth
Amendment Act. It was also held that the appellant could
pursue their remedies by way of revision under the new Act.
Thus, the Division Bench having dismissed the two writ
appeals as well as the writ petition by the impugned judg-
ment and also having refused the certificate, the appellant
has obtained special leave.

Mr. A. Subba Rao, the learned counsel for the appellant,
submits that under the old Act the basis for assessment of
property tax was the annual rental value while under the new
Act it was capital value. By the G.O. No. 749 the Government
having directed that property tax would be levied under the
new Act, the subsequent G.Os.passed after rescinding the
said G.O. No. 749 and redirecting assessment to be made
under the old Act were invalid as was held by the Single-
Bench and that finding was not challenged before the Divi-
sion Bench. Consequently, it is submitted, during the period
from 1969 to 1973 there was no valid law to enable the
Municipal Council to levy taxes under the old Act and the
actions under the G.Os. are sought to be validated by the
Fourth Amendment Act of 1975, but unless the substantive law
relating to the method of assessment was also amended retro-
spectively, the invalid actions could not be validated, as
that law could not be deemed to have been in existence by a
legal fiction. Council submits that s. 87 of the new Act
relating to levy of Property Tax was amended so as to bring
it in conformity with the corresponding provision of s. 20
of the old Act which prescribed rental value as the basis
for assessment. It is pointed out that s. 3 of the Fourth
Amendment Act did not contain any indication that the said
amendment was retrospective so as to bring it on the statute
book by a fiction prior to 1973 when the invalid assessment
was made. The Fourth Amendment Act came into force only from
10th June, 1975 which was the date of the Ordinance. The
amendment of s. 87 of the new Act
387
being not retrospective in its operation prior to 1973, it
is submitted that the invalid assessments could not have
been validated.

Mr. A.S. Nambiar, the learned counsel for the respond-
ents, submits that the old Act entitled the Municipality to
collect the taxes which had been collected in accordance
with law and after coming into force of the new Act accord-
ing to the intermediate G.Os.; and that the impugned G.O.
Ms. No. 255 dated 15.6.73 having directed the taxes to be
levied and collected in accordance with the old Act, there
was. no infirmity in the Judgments of the High Court.
It appears that after the writ petitions were filed
challenging G.O. Ms. No. 255 dated 15.6.73 the Government
issued the Andhra Pradesh Municipalities (Amendment) Ordi-
nance 1975 (Ordinance 1 of 1975) which became the Andhra
Pradesh Municipalities (Fourth Amendment) Act, 1975 which
was deemed to have come into force on the 10th June, 1975.
By the said Amendment act not only ss. 85 and 87 of the new
Act were amended but also certain intervening actions of the
Municipal Council were sought to be validated. Section 85
dealt with levy of tax and sub-section (1) thereof said:
“Where the council by resolution determines that a property
tax shall be levied, such tax shall be levied on a11 build-
ings and lands within the municipal limits save those ex-
empted by or under this Act or any other law.”
Sub-section (2) provided:

“Save as otherwise provided in this Act and subject to the
provisions of ss. 81 & 87 and in accordance with the rules
made by the Government in this behalf, these taxes shall be
levied …..

Section 2 of the Fourth Amendment Act amended s. 85 of the
new Act by substituting clauses (a) and (b) of sub-section
(2) excluding the proviso thereto, by the following words:
“At such percentages of the annual rental value of lands or
buildings or both as may be fixed by the council.”
Section 86 of the new Act provided as follows:
“86. Levy of property tax on a direction by Government:

388

(1) The Government may, after consultation with the council
by order published in the Andhra Pradesh Gazette, direct any
council to levy the property tax referred to in sub-section
(1) of Section 81 or any class of such tax, at such rate and
with effect from such date, not being earlier than the first
day of the half year immediately following that in which the
order is published, as may be specified in the order.
(2) When an order under sub-section (1) has been published,
the provisions of this Act relating to property tax shall
apply as if the council had. on the date of publication of
such order, by resolution, determined to levy the tax at the
rate and with effect from the date specified in the order
and as if no other resolution of the council under Section
81 determining the rate at which and the date from which
property tax shall be levied, had taken effect.
(3) A council shall not alter the rate at which the property
tax of any class or such tax is levied in pursuance of an
order under sub-section (1) or abolish such tax except with
the previous sanction of the Government.”

Section 87(1) of the new Act provided:

“87(1) Every building shall be assessed together with its
site and other adjacent premises occupied as an appurtenance
thereto unless the owner of the building is a different
person from the owner of such site or premises.,’
By s. 3 of the Fourth Amendment Act in sub-section (2) of s.
87 of the new Act the following words were substituted,
namely:

“(2) The annual rental value of lands and buildings Shall be
deemed to be the gross annual rent at which they may reason-
ably be expected to let from month to month or from year to
year less a deduction, in the case of buildings, of ten per
cent of that portion of such annual rent which is attributa-
ble to the buildings alone, apart from their sites and the
adjacent lands occupied as an appurtenance thereto; and the
said deduction shall be in lieu of all allowance for repairs
or on any other account whatever.

389

Provided that in respect of any building and the land appur-
tenant thereto, the fair rent of which has been fixed under
section 4 of the Andhra Pradesh Buildings (Lease, Rent and
Eviction) Control Act, 1960, the gross annual rent shall be
the annual amount of the fair rent so fixed.”
Section 4 of the Fourth Amendment Act sought to validate the
actions taken earlier by providing as under:
“4(1) Notwithstanding anything in the provisions of the
principal Act or any order of the Government made under the
rule 12 in Schedule IX to the Principal Act, any,action
taken till the commencement of this Act by any municipal
council to continue to levy and collect the property tax in
accordance with the method or manner or assessment or levy
as provided in the Andhra Pradesh (Andhra Area) District
Municipalities Act, 1920 or the Andhra Pradesh (Telangana
Area) District Municipalities Act, 1956, as the case may be,
shall not be deemed to be invalid or ever to have been
invalid by reason only of the fact that such action was
taken by the said municipal council during the period when
the power in this behalf had not been validly entrusted to
it in accordance with the provisions of the principal Act or
the rules made thereunder and accordingly:

(a) The levy and collection of property tax made in pursu-
ance of such action shall for all purposes be deemed to be,
and to have always been, made in accordance with law; and

(b) no suit or other proceeding shall be instituted or
continued in any court against the municipal council con-
cerned or any person or authority whatsoever on its behalf
on the ground only that any such action or levy and collec-
tion was not taken or made in accordance with law.
(2) Notwithstanding anything in sections 85 and 87 of the
Principal Act as amended by this Act, the property tax
levied in accordance with the provisions of the Principal
Act as it stood before the commencement of this Act by such
of the municipalities as have come into existence after the
commencement of the principal Act shall continue to. be
levied and collected by or on behalf of the Municipal
390
Council of any such municipality for the year commencing on
the 1st April, 1975 .”

Admittedly the validity of the Fourth Amendment Act had not
been challenged in the High Court. In fact it was passed
during the pendency of the writ petitions in the High Court.
Mr Suba Rao’s submission is that s. 3 of the Fourth Amend-
ment Act having not been made retrospective, s. 4 of the Act
could not have said that the levy and collection of property
tax made in pursuance of such action for all purposes be
deemed to be and to have always been made in accordance with
law.

It is true that only sub-section (2) of Section 87 of
the new Act was substituted as stated above by the Fourth
Amendment Act. However. once the amendment substituted sub-
section (2) of s. 87 it formed a part of that section. This
amendment only provided the basis of assessment and it
itself did not provide for the commencement of such calcula-
tion which however might be taken from the other provisions
of the new Act or from the General Orders issued by the
Government. Section 4(1) of the Fourth Amendment Act ex-
pressly validated any action taken till the commencement of
that Act notwithstanding anything in the provisions of the
new Act or in any Government Order made under rule 12 of
Schedule IX of the new Act and the Municipal Council should
continue to levy and collect the property tax in accordance
with the method or manner of assessment or levy as provided
in the old Act and those acts shall not be deemed to be
invalid or ever to have been invalid by reason only of the
fact that such action was taken by the said municipal coun-
cil during the period when the power in this behalf had not
been validly entrusted to it in accordance with the provi-
sions of the new Act or the rules made thereunder and that
the levy and collection of property tax may in pursuance of
such action shall for all purposes be deemed to be, and to
have always been, made in accordance with law. From the
above provisions of s. 4( 1 ) of the Fourth Amendment Act
there is no doubt that the legislature intended to validate
the actions taken under the general orders and under the old
as well as the new Act. It may be interpreted that the
impugned G.O. having been validated, the tenure covered by
it must also be held to have been covered by it, so that
there was really no interregnum in the process or procedure
of assessment of property tax.

Mr. Subba Rao relies on Janapada Sabha, Chhindwara v.
The Central Provinces Syndicate Ltd. and Anr.,
[1970] 3 SCR

745. In that case in 1935, the Independent Mining Local
Board, Chhindwara con-

391

stituted under C.P. Local Self Government Act, 1920 resolved
to levy a cess on coal extracted within the area at 3 pies
per ton. The sanction of the Local Government, as required
by s. 51(2) of the Act, was obtained for the levy. In 1943,
the levy was enhanced to 4 pies, in 1946 to 7 pies and in
1947 to 9 pies. The validity of the enhanced levy was chal-
lenged and this Court, in appeal, held that the increased
levy would also require the previous sanction of the Local
Government and such sanction not having been obtained, the
levy at a rate higher than 3 pies was illegal. The State
legislature thereafter enacted the Madhya Pradesh Koyala
Upkar (Manyatakaran) Adhiniyam, 1964. Section 2(a) of that
act defined “Board” to mean the independent Mining Local
Board, Chhindwara and its successor body the Janapada Sabha
Chhindwara, the appellant, constituted under the C.P. and
Berar Local Government Act, 1948. Section 2(b) defined
“cess” to mean “a cess imposed by the independent Mining
Local Board Chhindwara or its successor” Section 3(1) of
that Act provided that ‘notwithstanding a judgment of any
court, cesses imposed, assessed or collected by the Board in
pursuance of the notifications specified in the Schedule
shall. for all purposes, be deemed to be, and to have been
validly imposed. assessed or collected as if the enactment
under which they were issued stood amended at material times
so as to empower the Board to issue the said notifications.
In the Schedule were specified three notifications enhancing
the rate of cess. On the question whether the enhanced levy
was validated by the 1964 Act, this Court held that the Act
did not give legal effect to the imposition of cess at the
enhanced rates. It was pointed out that the text or even the
nature of the amendments was not disclosed though Section
51(2) of the 1920 Act could not be deemed to have been
repealed by the 1964 Act, because the latter Act, in terms
was limited in its application to the Independent Mining
Local Board, Chhindwara, and its successor body and only in
respect of the three notifications specified in the Sched-
ule. An Act so limited in its application to one Local Board
and to specified notification could not repeal the sub-
section which applied to all Boards. Nor was there anything
to indicate that notifications issued by the appellant-Board
without the sanction of the State Government must be deemed
to have been issued validly. It was held that such an in-
tendment could not be implied without express language, in a
taxing statute. It was further observed that it was open to
the legislature within certain limits to amend the provi-
sions of an Act retrospectively and to declare what the law
shall be deemed to have been. But the Legislature, in that
case attempted to overrule or set aside a decision of the
Court. It was not open to the Legislature to say that a
judgment of a Court properly constituted and rendered in
exercise of its powers in a matter brought
392
before it shall be deemed to be ineffective either as a
precedent or between the parties. That case is, therefore,
clearly distinguishable from the instant case on facts.
Firstly, in the instant case there is no question of any
judgment of any Court having been overruled or set aside.
The Single Bench Judgment was passed on 23.3.76, that is,
after the Amendment Act which came into force on 10.6.75.
Secondly the language of Section 4(1) is very clear as to
the intention of the legislature as to the contents of the
amendment. What the amendment in the instant case did was to
amend the new Act and also validate actions taken under the
G.O. impugned in the case. What was prescribed by the im-
pugned G.O. was the same as was prescribed by the old Act
which itself stood repealed by the new Act. The procedure
thus prescribed was one under the G.O. and not under the old
Act, and Section 4(1) validated those actions without reviv-
ing the repealed old Act itself but by amending the new Act
and validating the transitory measure taken by virtue of the
Government’s orders issued under the transitional provision
Schedule IX, of the new Act particularly Rule 12 thereunder.
The validity of Section 4(1) itself having not been chal-
lenged, it was not open for the Courts to give. an interpre-
tation contrary to the clear and unequivocal language of the
Section. The rule is that an amendment Act must be read as
if the words of amendment had been written into the Act
except where that would lead to an inconsistency. (Shamarao
V. Parulekar v. The District Magistrate, Thana Bombay,

[1952] 3 SCR 683 at 689) Power of the legislature to pass a
law includes the power to validate actions retrospectively,
of course, within Constitutional limitations. It is apt to
remember that the State’s power to tax is derived from the
Constitution and the municipality’s power to tax is derived
from the State Legislature which could delegate that power
in the manner the Constitution permits to the municipal
council, an agent of the State Government, and the munici-
pality cannot refuse to raise taxes as directed. The proper
authority to determine what should and what should not
constitute a public burden is the Legislature of the State.
This is not only true for the State itself but it is also
true in respect of each municipality of the State; these
inferior corporate bodies having only such authority in this
regard as the legislature shall confer upon them. A statute
will not be declared unconstitutional unless it is specifi-
cally challenged and the principle is equally applicable to
an enactment authorising levy of a tax for a public purpose.
The power to tax is a sovereign power and is legislative in
character and it has to be exercised within the Constitu-
tional limitations. The statutes relating to municipal taxes
may be changed according to the existing legislative rules
of State policy unless forbidden by the Constitution from
doing so. Irregular assessment may
393
also be regularised with retrospective effect within. the
same Constitutional limitations. Where the Court has not
already declared invalid a taxing measure which was of
doubtful validity, it is permissible for appropriate legis-
lature to validate it by retrospective legislation. No legal
fiction is involved in such a case. Mr. Subba Rao’s submis-
sion has, therefore, to be rejected.

We find force in the submission of Mr. Nambiar in this
regard. The G.O. impugned before the High Court has been
covered and validated by the above provisions, the G.O.
itself covered the period after the repeal of the old Act
and till the date of commencement of the Fourth Amendment so
that no interregnum was really there. The assessment made
according to the provisions of the old Act were validated as
actions taken by the council pursuant to the impugned G.O.
and not under the provisions of the old Act which was al-
ready repealed. While referring to the old Act, the G.O. did
not revive the Act but only prescribed the same procedure as
was found in the repealed Act as a transitory measure.
The validity of s. 4(1) of the Fourth Amendment Act
having not been challenged before the High Court, we do not
find any infirmity in the impugned judgments of the High
Court.

In the result, this appeal fails and is dismissed but
under the facts and circumstances of the case without any
order as to costs.

Y. Lal				      Appeal dismissed.
394