Rajasthan High Court – Jodhpur
Heera Ram vs A.D.J. No.1,Jodhpur & Ors on 19 November, 2008
S.B.C.W.P. NO.6174/2007- Heeram Ram vs. ADJ No.1, Jodhpur Order dt: 19/11/08
1/3
S.B.CIVIL WRIT PETITION NO.6174/2007
(Heeram Ram vs. ADJ No.1, Jodhpur)
DATE OF ORDER : 19/11/2008
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.J.K.Bhaiya, for the petitioner.
Mr.Shashidhar, for the respondent.
1. Heard learned counsels.
2. This writ petition is directed against the order dated 9/11/2006,
whereby, the learned trial court directed that the document in
question, an agreement between the defendant and contractor for
construction of house, falls within the definition of agreement on
which appropriate stamp duty under Section 35 of the Indian Stamps
Act may be paid and then only it can be admitted in evidence.
3. Learned counsel for the respondent submits that said document
will fall within the definition of clause (5) relating to agreement or
memorandum of an agreement prescribed in Appendix B to the
Rajasthan Stamp Act, 1952 Schedule, wherein, if the agreement does
not fall in any specified category of agreement then the stamp duty
payable with regard to such agreement is Rs.100/-. Learned counsel
for the respondent submits that on the said agreement between the
defendant and contractor stamp duty of Rs. 100/- has already been
S.B.C.W.P. NO.6174/2007- Heeram Ram vs. ADJ No.1, Jodhpur Order dt: 19/11/08
2/3
paid by the defendant and, therefore, in terms of said order dt:
9/11/2006, the said document is now admissible in evidence.
4. Learned counsel for the petitioner on the other hand submits
that since this Court vide order dated 27/9/2007 has already directed
this document Ex.A/1 to be impounded and to be sent to the Collector
(Stamps) for determination, therefore, decision of the Collector may
be awaited. However, he is unable to point out whether this
agreement between the defendant and the Contractor falls outside the
definition of agreement as defined in clause (5) (c ) of the Schedule or
not.
5. On a bare perusal of said Schedule, it is clear that agreement
between the defendant and contractor falls within the definition of
agreement, which the trial court itself has so found in the impugned
order. Since the defendant has already affixed the stamp of Rs.100/-
on the said document, the same becomes admissible in evidence in
accordance with law.
5. In view of above, the writ petition is found to be devoid of
merit and same is accordingly dismissed.
(DR.VINEET KOTHARI), J.
item no.15
S.B.C.W.P. NO.6174/2007- Heeram Ram vs. ADJ No.1, Jodhpur Order dt: 19/11/08
3/3
baweja/-