High Court Karnataka High Court

Smt R Sudharani W/O Sri G La … vs Smt C Krishnamma on 10 November, 2009

Karnataka High Court
Smt R Sudharani W/O Sri G La … vs Smt C Krishnamma on 10 November, 2009
Author: Ashok B.Hinchigeri
 

1

IN THE 11:93 COURT op KARNATAKA AT 
DATED THIS THE 1013+ DAY 01:'  5:   _
BEFVDRE       .
THE HOITBLE. MR'. JUSTICE 
WRIT PETITION No.26932?'F retjoa 

 I    .
SMTRSUDHARANI       
W/0 SR1 G.L.CHANDRASHEKA.F2 j  V 
AGEDABOUT-H'&'EAR:3   I 
PERMANENT 0?   
No.12, Inamm    A
GORAGUNTEPALYTA,  A  'a L

5m  :mAv%jA    
H0105,   

NEAR V£NAYi£,KA TE,Ivfl'?I;E...L7
«rm BLQCK, NAHDINI LEYOUT,

  1'3'm'1°333-

%  f T   ,  %Ljk%{Bif 31:21 E .v1JAY SI-IETTY, ADV.)

  sra1*§'<:_.i{1ézs}mAmm

..-mu \.uur\I ur l'\.HlU'{HU-KIU-\ rm.-:H t.:(.)!J,.:I('l OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

u 1 'W/O=LA'I'E RANGASWAMY
 A AGED ABOUT 72 YEARS
 ma No.12, aw MAIN ROAD
 YESHWAN'I'HPURA HOBLI
  GORAGUIWEPALYA

 -

2. SR} QPDEVENDRA
3/ O LATE GRUPADAYAYA
AGED ABOUT 51 YEARS

l2
payable as per Article 30(c) as if it is the ‘fine’ or

‘premium’ or ‘money advance.’

13. Sri Hfianumantharayappa,

Government Pleader submits that we h_aye:”_’to

recitals of the documents than

Going by the recitals. he sui_3mitls’.that

question is chargeable 3ti[a}[i] and
Article 30 [1}[c] of to_’t.he~rI§arnataka Stamp

Act.1957. ‘V

thatwfalls for my consideration
is: of lease, dated 29.4.2001

attracts the rental amounts and on the

answer this question partly in the

: partly in the negative.

Full Bench of this Court in the case of

Jfhellflliief Controlling Authority (supra) has held that

it “‘V’lltl”n;:aIi1OuI1t reserved as refundable security deposit is

” -“:1″iOt the money advanced in addition to the rent reserved

and it does not attract th uty under Article 30(c} of

13

the Schedule to the Act. Similarly, in the case of
V.Srinivascm (supra) also it was held that the amount

advanced is in the nature of premium, as there was no

provision for the return of the advance.

amount advanced could only be the consideration for»

the grant of lease.

16. The decision relied u pori by thae”i’es:pondent’s_:

side in the case of Leelatriéiii-ft S_atrifle.il_(.su15ra) is no
more governing the field _inl.’viev.i. o’f_’jth;’eidecision rendered
by the Full.» the Chief

Contirtolliiagiv2’iu’t.fiorii:§i’s..case (supra). The decision in
the case.__of _I§§Rtir:na.c’iidndra Rao [supra] is in the

context’ of V.C’ouif_t_____fee. Different words like ‘Salami’,

J .fPu.gre,e”~a11.d”v’Nazrana’, etc. are used in different parts of

“theVi’couri’t;f_V’.1″Whatever be the nomenclature, the tests

are whether the amount advanced is refundable or

A 5l_” Aladjustable towards the arrears of rent. If the amount so

advanced is refundable, then ii: does not attract the

payment’ of stamp duty. The payment of amount

advanced would attract the stamp duty, if it goes

R9;-g

14

irrevocably into the pocket of the landlord. if this
proposition requires the authority, it is to be found in
the case of Chief Controlling Revenue Autherity,

Delhi (supra).

17. In the result, I allow this petition.Virfparitii by

setting aside that part of

30.7.2009 [Annexure–M) which ‘f3er’taing0V.to*VV:t:he §;t¢irn;§*_

duty payabie on the securitgfdeposit Eaitiouht {shown as
advance amount ir1«._..V:iih’e’A._ agreemehtt of lease, dated

29.4.2001); that part”offthe”»orde_rV«:”i}§riiich pertains to

starrip duty. re1a.tai..aIriount, is upheld.

— .. 18. ” No ‘order’-assto costs.

Sd/–

EUDGE

it it AGV/VGR