High Court Karnataka High Court

Rmz Infotech Pvt Ltd vs State Of Karnataka on 31 August, 2009

Karnataka High Court
Rmz Infotech Pvt Ltd vs State Of Karnataka on 31 August, 2009
Author: A.N.Venugopala Gowda
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