Citation : 2021 Latest Caselaw 6179 Bom
Judgement Date : 7 April, 2021
Second Appeal No.177/2021
:: 1 ::
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
SECOND APPEAL NO.177 OF 2021 WITH
CIVIL APPLICATION NO.4319 OF 2021
The State of Maharashtra & ors. ... APPELLANTS
VERSUS
M/s Onkar Kaniram and Co. ... RESPONDENT
.......
Shri P.K. Lakhotiya, A.G.P. for appellants
.......
CORAM : R. G. AVACHAT, J.
DATE : 7th APRIL , 2021
ORDER:
The challenge in this Second Appeal is to the
judgment and decree dated 7/3/2011, passed by Civil Judge,
Senior Division, Dhule in Special Civil Suit No.11/2002 and
confirmed by judgment and decree dated 10/1/2020, passed
by District Judge-5, Dhule in Regular Civil Appeal No.37/2014.
By the impugned judgment and decree, the
notices dated 28/2/2001, 28/11/2001 and 22/1/2002 issued
by Sub-Divisional Officer (S.D.O.), Dhule directing the plaintiff
firm to pay Rs.1,31,716/- towards non-agricultural taxes/
assessment in respect of the lands Survey No.549/1A,
Second Appeal No.177/2021 :: 2 ::
549/1A-B and 549/1C came to be declared to be bad in law.
The defendants in the suit came to be restrained from taking
any coercive steps against the plaintiff firm on the basis of
aforesaid notices. The defendants were also directed to
refund the sum of Rs.30,000/- to the plaintiff firm with
interest @ 6% p.a. thereon from the date of the suit till the
date of payment.
The appeal preferred against the judgment and
decree passed in Special Civil Suit No.11/2002 came to be
dismissed. The original defendants are, therefore, in this
Second Appeal.
2. Heard Shri P.K. Lakhotiya, learned A.G.P. for the
appellants. He would submit that, by virtue of Sections 4 and
11 of the Maharashtra Revenue Jurisdiction Act (for short the
Act), the Civil Court did not have jurisdiction to entertain the
suit. The decree impugned in this Second Appeal is,
therefore, non est. He would further submit that, the suit has
been filed by the partnership firm. In view of Section 69(2) of
the Indian Partnership Act, the suit is not maintainable by an
unregistered partnership firm. The learned A.G.P. would
further submit that, since the notices impugned in the suit
were issued by the S.D.O. in exercise of jurisdiction under the
Maharashtra Land Revenue Code, 1966 (for short MLRC), a
Second Appeal No.177/2021 :: 3 ::
remedy of appeal is available thereagainst in view of Section
247 of the MLRC. According to learned A.G.P., the plaintiff
firm did not have a right of hearing before revision of N.A.
assessment is made by the revenue authorities.
3. Perused the judgment impugned in this Second
Appeal. Considered the submissions made by the learned
A.G.P. In my view, no substantial question of law does arise
in this appeal. All the grounds raised for admission of this
Second Appeal have duly been addressed by both the courts
below.
So far as regards jurisdiction of the Civil Court to
entertain and try the suit is concerned, it is to be stated that,
the legality of the notices issued by the S.D.O. was challenged
in the suit. The issue has no longer been res integra in view
of the following judgments :-
(1) 1987(2) Bom.C.R. 237 State of Maharashtra Vs. Mrs. Nargis Mewawala
(2) 2007(1) Mh.L.J. 819 Gopinath Pensalwar Vs. State of Maharashtra
(3) 1965 Mh.L.J. 226 (SC) Municipal Council, Khurai Vs. Kamal Kumar
The trial Court, relying on the aforesaid
authorities, held the Civil Court to have jurisdiction to
entertain the suit, being Special Civil Suit No.11/2002.
Second Appeal No.177/2021 :: 4 ::
4. So far as regards second ground of objection with
reference to Section 69(2) of the Partnership Act is
concerned, the same has also been rightly addressed by both
the courts below. In case of M/s Haldiram Bhujiawala & anr.
Vs. M/s Anand Kumar Deepak Kumar & anr., AIR 2000 SC
1287, it has been held that a suit by unregistered firm is not
barred under Section 69(2) if a statutory right or a common
law right is being enforced.
What had been challenged in the suit was an act
of the S.D.O. in issuance of notice of demand of N.A.
assessment/ tax. No right arising out of any contract was
sought to be enforced in the suit.
5. So far as regards the third submission is
concerned, it is to be stated that, although a remedy of
appeal is available under Section 247 of the MLRC, no
provision bars the suit wherein challenge is to legality of
issuance of N.A. assessment.
6. It was the case of the plaintiff firm that it had
been paying the N.A. assessment of the land used by it for
industrial purpose at a rate fixed in the year 1982-83. The
S.D.O. abruptly issued the impugned notices demanding the
revised N.A. assessment/ tax. Admittedly, the impugned
Second Appeal No.177/2021 :: 5 ::
notices were issued on the basis of an audit report wherein it
was observed that less amount of tax was being levied.
Admittedly, before issuing the impugned notices revising the
N.A. tax, no procedure contemplated under Sections 111 to
114 of the MLRC had been followed.
7. For the reasons given hereinabove, no substantial
question of law is involved in this Second Appeal. The Second
Appeal, therefore, stands dismissed.
In view of dismissal of the Second Appeal, nothing
survives in the Civil Application and the Civil Application also
stands dismissed.
( R. G. AVACHAT ) JUDGE
fmp/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!