Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 39]

Supreme Court of India

Assistant Transport ... vs Sri Nand Singh on 27 July, 1979

Equivalent citations: 1980 AIR 15, 1980 SCR (1) 131, AIR 1980 SUPREME COURT 15, 1979 ALL. L. J. 1219, (1980) 1 SCR 131 (SC), 1979 UJ (SC) 681, (1979) ELT 510, 1980 (1) SCR 131, (1980) 1 SCWR 1, (1979) ALL WC 608, 1979 (4) SCC 19, (1979) 3 MAHLR 304

Author: N.L. Untwalia

Bench: N.L. Untwalia, A.P. Sen

           PETITIONER:
ASSISTANT TRANSPORT COMMISSIONER(ADMINISTRATION), UTTAR PRAD

	Vs.

RESPONDENT:
SRI NAND SINGH

DATE OF JUDGMENT27/07/1979

BENCH:
UNTWALIA, N.L.
BENCH:
UNTWALIA, N.L.
SEN, A.P. (J)

CITATION:
 1980 AIR   15		  1980 SCR  (1) 131
 1979 SCC  (4)	19
 CITATOR INFO :
 RF	    1991 SC2141	 (10)


ACT:
     Limitation-Order passed  on October  20-Communicated on
October 29-Starting point of limitation-When commences.



HEADNOTE:
     The respondent's  application under  s. 15	 of the U.P.
Motor Vehicles	Taxation Act for exemption of tax in respect
of his motor vehicle was rejected by the Taxation Officer by
his letter  dated October  20/24, 1964 and this was received
by him	on October  29, 1964.  The limitation  for filing an
appeal is 30 days.
     On the question whether the period of limitation starts
from the  date of  the order or the date of communication of
the order.
     Dismissing the appeal,
^
     HELD: Apart  from the  reasons given  by this  Court in
Raja Harish Chandra Raj Singh v. The Deputy Land Acquisition
Officer &  Anr. [1962]	1 SCR 676 that an order must be made
known  either	directly  or  constructively  to  the  party
affected by  it to  enable him	to prefer  an  appeal,	mere
writing of  an order  in the  file kept in the office of the
Taxation Officer  is no order in the eye of law in the sense
of affecting the rights of the parties for whom the order is
meant.	The   order  must   be	communicated   directly	  or
constructively in  the sense  of making	 it known, which may
make it	 possible for  the authority  to say  that the party
affected must  be deemed  to have known the order. Generally
speaking the  order would be effective only when it comes to
his knowledge  directly or  constructively,  otherwise	not.
[132E-G]
     In the instant case the respondent had no means to know
the order  of the  Taxation Officer  until he  received	 his
letter on  the 29th  October 1964.  That was  the date	from
which the  starting point  of limitation  for preferring  an
appeal commenced.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2497 of 1969.

From the Judgment and Decree dated 14th October, 1966 of the Allahabad High Court in Special Appeal No. 441/66.

G. N. Dikshit, M. V. Goswami and O. P. Rana for the Appellant.

B. Datta for the Respondent.

132

The Judgment of the Court was delivered by UNTWALIA, J. This is an appeal by certificate. The Allahabad High Court decided that the date of the communication of the order will be the starting point of limitation for filing an appeal under Section 15 of the U.P. Motor Vehicles Taxation Act. The respondent wanted exemption of tax in respect of his motor vehicle for a certain period. He applied to the Taxation Officer, Kanpur. The order rejecting his prayer was communicated in the letter of Taxation Officer dated October 20/24, 1964 through the Regional Transport Authority, Kanpur. The respondent received that letter on October 29, 1964. His appeal was within 30 days of October 29, 1964 but beyond 30 days of October 24, 1964. If October 24, 1964 could be taken to be the date of the order then obviously the appeal was out of time. If, however, the date of the order in Section 15 of the U.P. Motor Vehicles Taxation Act, in the context, meant the date of the communication of the order, then the appeal was within time. Following the decision of this Court in Raja Harish Chandra Raj Singh v. The Deputy Land Acquisition Officer & Another,(1) the High Court has held in favour of the respondent hence this appeal.

In our opinion, the judgment of the High Court is right and cannot be interfered with by this Court. Apart from the reasons given by this Court in the earlier judgment to the effect that the order must be made known either directly or constructively to the party affected by the order in order to enable him to prefer an appeal if he so likes, we may give one more reason in our judgment and that is this: It is plain that mere writing an order in the file kept in the office of the Taxation Officer is no order in the eye of law in the sense of affecting the rights of the parties for whom the order is meant. The order must be communicated either directly or constructively in the sense of making it known, which may make it possible for the authority to say that the party affected must be deemed to have known the order. in a given case, the date of putting the order in communication under certain circumstances may be taken to be the date of the communication of the order or the date of the order but ordinarily and generally speaking, the order would be effective against the person affected by it only when it comes to his knowledge either directly or constructively, otherwise not. On the facts stated in the judgment of the High Court, it is clear that the respondent had no means to know about the order of the Taxation Officer rejecting his prayer until and unless he received his letter on October 29, 1964. Within the meaning of Section 15 of the U.P. Motor Vehicles Taxation Act that was the date of the order 133 which gave the starting point for preferring an appeal within 30 days of that date.

For the reasons stated above, we hold that there is no substance in this appeal. It is accordingly dismissed but in the circumstances without costs.

P.B.R.					   Appeal dismissed.
134