Bombay High Court High Court

Ispat Industries Ltd vs The Collector on 2 April, 2009

Bombay High Court
Ispat Industries Ltd vs The Collector on 2 April, 2009
Bench: Anoop V.Mohta
                                                        1




                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        APPELLATE SIDE CIVIL JURISDICTION




                                                                                                       
                                 WRIT PETITION NO.2554 OF 2009




                                                                           
    Ispat Industries Ltd.                                                                  Petitioners
                        vs.
    The Collector,Dist.Raigad & ors.                                                      Respondents




                                                                          
    Mr.Janak Dwarkadas, Sr.Advocate with
    Mr.P.K.Dhakephalkar, Sr.Advocate with Mr.S.K.Srivastav,
    Advocate i/b.M/s.S.K.Srivastav for the petitioners.




                                                           
    Mr.S.N.Patil, AGP for the Respondents-State.

                                    igCORAM : ANOOP V. MOHTA,J.

DATED : 2nd April, 2009

P.C.

Heard finally by consent of the parties.

2. The petitioners have challenged the various demand

notices including an order dated 12.02.2009 passed by

the respective respondents.

3. This Court by an Order dated 23.01.2009 in Writ

Petition No.1673-09-Ispat Industries Ltd. vs. The

Collector, Dist.Raigad & ors.,
ors. on earlier occasion,

where similar challenge was raised, observed as under:

“6. The Collector, Raigad is hereby directed
to decide the proceeding pending before him
with expeditious despatch, at any rate, within
six weeks from today. If the order of the

::: Downloaded on – 09/06/2013 14:29:19 :::
2

Collector is adverse to the petitioner, the
same shall not be given effect to for a period

of two weeks from date of its communication.
All rival contentions on merits are kept
open.”

4. The Collector instead of deciding the same on merits

directed the parties to approach under Section 247 of

the Maharashtra Land Revenue Code, 1966 (the Code) to

Sub Divisional Officer, Alibag.





                                                                       
    5.                 The                 Sub          Divisional              Officer,          Alibag          has         passed                 the

    impugned

    50%          of
                                order

                                the
                                       ig        dated

                                                 amount
                                                                    12.02.2009

                                                                    as         per      demand
                                                                                                 thereby

                                                                                                         notices
                                                                                                                      directed

                                                                                                                                 and
                                                                                                                                          to        pay

                                                                                                                                                 further
                                     
    observed            that               preliminary                    hearing                        shall               be                    after

    depositing         the         money,               by              the           Tahsildar.                       It          appears          that

    the           Authorities              moved               ahead             on          a       foundation               as          if       there
      


    were              pre-requisite                  orders              passed             by        the                   Collector                 of
   



assessment as contemplated under Section 110 of the

Code.

6. Section 110 of the Code contemplates that the

Collector should determine non-agricultural assessment

for future, based upon amended notification. That is

also subject to approval of the Commissioner. It means

that the Collector is the only Authority to decide &

pass assessment orders and no other Officer. There is

nothing pointed out that the Collector can delegate this

power of determination of non-agricultural assessment of

::: Downloaded on – 09/06/2013 14:29:19 :::
3

land in non-urban areas like the present one.

7. The respondents have filed affidavit dated

18.03.2009 and submitted that paragraphs 6 and 7 of the

said affidavit support the impugned demand by stating

that the non-agricultural assessment made by the

Tahsildar is correct. Those paragraphs as reproduced

below, no way supports the mandate that the Collector

should determine/assess first and then demand notice by

the Tahsildar to follow. An assessment order must

follow demand notice and not vice versa.

“6. I say that the State Government has made
Amendment to the Section 110(2) of Maharashtra
Land Revenue Code whereby the Non-agricultural
Assessment of land falling in Class-I villages
are required to be calculated at the rate of

not more than 10 paise per sq.mtrs. instead of
original 2 paise per sq.mtr. and the land
falling in Class-II villages are required to be

calculated at the rate of not more than 5 paise
per sq.mtrs. instead of not more than 1 paise
per sq.mtrs. I say that the lands owned by the
petitioner company are in villages falling in
Class-I and therefore, the Non-Agricultural

Assessment in respect of the said lands has
been calculated as 10 paise per sq.mtrs. As
per the Amendment to the Section 110(2) of
Maharashtra Land Revenue Code and also
instructions issued by Revenue and Forest
Department vide Circular No.NAAA/1005/Case

No.7/L-5 dated 23/10/2007.

7. I say that the Non-Agricultural Assessment
made by the Tahsildar is absolutely correct and
made by the following lawful procedure.”

8. It is very clear therefore that there was no prior

assessment or such order passed by the Collector as

::: Downloaded on – 09/06/2013 14:29:19 :::
4

contemplated under the Code. The demand notices

therefore issued before determinating the assessment as

required is therefore without jurisdiction. There is

nothing on record and/or even averred in the affidavit

that the Collector, at any point of time, though the

petitioners representation is pending for the same,

decided or passed any order of assessment as required.

Therefore such demand notices and all actions arising

out of the same including the insistence for 50% of the

amount before hearing of the Appeal which is admittedly

pending, is also without jurisdiction.

9. The petitioners are definitely bound to pay the

amount if assessed in accordance with law. Such

procedure & such demands are no where contemplated under

the Code. These demand notices and all actions arising

out of the same, according to me, are without

jurisdiction and void ab-initio.

10. Resultantly, the demand notices and the subsequent

actions/orders as issued by the respective respondents

are quashed and set aside. The Collector as

contemplated under the Code to decide and pass

appropriate assessment order, as early as, possible

after giving hearing to both the parties.

11. In view of above, it is necessary for the Collector

::: Downloaded on – 09/06/2013 14:29:19 :::
5

to determine the non-agricultural assessment of the

lands. Therefore, the Collector, Raigad, is hereby

again directed to decide the application/representation

of the petitioners, if any, pending before him and even

otherwise, as referred above, at any rate, within six

weeks from today. If the order of the Collector is

adverse to the petitioner, the same shall not be given

effect to for a period of two weeks from date of its

communication. All rival contentions on merits are kept

open.

12. Resultantly, the writ petition is allowed in the

above terms. No order as to costs.

[ANOOP V. MOHTA,J.]

::: Downloaded on – 09/06/2013 14:29:19 :::