PETITIONER:
FIRM SURAJMAL BANSHIDHAR, ETC.
	Vs.
RESPONDENT:
THE MUNICIPAL BOARD, GANGANAGAR
DATE OF JUDGMENT25/10/1978
BENCH:
SHINGAL, P.N.
BENCH:
SHINGAL, P.N.
CHANDRACHUD, Y.V. ((CJ)
UNTWALIA, N.L.
CITATION:
 1979 AIR  246		  1979 SCR  (2) 169
 1979 SCC  (1) 303
ACT:
     Rajasthan Town  Municipalities Act 1951-Section 179(2)-
Scope of Section if authorises levy of terminal tax.
     Words and	Phrases "for  anything done or purporting to
be done" meaning of .
     Section 179(1)  of the  Rajasthan	Town  Municipalities
Act, 1951  provides that no suit shall be instituted against
any municipal  board "for anything done or. purporting to be
done" under  the Act except in accordance with the procedure
laid down  therein. The period of limitation for institution
of a  suit against  the municipality was six months from the
accrual of cause of action under. sub-s. (2).
HEADNOTE:
     The respondent  Board realised  terminal tax  on  goods
experted by the appellants. In suits filed by the appellants
for refund  of the amounts which they claimed were collected
without authority  of law, the respondent Board pleaded that
the levy was in accordance with law and that the suits where
barred by  limitation. The trial court decreed the suits and
on appeal  the District	 Judge affirmed	 the  trial  Court's
decrees. In  second appeal the High Court held that the levy
was illegal. The High Court, however, allowed the appeals in
respect of  those amounts  which were  found  to  be  within
limitation under  s. 179(2)  of the  Act and  dismissed	 the
others.
     On the  question whether the levy could be said to be a
thing done or purported to be done under the Act.
     Allowing the appeal,
^
     HELD: The	suits did  not fall within the purview of s.
179 of the Act and were not barred by limitation. [172 D]
     1. (a)  It is well established that if levy of a tax is
prohibited by an Act and is not in pursuance of it, it could
not be	said to	 be purported to be done in pursuance of the
execution or intended execution of the Act. [172 B]
     Poona City	 Municipal Corporation	v. Dattatraya Nagesh
Deodhar, [1964] 8 S.C.R. 178 followed.
     (b) The  terminal tax could not be imposed under any of
The provisions	of the	Act. The  High Court  was  right  in
holding that  the amounts ` paid by the appellants by way of
terminal tax were recoverable by the suits. [173 F-G 174 Al
     2. The Bikaner State Municipal Act, 1923 (which was the
predecessor of	the present  Act)  authorised  the  levy  of
terminal tax  and the Board accordingly levied the tax until
January 26, 1950. With the coming into force
12-SCI/78
170
of  the	  Constitution,	 by   virtue  of  art.	277  it	 was
permissible for	 the Board  to continue to levy the terminal
tax until  provision to	 the contrary was made by Parliament
by law.	 But with  effect from December 22, 1951 the Bikaner
Act was repealed and the present Act was brought into force.
the repeal,  however, did  not affect  the validity of those
taxes which  had already  been imposed	and which  could  be
"deemed`' to  have been	 imposed  under	 the  Act.  But	 the
provisions of  the Act	the clear  that the  terminal tax in
question could	not be	imposed thereunder.  The levy  could
not, therefore,	 be saved by cl. (b) of the proviso to s. 2.
on the other hand it is clear that the State Legislature had
decided to  discontinue the  levy by  excluding it  from the
purview of  the saving clauses. The further levy of the tax,
therefore, became  illegal and	it was	not  permissible  to
continue it  any longer under Art. 277 which merely gave the
authority concerned  the option to continue to levy if it so
desired. [173A, F-G]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 372-382
of 1969.
 Appeals by	Special Leave	from the Judgment and order
dated 10-10-1968 of the Rajasthan High Court in C.S.A. Nos.
18 and 29, 27, 28. 30-35 of 1960 and 54 and 58 of 1961.
 S. N. Jain and S. K. Jain for the Appellants.
B. P. Maheshwari and Suresh Sethi for the Respondent.
The Judgment af the Court was delivered by
SHINGHAL, J.,-These appeals by special leave arise out
of a common judgment of the Rajasthan High	Court dated
October 10, 1968, by which the suits which were filed by the
present	appellants were dismissed in pursuance of	the
earlier judgment of the same court dated November 9, 1964,
on the	ground that they were governed by section 179(2) of
the Rajasthan Town Municipalities Act, 1951,	hereinafter
referred to as the Act, and were barred by limitation.
 The facts	giving rise to the appeals were different in
details, but they were	examined in the High	Court	with
reference to the common questions of law which arose in all
of them	and formed the basis	of that Court’s, decision
against the plaintiffs. We have heard	these as companion
appeals, and will decide them by a common judgment.
 It is not necessary to give the detailed facts of all
the cases as it will be enough to refer to the suit which
was filed by M/s Surajmal Banshidhar	and the developments
connected with it, in order to appreciate the controversy.
 The plaintiff firm referred to above	carried on
business in “pakka arat” and exported goods of various kinds
from Ganganagar. The Municipal	Board of Ganganagar realist
“export duty”, by way of ter-
171
minal tax, on the exported goods. The plaintiff therefore
raised a suit on October 19, 1957, challenging the Board’s
right to “impose or to reales” any export duty during the
period June 5, 1954 to March	10 1957, amounting to	Rs.
10,729/-. It however confined	the suit to the recovery of
Rs. 10,000/- alongwith interest and gave up the balance. The
Board denied the claim in the suit and pleaded, inter alia,
that the levy of the terminal tax was in accordance with the
law and	the suit was barred by limitation. The trial court
rejected the defence and decreed the	suit, and its decree
was upheld by the District Judge on appeal. Similar decrees
were passed in the other suits, for various sums of money.
The Board took the matter to	the High Court in second
appeals. The appeals were heard by a Single Judge who, while
deciding that the suits were governed by section 179(2) of
the Act, referred the	question on the legality of the levy
to a larger Bench. A Full Bench of the High Court held that
the levy of the terminal tax was illegal, and sent the cases
back to	the Single Judge who	allowed the appeals only for
those amounts which were found to be within limitation under
section 179(2) of the Act and dismissed the other suits. The
plaintiffs obtained special leave and have come up to this
Court in these circumstances.
 The question which arises for consideration is whether
the suits fall within	the purview of section 179(2) of the
Act. The first two subsection of section 179 which bear on
the controversy read as follows,-
“179. Limitation of suits, etc. -(1) No suit shall
be instituted against any municipal board, president,
member, officer, servant or any person acting under the
direction of such municipal board, chairman, member,
officer or servant for anything done or purporting to
be done under this Act, until the expiration of two
months next after notice in writing, stating the cause
of action, the name and place of abode of the intending
plaintiff and the relief which he claims, has been, in
the case of a municipal board, delivered or left at its
office, and, in case of a chairman, member, officer, or
servant, or person as aforesaid, delivered to him or
left at his office or usual place of abode; and the
plaint shall contain a statement that such notice has
been so delivered or left.
(2) Every such suit shall, unless it is a suit for
the recovery of immovable property or for a declaration
of title thereto, be dismissed if it is not instituted
within six months after the accrual of the alleged
cause of action.”
 The question therefore is	whether the illegal levy of
terminal tax (assuming that it was illegal as held by the
High Court) could be said to
172
be a thing “done or purporting to be done” under the Act. A
similar question arose for the consideration of this Court
ill Poona City Municipal Corporation v. Dattatraya Nagesh
Deodhar(l) with	reference to the provision in section 127
(4) of	the Bombay Provincial	Municipal Corporation	Act,
1949, and it was held that if the levy of	a tax	was
prohibited by the Act concerned and was not in pursuance of
it, it	‘could not be said to be ‘purported to be done in
pursuance of execution or in tended execution of the Act’.”
It was	observed that what was plainly prohibited by the Act
could not be “claimed	to be	purported to	be done in
pursuance or	intended execution of	the Act.” It	was
therefore held	that the suit was outside the purview of the
section 127(4)	and was	not barred by limitation. We are in
respectful agreement	with that view, and	we have no
hesitation in holding, in the circumstances of the pre sent
cases, which are governed by a provision similar to section
127(4) or the Poona City Municipal Corporation Act, that the
suits did not fall within the purview of section 179 of the
Act and	were not barred by limitation. It may be mentioned
that it has not been argued before us, and is nobody’s case,
that the suits would be barred by limitation even if they
did not	fall within the purview of section 179(2) of the
Act. The decision of the High Court to the contrary is not
correct and will have to be set aside.
 It has however been argued on behalf of the respondents
that the High Court erred in taking the view that the levy
of the	terminal tax was illegal, and our attention has been
invited to the relevant provisions of the law including the
Bikaner State Municipal Act,	1923, article	277 of	the
Constitution and section 2 of the Act.
 It is not in controversy before	us that	the Bikaner
State Municipal	Act, 1923, authorised the levy of terminal
tax and	such a	tax was levied by the Ganganagar Municipal
Board under the authority of that law upto January 26, 1950,
when the Constitution came into force. On and from	that
date, the power to levy export duty vested in the Parliament
but article 277 saved that and some other taxes as follows,-
“277. Any taxes, duties, cesses or fees which,
immediately before the commencement of this
Constitution, were being law fully levied by the
Government of any State or by any municipality or other
local authority or body for the purposes of the State,
municipality, district or other local area may, not
withstanding that those taxes, duties, cesses or fees
are mentioned in the Union list, continue to be levied
and to be applied to the same purposes until provision
to the contrary is made by Parliament by law.’
(1) [1964] 8 S.C.R. 178.
173
it was	therefore permissible for the	Municipal Board to
continue to levy A the terminal tax until provision to the
contrary was made by Parliament by law. But it so happened
that the Bikaner Municipal Act, 1923	was repealed and the
Act was	brought into force with effect from	December 22,
1951. Section 2(b) of	the Act, which dealt with the repeal
of the Bikaner Act and the saving of some of its provisions,
expressly provided that on the coming into force of the Act,
the laws and enactments specified in the First Schedule of
the Act	shall be repealed in	so far as they relate to the
Town Municipalities covered by	the Act. So as the Bikaner
State Municipal Act,	1923, was included in the first
Schedule, it was repealed by the aforesaid section 2. That
section however	contained a proviso, clause (b) whereof was
to the following effect,-
“(b) all town municipalities constituted under the said
laws or enactments, and members appointed or elected,
committees established, limits defined, appointments,
rules, orders and bye-laws made, notifications and
notices issued, taxes imposed, contracts entered into,
and suits and other proceedings instituted, under the
said laws or enactments or under and laws or enactments
thereby repealed shall, so far as may be and so far as
they relate to town municipalities be deemed, unless
the Government directs otherwise, to have been
respectively constituted, appointed, elected, establish
ed” defined, made, issued, imposed, entered into and
instituted under this Act.”
 The repeal	did not therefore affect the validity of
those taxes which had	already been imposed and which could
be “deemed” to have been imposed under the Act, unless there
was a direction to the contrary by the State Government. It
is quite clear from the provisions af the Act, and is in
fact not disputed before us,	that the terminal tax in
question could not be imposed under any of the provisions of
the Act. Its, levy could not	therefore be saved by clause
(b) of	the proviso to section (2) of the Act. On the other
hand, it could be said with justification that the State
Legislature had decided to discontinue the levy by excluding
it from	the purview of the saving clause. The further levy
of the	tax therefore became illegal and	it was	not
permissible to	continue it any longer	under	article	277
which merely gave the	authority concerned the option to
continue the levy if it so desired.
 So as the levy of the tax after December 22, 1951, was
illegal, there	is nothing wrong with the view taken by the
High Court that the amounts
174
paid by the	plaintiffs by	way of	terminal tax	were
recoverable by	the suits which have given rise to these
appeals, and there is	no force in the argument to	the
contrary.
 The appeals are allowed with costs, the decrees of the
High Court are set aside and	those of the lower appellate
court restored.
P.B.R.					    Appeals allowed.
175