Supreme Court of India

Rai Vimal Krishna & Ors vs State Of Bihar & Ors on 7 July, 2003

Supreme Court of India
Rai Vimal Krishna & Ors vs State Of Bihar & Ors on 7 July, 2003
Bench: Ruma Pal, B.N.Srikrishna.
           CASE NO.:
Appeal (civil)  8263 of 2001

PETITIONER:
Rai Vimal Krishna & Ors.					


RESPONDENT:
Vs.

State of Bihar & Ors.	


DATE OF JUDGMENT: 07/07/2003

BENCH:
Ruma Pal & B.N.Srikrishna.


JUDGMENT:

J U D G M E N T

RUMA PAL, J

This case relates to the assessment of the appellants’

holdings in Patna under the Patna Municipal Corporation Act,

1951 (hereinafter referred to as the Act).

A brief survey of the relevant provisions of the Act is

necessary before considering the facts of the case since the

appellants’ grievances are that the provisions of the Act have

not been followed in assessing the appellants’ properties to tax.

The Act, which came into force on 15th August 1952, was

passed to consolidate and amend the law relating to the

municipal affairs of the town and suburbs of Patna. Section

123 of the Act allows the Corporation, with the previous

approval of the State Government, to impose various taxes and

fees. We are concerned with clauses (a), (b) and (c) of section

123 which provide for the imposition of property tax, water tax

and latrine tax on holdings situated within Patna – the tax being

assessed on the annual letting value. Section 130 provides

that the annual value of a holding shall be deemed to be the

gross annual rental at which the holding may reasonably be

expected to let. This however is subject to rules that may be

prescribed by the State Government. Any tax which is

assessed on the annual value of a holding, other than the

latrine tax or drainage tax, is payable by the owner of the

holding within the Corporation. The latrine or drainage tax is

payable by the persons in actual occupation of such holdings.

(Section 132 (1), (2)).

Section 133 provides for the preparation of a Valuation

List in four stages: — (I) determination to impose a tax to be

assessed on the annual value of holdings (II) inquiry to be held

by the Chief Executive Officer (III) the determination of the

annual value of all holdings and (IV) the entry of the value in a

valuation list. The percentage at which tax is payable is fixed

under section 136 by the Corporation on the basis of reports

submitted by the Chief Executive Officer and the Standing

Committee. This relates to stage (I) of section 133. For the

purposes of stage (II) the Chief Executive Officer may require

owners or occupiers, or both, of holdings to furnish him with

returns of the rent or annual value thereof and such other

particulars as he may require for the preparation of the

valuation list. The Chief Executive Officer is also empowered to

inspect or cause any holding to be inspected and measured, if

necessary, after giving notice to the occupier. (Section 134).

The preparation of the Assessment List follows the Valuation

List. This is done under section 137 which also sets out the

particulars which must be contained therein namely:

(a) the name of the street in which the

holding is situated.

(b) the number of the holding on the

register;

(c) a description of the holding;

(d) the annual value of the holding;

(e) the name of the owner and occupier;

(f) the amount of tax payable for the year;

(g) the amount of quarterly instalment; and

(h) if the holding is exempted from

assessment, a notice to that effect.

Both the Valuation and the Assessment Lists should

ordinarily be prepared once in every five years under section

138 (1). In terms of the proviso to section 138 (1) “in between

the two general assessments, the State Government may, on

the recommendation of the Corporation, authorise it to prepare

a fresh assessment list in respect of any specified area within

the Corporation”. Every valuation and assessment list is, under

Section 138(2), valid “from the date on which the list takes

effect in the Corporation and until the first day of the quarter

next following the completion of a new list”. This is subject to

any alteration which may be made under Section 139 and to

the result of any objection to the valuation or assessment by

any person under section 150.

The next relevant provision is section 149. Since the main

plank of the appellants argument is based on this section it is

quoted verbatim:

“149. Publication of notice of assessment –

(1) When the assessment list mentioned in

section 137 has been prepared or revised, the

Chief Executive Officer shall sign the same,

and shall give public notice, by beat of drum

and by playcards posted in conspicuous

places throughout Patna, or when any part of

Patna has been assessed, then in that part of

Patna, where the said list may be inspected.

(2) The Chief Executive Officer shall also in

all cases in which any property is for the first

time assessed or the assessment is increased

give notice thereof to the owner of the

property.”

This section envisages that the assessment list which has

been prepared or revised, must be signed by the Chief

Executive Officer. After this the Chief Executive Officer is

required to give public notice of the Assessment List. The

mode of giving public notice is “by beat of drum” and “by

placards”, the latter of which is required to be posted in

conspicuous places throughout Patna. It needs to be

emphasised that the section also provides for assessment of a

part of Patna, in which case the placards are required to be

posted in conspicuous places in that part. The object of the

publication appears from the last part of sub section (1) of

section 149 and that is so that “the said list may be inspected”.

We may mention here that the question which arises for

consideration in connection with this section is whether the

mode of giving public notice of the assessment list is mandatory

or directory. According to the appellant the mode is mandatory.

They have sought to buttress their argument by referring to

section 150 which reads:

“150. Application for review.- (1) Any person

who is dissatisfied with the amount assessed

upon him or the valuation or assessment of

any holding, or who disputes his occupation of

any holding, or his liability to be assessed,

may apply to the Chief Executive Officer or an

officer empowered in this behalf by the State

Government to review the amount of

assessment, or valuation, or to exempt him

from the assessment or tax.

(2) All such applications containing objections

shall be made in writing within thirty days after

the publication of the notice referred to in sub-

section (1) of section 149, or after receipt of

the notice referred to in sub-section (2) of that

section, if such notice is received after the

publication of the notice referred to in sub-

section (1) of the said section.

Provided that the Chief Executive Officer

may, if he thinks fit extend the said period of

thirty days to a period not exceeding sixty

days”.

It is pointed out that the period of limitation for filing an

application for review under this section is computed from the

date of publication of the notice. An owner gets an extended

period of limitation provided he receives the notice under sub

section (2) of section 149 after the publication. Thus,

publication must take place.

If objections to the valuation and assessment lists are

filed under Section 150, they are required to be disposed of by

the Chief Executive Officer after giving the objector an

opportunity of being heard under section 151. Sub-section (3)

of section 151 requires that when the objection has been

determined, an order passed on such objection shall be

recorded in the register and, if necessary, an amendment

made in the assessment list in accordance with the order

passed on the objection. This order of the Chief Executive

Officer may be appealed from by any person who is dissatisfied

with it, under section 152. The appeal lies to the District Judge

whose decision under section 152 (1) “shall be final”. During

the pendency of the appeal, the tax payable in terms of the

order appealed against may be levied and realised. However if

ultimately the District Judge decides in favour of the objector,

the chief executive officer “shall refund to the person from

whom the same has been levied or realised, the amount of tax

or instalment, or the excess thereof over the amount properly

leviable in accordance with such final decision, as the case may

be, or adjust such excess amount against any future demand”.

Every valuation made by the Chief Executive Officer

under section 153 is final subject to the provisions of sections

151 and 152. In other words until and unless an order is

passed under section 151 (3) by the Chief Executive Officer or

under section 152 by the District Judge, the valuation made by

the Chief Executive Officer must prevail. Finally when the

objections have been determined, and appeals disposed of,

the assessment list shall be authenticated by the Chief

Executive Officer in the manner specified. The importance of

the authentication lies in the fact that under subsection (2) of

section 154, the assessment list shall be “conclusive evidence

of the amount of holding tax leviable on each holding within

Patna in the financial year to which the list relates”.

This, in brief, is an overview of the provisions which are

relevant for the disposal of this appeal.

The undisputed factual situation is that an assessment

list was prepared for the year 1978 — 79. The appellants

objected to the assessment list under section 150. The

objections were rejected by the Chief Executive Officer under

Section 151. The appellants preferred appeals before the

District Judge under section 152. The appeals are pending.

During the pendency of the appeals, the Corporation has been

realising or at least seeking to realise the taxes from the

appellants on the basis of the order of the Chief Executive

Officer.

With effect from 13th October 1993, in exercise of

powers conferred by section 227 read with sub-sections (1) and

(2) of section 130 of the Act, the Government of Bihar made

the Assessment of Annual Rental Value Of Holding Rules, 1993

(hereinafter referred to as the Rules). By the Rules, the method

of determining annual rental value in connection with each

holding separately was done away with. Holdings in the

Corporation were classified on the basis of situation, use and

type of construction. For the purpose of calculation of annual

rental value of holdings, the method was simplified so that it

was computable only on the measurement of the carpet area.

In addition the percentage at which holding tax, water tax and

latrine tax is to be levied, has also been specified. After the

publication of the Rules, the Corporation issued two

notifications pursuant to Rules 3(2) and 5(1). By the first

notification, the Corporation classified the several roads in

Patna city into three categories. It is not necessary for us to go

into details of this notification or the second notification which

was issued soon thereafter by the Corporation which specified

the rates of rental value per sq ft depending upon the situation,

use and nature of construction of the holdings. These Rules

and the two notifications were the subject matter of challenge

under Article 226 before the High Court. The Rules and the

notifications were struck down by the High Court as being

unconstitutional. The decision of the High Court was reversed

by this Court in State of Bihar V. S.K.P. Sinha: (1995) 3

Supreme Court Cases 86. This Court while upholding the

constitutional validity of the Rules also upheld the two

notifications.

As a result of the 1993 Rules, the provisions of sections

130 and 136 are no longer relevant for our purposes as they

have laid down a different method of valuation and assessment.

There is no dispute that the Corporation followed the Rules and

the notifications issued thereunder in preparing Valuation and

Assessment Lists thereby revising the holding tax for the first

time since 1978-79. However, the process was not completed

in respect of the entire area covered by the Act at the same

time, but in three phases. According to the Corporation, this

was because they were understaffed and were otherwise

administratively handicapped. Three notices were published

under section 149 (1), not by way of “beat of drum” nor by

posting placards at conspicuous places, but by publication in

the newspapers. Each of the three notices referred to separate

areas of Patna and were dated 26 December 1993, 1st

October 1995 and 30th December 1995 respectively. In

addition separate notices were issued to the owners of holdings

as and when the area in which a particular holding was situated

was notified. The appellants also received notices under

section 149 (2). In 1995, they filed objections under Section

150. The objections have not yet been disposed of by the Chief

Executive Officer. However, the Corporation has continued to

realise tax from the owners on the basis of the assessment list

as published.

The appellants filed a writ petition in the High Court in

which they claimed: first, that the provisions of sections 133,134

and 137 of the Act had not been followed by the Corporation in

the matter of preparation of the valuation and assessment list;

second, that publication of notice of assessment had not been

done in the manner prescribed by section 149 (1) of the Act;

third, that the assessment list could not be prepared piecemeal

at different times for different properties in a discriminatory

manner and, fourth that the new rate of tax could take effect

only after the objections under section 150 had been decided

by the Chief Executive Officer. They accordingly prayed, inter

alia, for a direction on the Corporation to prepare an

assessment list in accordance with the provisions of sections

133,137,138, 149,150,151 and other provisions of the Act and

to levy, assess and recover the tax only after the disposal of the

objections under section 150. The appellants also sought the

quashing of notices dated 26th December 1993, 1st October

1995 and 30th December 1995.

As far as the first submission was concerned, the High

Court rejected it saying, “…. It is not disputed that those steps

are now required to be taken as per provisions laid down in the

1993 Rules and such steps have been taken by the Corporation

accordingly”.

The High Court accepted the second contention of the

appellants that the mode of publication of the assessment list

prescribed under section 149 (1) of the Act was mandatory.

Nevertheless, since the appellants had admittedly received

notices under section 149 (2) and had filed applications for

review under section 150, the High Court held “in the facts of

the case the irregularity in publication of notice under section

149 (1) of the Act is not of any consequence so far as the

petitioners are concerned, so as to warrant any interference in

the matter by this Court and at this stage.”

The third submission was not accepted as the High

Court held that section 149 (1) itself provided for area-wise

assessments in respect of parts of Patna. The High Court also

accepted the explanation given by the Corporation that they

had given different publications for different areas since they

did not have sufficient working hands and because of other

administrative difficulties. Further, it held that since there was

no allegation of any mala fides, “the action of the respondents

is saved in this case but keeping in view the spirit of Article 14

of the Constitution of India in any view they would be well

advised to take prompt steps in advance so that a general

assessment for the entire area under the Corporation may be

made effective from one date”.

The fourth submission of the appellants was not

considered. However the High Court directed “the concerned

authority “to dispose of the petitioners’ applications

expeditiously and in any case within three months from the date

of production/communication of a copy of this order”.

Each of the four submissions made by the appellants

before the High Court have been reiterated before us.

The submission of the appellants that the Corporation

was bound to comply with the provisions of the Act for valuation

and assessment before publishing the assessment list is

unacceptable in view of the promulgation of the 1993 Rules,

and the notifications issued thereunder, the validity of all of

which has been upheld by this Court. It is not in dispute that

the valuations have been made and assessments have been

prepared strictly in accordance with the procedure prescribed

by the 1993 Rules read with the two notifications.

The next submission of the appellants that the

Corporation does not have the power to issue separate

assessment lists in respect of different kinds of properties in

different areas is also not tenable. The 1993 Rules and the

notifications issued thereunder clearly provide for assessment

based on the localities as well as different kinds of properties,

classified according to its user and the type of construction.

Additionally, the proviso to section 138 (1) expressly indicates

that assessment lists may be prepared in respect of a specified

area within the Corporation. Finally, Section 149 sub-section (1)

itself shows that assessment lists may be made in respect of

“any part of Patna”.

The decision of this Court in Shibji Khestshi Tacker v.

The Commissioner of Dhanbad Municipality and Others

1978 (2) SCC 167 has taken a similar view while interpreting

Section 106 of the Bihar and Orissa Municipalities Act, 1922

which has been replaced by Section 138 of the present Act.

Section 106 of the 1922 Act provided:

“(1) New Valuation and assessment list shall

ordinarily be prepared, in the same manner as

the original lists, once in every five years.

(2) Subject to any alteration or amendment

made under Section 107 and to the result of

any application under Section 116, every

valuation and assessment entered in a

valuation or assessment list shall be valid

from the date on which the list takes effect in

the municipality and until the first day of the

April next following the completion of a new

list”.

The owner of the particular holding in that case had been

assessed to tax under an earlier assessment list. In the

subsequent list, the holding had not been mentioned. It was

contended that since assessment lists have to be prepared

once in every five years, the owner could not be assessed to

tax on the basis of the old assessment list. It was also

contended that only one assessment list could be prepared in

respect of the entire area covered by the 1922 Act. The

submission was rejected by this Court holding that the owner

continued to be liable under the earlier list and that:

“The language of Section 106 is flexible

enough to enable the Commissioners to leave

out for some good reason, any holding from

the revision of the valuation and assessment

lists. The word ‘ordinarily’ tones down the

force of ‘shall’ which immediately precedes it,

and indicates that the requirements with

regard to revision of the assessment in every

five years and to include all the holdings, are

not absolute but only directory and can be

departed from in extraordinary circumstances,

or in the case of particular holdings for good

reasons. This being the correct import of the

word ‘ordinarily’, it follows therefrom that in the

case of a holding which is excluded from the

quinquennial revision of assessment, the old

valuation and assessment lists do not lapse

but continue to remain in force till they are

altered or amended in accordance with the

procedure laid down in the Act. This position

of the law is clear from a reading of the last

clause of sub-section (2) of Section 106,

which provides that every valuation and

assessment entered in a valuation or

assessment list shall be valid from the date on

which the list takes effect in the municipality

and until the first day of April following the

completion of a new list. The key word

repeatedly occurring in the sub-section is ‘list’

which appears to have been advisedly used in

singular, in contradistinction to ‘lists’ employed

in plural, in sub-section (2). Such distinctive

use of the word ‘list’ in these sub-sections,

puts it beyond doubt that in respect of a

holding which, for some reason is not included

in the five yearly revision, the old valuation or

assessment list continues till a new list is

completed and the 1st day of April following

such completion is reached.”

To put it differently, there could be several assessment

lists operating in respect of different holdings in the municipal

area. The position has been clarified by the introduction of the

proviso to section 138(1) of the present Act, as we have already

noted.

The third submission of the appellants, relates to the

mode of publication of the assessment lists. That the mode of

publication is a procedural provision is self-evident. But is it a

mandatory provision? The High Court’s finding as to the nature

of the provision for publication under sub section (1) of section

149 is somewhat contradictory. While holding that the manner

of publication was mandatory and had to be complied with in

terms thereof, in a subsequent portion of the judgment, it was

held that it was a mere irregularity which could be waived. As

we read sub-section (1) of section 149, the Chief Executive

Officer is bound to give public notice of the assessment list.

The word “shall” makes that clear. However the word “shall”

does not qualify the next phrase which is separated from the

words “public notice” by a comma. The phrase separated is “by

beat of drum and by placards posted in conspicuous places

throughout Patna……….. …”. Generally speaking the object of

giving a notice is to draw the attention of the persons sought to

be affected to the matter notified. The purpose of specifying a

particular mode of giving notice is to raise a legal presumption

against such person of knowledge of the subject of the notice.

In other words, once the mode specified for giving notice is

complied with, the onus is on the persons notified to prove that

they were not aware of the subject matter of the notice. There

is otherwise no special sanctity given to the mode of service of

notice. The appellants have contended that even though

owners were served with individual notices under section

149(2), unless publication was made in the manner provided in

section 149(1) the occupants who were liable to pay water tax

and latrine tax would be seriously affected and would not have

an opportunity of challenging the imposition of the tax on them.

Incidentally, in the objections filed by the appellants their

contention is that the holdings owned by them were not liable to

payment of latrine tax or water tax because neither of the

services were available. However, the matter has to be

decided as a principle and not with reference to the appellants’

case.

Nobody disputes that publication and the giving of notice

to persons likely to be affected by the assessment list is a must.

The appellants have admitted publication of the assessment

lists in three newspapers. It is not their case that such

publication did not serve the purpose of notifying those who

might be affected by the assessment lists, of their existence.

Indeed it appears to us that the requirement to notify people by

beat of drum is an anachronism which appears to be

inappropriate in the present day and age in a large city like

Patna. The High Court’s apprehension that “holding this

provision as directory is likely to cause confusion and mischief

in future and it is not for this Court to substitute the wisdom of

the legislature with its own by holding that notice by newspaper

will be sufficient in place of notice of the spot by beat of drum

and placards” is unfounded both in law and in fact. It is an

elementary principle of interpretation that words in statutory

provisions take their colour from their context and object,

keeping pace with the time when the word is being construed.

When or where no other means of effective publication is

available, no doubt, announcing the assessment list by beat of

drum and by displaying placards would have to be complied

with. Where equally efficacious, if not better, modes of

publication are available, it would be ridiculous to insist on an

obsolete form of publication as if it were a ritual. Had the High

Court found that publication by newspapers was not effective

enough to notify the public, the assessment list could not be

given effect to unless publication were properly made. There is

no such finding. On the other hand publication through

newspapers is now an accepted form of giving general

notice. Therefore, we have no hesitation in holding that the

portion of section 149 (1) which deals with the manner of

publication, as opposed to the requirement for publication per

se, is directory. Since there has been sufficient compliance in

effecting the intention of the legislature to give notice to the

public at large in the city of Patna, we cannot hold that the

assessment lists prepared on the basis of the 1993 Rules are

required to be set aside.

This view finds support from the decisions of this Court,

decisions which were, in our opinion, wrongly brushed aside by

the High Court. In the Municipal Council, Khurai Vs Kamal

Kumar and another reported in (1965) 2 SCR. 653, on which

the High Court has relied, there was no publication of the notice

at all. An assessment list had been prepared and published on

6 March 1963. There were several objections lodged against

the assessment list. The rate of assessment was however

subsequently revised. On the basis of the revision, a

subcommittee appointed by the Municipal Council, considered

the objections and completed its revision. The final list was

published. There were further complaints. The final list was

suspended. The Municipal Council then decided to amend the

list. This amendment was not published. Nor was the final list

as amended published. This Court held that as no opportunity

had been granted to the assessees to object to the

assessment lists as amended, the assessment list had not

been prepared in accordance with law. The decision is

factually distinguishable. Since in that case there was no

publication at all, the Court was not called upon to consider the

question whether an alternative and equally effective mode of

publication would have sufficed.

This in fact was the exact question which had been

decided by a bench of five judges in the case of Raza Buland

Sugar Co.Ltd. Vs. Municipal Board, Rampur reported in

1965 (1) SCR. 970. In that case municipal water tax was

sought to be levied under section 131 of the U. P. Municipalities

Act, 1916. In terms of section 131 (3), the Municipal Board was

required to publish its proposal relating to the tax and the draft

Rules in connection therewith along with the notice in the

specified format. Section 94 (3) provided for the manner of

publication of the resolution of the municipal board. The

method of publication prescribed was “in a local paper

published in Hindi and where there is no such local paper, in

such manner as the State Government may, by general or

special order, direct”. The publication was made in a local

paper published in Urdu. Wanchoo, J., speaking for the

majority held that the provision for publication contained in

section 131 (3) was mandatory but the mode of publication

provided in section 94 (3) was not. Therefore the publication in

an Urdu newspaper was held to be sufficient and in substantial

compliance with section 94 (3). This conclusion was arrived at

despite the use of the word “shall” in section 94 (3). This is

what the Court said:

“The question whether a particular

provision of a statute which on the face

of it appears mandatory, inasmuch as it

uses the word “shall” – as in the present

case –is merely directory cannot be

resolved by laying down any general

rule and depends upon the facts of each

case and for that purpose the object of

the statute in making the provision is the

determining factor. The purpose for

which the provision has been made and

its nature, the intention of the legislature

in making the provision, the serious

general inconvenience or injustice to

persons resulting from whether the

provision is read one way or the other,

the relation of the particular provision to

other provisions dealing with the same

subject and other considerations which

may arise on the facts of a particular

case including the language of the

provision, have all to be taken into

account in arriving at the conclusion

whether a particular provision is

mandatory or directory.

….. As we have said already the

essence of s. 131 (3) is that there

should be publication of the proposals

and draft rules so that the tax payers

have an opportunity of objecting to

them, and that is provided in what we

have called the first part of s.141(3); that

is mandatory. But the manner of

publication provided by s.94(3) which

we have called the second part of

s.131(3) appears to be directory and so

long as it is substantially complied with

that would be enough for the purpose of

providing the tax payers a reasonable

opportunity of making their objections.

We are therefore of the opinion that the

manner of publication provided in

s.131(3) is directory.”

Again in 1996 this Court in State Bank of Patiala and

others Vs S. K. Sharma (1996) 3 SCC. 364 had to interpret a

regulation framed in connection with a departmental inquiry.

The regulation required that the inquiring authority “shall also

record an order that the officer may for the purpose of preparing

his defence :

“(3) be supplied with copies of

statements of witnesses, if any,

recorded earlier and the inquiry officer

shall furnish such copies not later than

three days before the commencement of

the examination of the witnesses by the

inquiring authority”.

Copies of the statements of the witnesses were not

supplied to the charged officer. However the officer had been

permitted to inspect and take notes of the statements of the

witnesses more than three days prior to the examination of the

witnesses. The entire inquiry was challenged by the charged

officer as being vitiated, by reason of the non-supply of the

statements in compliance with the regulation. The challenge

was rejected by this Court by holding that the provision was not

of a mandatory character and that it had to be examined from

the standpoint of substantial compliance and unless prejudice

had been caused by the non-compliance, the action would be

sustained. (See also Venkataswamappa V. Special Deputy

Commissioner (Revenue 1997 9 SCC 128).

With the greatest respect, we would adopt the reasoning

of the aforesaid two decisions of this Court in rejecting the

appellants’ submission that the mode of publication prescribed

in section 149(1) as opposed to publication itself, was

mandatory and hold that the publication in the newspapers was

in substantial compliance with the requirements of the sub-

section.

Apart from any other consideration, it certainly did not lie

in the mouth of the appellants to contend that adequate notice

was not given. They were admittedly given notice under

section 149 (2) and they have also filed their objections under

section 150 to the assessment list.

This brings us to the last submission of the appellants that

there cannot be any recovery of the tax on the basis of the

assessment list so published unless the appellants objections

were disposed of under section 151. We were at first inclined

to hold in the appellants favour. But a closer scrutiny of the

provisions of the Act has persuaded us to reject the

submission. Once we have held that the assessment list had

been properly prepared in the sense that there had been no

legal flaw in its preparation and publication, the valuation as

mentioned in the assessment list must be given effect to till the

time it is revised or amended under sections 151 or 152. In

Shibji Khestshi Tacker v. The Commissioners of Dhanbad

(supra) it was said that valuation and assessment lists remain

in force until they are altered or amended in accordance with

the procedure laid down in the Act. Alteration or amendment

can take place pursuant to an order under sections 151 or 152.

This is also clear from section 153 which says that “every

valuation made by the Chief Executive Officer — — shall, subject

to the provisions of sections 151 and 152, be final”. The phrase

‘subject to’ means that until and unless the assessment list is

revised or amended under section 151 or 152, the assessment

list would continue to be final. This reading is in keeping with

sub section (2) of section 138 which provides that every

valuation and assessment list shall be valid from the date on

which the list takes effect in the Corporation and until the first

day of the quarter next following the competition of a new list,

thus indicating that an assessment list is valid from the date of

its completion. Such an assessment list is subject to “any

alteration or amendment made” and to the result of any

application under Section 150. What needs to be emphasised

is that the assessment list as prepared is valid and is

unaffected by the mere filing of an application under Section

150. If the result of the application is in favour of the owner,

the assessment list must be amended to give effect to such

result. Unless the application of the appellants under Section

150 ends in a result which is different from the assessment list,

the assessment list would continue to be operative, and the

respondent can recover taxes on the basis of the assessment

and valuation list despite the filing of objections under Section

150. Besides the reference to both sections 151 and 152 in

Section 153 makes it clear that the same incidence relating to

the recovery of taxes pending either the determination of the

objections under section 151 or the adjudication of the appeal

under section 152, would prevail. If this construction is not put

on section 153, it would mean that by merely filing an

objection, the objector would be able to effectively stop the

realisation of tax on the basis of the assessment list until such

time as his objection is heard and decided. This could not have

been legislatively intended. As has been seen in this case that

although the appellants had filed their objections in 1995, they

are still pending. We, therefore, conclude that it is open to the

Corporation to recover the tax as determined on the basis of

the impugned assessment lists pending disposal of the

appellants’ applications under Section 151, until and unless, by

virtue of an order under Section 151 or 152 passed thereon, the

assessment list is amended or altered.

The appellants’ final grievance is in respect of the non

disposal of the objections filed in respect of the assessment

lists under the 1993 Rules. As far as they are concerned, the

High Court has already directed the disposal of the same by the

concerned authority within a time frame. We see no reason to

interfere with this direction.

For the reasons aforesaid we dismiss this appeal and

affirm the decision of the High Court, albeit for reasons which

are different, with costs.