High Court Jharkhand High Court

Rama Shanker Prasad vs State Of Jharkhand & Ors. on 12 May, 2010

Jharkhand High Court
Rama Shanker Prasad vs State Of Jharkhand & Ors. on 12 May, 2010
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     W. P. (C) No. 2096 of 2004
                           ---
           Rama Shanker prasad                  ... Petitioner
                                Versus
           1. The State of Jharkhand
           2. Deoghar Municipality, Deoghar through its Special Officer
                                          ....   ...        Respondents
                                   ---
           CORAM        : HONBLE MR. JUSTICE R. K. MERATHIA
                              ---
           For the Petitioner     : Mr. S. N. Prasad
           For the State          : J.C. to G.P. III
           For Respondent No. 2 : Mr. A. K. Jha
                        ---

7. 12.5.2010

: This writ petition has been filed against re-assessment of

holding tax by the respondent-municipality.

Mr. S. N. Prasad, learned counsel appearing for the

petitioner, submitted that the said re-assessment is highly

exorbitant, inasmuch as the earlier tax was about Rs. 200/- per

year, whereas it has been enhanced to about Rs. 1360.16 per

year. He further submitted that the petitioner was not given

opportunity of hearing before re-assessment of tax.

On the other hand, Mr. A. K. Jha, learned counsel

appearing for respondent, submitted that the tax is to be

enhanced/reassessed every 5 years, but for one or other reason,

it could not be enhanced after 1983, till 1996-97 and therefore, it

cannot be said that re-assessment is exorbitant. He further

submitted that after assessment, valuation of holding was fixed at

Rs. 4,500/-. The petitioner objected to the same by filing form-C.

From Annexure-4 itself, it will appear that notice was served on

him on receipt of form-C, but he did not choose to appear and

ultimately the respondents after taking into consideration the

entire matter passed order on 24.4.1999 reducing the value from
Rs. 4,500/- to Rs. 3,500/-. Referring to Paragraph-5, he further

submitted that it was found that petitioner owned and possessed

a double-storeyed building, situated in the heart of town at

Surajmal Road, consisting of four big rooms, four shops, two

kitchens, two veranda and water connection in the house. He

also relied on a judgment in the case of Sidhnath Singh v. State

of Jharkhand, reported in 2004(3) JLJR 498.

After hearing the parties, I am satisfied that there is no

merit in this writ petition. Firstly, the petitioner objected to the re-

assessment of the tax in the year 1999, and thus he was fully

aware about the proceeding, but he waited and then filed this

writ petition after abut five years, only when the demand notice

dated 6.4.2004 was served on him. Secondly, it is not disputed

that the tax assessment was made in the year 1983 and

thereafter in 1996-97. It is true that Municipality should have

made re-assessment of tax every 5 years, but the petitioner

cannot complain that the re-assessment is highly exorbitant. It

further appears that re-assessment has been done after following

the procedure provided in that regard.

In the circumstances, this writ petition is dismissed. The

interim order dated 19.4.2004 stands vacated. However, there

will be no order as to costs.

(R. K. Merathia, J.)

MK