Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Corporation Of Delhi vs Inder Raj Sethi
1997 Latest Caselaw 1009 Del

Citation : 1997 Latest Caselaw 1009 Del
Judgement Date : 24 November, 1997

Delhi High Court
Municipal Corporation Of Delhi vs Inder Raj Sethi on 24 November, 1997
Equivalent citations: 71 (1997) DLT 92
Author: M Siddiqui
Bench: M Siddiqui

JUDGMENT

M.S.A. Siddiqui, J.

(1) The challenge in this writ petition is to the order of the Additional District Judge, Delhi, who while accepting appeal of the respondents has, inter alia, fixed the ratable value of the property bearing No. 10196/65 M.M. Road, Motia Khan, Delhi.

(2) The respondents are joint owners of the property bearing No. 10196/65, M.M. Road, Motia Khan, Delhi and the same was assessed at a ratable value of Rs. 36,740 for the year 1978-79. It appears that the respondents let out the first and second floors of the property at a monthly rent of Rs. 7,712.10 with effect from 1-10-1978 and the basement at Rs. 6,000 per month with effect from 1-2-1979. Consequently, the Assessing Authority issued notice (Annexure A) to the respondents proposing a ratable value of Rs. 1,58,350 for the year 1978-79. Objections (Annexure B) were filed against the proposed enhancement of the ratable value. On 24-9-1982, the Assessing Authority passed the order (Annexure C) revising the ratable value to Rs. 1,58,350.00 as proposed. Aggrieved by the said order, the respondents filed appeal before the Adj who while accepting the appeal fixed the ratable value of the property at Rs. 36,740.

(3) The learned Adj has set aside the assessment order (Annexure C) on the ground that since the standard rent under section 6 of the Delhi Rent Control Act has not been determined in respect of the property in question, ratable value of the tenanted portion of the property can't be fixed on the basis of agreed rent and the ratable value fixed earlier shall be deemed to have been fixed on the basis of standard rent under section 9(4) of the Delhi Rent Control Act. In my opinion, the view taken by the Additional District Judge runs counter to the well established principles of determining ratable value of a property. It is well settled that in respect of a building subject to rent control legislation, the landlord cannot claim to recover from the tenant anything more than the standard rent and his reasonable expectation must, therefore, be limited by the measure of the standard rent recoverable by him, and in respect of a building not subject to any such rent control legislation, the actual rent payable by a tenant to the landlord would afford reliable evidence of what the landlord reasonably expect to get from a hypothetical tenant. (Dewan Daulat Rai Kapoor v. Ndmc ; Dr Balbir Singh v. Mcd ; Assistant G.M. Central Bank of India v. Commissioner of Municipal Council ). Now the question is what would be the standard rent of the tenanted portion of the premises in question determinable under the provisions of the Delhi Rent Control for the assessment year 1978-79 "Standard rent" is defined in section 2(k) to mean the standard rent referred to in section 6 or where the standard rent has been increased under section 6, such increased rent. Section 6 of the Delhi Rent Control Act lays down different formula for determination of standard rent according to different situations. The provisions applicable for determination of standard rent in the case of residential premises are set out in clause (a) of sub-section (1) and there also I am concerned only with clause (b) of sub-section (2) because first and second floors of the premises were let out for the first time on 1-10-1978 and the basement was let out for the first time on 1.12.1979 and, therefore, under Clause (b) of Sub-section (2) of Section 6 of the Delhi Rent Control Act, the rent of Rs. 7,712.10p. per month would be the standard rent of the first, second floors of the premises in question for the period of five years from 1.10.1978 for the assessment year in question. The basement was let out on 1-12-1979 at a monthly rent of Rs. 6.000 and, therefore, under clause (b) of sub-section (2) of section 6, of sub-section (2) of section 6, the rent of Rs. 6,000 per month would be the standard rent of the basement for the period of 5 years, from 1-12-1979 for the assessment year in question (Sheila Kaushik v. It Commissioner, Delhi .

(4) In this case the Assessing Authority had rightly assessed the petitioner on the basis of the agreed rent which under clause (b) of sub-section; (2) of section 6, shall be deemed to be the standard rent of the tenanted portion of the premises in question for a period of five years and the contrary view taken by the learned Additional District Judge with regard to non-applicability of the aforesaid provision is wholly erroneous. In my opinion, the learned Additional District Judge has committed a patent illegality in setting aside the ratable value determined by the Assessing Authority with regard to the tenanted portion of the premises in question.

(5) So far as determination of the ratable value of self-occupied portion of the premises is concerned, the assessing authority has committed a grave error in fixing the same under sub-section (4) of section 9 of the Delhi Rent Control Act. In the case of Balbir Singh (supra) it was held that the ratable value of a building, whether tenanted or self-occupied, is limited by the measure of standard rent arrived at by the Assessing Authority by applying the principles laid down in section 6, and sub-section (4) of section 9 of D.R. Act will be attracted only if it is not possible to determine the standard rent on the principles set out in section 6. It, therefore, follows that the standard rent even in cases of self-occupied premises has to be determined on the principles set out in section 6 and that would constitute the upper limit of the ratable value of the premises. Having determined such upper limit the assessing authority may in appropriate cases scale down the same by taking into account the size, situation, locality and condition of the premises and the amenities provided therein.

(6) In the instant case, the assessing authority has not assessed the ratable value of the self occupied portion of the premises in question, on the basis of standard rent determinable on the principles set out in section 6. On the contrary, ratable value of the said portion of the premises has been assessed under sub-section (4)_ of section 9 of the Delhi Rent Control Act. In Dr. Balbir Singh's case (supra), it was held that, it is only where for any reason, it is not possible to determine the standard rent of any premises on the principles set forth in section 6 that the standard rent may be fixed under sub-section (4) of section 9. The relevant paragraph of the judgment for the sake of ready reference is as under: "It is indeed strange that the Assessing Authorities should have declined to assess the ratable value of 494 properties in South Delhi on the basis of standard rent determinable on the principles laid down in sub-section (1)(A) (2)(b) of section 6, merely on the ground that in the opinion of the Assessing Authorities, "the assessee failed to produce the documentary evidence as regards the aggregate amount of reasonable cost of construction and the market price of land comprised in the premises on the date of commencement of the construction. "If the assessees failed to produce the documentary evidence to establish the reasonable cost of construction of the premises or the market price of the land comprised in the premises, the assessing authority could arrive at their own estimate of these two constituent items in the application of the principles set out in sub-section (1)(A)(2)(b) or (1)(B)(2)(b) of section 6. But on this account, the assessing authorities could not justify resort to sub-section (4) of section 9. It is only where for any reason it is not possible to determine the standard rent of any premises on the principles set forth in section 6 that the standard rent may be fixed under sub-section (4) of section 9 and merely because the owner does not produce satisfactory evidence showing what was the reasonable cost of construction of the premises or the market price of the land at the date of commencement of the construction, it cannot be said that it is not possible to determine the standard rent on the principles set out in sub-section (1)(A)(2)(b) or (1)(B)(2)(b) of section 6. Take for example a case where the owner produces evidence which is found to be incorrect or which does not appear to be satisfactory; can the Assessing Authorities in such a case resort to sub-section (4) of section 9 stating that it is not possible to determine that standard rent on the principles set out in sub-section (1)(A)(2)(b) or (1)(B)(2)(b) of section 6? The Assessing Authorities would obviously have to estimate for themselves, on the basis of such materials as may be gathered by them, the reasonable cost of construction and the market price of the land and arrive at their own determination of the standard rent. This is a exercise with which the assessing authorities are quite familiar and it is not something unusual for them or beyond their competence and capability. It may be noted that even while fixing standard rent under sub-section (4) of section 9, the assessing authorities have to rely on such material as may be available with them and determine the standard rent on the basis of such material by a process of estimation.

(7) For the foregoing reasons, the impugned order, dt. 18-5-1983 passed by the Additional District Judge, Delhi is hereby set aside. The Assessment order dt. 24-9-1982 of the assessing authority so far as it relates to the assessment of self-occupied portion of the premises in question, is also set aside. The assessing authority shall proceed to assess the ratable value of self occupied portion of the premises in question afresh in accordance with the principles laid down in Dr. Balbir Singh's case (Supra) No order as to 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter