High Court Karnataka High Court

S.S. Navalgi vs Commissioner Of Income-Tax And … on 1 March, 1980

Karnataka High Court
S.S. Navalgi vs Commissioner Of Income-Tax And … on 1 March, 1980
Equivalent citations: (1982) 27 CTR Kar 256, 1981 132 ITR 621 KAR, 1981 132 ITR 621 Karn, 1981 7 TAXMAN 416 Kar
Author: K Swami
Bench: K Swami


JUDGMENT

K.A. Swami, J.

1. In this petition under arts. 226 and 227 of the Constitution, the petitioner has challenged the validity of the proclamation of sale notice dated October 1, 1975, bearing No. TR, 176/BJP/75-76 (Ex. N) and also the validity of the sales held on January 29, 1974, March 15, 1974, May 7, 1975, and on September 18, 1975.

2. During the course of the argument, Sri M. S. Padmarajaiah, the learned counsel for the petitioner submitted that the petitioner confines the writ petition only to the validity of the proclamation of the sale notice produced as Ex. N. Therefore, it is not necessary to consider on the ground that as per r. 52 of Sch. II to the I.T. Act, which prescribes the procedure for recovery of tax, the proclamation of sale notice has not been published in the language of the district, and, therefore, the 2nd respondent cannot proceed with the sale on the basis of the notification issued in English. As per the aforesaid rule, whenever immovable property is brought to sale for the recovery of tax by the TRO, the proclamation of the intended sale is required to be made also in the language of the district. It is not in dispute that the sale proclamation is not issued in the language of the district, i.e., Kannada. The object of publishing the proclamation of sale in the language of the district is to enable the resident as the district to come to know of the intended sale, so that they can participate in the auction and offer their bids and as a result thereof, the property put up for sale may fetch a good and proper price. Therefore, it was incumbent upon the TRO to issue the proclamation of sale notice in the Kannada language also. As no such notice is issued in the Kannada language as required by r. 52, it is not just, proper and legal to allow the TRO to proceed with the sale. In view of the fact that the date fixed for sale has already expired, the 2nd respondent is required to issue a fresh proclamation of the sale notice. Hence, it is not necessary to quash the notice dated October 1, 1975, produced as Ex. N. However, it is made clear that if the 2nd respondent is required to proceed to recover the tax arrears by a sale of the immovable property, he shall have to publish the sale proclamation in the language of the district also as per r. 52, i.e., in Kannada language.