High Court Kerala High Court

M/S.Gosri Chit Funds (P) vs Mr. Mohamed Afsal on 22 January, 2007

Kerala High Court
M/S.Gosri Chit Funds (P) vs Mr. Mohamed Afsal on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2492 of 2007(V)


1. M/S.GOSRI CHIT FUNDS (P), A CO.REGISTERD
                      ...  Petitioner

                        Vs



1. MR. MOHAMED AFSAL, AGED 55 YEARS,
                       ...       Respondent

2. MRS. ZOHARE AFSAL, AGED 54 YEARS,

3. MR. G.M. ISMAIL SAIT, AGED 60 YEARS,

                For Petitioner  :SRI.JIMMY JOHN VELLANIKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/01/2007

 O R D E R
                          M.SASIDHARAN NAMBIAR,J.

                        --------------------------

                           W.P.(C)NO.2492 OF 2007

                         -------------------------

             DATED THIS THE 22nd DAY OF JANUARY, 2007


                                       JUDGMENT

Petitioner is plaintiff. Respondents are defendants in O.S.773/05

on the file of Munsiff Court, Ernakulam. Respondents were exparte.

When evidence was recorded, petitioner sought to mark Ext.P1

agreement executed by defendants in favour of petitioner.

2. Learned Munsiff under Ext.P2 order, held that stamp duty

is to be paid as provided under Article 19 of Kerala Stamp Act and

directed petitioner to pay deficit stamp duty and penalty and on

failure, directed to send it to District Collector after impounding. This

petition is filed under Article 227 of Constitution of India challenging

Ext.P2 order.

3. Learned Counsel appearing for petitioner was heard.

4. Article 19 of Kerala Stamp Act provides the stamp duty

payable for chitty or kuri, where the total amount exceeds Rs.100/-.

Section 2(14) of Kerala Chitties Act defines variyola as means the

document containing the articles of agreement between the foreman

and the subscribers relating to the chitty and includes vaimpu and

kurippattika or other similar instrument. Ext.P1 is not a chitty or kuri

W.P.(c)2492/07 2

variyola as contemplated under Sub Section 14 of Section 2 of

Kerala Chitties Act. Though chitti conducted by petitioner is not

governed by provisions of Kerala Chitties Act, the said definition is

applicable and can be looked into as guideline.

Ext.P1, agreement was executed by respondents at the time

of prizing the chiity and receiving the prized money. It cannot be

treated as a chitty or kuri Variyola as provided under Article 19 of

Kerala Stamp Act. It could only be treated as an agreement.

Stamp duty is not payable under Article 19 of Kerala Stamp Act.

Therefore Ext.P3 order is quashed.






                                              M.SASIDHARAN NAMBIAR,JUDGE




Acd


W.P.(c)2492/07    3