High Court Rajasthan High Court - Jodhpur

Chogalal vs Addl.Dist.Judge(F,T.)No.2Bhilwara. … on 30 March, 2009

Rajasthan High Court – Jodhpur
Chogalal vs Addl.Dist.Judge(F,T.)No.2Bhilwara. … on 30 March, 2009
                              1


      S.B. Civil Writ Petition No. 2538/2008

                     Chogalal
                         vs
 Addl. District Judge (Fast Track) No.2, Bhilwara
                       & Anr.

DATE OF ORDER : - 30.3.2009


         HON'BLE MR. PRAKASH TATIA, J.

Mr. Dinesh Mehta, for the petitioner.

Mr. Usman Gani, for the respondents.

Heard learned counsel for the parties.

The plaintiff filed simple suit for recover of money of

Rs.2,89,000/- with the prayer that the decree for said sum

be passed in favour of the plaintiff against the defendant. In

alternate, the defendant may be directed to sale the Gawari

in question to the plaintiff by executing the registered sale

deed in favour of the plaintiff and possession be also

delivered to the plaintiff by the defendant. The plaintiff also

prayed for interest over the amount referred above. The

plaintiff submitted document Ex.1 having title “agreement”

upon which objection was raised against its admissibility by

the defendant.

2

The trial court vide impugned order dated 15.12.2008

observed that the document Ex.1 is mortgage deed and

since it is not registered, therefore, cannot be admitted in

evidence. It is also observed that since the possession has

also not been delivered to the plaintiff by the defendant

while executing the document, therefore, on the said

document, the stamp duty payable was equivalent to the

stamp duty provided in the bond which is 5%, whereas the

document has been executed on stamp of Rs.100/- only. In

view of the above, the document is not in proper stamp.

Learned counsel for the petitioner submitted that

petitioner’s suit is not suit for foreclosure nor it is a suit for

redemption of mortgage by the mortgagor and petitioner’s

suit is only for recovery of money. To prove admission of

defendant of taking loan from the plaintiff, the plaintiff

wants to produce the document in question and the plaintiff

is not enforcing the document in any manner so far as

prayer no.1 is concerned. Therefore, the document neither

required registration nor required stamp duty as leviable on

mortgage deed equivalent to the stamp provided for bond.

It is submitted that the plaintiff’s this document is a

collateral evidence only to prove the fact of admission of
3

taking loan and since the plaintiff is not enforcing or seeking

relief on the basis of the document, therefore, the trial court

has committed error of law by rejecting the plaintiff’s

documentary evidence.

Learned counsel for the defendant vehemently

submitted that the nature of the document is very clear and

there is no illegality in the order passed by the court below.

The court below rightly held that the document is mortgage

deed and once it is proved that it is a mortgage deed then it

cannot be admitted unless it is registered. It is also

submitted that the mortgage deed requires stamp duty and

the trial court held that the document has not been

executed on proper stamp, therefore, a document, which is

not on proper stamp cannot be admitted in evidence and on

this count, the plaintiff’s document cannot be admitted even

for collateral purposes. However, according to learned

counsel for the defendant, admitting the document in

evidence will tantamount to acting upon the deed of

mortgage which cannot be acted upon or enforce unless it is

registered and is executed on proper stamp.

I considered the submissions of learned counsel for

the parties and perused the facts of the case and the
4

document Ex.1. From the document Ex.1 it is clear that

there may have title “agreement” but that title is of no

effect because of the reason that this document purport to

say advanced the loan to the defendant on mortgaging

Gawari of the defendant in favour of the plaintiff with

condition that in case there will be default in payment of

installments, the defendant will sale the house to the

plaintiff.

However, the present suit is clearly not a suit for

foreclosure and the document in question is not

foundational document, which is clear from the first para of

the plaint, wherein the plaintiff clearly mentioned that the

loan was advanced as per oral contract and the document

was got executed for collateral purpose. Here in this case,

the relief is not founded on the document and since there

are clear plea of the plaintiff that he advanced the loan as

per the oral contract and also obtained the document then

to prove admission of the defendant of taking loan, the

plaintiff can use the document and for that purpose, neither

there is necessity nor registration nor the stamp duty.

In view of the above reasons, the writ petition of the

petitioner is allowed. The order of the trial court dated
5

15.3.2008 is set aside and the document Ex.1 be admitted

in evidence only for the limited purpose referred above.

(PRAKASH TATIA), J.

c.p.goyal/-