High Court Punjab-Haryana High Court

Lakhwinder Kaur vs State Of Punjab And Others on 13 February, 2009

Punjab-Haryana High Court
Lakhwinder Kaur vs State Of Punjab And Others on 13 February, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                C.W.P NO. 16290 OF 2008
                                DECIDED ON : 13.02.2009

Lakhwinder Kaur
                                           ...Petitioner
          versus

State of Punjab and others
                                           ...Respondents



CORAM : HON'BLE MR. JUSTICE SURYA KANT



Present : Mr. Vipul Aggarwal, Advocate,
          for the petitioner.



SURYA KANT, J. (ORAL)

The petitioner is aggrieved at the orders dated

01.09.2006 and 29.04.2008 (Annexures P-1 and P-3). Vide the

first order, the Collector, Sangrur has directed the petitioner to

affix additional stamp duty @ Rs.15 lacs per acre as against the

duty affixed by her @ Rs.9 lacs per acre. Vide the second order,

the Divisional Commissioner, Patiala, namely, the Appellate

Authority has dismissed the petitioner’s appeal.

The facts are not much in dispute. The petitioner

purchased land measuring 64 kanals 5 marlas situated at Sunam,

District Sangrur, vide registered sale deed dated 23.05.2006. The

petitioner affixed stamp duty @ Rs.9 lacs per acre. On a

reference by the Sub Registrar, Sunam dated 06.06.2006, the

Collector, Sangrur, vide his impugned order Annexure P-1, has
C.W.P NO. 16290 OF 2008 -2-

directed the petitioner to affix the stamp duty @ Rs.15 lacs per

acre. In this regard, the Collector appears to have relied upon the

tentative market value notified for Tehsil Sunam, District Sangrur

in the year 2006-07.

Learned counsel for the petitioner, on the other hand,

relies upon the government instructions dated 18.05.2006

(Annexure P-4) issued to all the Collectors, inter-alia, providing

as follows :

“In this context, the matter has been reviewed at the

highest leveling Government and it is advised that the

minimum market value of the property may be pegged

as on 31st March, 2006 e.g no increase be made in the

minimum market value during the current year i.e

2006-07”.

He also relies upon the list of tentative market rates

for the year 2006-07 i.e upto the year ending on 31st March,

2006, wherein the Collector’s rate for the land in question is

prescribed @ Rs.9 lacs per acre.

It appears that while accepting the reference sent by

the Sub Registrar, Sunam, the Collector, Sangrur has not taken

into consideration the government instructions dated 18.05.2006

in terms whereof the minimum market value of the property was

required to be taken as on 31.03.2006 to ensure that no increase

was made in the market value during the year 2006-07.
C.W.P NO. 16290 OF 2008 -3-

For the reasons afore-stated, this writ petition is

allowed. The impugned orders dated 01.09.2006 and 29.04.2008

(Annexures P-1 and P-3) are set aside. The matter is remitted to

the Collector, Sangrur, for afresh decision,

after taking into consideration the above-mentioned government

instructions.

The needful shall be done within three months from

the date of receipt of certified copy of this order.

FEBRUARY 13, 2009                              (SURYA KANT)
shalini                                            JUDGE