J.R. Sood And Ors. vs Municipal Corporation Of Delhi on 25 August, 1998

0
41
Delhi High Court
J.R. Sood And Ors. vs Municipal Corporation Of Delhi on 25 August, 1998
Equivalent citations: 75 (1998) DLT 306
Author: S Kapoor
Bench: S Kapoor

JUDGMENT

S.N. Kapoor, J.

1. I intend to dispose of this suit for injunction filed for restraining the defendant from recovering any amount based on the bill dated 17th July, 1995 and the show cause notice dated 14th December, 1995 bearing No. Tax/ TRC/SAU/SCN/13328 in respect of EROSC inema, New Delhi and from recovering any property tax on the ratable value of Rs. 4,89,330/- or any other ratable value other than Rs. 50,849/- and IA No. 3022/96 filed for ad interim injunction of similar nature.

2. Having heard the learned Counsel for the parties and after going through the records, it appears that the present dispute basically relates to the following points:

 (i)      Inclusion of cost of electric fittings, furniture and fixtures and air-conditioning in the cost of building; and  
 

 (ii)     Maintainability of the suit.   
 

 3. As regards inclusion of certain items for the purpose of ratable value is concerned, one has to refer to the definition of the words "land and building" and "plant and machinery" as used in Sections 2(3), 2(24) and 116(3) of the DMC Act. They read as under: 
   

 "2(3) "building" means a house, out-house, stable, latrine, urinal, shed, hut, wall (other than a boundary wall) or any other structure, whether of masonry, bricks, wood, mud, metal or other material but does not include any portable shelter.  
 

 2(24) "land" includes benefits to arise out of land, things attached to earth or permanently fastened to anything attached to earth and rights created by law over any street." 
 

 "116.(1)...  
 

 (2) ...  
 

(3) All plant and machinery contained or situated in or upon any land or building and belonging to any of the classes specified from time to time by public notice by the Commissioner with the approval of the Standing Committee, shall be deemed to form part of such land or building for the purpose of determining the ratable value thereof under Sub-section (I) but save as aforesaid no account shall be taken of the value of any plant or machinery contained or situated in or upon any such land or building.”

4. Here it is required to be seen that what is included in land and building will obviously not fall within the definition of plant and machinery. So, cost of anything attached to earth or permanently fastened to anything attached to earth (including lift) shall automatically be included in the cost of land and building (See Municipal Corporation of Delhi v. Pragati Builders and N.R.D.C. of India and Anr., ).

5. However, submission of learned Counsel for the plaintiff is that in the light of Hindustan Lever Ltd. v. Municipal Corporation of Greater Bombay and Ors., , cost of air-conditioning machinery and false ceiling could not be included for the assessment of ratable value. Learned Counsel for the plaintiff refers to Section 154(2) of the Bombay Municipal Corporation Act (hereinafter called “the BMC Act for short), which reads as under:

“154(1)…

(2) The value of any machinery contained or situated in or upon any building or land shall not be included in the ratable value of such building or land.

6. On the basis of the language of this section and Section 116(3) of DMC Act, it is submitted that both use the same language, therefore air conditioning plant and machinery could not be included in the cost of building for assessment of ratable value. Before proceeding further, it is desirable to note that there is a difference in Section 154(2) of the BMC Act and Section 116(3) of the DMC Act, for in the BMC Act only term ‘machinery’ has been used while in the DMC Act it is ‘plant and machinery’ and not only ‘machinery’.

7. Here it is required to be seen that what is included in land and building will obviously not fall within the definition of plant and machinery. So, cost of any thing attached to earth or permanently fastened to anything attached to earth (including lift) shall automatically be included in the cost of land and building (See Municipal Corporation of Delhi v. Pragati Builders and N.R.D.C. of India and Anr., (supra)).

8. However, submission of learned Counsel for the plaintiff is that in the light of Hindustan Lever Ltd. v. Municipal Corporation of Greater Bombay and Ors., (supra), cost of air-conditioning machinery and false ceiling could not be included for the assessment of ratable value. Learned Counsel for the plaintiff refers to Section 154(2) of the Bombay Municipal Corporation Act (hereinafter called “the BMC Act for short), which reads as under:

“154(1)…

(2) The value of any machinery contained or situated in or upon any building or land shall not be included in the ratable value of such building or land.

9. On the basis of the language of this section and Section 116(3) of DMC Act, it is submitted that both use the same language, therefore air conditioning plant and machinery could not be included in the cost of building for assessment of ratable value.

“According to us, this dichotomy may not be applied to Section 154(2), as it could not have been intended by the Legislature that, say, only unimpeded air-conditioners used for cooling a building would get the exemption, but not if the apparatus gets embedded and central air-conditioning is provided in the building. In any case, as we are concerned with a taxing provision, an interpretation beneficial to the assessee, in case two interpretations be reasonably possible, has to be given. This is a well-settled position in law.”

10. On this basis the cost incurred by the appellant on the air-conditioning machinery was ordered to be excluded for considering the ratable value.

11. As is apparent, the language of DMC Act is different not only in regard to ‘machinery’ and ‘plant and machinery’ but also in other respect while the BMC Act altogether excludes machinery for consideration of the ratable value. It is not so in DMC Act for any class of plant and machinery specified from time to time by public notice by the Commissioner with the approval of the Standing Committee shall be deemed to be part of such land and building for the purpose of determining ratable value. Therefore, so long public notice under Section 116(3) was not issued, decision in Hindustan Lever Ltd. v. Municipal Corporation of Greater, Bombay (supra) may be relevant and binding. But the moment such public notice is issued, decision in Hindustan Lever Ltd. v. Municipal Corporation of Greater Bombay (supra) would not have relevance i.e. with effect from 24th October, 1994, the day on which the Delhi Municipal Corporation (Determination of Ratable Value) Bye-Laws, 1994 (hereinafter called “the R.V. Bye-Laws) have been notified. (See Punj Sons Pvt. Ltd. v. MCD, .

12. It is to be noticed that the constitutionality of the R.V. Bye-Laws have been upheld in Delhi Urban House owners’ Welfare Association v. Union of India, . Since the case in hand relates to a period prior to 24th October, 1994, Hindustan Lever Ltd. v. Municipal Corporation of Greater Bombay (supra) as well as ratio in Punj Sons Pvt. Ltd. v. MCD (supra) is attracted and till 24th October, 1994 the ratable value would not include the cost of air-conditioning.

13. In so far as the furniture and fittings are concerned, observations of the Supreme Court in para 13 of Hindustan Lever Ltd. v. Municipal Corporation of Greater Bombay (supra) are complete answer to the arguments advanced by learned Counsel for the plaintiff. Para 13 of the judgment reads as under:

“13. The wooden partitions in question do not apparently attract the provision of Section 154(2) of the Act. They having been used to divide each of the floors into parts and even ceiling columns having been designed with such partition in mind, we entertain no doubt that the value of these partitions did constitute and were rightly regarded as part of construction cost. The fact that the partitions are fixed on sockets and are easily removable does not make any difference as the building was from the inception conceived as an office building and it being spacious, division into separate blocks and cabins was conceived from the beginning for which purpose the partitions were used. We, therefore, hold that the value of wooden partitions was rightly included in calculating ratable value.”

14. Consequently, cost of electric fittings and fixtures cannot be excluded for consideration of ratable value in the light of Hindustan Lever Ltd. v. Municipal Corpn. of Greater Bombay (supra) as well as Pragati Builders and N.R.D.C. of India and Anr. and Haji Dawood v. Municipal Commissioner AIR 1922 Bom. 386.

15. However, there is one very serious objection relating to very maintainability of the suit.

16.1. Section 41(h) of the Specific Relief Act provides that “an injunction cannot be granted “when equally efficacious relief can certainly be obtained by any other usual mode of proceeding except in case of breach of trust.”

16.2. It is contended that filing an appeal under Section 169 of the DMC Act does not provide equally efficacious remedy, for the tax is required to be paid immediately and it is apparent that the assessing authority is acting beyond its jurisdiction. Sections 169 and 170 of the DMC Act, if taken together, certainly provide that the tax is required to be deposited before appeal is heard.

16.3. It is certainly harsh in extreme cases where suddenly, without there being a change, some officials increase ratable value for ulterior motives by two to over ten times of previous ratable value. In such cases, to force an assessee to deposit the amount of tax may amount to either sell away his property or to grease the palm of the concerned official. In such cases, it certainly does not provide equally efficacious relief. If we are to advance justice, we cannot afford to be oblivious to realities of life. But in ordinary cases like the present one, it is not as harsh as it has been sought to be made out, and it provides equally efficacious remedy for in Shyam Kishore v. Municipal Corporation of Delhi, , Section 170(b) of the DMC Act has been interpreted to mean that in appropriate cases where the appellate Judge feels that there is some great hardship or injustice involved he may be inclined to adjourn the appeal.

“There is nothing wrong in interpreting the provision as permitting the Appellate Authority to adjourn the hearing of the appeal thus giving time to the assessee to pay the tax or even specifically granting time or instalments to enable the assessee to deposit the disputed tax where the case merits it, so long as it does not unduly interfere with the appellate Court’s calendar of hearings. His powers, however, should stop short of staying the recovery of the tax till the disposal of the appeal. It is one thing for the judge to adjourn the hearing leaving it to the assessee to pay up the tax before the adjourned date or permitting the assessee to pay up the tax, if he can, in accordance with his directions before the appeal is heard. In doing so, he does not and cannot injunct the department from recovering the tax, if they wish to do so. He is only giving a chance to the assessee to pay up the tax if he wants the appeal to be heard.”

16.4. Therefore, Clause (b) of Section 170 only bars the hearing of the appeal and its disposal on merits and it is not a bar to filing of the appeal itself. However, the Appellate Judge cannot take recourse to Order 41, Rule 5, CPC in view of Section 457 of the DMC Act, for Section 457 states that the procedure provided in the Code of Civil Procedure in regard to suit which is to be followed “as far it can be made applicable”.

16.5. Even in Shyam Kishore v. Municipal Corporation of Delhi’s case (supra), in order to reduce further hardship the Supreme Court suggested amendment in the DMC Act to authorise the Appellate Authority to exercise his discretion in such a way as to safeguard the interest of both the revenue and the assessee. But so long as the amendment is not incorporated in the statute, this Court is bound by the judgment in Shyam Kishore v. Municipal Corporation of Delhi (supra) and the efficacious relief could be sought by having recourse to an appeal under Section 169 of the Act and finality is attached with the appellate order. Ordinarily, question of correctness of assessment (apart from its constitutionality) are for the decision of the assessing and appellate authorities.

16.6. Jurisdiction of a Civil Court arises from the provisions under Section 9 of the CPC while power of judicial review is provided under Article 226 as a constitutional remedy, and there is a distinction between the two remedies. Whatever is good for Article 226 is not always good for suit as well. Where jurisdiction is barred by special statute, it cannot be invoked merely on account of non-availability of adequate or efficacious remedy under the special statute though such ground may be available for maintaining writ petition under Article 226. Difference lies in nature of jurisdiction; one conferred by statute i.e. under Section 9 of the CPC and one conferred by Article 226. (See also Srikant Kashi Nath v. Corporation of City of Belgam, and Munshi Ram and Ors. v. Municipal Committee, Chheharta, ).

16.7. In Municipal Corpn. of Delhi v. C.L. Batra , in similar circumstances, the Supreme Court took the view that where non-availing of statutory remedy of appeal had not been explained by the assessee, the order was passed without deciding the question of maintainability, grant of interim stay was an abuse of the process of law. Besides it would paralyse the entire working of the Municipal Committee and render it unable to meet its financial obligation. The interim order was accordingly set aside.

16.8. Accordingly, in the light of the foregoing, while in harsh cases, where ratable value has been multiplied several times over the ratable value of the previous year, without there being any change or additional construction, or increase in rent in cases of tenanted premises beyond the scope of Delhi Rent Control Act while petition under Articles 226 and 227 could be entertained, it is not possible for a Civil Court to entertain suits on this point.

17. When it is evident that in the present case, efficacious remedial measure of filing an appeal though slightly harsh is available, no suit for permanent injunction would lie in view of the provisions of Section 41(h) of the Specific Relief Act. A suit being barred by Section 41(h) of the Specific Relief Act would fall within Clause (d) of Order 7, Rule 11, CPC and there is no other option left for the Court but to reject the plaint.

18. Since the plaint is liable to be rejected, I am not inclined to make any observation on any other aspect of the matter. Accordingly, the suit for permanent injunction is barred by the provisions of Section 41(h) Specific Relief Act. The plaint has to be rejected under Clause (d) of Order 7, Rule 11, CPC. It is rejected along with IA No. 3022/96 under Order 39, Rules 1 and 2 read with Section 151, CPC In the peculiar circumstances of the case, parties are left to bear their own costs.

LEAVE A REPLY

Please enter your comment!
Please enter your name here