IN THE HIGH COURT OE KARNATAKA AT BANGALORE
DATED THIS THE 315"' DAY OF AUGUST, 2009
BEFORE
THE HON'BLE MR. JUSTICE A.N.VENUGOPALA GOR/OA'TV-'.i',jTT~ -
MISC.W.8315/2009 IN w.p. NOS.11439--,1.1.4,-41/2OO9I'L'3-EmI?)
gm
MISC.W.8314/2009 IN w.r>. NO-.--1V2O46;'2Oo9('Léémp.)
BETWEEN: >% % L
1. RMZINFOTECH PVT. I_TD.,
LEVEL 12-14, TOWER "B", NO.1 AND I " "
MURPHY ROAD, ULSOOR, *
BANGALORE - 8 RERRES«EN--TED_ Err
ITS AUTHORISED SIGNA5§_Q--RY'v
MR. CHATRU I§:I,EN.DAV, *.T»
2. MILLENIA REALTORS ':r=VT,. LTD},
LEVEL 12-14,. TOWER ,_"'S",, ';NO;_1 AND 2,
MURPHY ROAD, TULSOOR, ,
BANGALORE '*--- a.,RERRESEN'Ti:D BY
ITS 'A_UTHO.RIS_ED. SIGNATO RY
MR. C'H_ATRU' MEI§3DA.~,__
1, 3A...vMILLE.N'Ifi DEVEi2Q!§':ERS PVT. LTD.
'i;,--,EVE£- 12~1'-4, TOVVER "B", No.1 AND 2,
, ,NrU_RRN_y ROAD, 'ULSOOR,
;8A'N.GALORIE --~ 8' REPRESENTED BY
ITS .AUT:-IORTSEO SIGNATORY
HNTMKR. G.HATRUA'MENDA. :APPLICANTS IN
A , V(Ié\?i]';~f:'/S;«2'INOUS LAW, ADVS.)
MISC.W.831 5/2009
MILLENIA REALTORS PVT. LTD.,
LEVEL 12-14, TOWER "B", NO.1 AND 2,
MURPHY ROAD, ULSOOR,
BANGALORE --- 8 REPRESENTED BY
ITS AUTHORISED SIGNATORY
MR. CHATRU MENDA. :APPLICA'i'\}"T"INIv, A'
:i:M>IS'C'»W'h'83:14X.2;0fl9'-S.'
AND:
1. STATE OF KARNATAKA
REPRESENTED BY ITS PRINCIPAL SECRETARY, I
DEPT. OF URBAN DEVELOPMENT, -A
VIDHANA SOUDHA,BANGALORE?-_1._ " I
2. BRUHAT BANGALORE,.MAHANASjARA ,PAL'Ik:vE, '
NR SQUARE, BANGAL.Q.R.E'_~=-.- 2,; _
REPRESENTED BY I4'_I,'S_C(;3'iT~'!__£'I1IS"SI()NER,I ;.:RESP'ONDENTS IN
f_ 'V._BOTH THE MISC.W.
' APPLICATIONS
(BY SR1 ASHOR--.HA.RANAHAfL.LI', FOR R2;
R1 IS SERVED) - V _ »--
A.PPLIcATIONLS"ARE FILED U/S. 151 OF CPC
PRAYINGIO _MODIF.Y THE ORDER OF THIS COURT DATED
2o.o4:.O9' ,/I "24.0§1;C*9..,_S'Q AS TO CONTINUE STAY OF IMPUGNED
1-v.,NOTIFICA'T.1_ON""7fD_AT;ED 31.01.09 BY PERMITTING THE
VTvP.ETITIONE_RS TO"'PAY TAX AS ASSESSED FOR 2007-08 ETC.
E
ARPLICATIONS COMING ON FOR ORDERS THIS
_DAY,_THVE COURT NADE THE FOLLOWING:
ORDER
On 20.04.09/ 24.04.09, interim stay was ordered, subject
to the petitioners paying and continuing to pay at the rate of
50% of the property tax taking into consideration that itfalis
under Category VIII of Tabie II of Annexure-A,
resuit of this writ petition.
2. Sri K.G. Raghavan, learned SeniorICo'{3.ns4e’i=appearin.g.’
for the petitioners submitted that,_the peti’tio’ners h»aV’;re,’:com’plieid
with the condition imposed in the’°s..a%i’d_interirt§io:rde:; to the
extent of paying of 50% of the period up to
31.03.09. These’ap’p’£ica_.tion’S”~hiave’ been filed to modify the said
order and permit the V’pet’itio»n:e’rs”to continue to pay the tax in
terms of proper’ty._ytax Seif Assessment Scheme 2000 (i.e.,
olldr :..p.e:n’–dVing consideration in this writ petition.
Consitier’iin_g«Attiefieciord of the case and the aforesaid order, the
vfyprayer cainnotvibevtjranted and hence the said Misc. ‘Applications
4.H.:s’tand.:dismissed.
iy
3. Sri Raghavan submitted that, the petitioners may be
permitted to pay the taxes due and payable up to 31.08.09 in
two instaiments. It was submitted by the iearned coun4s.e_i-.t_:h~at,
25% of the tax payabie in terms of the condition _
said order, has been remitted and the >,baiance”‘2Si5/jc;.yshiaii 0’
remitted by the petitioners to the BBPJP
memo has been filed enciosing thei’iVre.g:eipt’s-,_for hav’in’g,j the
payment i.e., 25% of the amount. _ _ V:
4. Learned counse|,for_ the.=t3Bi\1,.P, o’i-:.._accoun’t of want of
correct instructions from the o.ffiCiais:”co.nce_ifned, is not in a
position to ioondiztions imposed in the
aforesaid order have with and aiso with regard to
the paymen.t_Vmadei,:e.,.,p-astsperiod and the current period. The
3.:-ABJMP,hasi,,}r1o§–.,A.iev’~e,n fiied””i’ts’statement of objections to the writ
petition’sV.,’_ ”
V . S. Siv*nee”‘the time iimit for payment of tax for the
peériodthas expired on 30.08.09 and as the petitioners
shown bona fides in remitting 25% of the amount on
as undertaken by them before this Court, I deem it
is
/5,
appropriate to permit the petitioners to remit the balance
amount of 25% before 30.09.09, in terms of the condition
imposed in the order dated 20.04.09/ 24.04.09.
6. It is made clear that, if any interest ‘
is payable on account of delay in remittance,Ath’eV 0′
shall be subject to the regulation of
with law. It is also made clear all” other’ i=.es’p:é’cts,”: the ” 0
interim order dated 20.04.09 / 2é§..0?l},”.”09″‘-~s’hall0 opve.ra.te. It is
further made clear that, if on 20.04.09 /
24.04.09 has not been.__ma:de,V’ —- BBMP is at
liberty to seek’ mVo’diticvati3%,n” ,’ _y’ariationV.VV”‘v
Both the–.appliVcat,iori’,js~.a’re_::cIi»s’p’osed of accordingly.
0% Sd/. JUDGE 1:. sac* 0