Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurmauj Saran Baluja vs Delhi Municipal Corporation
1987 Latest Caselaw 251 Del

Citation : 1987 Latest Caselaw 251 Del
Judgement Date : 27 April, 1987

Delhi High Court
Gurmauj Saran Baluja vs Delhi Municipal Corporation on 27 April, 1987
Equivalent citations: 32 (1987) DLT 206, 1987 (13) DRJ 195
Author: S Bhandare
Bench: S Bhandare

JUDGMENT

Sunanda Bhandare, J.

(1) In this petition under article 227 of the Constitution of India the petitioner has challenged the bill/demand dated 16th August 1973 issued by the Delhi Municipal Corporation for the asst. year 1973-74 on the ground that no notice as required under Section 126(2) of the Delhi Municipal Corporation Act was issued to the petitioner though the rateable of the property in question was proposed to be enhanced.

(2) It is contended by the learned counsel for the petitioner that previous to this asst. year 1973-74, for the asst. year 1967-68 the annual letting value of the property was fixed at Rs. 5400 and Rs. 675 was levied as tax for that assessment year, however for the asst. year 1973-74 i.e. the period in question the petitioner was being charged Rs. 929.40 as property tax because the annual letting value was fixed at Rs. 6480. Learned counsel submitted that no notice was issued to the petitioner and, therefore, the petitioner was unable to bring to the notice of the respondent that the proposed assessment was not according to law.

(3) No counter-affidavit has been filed to the petition, however at the hearing of the case, learned counsel for the respondent submitted that though the record shows that notice was issued to the petitioner, there is nothing on record to indicate that the notice was served on the petitioner. Learned counsel fairly stated that Section 126(2) of the Delhi Municipal Corporation Act requires the respondent to give hearing to a party before the annual letting value is increased,

(4) In view of this position, on this ground alone the petition deserves to be allowed.

(5) In the result, the petition is allowed. The impugned bill/demand 16th August 1973 (Annexure 1) is quashed, however the respondent is directed to make a fresh assessment after hearing the petitioner. Since both the parties are represented in this Court, no fresh notice be issued to the petitioner, however the petitioner will appear before the Assistant Assessor & Collector, Municipal Corporation of Delhi, West Zone, Delhi on 18th May 1987. The assessing authority is directed to make a fresh assessment according to law. Needless to say that if the petitioner has made any excess payment, he will be given necessary adjustment for that amount. No costs.

 
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 : MAIMS

 
 
Latestlaws Newsletter