Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Corporation of Greaterbombay & ANR Vs. Indian Oil Corporation Ltd. [1990] INSC 371 (27 November 1990)
1990 Latest Caselaw 371 SC

Citation : 1990 Latest Caselaw 371 SC
Judgement Date : Nov/1990

    
Headnote :
The respondent, Oil Corporation, leased a parcel of land from the Bombay Port Trust for a duration of 30 years starting in February 1961, where they constructed six oil tanks for the storage of petrol and other petroleum products, along with various other structures and buildings.

For the fiscal year 1964-65, the appellant, Municipal Corporation, established a rateable value for the installations on the leased property, which included the buildings, structures, and tanks. In response to objections from the respondent, the Investigating Officer lowered the rateable value, determining the value of the tanks based on their individual capacities.

Upon appeal to the Court of Small Causes regarding the rateable value of the tanks, the Additional Chief Judge concluded that the tanks qualified as either \'land\' or \'building\' as defined in Sections 3(r) and 3(s) of the Bombay Municipal Corporation Act, 1888, and thus were subject to property tax under the Act. Consequently, the rateable value set by the Corporation for the tanks was affirmed.

However, in a subsequent appeal, the High Court ruled in favor of the appeal, stating that the tanks do not constitute a structure, building, or land as per the Act.

In the Municipal Corporation\'s appeal to this Court, the central issue was whether the storage tanks for petroleum products are classified as \"lands\" under Section 3(r) or as \"buildings\" under Section 3(s) of the Bombay Municipal Corporation Act, 1888, and whether they are subject to property tax.
 

Municipal Corporation of Greater Bombay & Anr Vs. Indian Oil Corporation Ltd. [1990] INSC 371 (27 November 1990)

Ramaswamy, K. Ramaswamy, K. Rangnathan, S.

CITATION: 1991 AIR 686 1990 SCR Supl. (3) 365 1991 SCC Supl. (2) 18 JT 1990 (4) 533 1990 SCALE (2)1140

CITATOR INFO : RF 1992 SC1782 (10)

ACT:

Bombay Municipal Corporation Act, 1888--Sections 3(r), 3(s), 143 and 154 Petroleum storage tank--Whether building, structure, or land---Exigible to property tax.

Words and Phrases--'Land', 'building'--Meaning of.

HEAD NOTE:

The respondent-Oil Corporation took a piece of land on lease from the Bombay Port Trust for 30 years from February 1961 and put up six oil tanks for storage of petrol and petroleum products, apart from other structures and build- ings.

For the year 1964-65 the appellant-Municipal Corporation fixed a sum as the rateable value of the installations on the demised property consisting of the buildings, structures and tanks. The Investigating officer, on objections raised by the respondent, reduced the rateable value. the rateable value of the tanks being fixed on the basis of the capacity of each of the tanks.

On appeal to the Court of Small Causes as against rate- able value of the tanks, the Additional Chief Judge found that the tanks fell within the definition of 'land' or 'building' in Section 3(r) and 3(s) of the Bombay Municipal Corporation Act, 1888 and are liable to property tax under the Act. Accordingly, the rateable value of the tanks fixed by the Corporation was upheld.

On further appeal, the High Court allowed the appeal holding that the tanks are neither structure nor a building nor land under the Act.

In the appeal to this Court by the Municipal Corporation the question was whether the storage tanks of petroleum products are "lands" within the meaning of section 3(r) or "buildings" as defined under section 3(s) of the Bombay Municipal Corporation Act, 1888 and are exigible to property tax.

366 Allowing the appeal, this Court,

HELD: 1. The expression 'building' includes the fabric of which it is composed, the ground upon which its walls stand and the ground within those walls because the ground would not have a separate existence, apart from the build- ing. [371G-H] A tank to be a building must be a structure designed for ï7 3 of inanimate objects in storehouse or stable for horses shed or a hut etc. within the four corners of the wails built with masonary or otherwise with ingress or egress. [372A-B] The word, 'building' must be given its ordinary natural meaning ascribable to it including the fabric and the ground on which it stands. On a mere look at the tank, by no stretch of imagination, it could be said to be a building.

[372A-B] The definition of the word, 'building' is an inclusive definition bringing within its ambit house, out-house, stable, shed, hut and every other such structure, whether of masonary, bricks, wood, mud, metal or ajay other material whatever. [372B-C] The tank does not answer any of the descriptive particulars.

[372C]

2. The house or building, etc. must be constructed in accordance with the Master Plan and the Building Regulations conformable to the statutory requirements like draInage/Sewage regulations. The construction of the tank is not required to be within the parameters of these regula- tions. Thereby tanks cannot be construed to be a structure.

[372D-E] The structure must be an entity in itself, although not necessarily a building in itself, adopted to the particular purpose it serves. In its ordinary sense a structure is something which is constructed by way of being built as is a building. But method of construction by itself is not con- clusive. Structure by itself may not be a building but it may be analogous to a building, outhouse, shed, hut or a stable. Ship is like a floating building but it is nut a structure. A crane, gentry or a turnable is a structure but is not a building. Weighing bridge is a structure. Tilting furnaces mains are in the nature of structure. [378E-F]

3. The definition of 'land' also is of an inclusive definition. Its accompaniments are land, which is being built upon or is built upon or 367 covered with water; benefits to arise out of land; things attached to the earth or permanently fastened to anything attached to the earth and rights created by legislative enactment over any street. [378H-379B]

4. If the tanks are situated within a plant they would be integral parts of the plant and get exempted from assess- ment under section 154 of the Act, but there exist no such ï7 3 adopted consistent not only with the principles of taxation to make rateable value but also those relating to incometax, wealth-tax etc. [380G-H]

5. The tanks, though, are resting on earth on their own weight without being fixed with nuts and bolts, they have permanently been erected without being shifted from place to place. Permanency is the test. The chattel whether is mova- ble to another place of use in the same position or liable to be dismantled and re-erected at the later place? If the answer is yes to the former it must be a moveable property and thereby it must be held that it is not attached to the earth. If the answer is yes to the latter it is attached to the earth. [382D-E]

6. The petroleum products are being stored through pipes and are taken out by mechanical process. The operational mechanisation also though relevant, is not conclusive. The rateable is based on the rent, which the building or land is capable to fetch. Due to erection of the tanks whether the value of the demised property had appreciated or not, is also yet another consideration. When the tanks are erected and used for commercial purposes, the value of the demised property would get appreciated. The annual letting value is capable of increase. However, the rate of increase is a question of fact but the fact remains that the value of the land gets increased by virtue of erection of the storage tanks. Considering from this perspective it is held that the petroleum storage tanks are structures or things attached to the land within the definition of Sections 3(s) and 3(r) of the Act. Thereby they are exigible to property tax. [382G- 383H] D.C. Gouse & Co. etc. v. State of Kerala & Anr. etc., [1980] 1 S.C.R. 804; C.I.T. Andhra Pradesh v. Taj Mahal Hotel, Secundrabad, [1972] 1 S.C.R. 168; S.P. Jain v. Krish- na Mohan Gupta & Ors., [1987] 1 SCC 191; S.P. Gupta, etc. etc. v. Union of India & Ors. etc. etc., [1981] Suppl. S.C.C. 87; Cardiff Rating Authority and Cardiff Assessment Committee v. Guest Keen Baldwin's Iron and Steel Company Ltd., [1949] 1 Kings Bench Division 385; B.P. Refinery (Kent) Ltd. v. Walker (Valuation Officer,), [1957] 2 Queen's Bench Division 305; Shell- 368 Max (B.P. Ltd.) v. Childs (Valuation Officer), [1962] 9 Ryde Rating Cases 182 (C.A.); Shell Max & B.P. Ltd. v. Holvoak, [1958] 1 Weekly Law Reporter 331; Shell-Max & B.P.Ltd. v. Holyoak (valuation officer), [1959] 1 Weekly Law Reporter 188, referred to.

New Manek Chowk Spinning and Weaving Mills Co. Ltd. and ï7 3 Ors., [1967] 2 S.C.R. 679; K.N. Subramaniam Chettiar v.M. Chidambaram Servai, [1940] Mad. 527; Perumal Naicker v. Ramaswamy Kone and Anr., [1969] Mad. 346; Chaturbhuj Morarji v. Thomas J. Bannet & Ors., [1905] 29 ILR BOM. 323; J H. Sinha v. Govindrao. Bhiwaji & Ors., A.I.R. 1953 Nagpur 224, distinguished.

Blacks Law Dictionary, Fifth Edition; Webster Comprehen- sive Dictionary, International Edition; Stroud's Judicial Dictionary, Fourth Edition; Oxford English Dictionary;

Rating Valuation Practice by Bean and Lockwood, Fifth Edi- tion-Referred to.

 

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter