Supreme Court of India
Corporation Of The City Of Bangalore vs Kesoram Industries And Cotton Mills ... on 8 December, 1989
Equivalent citations: 1990 AIR 322, 1989 SCR (2) 443, AIR 1990 SUPREME COURT 322, (1989) 4 JT 491 (SC) 1989 SCC (SUPP) 2 753, 1989 SCC (SUPP) 2 753
Author: M. Fathima Beevi
Bench: M. Fathima Beevi, G.L. Oza
PETITIONER:
CORPORATION OF THE CITY OF BANGALORE
Vs.
RESPONDENT:
KESORAM INDUSTRIES AND COTTON MILLS LTD.DUNLOP INDIA LTD. AN
DATE OF JUDGMENT08/12/1989
BENCH:
FATHIMA BEEVI, M. (J)
BENCH:
FATHIMA BEEVI, M. (J)
OZA, G.L. (J)
CITATION:
1990 AIR 322 1989 SCR (2) 443
1989 SCC Supl. (2) 753 JT 1989 (4) 491
1989 SCALE (2)1265
ACT:
City of Bangalore Corporation Act. 1949: Section 98,
Octroi-Levy of--Consideration of objections by the Corpora-
tion against the levy--Court--Whether can examine the manner
of consideration.
Taxation--Essentials of valid taxation--What are--Proce-
dure for imposition of tax--Court--Whether to presume com-
pliance with--Noncompliance with condition--Precedent of
levy of tax--Burden of proof On whom.
Words and phrases: 'Consideration'--Meaning of.
HEADNOTE:
The City Corporation of Bangalore invited objections
from the public to the proposed levy of octroi on certain
items. In a meeting of the Corporation after placing the
objections on the Table and circulating the Notes of the
Commissioner analysing the objections, a unanimous resolu-
tion was passed levying the octroi.
The respondents challenged the validity of the Resolu-
tion contending that it was passed in violation of Section
98(1) of the City of Bangalore Corporation Act, 1949.
The High Court declared the Resolution invalid holding
that because of shortage of time, the condition precedent
for passing the resolution i.e. real consideration of the
objections was not satisfied. Hence these appeals by the
Corporation.
Setting aside the judgment of the High Court and allow-
ing the appeals, this Court,
HELD: 1. Taxation in order to be valid must not only be
authorised by a statute, but also be levied or collected in
strict conformity with the statute which authorises it.
Where a condition precedent is laid down for statutory power
being exercised it must be fulfilled before a sub-ordinate
authority can exercise delegated power. When the
444
statute requires that delegated power may be exercised on
fulfilment of certain conditions precedent, the Court would
presume the regularity of the order including the fulfilment
of the condition precedent. It is 1or the party who chal-
lenged the legality to show that the condition precedent was
not in fact complied with by the authority. [446H; 447B]
2. The Municipal Administration is coordinated to secure
the vital interest of the general public. It is the function
of the representative body to ascertain the local opinion
and decide thereon before imposition of the tax. It has,
therefore, to be assumed that local representatives who had
taken note of the objections received in pursuance of the
notice published have consciously reached the decision. Once
it is clear that there had been consideration of the objec-
tion, it is not for the Court to examine the manner in which
the legislative will had been indicated. [447C-D]
3. The Court has no jurisdiction to examine the validity
of the reasons that goes into the decision or the motive
that induced the delegated authority to exercise its powers.
No judicial duty is laid on the authority in discharge of
the statutory obligations, and, therefore, the only question
to be examined is whether the statutory provisions have been
complied with. [447H; 448A]
4. The High Court was not justified in assuming from the
time factor alone that there could not have been a consider-
ation of the objections. It is not the function of the Court
to probe into the details of the discussions and the delib-
erations before legislative will is seen expressed by pass-
ing the resolution. The connotation of the word 'considera-
tion' occuring in sub-section (1) of Section 98 comprehends
'taking note of' or 'paying heed to' depending upon the
nature of the subject. It may be open to the councillors to
express their views even within the limited time available.
No standard can be prescribed in such matters. When it is
shown that the council had the opportunity to consider the
objections received, it has to be deemed, that they had
taken note of the same before reaching a decision. [448H;
449A-B]
Municipal Board, Hapur v. Raghuvendra Kripal and Others,
[1966] 1 S.C.R. 956; Sundarjas Kanyalal Bhatija & Ors. etc.
v. The Collector, Thane, Maharashtra & Ors., [1989] 3 Judg-
ment Today 57; Swadeshi Cotton Mills Co. Limited v. The
State of U.P. and Others, [1962] 1 S.C.R. 422; Gopal Narain
v. State of Uttar Pradesh & Another, A.I.R. 1964 S.C. 370,
followed.
445
JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1216(N)of 1975.
WITH Civil Appeal Nos. 509 641(N) of 1977.
From the Judgment and Order dated 26.2.1975 of the Karnataka High Court in W.P. No. 371 of 1975. A.S. Nambiar and M. Veerappa for the Appellant. K.N. Bhat, Vineet Kumar and K.M.K. Khan, for the Re- spondents.
The Judgment of the Court was delivered by M. FATHIMA BEEVI, J. 1. These connected appeals by special leave arise from the common judgment of the High Court of Karnataka. The Writ Petitions filed by the respond- ents against the appellant, the Corporation of the City of Bangalore were allowed and the resolution dated the December 30, 1974 passed by the Corporation levying octroi on certain additional items under Section 98 of the City of Bangalore Corporation Act, 1949 (shortly stated as 'the act') was declared as invalid.
2. Section 98 of the Act requires the Corporation before passing any resolution imposing a tax or duty for the first time to publish a notice in the Official Gazette and in the local newspapers of its intention and inviting objections. The Corporation may, after considering the objections, if any, received within the period specified determine by resolution to levy the tax or duty.
3. On the recommendation of the Standing Committee to levy octroi on certain new items of goods the appellant published a notice as contemplated under Section 98(1) of the Act inviting objections from the public and the said notice was published in the Gazette dated 17-9-1974. Several objections were received in pursuance of the said notifica- tion. The subject was included in the supplementary agenda at the meeting held on 30-12-1974. It was taken up as Item No. 146 and the resolution was passed unanimously. The Commissioner thereafter issued notification.
4464. The respondents challenged the validity of the reso- lution on the ground inter alia that there had not been consideration of the objections before passing the resolu- tion and, therefore, the mandatory provision under Section 98(1) was violated. The High Court in allowing the Writ Petitions has taken the view that what is contemplated trader the statute is a real consideration of the objections and not a mere pretence and since the time was too short there was no opportunity for such consideration and on account of non-consideration of the objections to the pur- posed levy the condition precedent for the passing of the resolution was not satisfied and therefore, the resolution is invalid.
5. The learned counsel for the appellant submitted that the objections have been placed on the table after the Commissioner had prepared a note of the several objections analysing the nature of the objection, setting out the legal conditions regarding the levy and containing the answers to the objection, distributed cyclostyled copies of the note before the meeting, and the subject was taken up and passed unanimously. The text of the resolution it is submitted indicated that there was proper application of-mind by the council. Relying on the decision of this Court in Municipal Board, Hapur v. Raghuvendra Kripal and Others, [1966] 1 S.C.R. 956 the learned counsel maintained that the High Court should not have ventured into the question of the manner in which consideration was given to the item in the agenda and the presumption that the statutory authority has followed the prescribed procedure should prevail. It was also pointed out that the Mayor of the Corporation and one of the councillors have filed affidavits affirming that the objections along with the note were placed on the table and the objections were taken note of before reaching the deci- sion. The respondents' learned counsel submitted that con- sideration of the objections is a condition precent for imposition of the levy and the High Court having been satis- fied of the non-compliance with this mandatory requirement, has rightly invalidated the tax.
6. The admitted facts are that the resolution had been passed on 30-12-74 after placing the objections on the table and, distributing notes of the Commissioner, analysing the objections and containing answers to the same. The subject was in the urgent agenda and the record of proceedings revealed that the resolution had been passed unanimously-
7. Taxation in order to be valid must not only be authorised by a statute, but also be levied or collected in strict conformity with the 447 statute which authorises it. Where a condition precedent is laid down for statutory power being exercised it must be fulfilled before a sub-ordinate authority can exercise delegated power. When the statute requires that delegated power may be exercised on fulfilment of certain conditions precedent, the Court would presume the regularity of the order including the fulfilment of the condition precedent. It is for the party who challenged the legality to show that the condition precedent was not in fact complied with by the authority.
8. The Municipal Administration is coordinated to secure the vital interest of the general public. It is the function of the representative body to ascertain the local opinion and decide thereon before imposition of the tax. It has, therefore, to be assumed that local representatives who had taken note of the objections received in pursuance of the notice published have consciously reached the decision. Once it is clear that there had been consideration of the objec- tion, it is not for the Court to examine the manner in which the legislative will had been indicated. We shall only refer to the recent decision of this Court in Sundarjas Kanyalal Bhatija & Ors. etc. v. The Collector, Thane, Maharashtra & Ors., Judgments Today [1989] 3 S.C. 57:
"It must be noted that the functions of the Government in establishing a Corporation under the Act is neither executive nor administra- tive. Counsel for the appellants was right in his submission that it is legislative process indeed. No judicial duty is laid on the Gov- ernment in discharge of the statutory duties. The only question to be examined is whether the statutory provisions have been complied within they are complied with, then, the Court could say no more. In the present case the Government did publish the proposal by a draft notification and also considered the represen- tations received. It was only thereafter, a decision was taken to exclude Ulhasnagar for the time being. That decision became final when it was notified under Section 3(2). The Court cannot sit in judgment over such deci- sion. It cannot lay down norms for the exer- cise of that power. It cannot substitute even "its juster will for theirs."
The Court has no jurisdiction to examine the validity of the reasons that goes into the decision or the motive that induced the delegated authority to exercise its powers. No judicial duty is laid on the authority in discharge of the statutory obligations and, therefore, 448 the only question to be examined is whether the statutory provisions have been complied with.
9. In The Swadeshi Cotton Mills Co. Limited v. The State of U.P. and Others, [1962] 1 S.C.R. 422 this Court held that:
"Where a condition precedent has to be satis- fied before a subordinate authority can pass an order, (executive or in the nature of subordinate legislation), it is not necessary that the satisfaction of the condition should be recited in the order itself, unless the statute requires it, But it is desirable that it should be so mentioned for then the pre- sumption that the condition was satisfied would immediately arise and the burden would be on the persons challenging the order to show that the recital is not correct. Even when the recital is not made in the order, it will not become void ab initio and only a further burden is cast on the authority pass- ing the order to satisfy the court by other means, e.g. by filing an affidavit, that the condition precedent was satisfied."
10. In Gopal Narain v. State of Uttar Pradesh & Another, A.I.R. 1964 S.C. 370, this Court held that:
"There is a presumption, when a statutory authority makes an order for imposition of tax, that it has followed the prescribed procedure. The said presumption is not in any way weakened by the long acquiescence in the imposition by the residents of the locality. Nonetheless no tax shall be levied or collect- ed except in accordance with law. If it is not imposed in accordance with law, it would infringe the fundamental right guaranteed under Art. 19(1)(f) of the Constitution. While the long period of time that lapses between the imposition of the tax and the attack on it may permit raising of certain presumptions where the evidence is lost by efflux of time, it cannot exonerate the statutory authority if it imposes a tax in derogation of the statuto- ry provision."
11. The High Court was not justified in assuming from the time factor alone that there could not have been a consideration of the objections. It is not the function of the Court to probe into the details of the discussions and the deliberations before legislative will is seen 449 expressed by passing the resolution. The connotation of the word 'consideration' occuring in sub-section (1) of Section 98 comprehends 'taking note of' or 'paying heed to' depend- ing upon the nature of the subject. It may be open to the councillors to express their views even within the limited time available. No standard can be prescribed in such mat- ters. When it is shown that the council had the opportunity to consider the objections received, it has to be deemed, that they had taken note of the same before reaching a decision.
We are, therefore, of the view that the High Court has committed an error in assuming on account of the shortage of time alone and that there had been non-compliance with the requirements under the statute. We set aside the judgment of the High Court and allow the appeals. In the circumstances of the case we make no order as to costs.
T.N.A. Appeals
allowed.
450