High Court Kerala High Court

Mr. V.Damodaran vs State Of Kerala on 8 January, 2010

Kerala High Court
Mr. V.Damodaran vs State Of Kerala on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 200 of 2010()


1. MR. V.DAMODARAN, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB REGISTRAR,

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/01/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No. 200 of 2010-Y
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 8th day of January, 2010.

                                 JUDGMENT

The petitioner herein is the purchaser of a studio apartment in the

multistoried residential cum commercial complex “Meridean Centre” at

Market Road South End, Ernakulam. The said property is situated opposite

to the waste dumping yard of Cochin Corporation.

2. The petitioner purchased the said property under separate

agreements with the builder on 23.11.2009. Presently, the petitioner is

seeking exemption from payment of stamp duty in the light of Ext.P3 Govt.

Order. Ext.P4 is the judgment of this Court in W.P.(C) No.16722/2009

wherein a similar question was considered and this Court directed that the

directions issued in W.P.(C) No.31147/2008 are applicable to the petitioner

also. This Court directed the second respondent therein to register the sale

deed presented by the petitioner therein in accordance with law, without

stamp duty, provided all other statutory conditions are satisfied.

3. Herein, the petitioner submits that even though he has moved the

authorities in the matter, the benefit is not being extended to the petitioner

as he is not a party to Ext.P4 judgment.

wpc 200/2010 2

4. Heard learned Govt. Pleader appearing for the respondents, who

on instructions, submitted that the petitioner is entitled for the same

benefit. Therefore, the writ petition is disposed of in the following manner:

It is declared that the directions contained in the judgment in W.P.(C)

No.31147/2008 are applicable to the petitioner herein also. On

resubmission of the sale deeds for registration by the petitioner, the second

respondent will register them in accordance with law, without stamp duty,

provided all other statutory conditions are satisfied. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/