High Court Kerala High Court

Dhanalakshmi vs Dist.Registrar(Audit) on 30 November, 2007

Kerala High Court
Dhanalakshmi vs Dist.Registrar(Audit) on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 33070 of 2001(J)



1. DHANALAKSHMI
                      ...  Petitioner

                        Vs

1. DIST.REGISTRAR(AUDIT)
                       ...       Respondent

                For Petitioner  :SRI.SHABU SREEDHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :30/11/2007

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                        O.P. NO. 33070 OF 2001
                  --------------------------------------------
               Dated this the 30th day of November, 2007

                                JUDGMENT

Heard counsel for the petitioners and Government Pleader.

Petitioners are challenging Ext.P5 series of recovery notices for

recovery of differential stamp duty pertaining to three registered

documents. Petitioners’ case is that orders are passed by the District

Registrar without hearing the petitioners. However, Government

Pleader referred to the counter affidavit and submitted that information

was supplied by the Income-tax Department for booking the case

against the petitioners. On going through the extent of land covered by

documents produced, I feel prima facie there is a case for demanding

differential stamp duty. However, since Amnesty benefit was available

to the petitioners, for the sake of finality the matter can be settled by

reducing the demand to 50% provided petitioners remit the same within

one month from the date of receipt of a copy of this judgment. O.P. is

accordingly disposed of modifying the demands covered by Ext.P5

series of notices to 50% of the amount shown therein. Petitioners are

2

directed to settle the liability within the time above stated. However, if

the petitioners do not settle liability, petitioners can collect orders from

the District Registrar and file appeal before the District Court. If

appeals are filed within the same time stated above, the District Court

will treat the appeals as one filed in time. If payment payment is made

and liability is settled as above, there will be direction to respondents

not to recover collection charges from the petitioners.

(C.N. RAMACHANDRAN NAIR)
Judge

3