Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Kolkata Municipal ... vs Sri Amit Kumar Banerjee
2023 Latest Caselaw 439 Cal

Citation : 2023 Latest Caselaw 439 Cal
Judgement Date : 16 January, 2023

Calcutta High Court (Appellete Side)
The Kolkata Municipal ... vs Sri Amit Kumar Banerjee on 16 January, 2023
S/L 61
16.01.2023

Sourav CO 759 of 2019

The Kolkata Municipal Corporation Vs.

Sri Amit Kumar Banerjee

Mr. Alok Kumar Ghose Mr. Fazlul Haque ... for the petitioner.

Affidavit-of-service filed in Court today be kept with

the record.

The instant revisional application under Article 227 of

the Constitution of India arises out of the order dated

15.02.2017 as passed by the learned 2nd Bench, Municipal

Assessment Tribunal, The Kolkata Municipal Corporation in

M.A.A. No. 733 of 2013.

By the impugned order the said Tribunal modified the

order of hearing officer in respect of the annual valuation of

the Flat No. A4 (4th Floor) of premises No. 19B/1, Hazra

Road, Kolkata - 700 026 and thus assessed the annual

valuation to the tune of Rs. 15,310/-.

In support of the instant revisional application,

learned advocate for the revisionist, Kolkata Municipal

Corporation submits before this Court that the decision

arrived at by the said Tribunal is faulty since the impugned

order does not disclose on which basis such modification of

the annual valuation has been made by the said Tribunal. It

is further submitted that while passing the impugned order,

the said Tribunal places his reliance upon a referred case in

respect of premises No. 4, Bakul Bagan Row, flat no. 3B, 3rd

Floor, Kolkata-25.

It is argued that placing reliance upon the said

referred case is equally faulty since the premises as involved

in the said referred case and the premises as covered under

the impugned order are in different locations and the period

of assessment are quite distinguishable as the building under

consideration before the Tribunal is a new one in comparison

to the building as mentioned in the said referred case.

None appears on behalf of the opposite party to

counter the contention as raised by the learned advocate for

the revisionist, Kolkata Municipal Corporation.

On perusal of the certified copy of the impugned

order, it transpires to this Court that there are sufficient

forces in the argument as made by the Kolkata Municipal

Corporation. In further considered view of this Court, the

Tribunal while passing the impugned order ought to have

give specific reason as to why the said Tribunal is modifying

the order dated 28.01.2013 of the Hearing Officer and on

what basis it is fixing the annual valuation of the property as

involved in the impugned order.

In view of such, the instant revisional application

being CO 759 of 2019 is allowed. The impugned judgment

passedby the learned 2nd Bench, Municipal Assessment

Tribunal, The Kolkata Municipal Corporation in M.A.A. No.

733 of 2013 is hereby set aside.

The instant matter is remanded back to the learned

Municipal Assessment Tribunal, 2nd Bench, The Kolkata

Municipal Corporation with a direction to rehear the

arguments of the learned advocates of the parties of both

sides and thereafter shall pass a reasoned judgment on the

basis of the materials available on their record and in

accordance with law within six weeks from the date of

communication of this order.

With the aforementioned observation, the instant revisional

application is disposed of.

Urgent photostat certified copy of this order, if applied

for, be given to the parties, upon compliance of necessary

formalities.

(Partha Sarathi Sen, J.)

 
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