High Court Kerala High Court

A.Renga Swamy Chettiar vs Mari Chettiyar on 30 September, 2010

Kerala High Court
A.Renga Swamy Chettiar vs Mari Chettiyar on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 500 of 2010()


1. A.RENGA SWAMY CHETTIAR, AGED 67,
                      ...  Petitioner

                        Vs



1. MARI CHETTIYAR, D/O.CHENNAVADAN
                       ...       Respondent

2. V.PALANI SWAMY, BUSINESS,

                For Petitioner  :SRI.K.B.MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/09/2010

 O R D E R
                                                             "C.R."

                   THOMAS P.JOSEPH, J.
           ====================================
                      C.R.P. No.500 of 2010
           ====================================
         Dated this the   30th day of September,   2010


                            O R D E R

Question raised for a decision in this revision is whether a

document of sale executed pursuant to an agreement for sale and

a decree for its specific performance passed before Section 28A of

the Kerala Stamp Act, 1959 (for short, “the Act”) as amended by

the Kerala Finance Act, 2009 came into force is liable for stamp

duty based on fair value of the land as on the date of registration

if the document is presented for registration after Section 28A of

the Act came into force?

2. Petitioner before me entered into an agreement to

purchase the suit property from respondent No.1 as per an

agreement dated 04.03.1995 for a total consideration of

Rs.60,000/- and paid Rs.10,000/- as advance at the time of

agreement. Though petitioner was ready and willing to perform

his part of the contract and get the sale deed executed,

respondent No.1 was not agreeable and that led to petitioner

filing O.S. No.1243 of 1995 in the court of learned Principal

Munsiff, Thrissur. That resulted in Annexure-III judgment dated

C.R.P. No.500 of 2010
-: 2 :-

11.02.2000 and a decree for specific performance of the

agreement for sale was granted permitting petitioner to get the

sale deed executed on deposit of the balance sale consideration

of Rs.50,000/- in court with notice to the respondents. It was also

directed in the decree that respondent No.1 shall execute the

sale deed in favour of petitioner on receipt/deposit of balance

sale consideration within three months from the date of decree

(11.02.2000) and in case respondent No.1 failed to do so,

petitioner could get the sale deed executed through court.

Respondent No.1 did not execute the sale deed and hence

petitioner got the sale deed executed through court on

26.07.2010 (admittedly after Sec.28A relating to fair value of the

land was introduced in the Act). That document was presented

for registration before the Sub Registrar, Pazhayannor. The Sub

Registrar as per Annexure-9, letter dated 07.08.2010 intimated

the court that petitioner is liable to pay stamp duty in accordance

with fair value for the land fixed as per Notification

No.2435/2008 dated 17.11.2009. According to the Sub Registrar

fair value of the land fixed as per the said Notification is

Rs.3,61,900/- and hence petitioner is to pay stamp duty of

Rs.25,333/-. Petitioner filed Annexure-A7, application before

C.R.P. No.500 of 2010
-: 3 :-

learned Sub Judge contending that he is liable to pay stamp duty

only for the sum of Rs.60,000/- stated in the sale deed which is

the real consideration since the sale deed was executed

pursuant to the agreement for sale dated 04.03.1995. Learned

Sub Judge directed petitioner to produce non-judicial stamp paper

for the deficit amount. That order is under challenge in this

revision. Learned counsel for petitioner contends that though

the sale deed was executed through court on 26.07.2010 it was

due to the failure of respondent No.1 to execute the sale deed

pursuant to the agreement for sale dated 04.03.1995 and hence

liability of petitioner to pay stamp duty has to be fixed as on the

date fixed for performance of the agreement dated 04.03.1995.

3. On the above question I have heard learned

Government Pleader to whom notice of this revision was given. I

have also heard learned Senior Advocate, Shri T.Krishnanunni

who appeared as Amicus curie. Learned Government Pleader and

Learned Senior Advocate submitted that the liability to pay stamp

duty has to be decided as on the day the document is presented

for registration and in the present case since before that,

Sec.28A was introduced in the Act petitioner is liable to pay

stamp duty based on the fair value under the said provision.

C.R.P. No.500 of 2010
-: 4 :-

Reliance is placed on the decision in State of Rajasthan v.

M/s.Khandaka Jain Jewellers (AIR 2008 SC 509), Abid

v. Revenue Divisional Officer (2010 [3] KLT 419) and

State Bank of Haryana v. Manoj Kumar (2010) 4 SCC

350).

4. Rule 34 of Order XXI of the Code of Civil Procedure

(for short, “the Code”) provides the procedure for execution of

document as per a decree. Sub-rule(4) states:

“(4) The decree holder shall deliver to the

court a copy of the draft with such alterations (if any)

as the court may have directed upon the proper

stamp paper if a stamp is required by the law for the

time being in force; and the Judge or such officer as

may be appointed in this behalf shall execute the

document so delivered.”

Sub-rule (6)(a) states:

“Where the registration of the document is

required under any law for the time being in force,

C.R.P. No.500 of 2010
-: 5 :-

the court; or such officer of the court as may be

authorised in this behalf by the court, shall cause the

document to be registered in accordance with such

law.”

(emphasis supplied)

Reading the above provisions the decree holder, where the

document were to be registered as per the law for the time being

in force, is to produce the proper stamp paper.

5. Section 28A of the Act is as under:

“28A. Fixation of fair value of land.- (1)

Every Revenue Divisional Officer shall, subject to

such rules as may be made by the Government in

this behalf, fix the fair value of the lands situate

within the area of his jurisdiction, for the purpose of

determining the duty chargeable at the time of

registration of instruments involving lands,

(2) The Revenue Divisional Officer shall, in

fixing the fair value of a land under sub-section (1),

C.R.P. No.500 of 2010
-: 6 :-

have regard inter alia to the following matters,

namely:-

(a) development of the area in

which the land is situate such as the

commercial importance, facilities for

water supply, electricity, transport and

communication;

(b) proximity of the land to

markets, bus stations, railway stations,

factories, educational institutions or other

institutions;

(c ) the geographical lie of the

land, the nature of the land such as dry,

waste, wet or garden land, fertility,

nature of crop, yielding capacity and cost

of cultivation; and

(d) such other matters as may be

C.R.P. No.500 of 2010
-: 7 :-

provided in the rules made under this

Act.

(3) The fair value of land fixed under sub-

section (1) shall be published in such manner as may

be provided in the rules made under this Act.

(4) Any person aggrieved by the fixation of

fair value under sub-section (1) may, within thirty

days of its publication under sub-section (3), appeal

to the Collector.”

(emphasis supplied)

6. Thus fixation of fair value is for the purpose of

determining the duty chargeable at the time of registration of

instruments involving lands.

7. Section 45A of the Act deals with instrument not

bearing stamp of sufficient amount as per fair value of the land

and states how such documents are to be dealt with. Under sub-

sec (1), notwithstanding anything contained in the Act the

C.R.P. No.500 of 2010
-: 8 :-

registering officer shall while registering an instrument transfer

any land, other than an instrument of partition, settlement or gift

among the members of a family, chargeable with duty verify

whether the value of land or the consideration set forth in the

instrument is the fair value of that land. Under sub-sec.(2) if on

such verification, the registering officer is satisfied that value of

the land or consideration set forth in the instrument is not less

than fair value of the land, he shall duly register the instrument.

Under sub-sec.(3) if on such verification the registering officer

finds that value of the land or consideration set forth in the

instrument is less than fair value of the land (fixed under Sec.28A

of the Act) he shall by order direct payment of proper stamp

duty on the fair value of the land within a period of seven days

from the date of the order and on payment of deficit stamp duty

the instrument shall be duly registered. Thus reading Secs.28A

and 45A of the Act it leaves me in no doubt that the instrument

is liable to stamp duty based on fair value of the land in respect

of which the instrument is executed and that can only be the fair

value as on the day the instrument is presented for registration.

The Supreme Court in State of Rajasthan v. M/s.Khandaka

Jain Jewellers (supra) dealing with the Stamp Act (Act 2 of

C.R.P. No.500 of 2010
-: 9 :-

1899) and referring to the relevant provisions of the Rajasthan

Stamp Law (Adaptation) Act has held that the relevant date for

determining market value and stamp duty payable on the sale

deed was the current market value on the date when the

document was tendered for registration. The fact that purchaser

had to litigate for getting a sale deed was held to be immaterial.

The Supreme Court observed,

“…An agreement to sell is not a sale. An agreement

to sell becomes a sale after both the parties signed

the sale deed. A taxing statute is not contingent on

the inconvenience of the parties. It is needless to

emphasise that a taxing statute has to be construed

strictly, and considerations of hardship or equity have

no role to play in its construction…”

It was further observed,

“….The expression “execution” read with

Section 17 (of the Rajasthan Stamp Law (Adaptation

Act) leaves no manner of doubt that the current

valuation is to be seen when the instrument is

C.R.P. No.500 of 2010
-: 10 :-

sought to be registered. The Stamp Act is in the

nature of a taxing statute, and a taxing statute is not

dependent on any contingency….”

(emphasis supplied)

The Supreme Court quoted a passage from Rowlatt J, quoted with

approval by Viscount Simon as under:

“In a taxing Act one has to look merely at which at

what is clearly said. There is no room for any

intendment. There is no equity about a tax. There is

no presumption as to tax. Nothing is to be read in,

nothing is to be implied. One can only look fairly at

the language used.”

Bhagwati J., said in A.V. Fernandez v. State of Kerala (AIR

1957 SC 657),

“In construing fiscal statutes and in

determining the liability of a subject to tax one must

have regard to the strict letter of the law. If the

revenue satisfies the court that the case falls strictly

C.R.P. No.500 of 2010
-: 11 :-

within the provisions of the law the subject can be

taxed. If on the other hand, the case is not covered

within the four corners of the provisions of the taxing

statute, no tax can be imposed by inference or by

analogy or by trying to probe into the intention of the

Legislature and by considering what was the

substance of the matter.”

It is apposite to refer to the observations made by Shah, J (quoted

in State of Rajastan v. M/s.Khandaka Jain Jewellers (supra),

“In interpreting a taxing statute, equitable

considerations are entirely out of place. Nor can

taxing statutes be interpreted on any presumptions

or assumptions. The court must look squarely at the

words of the statute and interpret them. It must

interpret a taxing statute in the light of what is clearly

expressed; it cannot imply anything which is not

expressed; it cannot import provisions in the statute

so as to supply any assumed deficiency.”

C.R.P. No.500 of 2010
-: 12 :-

The Supreme Court in M/s.Goodyear India Ltd. v. State

of Haryana (AIR 1990 SC 781) pointed out,

“…It has been said and said on numerous

occasions that fiscal laws must be strictly construed,

words must say what they mean, nothing should be

presumed or implied, these say so. The true test

must always be the language used.”

Hence Sec.28A of the Act has to be read and interpreted in the

way it is enacted making liability for stamp duty as on “the time

of registration of the instruments involving lands”.

8. Profitable reference can also be made to the decision

of the Supreme Court in State of Haryana v. Manoj Kumar

(supra) as well. That was a case where a decree for specific

performance of an agreement to sell was granted in favour of the

plaintiff and registration was done on the basis of the sale price

given in the transfer deed (carried forward from the agreement

for sale). Question arose whether stamp duty paid was proper.

The Supreme court observed in paragraph 29 that the view of the

High Court that stamp duty paid was proper is wrong and that

C.R.P. No.500 of 2010
-: 13 :-

finding of the High Court would have far reaching ramification

and consequences. If genuineness of the sale price entered into

by the buyer and seller cannot be questioned, then in majority of

the cases it is likely that the State would ever receive stamp duty

according to the circle rate or the Collector rate. The Supreme

Court held that no sale deed can be registered for an amount less

than the amount notified by the Collector. The Supreme Court in

State of Rajsthan v. M/s.Khandka Jain Jewellers (supra)

directed the Collector to determine valuation of the instrument

on the basis of market value of the property at the date when the

document was tendered for registration. It follows that the

mere fact that agreement for sale was executed fixing time for

performance of the agreement which respondent No.1 did not

comply, petitioner had to engage in a litigation with respondent

No.1 and the decree for execution of sale deed was passed or

even the document itself was executed before Sec.28A of the Act

was brought into force do not exonerate petitioner from

payment of stamp duty based on fair value fixed as per Sec.28A

of the Act as on the day the document was presented for

registration after Sec.28A of the Act came into force.

9. This Court in Abid v. Revenue Divisional Officer

C.R.P. No.500 of 2010
-: 14 :-

(supra) referring to Secs.28A and 45B of the Act held that if

stamp duty based on the fair value is not paid it is within the

power of the registering authority to proceed under Sec.45A(1)

and (3) of the Act. It was also held that the registering authority

is entitled to verify whether consideration mentioned in the

document is in accordance with the fair value fixed for the land.

In the light of the above decisions the inescapable conclusion is

that notwithstanding that the sale deed was executed pursuant

to an agreement for sale, a decree for specific performance was

passed and the document of sale was executed before Sec.28A of

the Act came into force, the sale deed if presented for registration

after the said provision came into force is liable to stamp duty in

accordance with fair value of the land fixed under Sec.28A of the

Act and in force on the day the document is presented for

registration.

10. True, in this case as against the procedure of

registering authority directing payment of additional stamp duty

within the period stipulated under Sec.45A (3) of the Act and in

case of failure to comply, refusing to register the document the

registering authority has informed the court wherefrom the

document was send up for registration that the document

C.R.P. No.500 of 2010
-: 15 :-

requires additional stamp duty in accordance with fair value of

the land. I do not find anything illegal or improper in that

procedure. Petitioner in the circumstances is liable to pay

additional stamp duty as stated by the registering authority and

ordered by the court, under Sec.28A of the Act.

In the light of my above discussion I answer the question

raised as follows:

A document of sale, notwithstanding that it is executed

pursuant to an agreement for sale and a decree for its specific

performance passed before Sec.28A of the Act came into force is

liable to stamp duty if presented for registration after Sec.28A of

the Act came into force in accordance with the fair value of the

land fixed under that provision and in force on the date the

document is presented for registration if consideration mentioned

in the document is less than such fair value. It makes no

difference that the litigation (for specific enforcement of the

agreement for sale) was pending in court for long and the statute

was enacted in the meantime. The taxing statute has to be

construed as it is. That the value of the property soared up in the

meantime is also no reason not to apply the taxing statute.

The principle, “Actus curiae neminem gravabit” cannot

C.R.P. No.500 of 2010
-: 16 :-

affect the principles of interpretation of a taxing statute (See

State of Rajasthan v. M/s.Khandaka Jain Jewellers [supra]).

Revision is devoid of merit. Petition is dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv