High Court Kerala High Court

Thomas Joseph vs Dist. Regr. on 11 January, 2008

Kerala High Court
Thomas Joseph vs Dist. Regr. on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 1014 of 2000(U)



1. THOMAS JOSEPH
                      ...  Petitioner

                        Vs

1. DIST. REGR., IDUKKI
                       ...       Respondent

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :GOVERNMENT PLEADER


 Dated :11/01/2008

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                   -----------------------------------
                        O.P. No. 1014 of 2000
                        -------------------------
            Dated, this the 11th day of January, 2008

                            J U D G M E N T

The Inspector General of Registration, Thiruvananthapuram is

impleaded as additional 6th respondent in the original petition.

2. It is seen that large number of orders are issued by the

District Registrars demanding differential stamp duty without proper

adjudication. This is a clear violation of the proceedings

contemplated under Section 45B of the Stamp Act and the Rules

framed thereunder. All such demand notices, issued in violation of

the Act, are being cancelled by this Court and ordered

readjudication. It is seen that District Registrars are repeating the

same mistake. I feel, continued gross violation of the statutory

provisions and issuance of such orders should be seriously viewed

and exorbitant cost should be levied against the District Registrars

concerned.

3. The Inspector General of Registration, additional 6th

respondent impleaded herein, is therefore directed to issue a

circular to all the District Registrars directing them to strictly follow

the procedure under the statute and issue adjudication orders after

conducting an enquiry and based on the enquiry, communicate the

O.P.NO. 1014/2000
-2-

proposal for determination of market value and differential stamp

duty, and complete adjudication after giving an opportunity to the

party concerned to file written reply and hearing in the matter. This

circular should be communicated by the Inspector General of

Registration to the District Registrars. Thereafter, if orders of this

nature are issued by the District Registrars, this Court will impose

cost on the person concerned. If there is non-compliance of the

circular to be issued by the Inspector General of Registration as

above, disciplinary action also should be initiated. The circular

issued pursuant to this direction should be filed in this Court by the

Inspector General through the Advocate General within a period of

six weeks from now.

4. Since the impugned demand is raised without giving an

opportunity to hear the petitioner, this original petition is disposed

of directing 1st respondent to issue show cause notice stating the

market value he proposes to determine and the basis for the same

and then give an opportunity to petitioner to file written objection

and pass adjudication order after hearing him. Petitioner will

produce copy of the judgment and his present address before 1st

respondent for compliance. First respondent is directed to pass

O.P.NO. 1014/2000
-3-

fresh orders within a period of three months from now. All

proceedings for recovery will be kept in abeyance for four months

from now and thereafter recovery will be based on fresh

adjudication orders to be issued by 1st respondent as above. The

present order will be recalled as and when fresh orders are issued.

Learned Government Pleader will forward a copy of the

judgment to the Addl. 6th respondent, the Inspector General of

Registration, Thiruvananthapuram, for compliance.

(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg