Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Siporex India Pvt Ltd vs Pune Cantonment Board
2024 Latest Caselaw 25564 Bom

Citation : 2024 Latest Caselaw 25564 Bom
Judgement Date : 6 September, 2024

Bombay High Court

Siporex India Pvt Ltd vs Pune Cantonment Board on 6 September, 2024

Author: M.S. Sonak

Bench: M.S. Sonak

  2024:BHC-AS:36639-DB                                                     Siporex India Pvt Ltd vs. PCB
                                                                           29-aswp-10077-2000+(1).doc




                                                                                                      Sumedh




                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                               CIVIL APPELLATE JURISDICTION
                                           WRIT PETITION NO. 10077 OF 2023


                       1.     M/s. Siporex India Pvt. Ltd.
                              A company registered under the
                              Companies Act 1956, having its
                              registered office at:
                              72-76, Mundhwa, Pune - 411036,
                              Maharashtra

                       2.     Vijay Shirke,
                              Director of M/s. Siporex India Pvt. Ltd.,
                              having his office at: 72-76, Mundhwa,
                              Pune - 411036, Maharashtra                                   ...Petitioners


                                ~ versus ~


                            1. Pune Cantonment Board,
                              Office of the Cantonment Board,
                              Golibar Maidan, Shankarseth Road,
                              Pune - 411 001.

                            2. Chief Executive Office,
                              Pune Cantonment Board, Golibar
                              Maidan, Shankarseth Road, Pune -
                              411 001.
         Digitally
         signed by
         SUMEDH
SUMEDH   NAMDEO
NAMDEO   SONAWANE
SONAWANE Date:
         2024.09.12
         12:00:03
         +0530                                             Page 1 of 11
                                                      6th September 2024


                      ::: Uploaded on - 12/09/2024                          ::: Downloaded on - 27/09/2024 00:29:31 :::
                                                     Siporex India Pvt Ltd vs. PCB
                                                    29-aswp-10077-2000+(1).doc




      3. Defence Estates Officer,
        Pune Circle, 16, Rajendrasinhji Road,
        Camp, Pune - 411 001.

 4.     Union of India,
        Through the Ministry of Defence,
        Having its office at: 2nd Floor, Aayakar
        Bhavan, M.K. Road Churchgate,
        Mumbai - 400 020.                                        ...Respondents


                                    WITH
                      WRIT PETITION NO. 9583 OF 2023

 Bharat Forge Limited,
 A company incorporated and registered
 under the provisions of the Companies Act,
 1956 and having its registered office at
 Mundhwa, Pune Cantonment, Pune - 411
 036, Maharashtra, India                                             ...Petitioner



          ~ versus ~

 1.     Pune Cantonment Board,
        Office of the Cantonment Board,
        Golibar Maidan, Shankarseth Road,
        Pune - 411 001.

 2.     Chief Executive Office,
        Pune Cantonment Board, Golibar
        Maidan, Shankarseth Road, Pune -




                                   Page 2 of 11
                               6th September 2024


::: Uploaded on - 12/09/2024                         ::: Downloaded on - 27/09/2024 00:29:31 :::
                                                     Siporex India Pvt Ltd vs. PCB
                                                    29-aswp-10077-2000+(1).doc




       411 001.

 3.    State of Maharashtra through
       Department of Registration and
       Stamps,
       office of Inspector General of
       Registration and Controller of Stamps
       having office at ground floor, Opp.
       Vidhan Bhavan (Council Hall), New
       Administrative Building, Pune-
       411001.                                                   ...Respondents


                                    WITH
             INTERIM APPLICATION (ST) NO. 21454 OF 2024
                                      IN
                      WRIT PETITION NO. 9583 OF 2023

 Bharat Forge Limited,
 A company incorporated and registered
 under the provisions of the Companies Act,
 1956 and having its registered office at
 Mundhwa, Pune Cantonment, Pune - 411
 036, Maharashtra, India                                             ...Petitioner

 In the matter of:

 Bharat Forge Limited,
 A company incorporated and registered
 under the provisions of the Companies Act,
 1956 and having its registered office at
 Mundhwa, Pune Cantonment, Pune - 411



                                   Page 3 of 11
                               6th September 2024


::: Uploaded on - 12/09/2024                         ::: Downloaded on - 27/09/2024 00:29:31 :::
                                                     Siporex India Pvt Ltd vs. PCB
                                                    29-aswp-10077-2000+(1).doc




 036, Maharashtra, India                                             ...Petitioner


         ~ versus ~

 1.    Pune Cantonment Board,
       Office of the Cantonment Board,
       Golibar Maidan, Shankarseth Road,
       Pune - 411 001.

 2.    Chief Executive Office,
       Pune Cantonment Board, Golibar
       Maidan, Shankarseth Road, Pune -
       411 001.

 3.    State of Maharashtra through
       Department of Registration and
       Stamps,
       office of Inspector General of
       Registration and Controller of Stamps
       having office at ground floor, Opp.
       Vidhan Bhavan (Council Hall), New
       Administrative Building, Pune-
       411001.
                                                                 ...Respondents


                                    WITH
                     WRIT PETITION NO. 10145 OF 2023

 1.    M/s. B. G. Shirke Construction Technology Pvt
       Ltd,
       A company registered under the Companies Act



                                   Page 4 of 11
                               6th September 2024


::: Uploaded on - 12/09/2024                         ::: Downloaded on - 27/09/2024 00:29:31 :::
                                                     Siporex India Pvt Ltd vs. PCB
                                                    29-aswp-10077-2000+(1).doc




        A company incorporated and registered under
        the provisions of the Companies Act, 1956,
        having its registered office at: 72-76, Mundhwa,
        Pune - 411036, Maharashtra.

 2.     Vijay B Shirke,
        Chairman and Managing Director of M/s. B. G.
        Shirke Construction Technology Pvt. Ltd., having
        his office at: 72-76, Mundhwa, Pune - 411036,
        Maharashtra                                                   ...Petitioner



          ~ versus ~

      1. Pune Cantonment Board,
        Office of the Cantonment Board,
        Golibar Maidan, Shankarseth Road,
        Pune - 411 001.

      2. Chief Executive Office,
        Pune Cantonment Board, Golibar
        Maidan, Shankarseth Road, Pune -
        411 001.

      3. Defence Estates Officer,
        Pune Circle, 16, Rajendrasinhji Road,
        Camp, Pune - 411 001.

      4. Union of India,
        Through the Ministry of Defence,
        Having its office at: 2nd Floor, Aayakar
        Bhavan, M.K. Road Churchgate,




                                   Page 5 of 11
                               6th September 2024


::: Uploaded on - 12/09/2024                         ::: Downloaded on - 27/09/2024 00:29:31 :::
                                                     Siporex India Pvt Ltd vs. PCB
                                                    29-aswp-10077-2000+(1).doc




       Mumbai - 400 020.                                         ...Respondents




 A PPEARANCES

 For the Petitioner in              Dr Veerendra Tulzapurkar, Senior
 WP/10145/2023.                            Advocate, with Barne Swapini
                                           Srinath i/b Crawford Bayley &
                                           Co.

 For the Petitioner in              Dr V Tulzapurkar, Senior Advocate,
 WP/10077/2023.                            with Shailendra Kanetkar.

 For the Petitioner in              Mr Sachin Mahadik, with Sayali
 WP/9583/2023.                             Phansikar i/b Mandlik &
                                           Partners.

 For the Union of India             Mr C. N. Chavan.

 For Respondents Nos. 2 & 3         Mr KJ Presswalla and Tushad
 in WP/6924/2013.                        Kakalia with DJ Kakalia,
                                         Sandeep Goyal i/b Mulla &
                                         Mulla & Craigie Blunt &
                                         Caroee.

 For Respondents Nos. 1 & 2.        Mr KJ Presswalla and Tushad
                                         Kakalia witwh DJ Kakalia,
                                         Sandeep Goyal i/b Mulla &
                                         Mulla & Craigie Bllunt &
                                         Carlos.




                                   Page 6 of 11
                               6th September 2024


::: Uploaded on - 12/09/2024                         ::: Downloaded on - 27/09/2024 00:29:31 :::
                                                     Siporex India Pvt Ltd vs. PCB
                                                    29-aswp-10077-2000+(1).doc




                                     CORAM          :       M.S. Sonak &
                                                            Kamal Khata, JJ.

                                        DATE        :       6th September 2024

 ORAL JUDGMENT (Per MS Sonak J):-

1. Heard learned counsel for the parties.

2. The Petitioners in these Petitions have challenged the triennial revision and the calculation of Annual Rateable Value as mentioned in the impugned notices and the consequential bills/demands made on the basis thereof.

3. At the outset, Mr Presswalla learned counsel for the Cantonment Board had raised a preliminary objection to entertaining these Petitions on the ground that the Petitioners have an alternate and efficacious remedy of Appeal under Section 93 of the Cantonments Act, 2006.

4. By a detailed order dated 22 August 2023, this objection was overruled by a coordinate bench of this Court comprising Sunil B Shukre & Rajesh Patil, JJ. The order indicates that the impugned action was prima facie in breach of natural justice. Therefore, one of the exceptions to the practice of not entertaining Petitions when an alternate remedy is provided was attracted.

5. After that, on 2 January 2024, another coordinate bench (GS Patel & Kamal Khata, JJ) made an order on 2 January 2024 by

6th September 2024

Siporex India Pvt Ltd vs. PCB 29-aswp-10077-2000+(1).doc

which the Cantonment Board was directed to give an inspection of all materials which it proposed to rely upon in addition to the documents in the list provided by the Petitioners in October 2023. Further, the officer concerned of the Board was directed to give the Petitioners an opportunity of hearing no later than 2 February 2024 and make a fresh order determining liability, if any.

6. After compliance with the directions in our order dated 2 January 2024, the concerned officer of the Cantonment Board has made fresh orders again, determining the Annual Rateable Value and the consequent liability.

7. By Interim Application No. 21454 of 2024 in Writ Petition No. 9583 of 2023, the Petitioners have sought leave to amend the Petition and challenge this fresh order determining the Annual Rateable Value. No such applications are made in the remaining petitions.

8. At this stage, Mr Presswalla again points out that the Petitioners should be relegated to avail of the alternate remedy in Appeal under Section 93 of the Cantonments Act, 2006 because now, even the plea about the alleged failure of natural justice does not survive.

9. Learned counsel for the Petitioners submit that natural justice was not fully complied with. They submit that this is a case where a retrospective levy is sought to be imposed, and this, according to them, is beyond the jurisdiction of the Cantonment

6th September 2024

Siporex India Pvt Ltd vs. PCB 29-aswp-10077-2000+(1).doc

Board. Learned counsel, therefore, submitted that since jurisdictional issues are involved, this Court must finally dispose of the Petitions instead of relegating the Petitioners to the Appellate Authority.

10. We have considered the rival contentions. Under our order, the material upon which the Board relied has been furnished to the Petitioners. Besides, certain documents demanded by the Petitioners have even been furnished to the Petitioners. The Petitioners were given a hearing by the concerned officer of the Board. Therefore, at this stage, all that we can say is that this is not a case where there was a complete breach of the principles of natural justice or a case where the Annual Rateable Value has been determined without sufficient compliance with the principles of natural justice. If there are any deficiencies, the Appellate Authority can always look into them in an Appeal under Section 93 of the Cantonments Act, 2006.

11. Regarding retrospectivity, again, this is also a matter which can be looked into by the Appellate Authority. Mr Presswalla contended that this plea of retrospectivity has already been decided by this Court against the Petitioners. Mr Tulzapurkar, a learned senior advocate, disputes this position on behalf of the Petitioners. In any case, it is not for us to go into this issue at this stage, mainly since we are inclined to relegate the Petitioners to the remedy of an Appeal under Section 93 of the Cantonments Act, 2006.

6th September 2024

Siporex India Pvt Ltd vs. PCB 29-aswp-10077-2000+(1).doc

12. This Court, in the case of SGS Infratech Ltd vs. Chief Executive Officer, Pune Cantonment Board and Ors. 1 considered somewhat similar contentions and held that alternate remedies provided by the statute could not be bypassed without sufficient reasons. The reasoning in the said decision applies to these cases.

13. Accordingly, these Petitions are disposed of by relegating the Petitioners to avail of the alternate remedy of Appeal under Section 93 of the Cantonments Act, 2006. Suppose the Petitioners institute their Appeal within five weeks from today by complying with the conditions prescribed in Section 96-B. In that case, such Appeals should be heard on merits and disposed of within one year of their institution. All parties' contentions are explicitly kept open for consideration by the Appellate Authority.

14. Learned counsel for the Petitioners state that the amounts in dispute will be deposited by them with the Board within four weeks from today, i.e., on or before 4 October 2024. They, however, submit that during the pendency of the Petitions, they have already deposited some amounts without prejudice with the Board. They submit that these amounts should be directed to be adjusted. Mr Presswalla quite fairly agrees that this could be done. Accordingly, the Petitioners would be entitled to adjust the amounts already paid and deposit the balance amount within four weeks from today, i.e., on or before 4 October 2024.

1 Writ Petition No. 1264 of 2012 decided on 31 July 2012.

6th September 2024

Siporex India Pvt Ltd vs. PCB 29-aswp-10077-2000+(1).doc

15. The Appellate Authority is directed to dispose of these Appeals within one year, i.e., on or before 11 October 2025. However, if, for some unavoidable reasons, the Appellate Authority is unable to do so, then the Petitioners are granted liberty to apply to the Appellate Authority for the return of the deposited amount and its substitution with the bank guarantee. If such an application is made, the Appellate Authority must consider the same per the law and after hearing all the parties. By 'consider', we mean that such an application, if made, must be disposed of per the law.

16. These Petitions are disposed of by relegating the Petitioners to the remedy of Appeal under Section 93 of the Cantonments Act 2006. All contentions of all parties are explicitly kept open.

 (Kamal Khata, J)                                                (M.S. Sonak, J)





                               6th September 2024



 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter