Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indian City Properties Ltd. And Anr vs The Kolkata Municipal Corporation And ...
2026 Latest Caselaw 2884 Cal/2

Citation : 2026 Latest Caselaw 2884 Cal/2
Judgement Date : 10 April, 2026

[Cites 58, Cited by 0]

Calcutta High Court

Indian City Properties Ltd. And Anr vs The Kolkata Municipal Corporation And ... on 10 April, 2026

                    IN THE HIGH COURT AT CALCUTTA
                   CONSTITUTIONAL WRIT JURISDICTION                            2026:CHC-OS:119

                             ORIGINAL SIDE
                         RESERVED ON: 15.12.2025
                         DELIVERED ON: 10.04.2026

                                   PRESENT:
                THE HON'BLE MR. JUSTICE GAURANG KANTH

                              WPO 362 OF 2024
                       IA No: GA/2/2025, GA/3/2025

                INDIAN CITY PROPERTIES LTD. AND ANR.
                               VERSUS
             THE KOLKATA MUNICIPAL CORPORATION AND ORS.

Appearance: -

Mr. Arindam Banerjee, Sr. Adv.
Ms. Arpita Saha, Adv.
Mr. Asish Kr. Mukherjee, Adv.
Mr. Saurabh Prasad, Adv.
                                                  .............. for the Petitioners

Mr. Jaydip Kar, Sr. Adv.
Ms. Piyali Sengupta, Adv.
Mr. Swapan Kr. Debnath. Adv.                                  ....... For the KMC

Mr. Kishore Datta, Ld. A.G.
Mr. Sirsanya Bandyopadhyay, Adv.
Mr. Vivekananda Bose, Adv.
Ms. Anjusri Mukherjee, Adv.
Ms. Susmita Biswas Chowdhury, Adv.                       .............. for the State


                                  JUDGMENT

Gaurang Kanth, J. :-

1. The Petitioner has preferred the present writ petition seeking a declaration

that Section 232B and proviso to Section 180(2) of the Kolkata Municipal

Corporation Act, 1980 are ultra vires to Articles 14, 19, and 300A of the

Constitution of India and are therefore, void and inoperative under Article

13 thereof. The Petitioner has further prayed for quashing and setting

aside the memo dated 08.01.2024, along with thirteen other notices dated

2026:CHC-OS:119 04.01.2024, issued for the purpose of retrospective revaluation of Premises

No. 25, Brabourne Road (presently known as Biplabi Trailokya Maharaj

Sarani), Kolkata-700001.

2. At the outset, it is pertinent to note that this Court, by its judgment dated

24.03.2026 in WPO No. 1220 of 2024, in Sahujain Charitable Society &

Anr. v. The Kolkata Municipal Corporation & Ors., held that Section

179(2)(d) of the Kolkata Municipal Corporation Act, 1980, as substituted

by Section 3 of the Kolkata Municipal Corporation (Amendment) Act, 2022,

shall be operative without the opening non-obstante clause and without

sub-clause (ii) whereas sub-clause (i) shall be enforced as enacted,

permitting revision of annual valuation within six year from the expiration

of the relevant period.

3. Before adverting to the facts of the case, it is necessary to elucidate the

statutory framework of the KMC Act and trace the evolution of its

amendments, which together form the legal genesis underpinning the

challenge to Section 232B and the Proviso to Section 180(2).

Legal Genesis underpinning the Challenge to Section 232B and the Proviso

to Section 180(2)

4. The Kolkata Municipal Corporation Act, 1980 (hereinafter 'KMC Act, 1980')

was enacted to repeal the Calcutta Municipal Act, 1951, and came into

force on 04.01.1984.

5. From its inception, the assessment of annual valuation under the KMC

Act, 1980 was governed by Section 174 pursuant to the Annual Rateable

Value ('ARV') system.

2026:CHC-OS:119

6. The Kolkata Municipal Corporation (Amendment) Act, 2006 ('2006 Act'),

which came into effect on 01.05.2007, introduced substantial amendments

to Part IV of the KMC Act and replaced the ARV system with the Unit Area

Assessment ('UAA') system. Consequently, the provisions governing the

ARV system were repealed, and new provisions pertaining to the UAA

system were incorporated.

7. It was soon realized, however, that significant preparatory work was

necessary to operationalize the UAA system, making its immediate

implementation unfeasible.

8. To address this transitional difficulty, the Kolkata Municipal Corporation

(Amendment) Act, 2008 ('2008 Act'), effective from 01.04.2008, inserted

Section 174(3), providing that until annual valuations under the UAA

system were determined, the valuation of land and buildings would

continue to be carried out under the pre-2006 ARV provisions.

9. Subsequently, the Kolkata Municipal Corporation (Amendment) Act, 2011

('2011 Act'), effective from 01.01.2012, introduced Section 232A,

stipulating that certain pre-2006 provisions of the KMC Act would

continue to operate until the final publication of the Scheme under Section

174(1).

10. The UAA Scheme was ultimately published with effect from 01.04.2017.

Accordingly, the ARV system remained applicable until 30.03.2017, after

which the UAA system formally came into force from 01.04.2017.

11. Thereafter, Section 232B was inserted by the Kolkata Municipal

Corporation (Amendment) Act, 2022 ('2022 Act'), clarifying that Sections

171(1), (2), (3), (8), and (9); Section 174(1); and Sections 175, 179, 180,

182A, and 185, as they existed immediately prior to the 2006 amendment,

2026:CHC-OS:119 along with Section 174(3), would continue to be applicable for any action

relating to the assessment of annual valuation, levy of property tax, or any

connected proceedings for any period prior to the publication or

enforcement of the Scheme under Section 174(1) read with Section

179(2)(a) of the KMC Act, as amended in 2006.

12. In addition, a proviso was added to Section 180(2), stipulating that

revisions of annual valuation would ordinarily be undertaken within six

year of the occurrence of the relevant circumstances, except where the

owner or person liable to pay property tax fails to submit a return under

Section 182 or suppresses the occurrence of such circumstances.

13. The principal challenge to these amendments is that the expression 'any

period' in Section 232B, coupled with the absence of a prescribed

limitation in the second limb of the proviso to Section 180(2), purportedly

empowers the Respondents to impose retrospective and indefinite liability.

It is contended that such provisions could enable the Kolkata Municipal

Corporation to reopen past assessments without temporal restriction,

leaving them perpetually unsettled, and confer an unfettered executive

power. The Petitioner asserts that such unconstrained authority offends

Article 14 of the Constitution and infringes the property rights guaranteed

under Article 300A.

14. It is also to be noted that the by the said Amendment Act, 2022, Section

179(2)(d) was substituted with an entirely new clause. This Court vide

separate Judgement dated 24.03.2026 in WPO No. 1220 of 2024, in

Sahujain Charitable Society & Anr. v. The Kolkata Municipal

Corporation & Ors. held that Section 179(2)(d) of the Kolkata Municipal

Corporation Act, 1980, as substituted by Section 3 of the Kolkata

2026:CHC-OS:119 Municipal Corporation (Amendment) Act, 2022, shall be operative without

the opening non-obstante clause and without sub-clause (ii) whereas sub-

clause (i) shall be enforced as enacted, permitting revision of annual

valuation within six year from the expiration of the relevant period.

15. In this context, it is pertinent to refer to the judgment of this Court in

Sahujain Charitable Society & Anr. v. Kolkata Municipal

Corporation & Ors., reported as 2018 SCC OnLine Cal 4793, which

examined the legal framework governing annual valuation prior to the

introduction of the UAA system. In that case, the petitioners challenged

the constitutional validity of the second proviso to Section 179(2)(d) of the

KMC Act, contending that the expression "at any time" conferred upon the

Municipal Commissioner an unguided and unrestricted authority to revise

valuations retrospectively, thereby exposing taxpayers to unlimited

liability. This Court held that such uncanalised powers, being unlimited in

point of time and scope, violated Article 14 and read down the proviso by

prescribing a limitation, restricting retrospective revision to three years

preceding the date of the revising order. The judgment was subsequently

challenged before the Hon'ble Supreme Court via Special Leave Petition,

which was dismissed. A Review Petition before this Court was also

dismissed, and a further SLP by the Municipal Corporation was similarly

dismissed, thereby affirming the three years limitation on retrospective

revisions.

16. The present challenge to Section 232B and the proviso to Section 180(2) of

the KMC Act, 1980 arises from the grievance that the 2022 amendments, if

interpreted in an unqualified manner, could revive an unbounded and

unguided power of retrospective assessment, contrary to the safeguards

2026:CHC-OS:119 recognized in Sahujain Charitable Society (supra), and potentially

expose taxpayers to arbitrary or indefinite liability.

17. In this backdrop, it is important to examine the facts of the present case.

Facts of the present case

18. Petitioner No. 1 is the owner of the aforesaid commercial premises,

constructed between 1962 and 1965, comprising a basement, ground floor

and ten upper floors. The property stands assessed for municipal tax

under Assessee No. 110450400154.

19. The annual valuation of the premises was last determined with effect from

the fourth quarter of 2004-2005 at Rs. 47,48,070/-, and the Petitioner has

been regularly paying municipal taxes up to date.

20. On 29.03.2023, the Petitioner received a notice from the Assistant

Assessor-Collector (North), Division XV, Kolkata Municipal Corporation,

calling upon it to furnish particulars of all tenants along with copies of

rent agreements relating to the said premises. In response, the Petitioner,

by its letter dated 15.06.2023, submitted the requisite details and the

available rent agreements.

21. Thereafter, the Petitioner received the impugned notice dated 08.01.2024

issued under Sections 184 and 185 of the Kolkata Municipal Corporation

Act, 1980, proposing to revise the annual valuation of the premises

retrospectively from the first quarter of 2005-2006 up to the third quarter

of 2016-2017 by undertaking thirteen intermediate revaluations under

Section 180(2), applying the ARV system. The said notice further proposed

eight additional intermediate revaluations under the UAA scheme for the

period commencing from the first quarter of 2017-2018 to the third

quarter of 2022-2023. In addition, the Petitioner received thirteen separate

2026:CHC-OS:119 notices dated 04.01.2024 corresponding to each of the proposed

intermediate revaluations.

22. The Petitioner, by its reply dated 09.02.2024, objected to the

maintainability of the impugned notices and set out detailed submissions

in opposition thereto. A Hearing Officer was thereafter appointed, and

proceedings commenced before him. From the reply filed by the

Respondent Corporation before the Hearing Officer, it became evident that

the Respondent sought to justify its proposed actions by relying upon

Section 232B and the proviso to Section 180(2) of the Kolkata Municipal

Corporation Act, 1980.

23. As the Hearing Officer does not possess the jurisdiction to adjudicate upon

the constitutional validity of statutory provisions, the Petitioner preferred

the present writ petition challenging the constitutional validity of the said

provisions.

Submission on behalf of the Petitioner

24. Mr. Arindam Banerjee, learned Senior Counsel for the Petitioner,

commenced his submissions by placing an alternative construction for

consideration, notwithstanding that the principal challenge in the present

writ petition concerns the constitutional validity of Section 232B and the

second proviso to Section 180(2) of the Kolkata Municipal Corporation Act,

1980.

25. Learned Senior Counsel submitted that under the erstwhile second

proviso to Section 179(2)(d), the Municipal Commissioner was empowered

to undertake a general revaluation after the expiry of six years and to

make retrospective adjustments "at any time." The Hon'ble Division Bench

of this Court in Sahujain Charitable Trust (supra) read down the

expression "at any time" to restrict retrospective revision to a period 2026:CHC-OS:119 of

three years prior to the revising order.

With the final publication of the UAA Scheme with effect from

01.04.2017, the second proviso to Section 179(2)(d) stood repealed, and

the substituted provisions under the UAA regime came into force.

However, by the subsequent insertion of Section 232B, provisions of the

ARV system were revived to the extent necessary for completing

assessments pertaining to periods prior to the introduction of the UAA

system. According to learned Senior Counsel, this revival necessarily

includes the second proviso to Section 179(2)(d) as judicially interpreted

in Sahujain Charitable Trust (supra). Consequently, what stands

revived is not the original unqualified provision, but the read down

version limiting retrospective revision under the ARV system to three

years.

With respect to the second proviso to Section 180(2), learned Senior

Counsel submitted that no such proviso existed prior to the introduction

of the UAA system and that it was inserted for the first time vide

notification dated 04.05.2023. The proviso prescribes an ordinary outer

limit of six years for undertaking intermediate revaluations. It was

contended that this proviso is applicable solely to the UAA regime and

cannot operate to reopen ARV based assessments beyond the inception of

the UAA system. Therefore, even under this alternative interpretation, the

Respondent would be precluded from travelling back beyond 01.05.2007.

26. Turning to the principal constitutional challenge, learned Senior Counsel

for the Petitioner submits that, if the language employed in Section 232B

and the second proviso to Section 180(2) is interpreted as authorising

2026:CHC-OS:119 retrospective revaluation of annual value under the erstwhile ARV system

for an indefinite and unlimited period in the past, such an interpretation

would render both provisions unconstitutional. It is urged that conferring

unbounded and temporally unrestricted power upon the municipal

authority is manifestly arbitrary and, therefore, violative of Article 14 of the

Constitution of India. Learned Senior Counsel places reliance on the

principles laid down in Santosh Kumar Shivgonda Patil v. Balasaheb

Tukaram Shevale, reported as (2009) 9 SCC 352; State of Gujarat v.

Patil Raghav Natha, reported as (1969) 2 SCC 187; Pune Municipal

Corporation v. State of Maharashtra, reported as (2007) 5 SCC 211;

State of H.P. v. Rajkumar Brijender Singh, reported as (2004) 10 SCC

585; and Md. Kavi Md. Amin v. Fatmabai Ibrahim, reported as (1997) 6

SCC 71, to contend that statutory powers which are unguided,

uncanalised, or susceptible to arbitrary exercise must be struck down as

offending the equality mandate under Article 14.

27. In regard to Section 232B, it is submitted that the provision is, by its very

nature, transitory and was intended to exhaust itself upon the final

publication of the UAA Scheme, which brought about the repeal and

replacement of the ARV system. It is urged that citizens had acquired

vested rights and settled benefits under the ARV regime, and for more than

six years have been governed exclusively by the UAA framework. Reliance

is placed on the principle that vested rights cannot be divested except

through clear legislative mandate that passes constitutional scrutiny, a

principle reiterated by the Hon'ble Supreme Court in Rai Ramkrishna v.

State of Bihar, reported as 1963 SCC OnLine SC 31, and again in

Janapada Sabha Chhindwara v. Central Provinces Syndicate Ltd.,

2026:CHC-OS:119 reported as (1970) 1 SCC 509. At this stage, the revival of the ARV

mechanism through Section 232B is said to result in the deprivation of

these vested benefits without any rational justification.

28. It is further argued that Section 232B would empower the Corporation to

undertake multiple retrospective revisions of annual valuation for any

point of time under the erstwhile ARV system, thereby artificially inflating

the entry-level tax liability under the UAA regime. Such retrospective

imposition, according to the Petitioner, would impose serious financial

prejudice upon owners and persons primarily liable for property tax.

Owing to the long lapse of time, it would become impossible for owners to

meaningfully contest the factual foundations of such assessments, since

material evidence may no longer be available. The Petitioner submits that

the inability to recover proportionate amounts from tenants or occupiers

after such extended periods would result in manifest unfairness. The

conferment of an unrestricted authority to reopen the past, it is argued, is

ex facie violative of the rule in Sahu Jain Charitable Society (supra),

which held that unguided retrospective revaluation is contrary to Article

14.

29. With respect to the second proviso to Section 180(2), learned Senior

Counsel submits that the use of the expression "ordinarily" while

prescribing a six-year limit for retrospective intermediate revaluation

introduces vagueness into the statutory framework. No parameters or

guidelines are provided to determine when such limitation must apply, and

when it may be disregarded. A fiscal provision that leaves essential

conditions to the unguided discretion of the executive, it is argued, is

arbitrary and violative of Article 14. In this regard, reliance is placed on

2026:CHC-OS:119 Municipal Corporation of Ahmedabad v. New Shrock Spg. & Wvg.

Co., reported as (1970) 2 SCC 280, which emphasises that taxation

statutes must provide clear standards to prevent arbitrary application, and

Krishna Bhatt v. State of Karnataka, reported as (2001) 4 SCC 227,

which recognises that uncertain tax burdens violate constitutional

safeguards.

30. It is further submitted that the proviso authorises unlimited retrospectivity

where there is non filing of returns under Section 182 or suppression of

taxable events under Section 180(2). However, under the ARV regime, filing

of returns was not mandatory. The proviso, introduced long after the

repeal of the ARV system, now treats non-filing of returns as a basis for

severe adverse consequences. Reliance is placed on Bakhtawar Trust v.

M.D. Narayan, reported as (2003) 5 SCC 298, and Hari Singh v.

Military Estate Officer, reported as (1972) 2 SCC 239, which hold that

retrospective imposition of burdens that were not capable of compliance at

the relevant time violates fairness and reasonableness under Article 14. It

is therefore argued that non-filing of returns during a period when such

filing was not required by law cannot now be equated with suppression of

material facts. Unlimited retrospectivity, it is submitted, would also defeat

the statutory right of recovery conferred under the same enactment.

31. Learned Senior Counsel further contends that the impugned provisions

amount to a legislative attempt to nullify or overrule binding judicial

decisions rendered against the State particularly the judgment in Sahu

Jain (supra), which had placed a temporal cap on retrospective revision. It

is submitted that while the legislature may enact laws to remove the basis

of a judicial decision, it cannot simply override the judgment or re-enact

2026:CHC-OS:119 an invalid provision in substance. Reliance is placed on Shri Prithvi

Cotton Mills Ltd. v. Broach Borough Municipality, reported as (1969) 2

SCC 283; State of Tamil Nadu v. M. Rayappa Gounder, reported as

(1971) 3 SCC 1; and S.R. Bhagwat v. State of Mysore, reported as

(1995) 6 SCC 16, which collectively affirm that legislative overruling of

judicial decisions is unconstitutional when it seeks to defeat judicial

pronouncements without curing the underlying defect.

32. To further substantiate his submissions, learned Senior Counsel relies

upon Tata Motors Ltd. v. State of Maharashtra, reported as (2004) 5

SCC 783; R.C. Tobacco (P) Ltd. v. Union of India, reported as (2005) 7

SCC 725; and Medical Council of India v. State of Kerala, reported as

(2019) 13 SCC 185, to contend that fiscal legislation cannot impose

arbitrary, uncertain, or retrospective burdens that fail the test of manifest

reasonableness. According to him, the impugned provisions confer

unrestricted and unguided power upon the executive to reopen

assessments indefinitely, thereby offending Article 14 and rendering the

provisions constitutionally invalid.

33. In conclusion, the learned Senior Counsel for the Petitioner prays that the

impugned provisions be declared unconstitutional. In the alternative, he

requests that they be interpreted in a manner that does not confer upon

the Municipal Commissioner an unfettered and unlimited power to reopen

or revise past assessments.

Submissions on behalf of the State of West Bengal

34. Appearing on behalf of the State of West Bengal, the learned Advocate

General, Mr. Kishore Datta, submitted that the power of the State

Legislature to legislate on municipal taxation, including the assessment

2026:CHC-OS:119 and recovery of property tax, is traceable to Entry 5 of List II of the

Seventh Schedule to the Constitution of India. This power, it was

contended, must be read in conjunction with Part IX-A of the Constitution,

introduced with effect from 20.04.1993, which accords constitutional

status to municipalities as institutions of self-government. A conjoint

reading of Entry 5 of List II and Part IX-A, it was argued, makes it clear

that legislative competence in matters of municipal taxation vests

exclusively with the State Legislature, subject only to the condition that

such legislation must not transgress the constitutional framework under

Part IX-A. Unless the impugned legislation is shown to be ultra vires Part

IX-A, no other constitutional restriction can be invoked to invalidate it.

Reliance in this regard was placed on State of Rajasthan v. Ashok

Khetoliya, reported as (2022) 12 SCC 185.

35. The learned Advocate General submitted that the impugned amendment

forms part of a community-based municipal fiscal framework governing

local taxation. Being an incident of sovereign taxing power exercised at the

municipal level, such legislation cannot be tested on the anvil of Articles

14, 19, or 300-A of the Constitution in the manner suggested by the

petitioners, in the absence of manifest arbitrariness or lack of legislative

competence.

36. It was contended that the Amendment Act does not create any new or

additional tax liability. It merely regulates the procedure and mechanism

for assessment and recovery of an existing statutory levy which inheres in

the property under the parent enactment. Property tax, it was submitted,

is a continuing charge attached to the property and does not depend upon

the timing of assessment or revaluation.

2026:CHC-OS:119

37. The learned Advocate General further submitted that the impugned

amendment is not retrospective in the legal sense. A statute does not

become retrospective merely because certain facts or conditions relevant to

its operation pertain to a period antecedent to its enactment. The absence

of assessment or recovery for a particular period does not confer a vested

right upon an assessee to claim immunity from taxation once the law

provides otherwise. The levy or recovery of property tax with reference to

an earlier period does not impose a fresh liability upon a past transaction,

but merely enforces an existing statutory obligation. The permissibility of

such operation of fiscal statutes, it was submitted, stands recognised by

the Hon'ble Supreme Court in D.G. Gose & Co. (Agents) Pvt. Ltd. v.

State of Kerala, reported as (1980) 2 SCC 410.

38. It was further submitted that, in any event, the concept of retrospective

operation is inherent in the statutory scheme of the Kolkata Municipal

Corporation Act, 1980. The Act casts an initial obligation upon the

assessee to file returns, following which the Corporation is empowered to

undertake assessment or revaluation. Upon completion of such process,

any differential amount becomes recoverable as arrears. Property tax,

being a recurring and continuing liability attached to the property,

continues to accrue irrespective of the time taken to complete assessment

or revaluation.

39. Addressing the issue of limitation, the learned Advocate General submitted

that although Section 573 of the KMC Act prescribes a three-year

limitation for recovery of certain dues, such as charges, costs, expenses,

fees, rates, rents, or other accounts, the provision consciously excludes

tax, building tax, or property tax from its ambit. Property tax is levied and

2026:CHC-OS:119 recovered under Chapter XVI of the Act, which constitutes a complete and

self-contained code providing a distinct mechanism for its assessment and

realisation. Consequently, Section 573 has no application to recovery of

property tax. In support of this submission, reliance was placed on

Calcutta Municipal Corporation v. Abdul Halim Gaznavi Molla,

reported as AIR 1998 Cal 345; Nepal Chandra Kar v. Calcutta

Municipal Corporation, reported as 2003 (1) CHN 380; and Nazim's

Restaurant Pvt. Ltd. v. Kolkata Municipal Corporation, reported as

2023 SCC OnLine Cal 5723.

40. It was further contended that the Division Bench decision in Sahujain

charitable Society (supra) was rendered without taking into

consideration earlier binding Division Bench judgments on the same issue

and, therefore, does not lay down the correct position of law. According to

the learned Advocate General, the judicial reading of a limitation period

into the statute, where the Legislature has consciously chosen not to

prescribe one, amounts to impermissible judicial legislation.

41. The learned Advocate General further submitted that hardship or

administrative inconvenience cannot constitute a ground for striking down

a fiscal statute. Several fiscal enactments, including those under the

SARFAESI Act and the DRT framework, impose onerous consequences, yet

have consistently been upheld in the absence of constitutional infirmity.

42. It was finally submitted that there is neither any challenge to the

legislative competence of the State Legislature nor any violation of Article

14 of the Constitution. None of the recognised grounds for invalidating

legislation, such as lack of competence, manifest arbitrariness, or

unreasonableness, are attracted in the present case. The petitioners'

2026:CHC-OS:119 grievance, at its highest, relates only to alleged hardship, which cannot

furnish a legally sustainable basis for striking down a fiscal provision. The

learned Advocate General accordingly prayed for dismissal of the writ

petition.

Submissions on behalf of the Respondent (Kolkata Municipal Corporation)

43. Per contra, Mr. Jaydip Kar, learned Senior Counsel appearing for the

Respondent Municipal Corporation, submits that the challenge to the

constitutional validity of Section 3 of the Kolkata Municipal Corporation

(Amendment) Act, 2022 is wholly misconceived and devoid of merit. It is

contended that the impugned provision squarely falls within the legislative

competence of the State Legislature and constitutes an integral part of a

rational and comprehensive statutory framework governing municipal

taxation.

44. The Respondent Corporation submits that the impugned amendment

represents a valid exercise of legislative power to enact retrospective fiscal

legislation, particularly for the purpose of curing defects which had

rendered the earlier statutory regime unenforceable. It is well settled that

the Legislature is competent to enact laws with retrospective effect,

including validating statutes, provided the basis of the judicial declaration

of invalidity is removed by an appropriate statutory cure. Learned Senior

Counsel submits that the Hon'ble Supreme Court has consistently

recognised the power of the Legislature to neutralise the foundation of a

judicial decision through retrospective legislation. In the present case, the

amendment expressly addresses the deficiencies noted in the earlier

judgment and, therefore, satisfies the constitutional parameters of a valid

validating enactment. Reliance in this regard is placed on Rai

2026:CHC-OS:119 Ramakrishna v. State of Bihar, reported as 1963 SCC OnLine SC 31;

Amarendra Kumar Mohapatra v. State of Orissa, reported as (2014) 4

SCC 583; and Katikara Chintamani Dora v. Guntreddi Annamanaidu,

reported as (1974) 1 SCC 563.

45. It is further submitted that the Legislature is not precluded from

retrospectively modifying fiscal provisions when such modification is

founded upon a rational policy objective and is accompanied by a statutory

correction addressing the defect identified by the Court. The impugned

amendment, it is urged, is remedial and curative in nature and seeks to

protect municipal revenue, which is essential for effective local governance

and public administration.

46. Placing reliance on the Constitution Bench decision in Commissioner of

Income Tax (Central)-I v. Vatika Township Pvt. Ltd., reported as (2015)

1 SCC 1, the Respondents submit that while retrospective fiscal legislation

must be clear, certain, and unambiguous, the present enactment meets

these requirements inasmuch as it clearly delineates the manner, extent,

and temporal operation of the enhancement. Further reliance is placed on

State Bank of India v. V. Ramakrishnan, reported as (2018) 17 SCC

394; Union of India v. V.F. Ltd., reported as (2020) 20 SCC 57; and

Ghanshyam Mishra & Sons Pvt. Ltd. v. Edelweiss Asset

Reconstruction Co. Ltd., reported as (2021) 9 SCC 657, to submit that

the Legislature is vested with wide latitude to enact retrospective laws in

public interest, including fiscal measures intended to protect revenue,

ensure administrative continuity, and clarify legislative intent, subject only

to constitutional limitations.

2026:CHC-OS:119

47. Learned Senior Counsel further submits that fiscal statutes routinely

provide for extended periods of assessment or reassessment, particularly

in cases involving non-filing or suppression of material facts. By way of

illustration, reference is made to Section 11A of the Central Excise Act,

1944; Section 73 of Chapter V of the Finance Act, 1994 (Service Tax);

Section 74 of the CGST/SGST Act, 2017; and Section 147 of the Income

Tax Act, 1961. It is submitted that under the KMC Act, Section 179

provides for regular periodic assessment, while the proviso to Section

180(2) specifically enables reassessment proceedings subject to fulfilment

of prescribed statutory conditions.

48. The Respondents further submit that the Petitioners' plea of lack of

legislative competence is entirely misconceived. The impugned amendment

does not seek to override a judicial verdict by a bare declaration, but

introduces substantive statutory modifications to correct the very basis on

which the earlier provision was invalidated. It rationalises the method of

valuation, clarifies the temporal scope of enhancement, and expressly

validates earlier assessments, thereby satisfying the settled tests for a

curative and validating statute. It is further contended that any individual

hardship or practical difficulty faced by taxpayers or landlords in

recovering amounts from tenants cannot constitute a ground for

invalidating an otherwise constitutionally valid fiscal enactment. Reliance

in this regard is placed on Shrimate Tarulata Shyam v. Commissioner

of Income Tax, reported as (1977) 3 SCC 305. The Respondents

accordingly submit that the amendment is intra vires, constitutionally

valid, and essential for safeguarding the municipal revenue framework.

2026:CHC-OS:119

49. In view of the aforesaid submissions, learned counsel for the Respondent

Municipal Corporation prays for dismissal of the writ petition.

Legal Analysis

50. This Court has heard the arguments advanced by the learned Counsel for

the parties and examined the records and analysed the Judgments relied

upon by the parties.

51. The Petitioner, by way of the present writ petition, assails Section 232B

and the proviso to Section 180(2) of the Kolkata Municipal Corporation

Act, 1980, contending that they are ultra vires Articles 14, 19, and 300A of

the Constitution of India and are therefore void and inoperative under

Article 13. It is urged that the impugned provisions effectively dilute the

constitutional safeguards recognised in Sahujain Charitable Society

(supra) and expose assessees to limitless retrospective fiscal liability.

52. At the outset, it must be emphasised that the challenge in the present writ

petition is not directed against the legislative competence of the State

Legislature, but is confined to the constitutional validity and temporal

operation of Section 232B and the second proviso to Section 180(2) of the

Kolkata Municipal Corporation Act, 1980. The power of the State

Legislature to enact laws relating to municipal taxation is traceable to

Entry 5 of List II of the Seventh Schedule to the Constitution and is further

reinforced by Part IX-A thereof, which accords constitutional status to

municipalities as institutions of local self government. As held by the

Supreme Court in State of Rajasthan v. Ashok Khetoliya (supra), fiscal

legislation enacted within the legislative field enjoys a strong presumption

of constitutionality, and judicial interference is warranted only where the

2026:CHC-OS:119 enactment suffers from manifest arbitrariness, lack of legislative

competence, or violation of constitutional limitations.

53. It is equally well settled that hardship, inconvenience, or perceived

unfairness in the operation of a fiscal statute does not, by itself, constitute

a valid ground for striking it down, Shrimate Tarulata Shyam (supra).

Courts must, therefore, exercise circumspection and restraint, and confine

judicial scrutiny to determining whether the impugned provisions

transgress constitutional boundaries.

54. As discussed hereinbefore, the Kolkata Municipal Corporation

(Amendment) Act, 2006, which came into force on 01.05.2007, substituted

the erstwhile ARV system with the UAA regime and, in the process,

repealed the ARV based provisions governing valuation. However, owing to

the absence of requisite preparatory and infrastructural arrangements

necessary for the immediate operationalisation of the UAA Scheme, its

implementation could not be effectuated forthwith. To address this

transitional difficulty, the Legislature introduced Section 174(3) with effect

from 01.04.2008, providing that annual valuation would continue to be

governed by the pre 2006 ARV framework until publication of the Scheme

under Section 174(1). Thereafter, by the Amendment Act of 2011, Section

232A was enacted to clarify that certain pre 2006 provisions would

continue to remain operative until final publication of the UAA Scheme.

Ultimately, the UAA Scheme was notified and brought into force on

01.04.2017, with the result that the ARV system continued to govern

assessments up to 30.03.2017.

55. It is in this statutory and historical backdrop, and with a view to clarifying

and validating the legal framework governing assessments relating to

2026:CHC-OS:119 periods preceding the commencement of the UAA regime, that the

Legislature enacted the Kolkata Municipal Corporation (Amendment) Act,

2022. By this Amendment, notified on 31.05.2023 and brought into effect

from 09.06.2023, Section 232B and the second proviso to Section 180(2)

were introduced.

Whether Section 232 B of the Kolkata Municipal Corporation Act, 1980 is

unconstitutional

56. Section 232B, as inserted by the Kolkata Municipal Corporation

(Amendment) Act, 2022, reads as follows:

"Notwithstanding anything contained in this Act, the provisions of sub-sections (1), (2), (3), (8) and (9) of section 171, sub-section (1) of section 174 and sections 175, 179, 180, 182A, 185 which were in force immediately prior to the commencement of the Kolkata Municipal Corporation (Amendment) Act, 2006 and sub- section (3) of section 174 shall continue to be enforceable in respect of any action as to be taken for the purpose of assessment of annual valuation and levying of property tax or any step relating thereto for any period prior to publication or enforcement of the Scheme under sub-section (1) of section 174 read with clause (a) of sub-section (2) of section 179 of this Act as amended by the Kolkata Municipal Corporation (Amendment) Act, 2006."

57. The legislative object underlying Section 232B is to remove doubts arising

from the repeal of the ARV based provisions by the Amendment Act of

2006 and to preserve continuity in the assessment framework governing

periods preceding the enforcement of the UAA Scheme. The provision is

intended to ensure that actions relating to assessment of annual valuation

and levy of property tax for such earlier periods are not rendered invalid

merely on account of the statutory transition.

2026:CHC-OS:119

58. Learned Senior Counsel for the Petitioner contends that Section 232B

revives the unamended Section 179(2)(d) and thereby resurrects

unbounded retrospective powers earlier curtailed by the Division Bench in

Sahujain Charitable Society (supra), rendering the provision

unconstitutional. The Respondent Corporation, on the other hand,

submits that Section 232B is clarificatory in nature and is intended only to

address transitional ambiguities.

59. The submission of the learned Counsel for the Petitioner, though

attractive, proceeds on the assumption that Section 232B effects a

wholesale revival of repealed provisions in their entirety. This Court is

unable to accept that construction. It is well settled that a saving or

validating provision does not, by itself, revive repealed provisions unless

such revival is expressly provided or necessarily implied. Section 232B

neither re-enacts the second proviso to Section 179(2)(d), nor employs

language indicative of a legislative intent to resurrect a repealed provision

as an independent source of substantive power. Rather, it preserves the

continuity of proceedings relatable to pre UAA periods so that such

proceedings are not rendered otiose by the change in valuation regime.

60. Importantly, Section 232B does not confer an unfettered or indefinite

power to reopen the past. Its operation is confined to enabling completion

of proceedings relatable to pre UAA periods, subject to the substantive and

procedural safeguards contained in the Act and the constitutional

limitations governing fiscal legislation. The apprehension of unlimited

retrospectivity, therefore, does not arise. The provision neither nullifies

Sahujain Charitable Society (supra) nor seeks to legislatively overrule it

in the manner proscribed by Shri Prithvi Cotton Mills Ltd. (supra) or

2026:CHC-OS:119 S.R. Bhagwat (supra). The Legislature has not declared the judgment

ineffective, but has enacted a distinct transitional mechanism operating in

a different statutory context.

61. The Kolkata Municipal Corporation (Amendment) Act, 2022 was notified on

31.05.2023 and brought into effect from 09.06.2023. There is nothing to

indicate that the Legislature intended the substitution of Section 179(2)(d)

by the said Amendment Act to operate retrospectively. Consequently, the

substituted provision applies prospectively with effect from 09.06.2023.

62. For the period prior to 09.06.2023, Section 232B operated only to preserve

the applicability of the statutory provisions governing annual valuation as

they stood at the relevant time. The provision did not create a new source

of power, nor did it enlarge the scope of revision beyond what was

permissible under Section 179(2)(d) as it then stood. Accordingly, during

the interregnum period, revisions of annual valuation were governed by

Section 179(2)(d) in its unamended form, subject to the limitations

imposed by the Division Bench in Sahujain Charitable Society (supra).

The extended six years period introduced by the Amendment Act of 2022

operates prospectively from 09.06.2023.

63. Viewed thus, Section 232B is in the nature of a transitional and saving

provision. It does not independently confer or enlarge the power of

assessment, nor does it create new liabilities. Its operation is confined to

preserving continuity in the statutory framework governing pre-UAA

assessments. So construed, Section 232B does not transgress Articles 14,

19, or 300A of the Constitution of India.

Whether Section 180(2) of the Kolkata Municipal Corporation Act, 1980 2026:CHC-OS:119 is

unconstitutional

64. The next issue that arises for consideration is whether the proviso to

Section 180(2) of the Kolkata Municipal Corporation Act, 1980 is

unconstitutional. The proviso was inserted into the Act pursuant to a

notification dated 31.05.2023, and was brought into force through a

subsequent notification dated 08.06.2023, with effect from 09.06.2023.

The proviso reads as follows:

"Provided that such revision of annual valuation of any land or building shall ordinarily be made with in six years from the date of occurrence of any of the above circumstances, but such period shall not apply where the owner or the person liable to pay property tax fails to submit return under Section 182 or suppresses the occurrences of any such circumstances."

65. The proviso to Section 180(2) lays down that, as a general rule, any

revision of annual valuation must be undertaken within six years from the

date on which any of the specified events triggering such revision occur.

This six year limitation, however, does not apply where the owner or the

person liable to pay property tax either fails to submit the statutory return

under Section 182 or suppresses the occurrence of any such event. In

those situations, the Kolkata Municipal Corporation is not constrained by

the six year period and may proceed to revise the annual valuation without

being bound by the ordinary limitation.

66. The proviso was brought into force only with effect from 09.06.2023 by the

notification dated 08.06.2023, and nothing in its language, either

expressly or by necessary implication, indicates any legislative intent to

give it retrospective effect or to reopen concluded assessments. It simply

2026:CHC-OS:119 prescribes a normative time frame for future revisions and carves out an

exception in cases of nondisclosure or suppression by the assessee.

Applying the settled presumption articulated in Vatika Township Pvt.

Ltd.(supra), fiscal provisions affecting substantive rights must be

construed prospectively unless the legislature clearly provides otherwise.

In the absence of clear statutory language mandating retrospectivity, the

settled principle applies that fiscal and substantive provisions are

presumed to operate prospectively. Accordingly, the proviso must be

construed as operative only from 09.06.2023 onwards and as having no

application to assessments or valuation periods preceding its

commencement.

67. The Petitioners' argument that the use of the expression "ordinarily"

renders the provision vague and unguided cannot be accepted. The proviso

does not leave the matter to uncanalised discretion. The exception to the

six year norm is clearly circumscribed by objectively verifiable conditions,

namely non-filing of statutory returns or suppression of relevant events.

Such classification between compliant and non compliant assessees bears

a rational nexus to the object of ensuring accurate valuation and cannot

be characterised as arbitrary under Article 14. The decisions in Santosh

Kumar Shivgonda Patil (supra) and Patil Raghav Natha (supra), which

caution against unguided discretion, are distinguishable, as the proviso

here provides intelligible standards for its application.

68. The principal objection of the learned Senior Counsel for the Petitioner to

this proviso is that the filing of a return was never mandatory under the

ARV regime. Even under the UAA regime, although Section 182

contemplates the filing of a return, no adverse civil consequence was ever

2026:CHC-OS:119 attached to its non filing. It is only through this newly inserted proviso

that, for the first time, non filing of the return is treated as a circumstance

attracting adverse consequences. According to the Petitioner, treating non

filing of a return, hitherto a directory requirement, as "suppression of fact"

is manifestly unjust, arbitrary, unreasonable, and wholly disproportionate.

The apprehension expressed is that the proviso, in effect, retrospectively

converts what was always a directory obligation into a mandatory one,

thereby retrospectively subjecting citizens to adverse civil consequences for

periods during which the law, as it then stood, imposed no such

consequences and did not treat non-filing as a culpable act warranting

penal or disabling outcomes.

69. This Court is unable to accept the objection advanced on behalf of the

Petitioner. The contention that the proviso retrospectively converts a

previously directory requirement into a mandatory obligation, thereby

imposing adverse civil consequences for past noncompliance, is

misconceived for more than one reason.

70. First, the proviso to Section 180(2) came into force only on 09.06.2023.

There is nothing in its language, either express or by necessary

implication, that suggests an intention to operate retrospectively or to visit

past conduct with new liabilities. It is a settled principle that unless the

statute clearly provides otherwise, fiscal and substantive provisions are

presumed to be prospective. The proviso merely regulates the future

exercise of the Corporation's power to revise annual valuations by

prescribing a six year time frame and carving out an exception where the

assessee fails to file a return or suppresses material events. It does not

2026:CHC-OS:119 reopen closed assessments, nor does it impose any penalty or consequence

for past omissions.

71. Second, the argument that nonfiling of returns was previously without

consequence does not assist the Petitioner. The proviso does not penalise

past nonfiling, it merely states that if, after its commencement, the

assessee fails to file a return or suppresses relevant facts, the Corporation

shall not be constrained by the six year limitation for revision. The

provision, therefore, operates prospectively and only in relation to revisions

undertaken after 09.06.2023. The legislative choice to link the availability

of the six year limitation to compliance with statutory obligations cannot

be characterised as arbitrary, especially when the filing of returns has

always been a statutory requirement under Section 182, irrespective of the

enforcement rigour in earlier regimes.

72. Third, the classification made by the proviso, between assessees who

comply with statutory obligations and those who withhold or suppress

material information, is rational, founded on an intelligible differentia, and

bears a direct nexus to the objective of ensuring fairness and accuracy in

property taxation. A taxpayer who voluntarily furnishes returns stands on

a different footing from one who withholds information necessary for

determining annual valuation. The Legislature's decision that such

suppression should not yield the benefit of a limitation period cannot be

said to be manifestly arbitrary or unreasonable.

73. For these reasons, the apprehension of retrospective prejudice or the

creation of new liabilities for past conduct is unfounded. The proviso

operates purely prospectively and withstands constitutional scrutiny. The

proviso does not retrospectively penalise past conduct, it merely regulates

2026:CHC-OS:119 the availability of a limitation benefit in future proceedings undertaken

after its commencement. As recognised in several fiscal enactments, such

as extended limitation provisions under tax statutes, non disclosure or

suppression justifies differential treatment. The proviso therefore does not

offend the principles enunciated in Bakhtawar Trust (supra) or Hari Singh

(supra), which deal with retrospective imposition of burdens incapable of

compliance at the relevant time.

74. In view of the foregoing, this Court finds that the second proviso to Section

180(2) of the Kolkata Municipal Corporation Act, 1980 is constitutionally

valid. The proviso, effective from 09.06.2023, merely prescribes a

normative time frame of six year for ordinary revisions of annual valuation,

while creating an exception where the assessee fails to file a return or

suppresses material facts. There is no indication, express or implied, that

the legislature intended the proviso to operate retrospectively or to reopen

assessments completed prior to its commencement. Its operation is

therefore prospective, and it does not attach adverse consequences for

periods when no such statutory obligation existed. Consequently, the

objection raised by the Petitioner regarding arbitrariness,

unreasonableness, or retrospective enforcement is unsustainable, and the

proviso must be upheld as valid and enforceable.

Conclusion

75. Having considered the rival submissions, the statutory amendments, and

the governing constitutional principles, this Court is unable to accept the

contention that the impugned provisions amount to an impermissible

legislative overruling of the decision in Sahujain Charitable Society

(supra). The Legislature has neither reenacted the statutory language that

2026:CHC-OS:119 was previously read down by this Court, nor has it sought to render the

said judgment ineffective by a declaratory legislative device. What has been

introduced is a distinct statutory framework operating within a different

valuation regime, accompanied by transitional and procedural provisions

intended to preserve continuity in municipal taxation. It is well settled that

such curative or validating legislation is constitutionally permissible where

it seeks to remove the basis of an earlier infirmity without directly

overruling a judicial pronouncement, as recognised in Amarendra Kumar

Mohapatra (supra) and Katikara Chintamani Dora (supra).

76. Upon a careful consideration of the statutory scheme, the rival

submissions, and the principles laid down in the decisions cited by the

parties, this Court holds as follows:

(i) Section 232B is a transitional and enabling provision intended to

preserve and complete proceedings relating to periods prior to the

introduction of the UAA regime. It does not revive repealed

provisions as independent sources of power, nor does it confer an

unfettered or unlimited authority to reopen past assessments. Its

operation does not violate Articles 14 or 300-A of the Constitution.

(ii) The second proviso to Section 180(2), effective from 09.06.2023,

operates prospectively. It prescribes a normative six-year period for

revision while carving out a clearly defined exception in cases of

non-filing of returns or suppression of material facts. The proviso is

founded on a rational classification, is neither vague nor arbitrary,

and does not retrospectively impose burdens for past conduct.

(iii) The impugned provisions do not amount to an unconstitutional

legislative overruling of judicial decisions, nor do they suffer from

2026:CHC-OS:119 manifest arbitrariness or lack of legislative competence.

Consequently, the constitutional challenge to Section 232B and the

second proviso to Section 180(2) of the Kolkata Municipal

Corporation Act, 1980 fails.

77. In view of the above conclusions, the memo dated 08.01.2024 and the

thirteen notices dated 04.01.2024 issued in relation to the retrospective

revaluation of Premises No. 25, Brabourne Road (Biplabi Trailokya

Maharaj Sarani), Kolkata-700001, are also set aside. The Respondents

shall, however, be at liberty to initiate fresh proceedings, if necessary,

strictly in accordance with law and subject to the interpretation and

limitations affirmed in this judgment particularly the clarification w.r.t

Section 179 (2)(d) of the Act.

78. With the above directions, the writ petition stands disposed of.

79. All pending applications, if any, stand disposed of.

(Gaurang Kanth, J.)

SAKIL AMED (P.A)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter