Bombay High Court High Court

College vs State Of Maharashtra on 7 April, 2010

Bombay High Court
College vs State Of Maharashtra on 7 April, 2010
Bench: S.A. Bobde, P. D. Kode
                                                                              1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                               
                                 NAGPUR BENCH, NAGPUR.




                                                                       
                LETTERS PATENT APPEAL NO. 575 OF 2009
                                   IN
                    WRIT PETITION  NO. 4520 OF 2009.




                                                                      
     Pankaj Ramlakhan Dubey,
     Prop. M/s. Vedamsh Agro Food
     Products, aged 26 years, Occup.:




                                                  
     Business, Office at Opp. Ayurvedic

     Amravati.  
                       
     College, Dastur Nagar Road,
                                     .....                                                 APPELLANT
                      
                ....Versus....

     1) State of Maharashtra, through
      

        its Secretary, Revenue and Forest
        Department, Mantralaya, Mumbai,
   



     2) The Deputy Inspector General of
        Registration and Deputy Controller





        of Stamps, Amravati Office Mangilal
        Plot Camp, Amravati,

     3) The Joint District Registrar, Class-I,





        Collectorate of Stamps, Amravati
        Office, Mangilal Plot Camp, Amravati,

     4) The Sub-Registrar Class-2, Amravati
        City-1, Dist. Amravati.

     5) The Regional Officer MIDC, Amravati
        Area Badnera By-pass Road,
        Dist. Amravati,



                                                                       ::: Downloaded on - 09/06/2013 15:48:53 :::
                                                                                 2

     6) The General Manager, District




                                                                                                 
        Industrial Centre (DIC), Amravati
        Area Badnera By-pass Road,




                                                                         
        District Amravati.                                                ......         RESPONDENTS.


     Mr. B.G. Kulkarni, Advocate for appellant,




                                                                        
     Mr. D.P. Thakre, Assistant Government Pleader for respondent nos. 1 

     to 6.




                                                    
                                       CORAM:   S.A. BOBDE & P.D. KODE, JJ.
                                       DATED:    APRIL 7, 2010.
                         
                        
      ORAL JUDGMENT (PER S.A. BOBDE, J.)
      

     1]            Admit.  Taken up for final hearing by consent.
   



     2]            This is a Letters Patent Appeal against the judgment of 





the learned Single Judge holding that the document in question is not

a lease and, therefore, the notification dated 12.6.2007 which

exempts leases from payment of stamp duty under the Bombay

Stamps Act is not applicable.

3] The Maharashtra Industrial Development Corporation had

::: Downloaded on – 09/06/2013 15:48:53 :::
3

allotted Plot No. C-43/2 to Smt. Nitu Vinod Dubey, trading as

Proprietor of M/s. Yashoda Milk & Allied Products. The allotment

was made by an agreement to lease the plot to the said Smt. Nitu

Dubey. The lease-deed was to be executed upon fulfilment of

certain conditions by the allottee. The allottee, however, agreed to

transfer the rights under the agreement to lease to the

appellant/petitioner Pankaj Ramlakhan Dubey. The MIDC signed

the said agreement as a consenting party and Clause 3 of that

agreement reads as follows :-

“As soon as the Executive Engineer has certified that the

factory building and works on the plot described in the

First Schedule to the Principal Agreement have been

erected and if the parties of the Third Part shall have

observed all the stipulations and condition contained in

the Principal Agreement the Grantor will grant and the

parties of the Third Part will accept a Lease (which shall

be executed in duplicate of the said plot described in the

First Schedule to the Principal Agreement and the factory

building erected there on the Standard form of Lease

prescribed by the Grantor for the term and at the yearly

mentioned in the principal Agreement without any further

::: Downloaded on – 09/06/2013 15:48:53 :::
4

concurrence of the Licensee.”

Thus, it was agreed that after the appellant/petitioner complies with

all the conditions contained in the principal agreement, the Grantor,

i.e. MIDC will grant a lease and the petitioner will accept it. It is clear

from the above recital that no lease-deed was executed either in

favour of the original allottee Smt. Nitu Dubey or the petitioner by this

agreement.

4] This agreement was submitted for adjudication under

Section 31(3) of the Bombay Stamp Act to the Collector of Stamps.

Before the Collector, it was the contention of the petitioner that the

document did not constitute a lease and was merely an agreement to

lease the property in question. In the alternative, according to the

petitioner, if it was to be treated as a lease, the transaction was

exempted from payment of duty under a Government Resolution No.

th
Stamps 2007/C.No.196(2) M-1, dated 12 June, 2007, which

provided that there shall be remission of stamp duty chargeable

under the Act in respect of a lease if it is executed for starting a new

::: Downloaded on – 09/06/2013 15:48:53 :::
5

unit in the Information Technological Park or the Biotech Park.

There is no dispute that the property in question is located in the

Biotech Park.

5] The Collector of Stamps passed an order on 7.7.2009

holding that the document in question amounts to a transfer of lease

by Smt. Nitu Dubey in favour of the petitioner and was, therefore,

chargeable to duty under Entry No.60 of Schedule I which reads as

follows :-

Entry Description of Instrument Proper Stamp Duty

No. 1 2
60 Transfer of Lease by way of The same duty as is leviable
assignment and not by way of on a Conveyance under

under-lease or by way of clauses (a), (b), (c) or (d), as
decree or final order passed the case may be, of Article
by any Civil Court or any 25, on the market value of
Revenue Officer. the property, which is the
subject matter of transfer.

Against the said order, the petitioner preferred an appeal under

Section 32(B) of the Bombay Stamps Act, 1958 before the Deputy

Inspector General of Registration and Deputy Controller of Stamps

::: Downloaded on – 09/06/2013 15:48:53 :::
6

(Appellate Authority), Amravati. The Appellate Authority held that the

document, i.e. the proposed agreement to lease did not come under

the purview of the Government Resolution dated 12.6.2007 and was,

therefore, not entitled for exemption but it is chargeable to stamp

duty by virtue of Entry 60 (supra). Against the order of the Appellate

Authority, the petitioner preferred Writ Petition before the learned

Single Judge of this Court. The learned Single Judge came to the

conclusion that the document in question is not a lease-deed since it

is an agreement to lease. The learned Single Judge came to the

conclusion that it is not a lease-deed and, therefore, not chargeable

under Entry 36 of the Stamp Act but nonetheless is chargeable to

stamp duty under Entry 60 of the Stamp Act. The learned Single

Judge thus dismissed the Writ Petition.

6] Shri Bhanudas Kulkarni, the learned Counsel for the

appellant, submitted that the document in question was rightly

construed by the learned Single Judge as an agreement to lease

since no transfer of property by way of lease is effected by that

::: Downloaded on – 09/06/2013 15:48:53 :::
7

document. However, according to the learned Counsel since the

document was not liable to be construed as a lease, then its

assignment by the original allottee Smt. Nitu Dubey to the appellant

could not have been considered to be a transfer of lease under Entry

No.60 and, therefore, the document could not have been charged to

stamp duty as if it were a lease.

7] Mr. D.P. Thakre, the learned A.G.P. for respondents, did

not dispute the contents of the document and submitted that the

document was rightly held to be an agreement to lease and not a

lease by the learned Single Judge.

8] Having considered the matter, we are of the view that if the

document was not to be treated as a lease but only as an agreement

to lease, the Writ Petition filed by the appellant ought to have been

allowed. Indeed, if no lease had ever been executed by the MIDC in

favour of Smt. Nitu Dubey, the transfer or assignment of her rights

under the agreement to lease could not have been considered to be a

::: Downloaded on – 09/06/2013 15:48:53 :::
8

transfer of lease. The rights that were transferred by Smt. Nitu

Dubey, i.e. in favour of the appellant were exactly those which she

had acquired from the MIDC. Since she had not acquired any

leasehold rights from the MIDC, she could not have transferred any

such rights to the appellant. Therefore, the document could not have

become chargeable to duty under Entry No.60 (supra) which makes

stamp duty leviable on transfer of lease by way of assignment. The

learned Single Judge seems to have overlooked this position.

9] In the circumstances, we find that the document in

question has been rightly held to be an agreement to lease. We,

however, set aside the judgment of the learned Single Judge to the

extent that the document has been treated to be a transfer of lease

under Entry 60. We accordingly hold that the document is not

chargeable to stamp duty as a lease or as a transfer of lease. We

direct that the amount paid by the appellant towards stamp duty shall

be refunded to the appellant upon a proper application made in that

regard.

::: Downloaded on – 09/06/2013 15:48:53 :::
9

10] In the result, the appeal stands allowed. There shall be no

order as to costs.

                JUDGE.                                                                     JUDGE.




                                                                      
     J.




                                                  
                       
                      
      
   






                                                                       ::: Downloaded on - 09/06/2013 15:48:53 :::