Gujarat High Court High Court

Ahmedabad vs Pankaj on 15 September, 2010

Gujarat High Court
Ahmedabad vs Pankaj on 15 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1750/1995	 6/ 6	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1750 of 1995
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE A.M.KAPADIA  
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================

 

AHMEDABAD
MUNICIPAL CORPORATION - Appellant(s)
 

Versus
 

PANKAJ
FABRICS COMPANY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHASKAR P.TANNA, SR.ADVOCATE WITH MR BHAVDUTT H.BHATT FOR TANNA
ASSOCIATES for
the Appellant. 
MR IM BENGALI for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 15/09/2010 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Challenge
in this Appeal filed under Section 411 of the Bombay Provincial
Municipal Corporations Act, 1949 (‘BPMC Act’, for short) is to the
correctness of the judgment and order dated 1st November 1993
rendered in Municipal Valuation Appeal No.6047/1987 by the learned
Judge of the Small Causes Court, Ahmedabad by which the Municipal
Valuation Appeal filed by the respondent came to be allowed and
thereby the Gross Rateable Value fixed by the appellant at the rate
of Rs.56,473/- in respect of the premises bearing Tenement
No.9991-0526-00-0001-U of Ward Special Property for the year 1986-87
has been quashed.

Mr.Bhaskar
Tanna, learned senior counsel for the appellant submitted that by
the impugned order the learned Judge of the Small Causes Court has
fixed ‘zero’ value of the premises in question, which is not
permissible in law.

To
buttress the aforesaid submission, Mr.Bhaskar Tanna, learned senior
counsel has pressed into service the reported decision of a Division
Bench of this Court in the case of Municipal Corporation of
Ahmedabad v/s. Oriental Fire and General Insurance Company Limited
[1994(2) GLR 1498] and also the reported decision of the Hon’ble
Supreme Court in the case of Assistant General Manager, Central
Bank of India and others v/s. Municipal Commissioner of the city of
Ahmedabad [1995(4) SCC 696]. He, therefore, submitted that the
impugned judgment and order deserves to be quashed and set-aside by
allowing this Appeal and thereby remanding the Municipal Valuation
Appeal to the learned Judge of the Small Causes Court, Ahmedabad for
deciding the same afresh after giving opportunity of hearing to both
the parties in accordance with law and in light of the aforesaid two
decisions.

We
have considered the submissions advanced by Mr.Bhaskar Tanna,
learned senior counsel for the appellant. We have perused the
impugned judgment and order, the decisions cited at the bar and so
also the records and proceedings of the Municipal Valuation Appeal
No.6047/1987.

In
the case of Municipal Corporation of Ahmedabad (supra), in
paragraph 67 of the judgment, the Division Bench of this Court
has held as under:

It
would mean that even if the assessment is held to be not in
accordance with law, whether because of the wrong method followed
with regard to determining the rateable value or because of any
irregularity or illegality in procedure or because of violation of
the principles of natural justice or because notice under Rule 15(2)
had not been issued, then the Small Causes Court would itself have
the jurisdiction to examine evidence and determine the correct
rateable value. It would be wholly inappropriate for the Small
Causes Court to merely quash the assessment, which would have the
effect that for the official years in question, the entire tax would
be lost to the Corporation. In effect, the ratio decidendi of the
decision in Anant Mills case is that the Small Causes Court
exercises the same power and will have the same jurisdiction, which
is exercised by the Commissioner for the purposes of determining
what should be the correct rateable value.

The
judgment delivered by the Division Bench in the case of Municipal
Corporation of Ahmedabad (supra) has been carried in appeal before
the Hon’ble Supreme Court in the case of Assistant General
Manager, Central Bank of India (supra). The Hon’ble Supreme Court
has upheld the principles enunciated by this Court in the case of
Municipal Corporation of Ahmedabad (supra). In sum and
substance, the finding of ‘zero’ assessment has not been approved by
this Court in the case of Municipal Corporation of Ahmedabad
(supra), which has been affirmed by the Hon’ble Supreme Court in
the case of Assistant General Manager, Central Bank of India
(supra).

Seen
in the above context, the impugned judgment and order under appeal
deserves to be quashed and set-aside by restoring and remanding the
Municipal Valuation Appeal No.6047/1987 to the files of the learned
Small Causes Judge, Ahmedabad for deciding the same afresh after
giving ample opportunity of leading the evidence to both the parties
strictly in accordance with law.

For
the foregoing reasons, the Appeal succeeds and accordingly it is
allowed. The impugned judgment and order dated 1st November 1993
passed by the learned Judge, Small Causes Court, Ahmedabad in
Municipal Valuation Appeal No.6047/1987 is quashed and set-aside.
The Municipal Valuation Appeal No.6047/1987 is restored and remanded
to the Small Causes Court, Ahmedabad to be decided afresh after
giving ample opportunity of leading evidence to both the parties in
accordance with law. No order as to cost.

Registry
is directed to send the records
and proceedings to the Court below forthwith.

(A.M.Kapadia,
J.)

(J.C.Upadhyaya,
J.)

/moin

   

Top