Gujarat High Court Case Information System
Print
SCA/5223/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5223 of 2008
=========================================================
KUVARBEN
GANGARAM SATAVARA - Petitioner(s)
Versus
KANTILAL
KARSANBHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Petitioner(s) : 1,
MR TUSHAR MEHTA for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/08/2008
ORAL
ORDER
Leave
to amend the respondent No. 4. as a party respondent i.e. Sub-
Registrar, Morbi.
Shri
Mistri learned AGP wavies service of notice on behalf of the newly
added party respondent.
Learned
advocate appearing on behalf of the respondent Nos. 1 to 3, who
alleged to have purchased the land in question, have produced on
record the photocopy of the sale deed dated 18.3.2005 which is
registered with the sub- Registrar, Morbi on 18.3.2005 vide
registration being No. 1587. Prima facie it appears that the same is
on insufficient stamp duty inasmuch as the agreement to sale was for
Rs. 18,90,000/- and the consideration mentioned in the registered
sale deed is Rs. 32,500/-. Shri Viral Shah, learned advocate
appearing on behalf of the respondent Nos. 1 to 3 has submitted that
respondent Nos. 1 to 3 will pay the balance deficit stamp duty ,
considering the value of the property / land in question at Rs.
18,90,000/- as mentioned in the agreement to sale and it is submitted
that same will be paid before the sub Registrar, Morbi within a
period of two weeks from today. Let, sub Registrar , Morbi accept the
same as additional deficit stamp duty with respect to the said
document/ sale deed. S.O. to 26.8.2008.
(
M.R. Shah, J)
Kaushik
Top