IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.12883 of 2009
Date of Decision: 24.08.2009
Maple Builders and Developers Private Limited
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. Vikas Mehsempuri, Advocate for the petitioner
.....
Jasbir Singh, J. (Oral)
Vide order dated 15.11.2007 (P6), an amount of Rs.89,000/-
was demanded from the petitioner, towards payment of deficient stamp duty
for executing a sale deed No.157 on 13.4.2006. Against that order, appeal
filed by the petitioner was also dismissed on 24.9.2008 (P8). Hence, this
writ petition to lay challenge to those orders.
It is contention of counsel for the petitioner that in demanding
the additional amount from the petitioner, the Collector has not complied
with the provisions of Section 47-A of the India Stamp Act, 1899. No
enquiry was conducted, order was passed at the back of the petitioner and
amount was claimed without any justification. Counsel further argued that
no opportunity to the petitioner was given, to rebut that value of the land
purchased is less than the one, assessed by the Collector.
After hearing counsel for the petitioner, this Court feels that no
case is made out for interference.
Civil Writ Petition No.12883 of 2009 2
Record reveals that the petitioner purchased 12 kanals of land
vide sale deed dated 13.4.2006, which was executed for an amount of
Rs.24,16,500/-. A complaint was received by the Collector that, in fact the
land was purchased @ Rs.26 lacs per acre, however, the sale deed was got
executed for a lesser amount. With that complaint, copy of the agreement to
purchase, executed by the petitioner with the owner of the property, in
dispute, was also annexed. Despite notice, the petitioner failed to appear,
however, seller of the land came present. Even then the Collector took all
precautions to verify value of the property, in dispute. On enquiry
conducted, it was found that land is situated on the main road and has
commercial value. Taking note of the value of the land, mentioned in the
agreement to sell and situation of the property, in dispute, additional amount
of stamp duty was demanded. The petitioner went in appeal. In its grounds
of appeal, not even a word was stated that agreement to sell was not
executed and the copy produced thereof was forged. Attempt was made to
lay challenge to order of the Collector only on technical grounds. The
Commissioner dismissed the appeal filed by the petitioner, by observing
that once higher value of the land is reflected in the agreement to sell itself,
the Collector was justified in demanding additional amount towards
deficient stamp duty earlier paid.
Before this Court also, counsel for the petitioner has failed to
show that agreement to purchase the property was not executed.
In view of fats mentioned above, this Court feels that the orders
passed by the authorities below are perfectly justified.
Dismissed.
24.08.2009 (Jasbir Singh) gk Judge