High Court Kerala High Court

J.Thomas & Company vs The District Registrar on 9 July, 2010

Kerala High Court
J.Thomas & Company vs The District Registrar on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 10606 of 2000(K)



1. J.THOMAS & COMPANY
                      ...  Petitioner

                        Vs

1. THE DISTRICT REGISTRAR
                       ...       Respondent

                For Petitioner  :SRI.M.PATHROSE MATTHAI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/07/2010

 O R D E R
                          P.N.RAVINDRAN, J.
                 -----------------------------------------
                        O.P.No.10606 of 2000
                 -----------------------------------------
                 Dated this the 9th day of July, 2010

                               JUDGMENT

The petitioner is a company incorporated under the Companies

Act, 1956. It is carrying on business in a building erected on the lands

leased out by the Cochin Port Trust. The Cochin Port Trust had leased

out a parcel of land, 50.04 cents in extent, to the petitioner. The said

lease expired on 3-6-1994. Thereupon, a fresh lease was granted in

respect of the very same parcel of land and two lease deeds were

executed on 12-11-1998 covering the period from 3-6-1994 to 31-12-

1995 and the period from 1-1-1996 to 2-6-2024. In the lease deed

dated 12-11-1998 relating to the period from 3.6.1994 to 31.12.1995

the annual rent payable was fixed at Rs.27,458/-. It was also recited

that the lessee has paid an amount of Rs.27,458/-, representing one

year’s rent in advance. In the second lease deed dated 12-11-1998

relating to the period from 1-1-1996 to 2-6-2024 the annual rent

payable was stipulated as Rs.54,944/-. It was also stipulated that the

lessee (the petitioner) has deposited with the lessor an advance

amount equivalent to one year’s rent viz. Rs.54,944/-. It was further

stipulated that the rent shall be paid on a half yearly basis on or before

O.P.No.10606 of 2000
-:2:-

the 30th of June and 31st of December every year for the period

January to June and July to December respectively. There is a further

stipulation that if the lessor decides to increase the rate of rent

applicable to the land falling in category III of the Willington Island

Land Use Plan the lessee will have the right to increase the lease rent

at the beginning of every block of seven years starting from 1st

January 1996 by an amount not exceeding 100% of the then existing

rent and that in addition to such revision, the rent payable by the

lessee every year shall be increased by 5% of the existing rent.

2. Both the documents were presented for registration before

the Sub Registrar, Cochin, the competent registering authority. In

respect of the lease deed dated 12-11-1998 covering the period from

1-1-1996 to 2-6-2024 the petitioner had paid the sum of Rs.34,450/-

as stamp duty and in respect of the other lease deed the sum of

Rs.2,160/- was paid as stamp duty. When the documents were

presented for registration, the Sub Registrar impounded the

documents under section 33 of the Kerala Stamp Act, 1959 and

forwarded them to the District Registrar, Ernakulam as required under

section 37(2) of the Act. The District Registrar, after examining the

documents, came to the conclusion that the documents have not been

properly stamped. Thereupon Ext.P1 notice dated 30-6-1999 was

O.P.No.10606 of 2000
-:3:-

issued informing the petitioner that the stamp duty payable on the

lease deed relating to the period from 1-1-1996 to 2-6-2024 is

Rs.4,56,617/-. The petitioner was called upon to show cause why the

sum of Rs.4,22,137/- being the deficit stamp duty and penalty should

not be realised from them. A similar notice of even date was issued to

the petitioner in respect of the lease deed relating to the period from

3.6.1994 to 31.12.1995. By that notice the petitioner was informed

that the proper stamp duty payable on the said lease deed is

Rs.5,137/- and the petitioner was called upon to show cause why the

deficit stamp duty of Rs.2,977/- and penalty should not be recovered

from them.

3. On receipt of Ext.P1 show cause notice the petitioner

submitted Ext.P2 reply dated 16-7-1999 wherein the petitioner

requested the District Registrar, Ernakulam to inform him of the basis

on which the stamp duty as set out in the notices was arrived at. On

receipt of Ext.P2 letter, the District Registrar sent Ext.P3 letter dated

3-8-1999 informing the petitioner of the basis on which the sum of

Rs.4,56,617/- was determined as the stamp duty payable on the lease

deed dated 12-11-1998 relating to the period from 1-1-1996 to

2.6.2024. Even after receipt of Ext.P3 letter, the petitioner did not file

his objections. The District Registrar thereupon issued Ext.P4 order

O.P.No.10606 of 2000
-:4:-

dated 3-11-1999 calling upon the petitioner to pay the deficit stamp

duty of Rs.4,22,137/- together with penalty of Rs.250/-. The District

Registrar also issued Ext.P5 order dated 3-11-1999 demanding

payment of the deficit stamp duty of Rs.2,977/- in respect of the lease

deed relating to the period from 3-6-1994 to 31-12-1995 together

with penalty of Rs.150/-. The Sub Registrar thereupon issued Ext.P6

letter dated 23-3-2000 informing the petitioner that if the amount

demanded in Ext.P4 order is not paid within seven days from the date

of receipt of the said letter, steps will be taken to recover the same

under the Kerala Revenue Recovery Act, 1968. This writ petition was

thereupon filed challenging Exts.P4, P5 and P6 and to restrain the

respondents from taking steps to recover the deficit amount of stamp

duty and penalty. The petitioner contends that the method adopted by

the District Registrar to determine the stamp duty payable on the

aforesaid lease deeds is arbitrary and perverse. It is also contended

that the District Registrar ought to have furnished a copy of the report

submitted by the Sub Registrar to the petitioner before passing Exts.P4

and P5 orders.

4. The District Registrar (General) Ernakulam, the first

respondent in the writ petition, has filed a counter affidavit. It is

contended that the writ petition is not maintainable for the reason that

O.P.No.10606 of 2000
-:5:-

an appeal lies to the Land Revenue Commissioner under section 54(1)

of the Kerala Stamp Act, 1959. The first respondent has also justified

the decision taken by him to levy stamp duty as determined in Exts.P4

and P5. In respect of the lease deed dated 12.11.1978 covering the

period from 1.1.1996 to 2.6.2024 it is contended that the average

annual rent was determined taking into account the 100%

enhancement in rent at the beginning of every block of seven years

starting from 1.1.1996. It is contended that in view of the stipulations

in clause 10 of the lease deed the annual rent will stand increased by

100% once in every block of seven years starting from 1.1.1996 and

therefore, the enhanced rent has also to be considered for arriving at

the average annual rent payable by the lessee.

5. When the writ petition came up for hearing on 3-12-2008 this

Court directed the learned Government Pleader to make available a

copy of the report dated 28.1.1999 submitted by the Sub Registrar,

Kochi to the District Registrar, Ernakulam, based on which the orders

impugned in the writ petition had been passed. Pursuant to that

order, the learned Government Pleader has filed a memo dated

20.2.2009 and produced along with it the reports dated 28-1-1999

submitted by the Sub Registrar, Kochi to the District Registrar

(General), Ernakulam, while forwarding the originals of the lease deeds

O.P.No.10606 of 2000
-:6:-

to that officer. The Sub Registrar, Kochi, has in his report dated

28.1.1999 stated that the stamp duty payable in respect of the lease

deed dated 12.11.1998 relating to the period 1.1.1996 to 2.6.2024 is

Rs.1,70,588/-. Likewise in respect of the lease deed dated 12.11.1998

in respect of the period from 3.6.1994 to 31.12.1995 the Sub

Registrar had reported that the stamp duty payable on the instrument

is Rs.5,087.50. The petitioner has filed I.A.No.7917 of 2010 and

produced along with it a copy of the lease deed dated 12.11.1998

relating to the period from 1.6.1996 to 2.6.2024 as Ext.P8. The

petitioner has also produced Ext.P9 letter dated 7.6.2000 sent by the

Cochin Port Trust informing them that the advance amount of

Rs.54,944/- is refundable without interest on the termination/

expiration of the lease, whichever is earlier.

6. I heard Sri.M.Pathros Matthai, learned senior counsel

appearing for the petitioner and Smt.Smitha Sukumaran, learned

Government Pleader appearing for the respondents. I have also gone

through the pleadings and the materials on record. The Sub Registrar

had in his report dated 28.1.1999 sent to the District Registrar

(General) Ernakulam in respect of the lease deed relating to the period

from 1.6.1996 to 2.6.2024 stated that the annual rent is liable to be

revised every year by 5% and that calculated on that basis the

O.P.No.10606 of 2000
-:7:-

average annual rent will be Rs.5,92,867/- and that if the advance

amount of Rs.54,944/- is also reckoned for the purpose of determining

the consideration for the lease deed, the stamp duty payable on the

instrument will be Rs.1,70,588/-. Likewise he has in his report dated

28.1.1999 submitted in respect of the lease deed relating to the period

from 3.6.1994 to 31.12.1995 stated that the average annual rent will

be Rs.27,500/- and that the stamp duty payable in respect of the said

instrument will be Rs.5,087.50.

7. It is evident from the report submitted by the Sub Registrar

that he has arrived at the annual rent for the purpose of levy of stamp

duty reckoning the advance rental paid by the lessee and also 5%

increase in rent payable every year in respect of the lease deed

covering the period from 1.6.1996 to 2.6.2024 The District Registrar

has, however, taken into account the 100% enhancement in rent at

the beginning of every block of seven years starting from 1.1.1996.

The lease deeds in question disclose that in addition to the rent

reserved to be paid, the lessee has paid an amount equivalent to one

year’s annual rent as advance. The lease deeds in question are

admittedly governed by Article 33 (c) of the Schedule to the Kerala

Stamp Act, 1959. As per the said Article where the lease is granted

for a fine or premium or for money advanced in addition to the rent

O.P.No.10606 of 2000
-:8:-

reserved, the proper stamp duty payable is the stamp duty as in a

conveyance (No.21 or 22 as the case may be), for a consideration

equal to the amount or value of such fine or premium or advance as

set forth in the lease in addition to the duty which would have been

payable on such lease if no fine or premium or advance had been paid

or delivered. In the lease deed dated 12-11-1998 relating to the

period from 3.6.1994 to 31.12.1995 the annual rent payable is

Rs.27,458/-. The lessee had also admittedly paid the said sum as

advance. Since the lease is granted for money advanced in addition

to the rent reserved, Article 33(c) of the Schedule to the Kerala Stamp

Act, 1959 is attracted. The land leased out to the petitioner is situated

within the Municipal Corporation limits. Therefore, the stamp duty

payable is as in a conveyance (Article 22 of the Schedule to the Kerala

Stamp Act, 1959). Therefore, the lessee is liable to pay stamp duty as

in a conveyance (Article 22) for the consideration equal to the amount

or value of the advance as set forth in the lease deed in addition to

duty which would have been payable on such lease, if no advance had

been paid or delivered. The lease deed dated 12.11.1998 relating to

the period from 3.6.1994 to 31.12.1995 is for a term exceeding one

year but not exceeding five years and therefore, the stamp duty

payable on such lease is governed by Article 33(a)(ii) which stipulates

O.P.No.10606 of 2000
-:9:-

that the duty payable shall be the same duty as in a Bottomry Bond

(Article 14 of the Schedule to the Kerala Stamp Act, 1959). Thus the

stamp duty payable in respect of the lease deed dated 12.11.1998

relating to the period from 3.6.1994 to 31.12.1995 is stamp duty

calculated applying Article 22 for the consideration equal to the

amount of advance stipulated therein and stamp duty on the average

annual rent reserved to be paid under the said lease deed applying

Article 14 of the Schedule to the Kerala Stamp Act, 1959. Though, in

the wake of the decision of the Delhi High Court in Chief Controlling

Revenue Authority, Delhi v. Marshall Produce Brokers Co. Pvt.

Ltd., AIR 1980 Delhi 249, the Government have in letter

No.14586/E3/82/TD dated 24.2.1983 ordered that duty is not

chargeable under Article 35(c) of Schedule 1-A of the Indian Stamp

Act, 1899 on the amount of security deposit/advance, which is

refundable on determination of the lease, in addition to the duty

payable on the rent reserved under Article 35(a) of the Schedule to

the Indian Stamp Act, 1899, in the instant case the lease deed does

not recite that the advance is refundable on the termination of the

lease. The petitioner cannot therefore, be heard to contend that they

are not liable to pay stamp duty on the amount of advance in terms of

Article 33(c) of the Schedule to the Kerala Stamp Act, 1959. I am,

O.P.No.10606 of 2000
-:10:-

therefore, of the considered opinion that in respect of the lease deed

dated 12.11.1998 relating to the period from 3.6.1994 to 31.12.1995

the petitioner is liable to pay stamp duty for the average annual rent

reserved therein, applying Article 33(a)(ii) and in addition to that

stamp duty under Article 33(c) in respect of the amount of advance. I

accordingly direct that on the petitioner remitting the requisite stamp

duty calculated on that basis, the Sub Registrar shall make necessary

endorsements on the original of the lease deed dated 12.11.1998,

register it and return the original thereof to the petitioner.

8. I shall now deal with the lease deed dated 12.11.1998

relating to the period from 1.6.1996 to 2.6.2024. The lease granted

as per the said lease deed is for a term exceeding 20 years but not

exceeding 30 years and therefore, the stamp duty payable on the said

lease deed is in terms of Article 33(a)(v) of the Schedule to the Kerala

Stamp Act, 1959. The said lease deed also evidences deposit of one

year’s rent by the lessee with the lessor as advance. The said lease

deed also does not recite that the money advanced shall be refundable

on the termination of the lease though the petitioner has produced

Ext.P9 letter dated 7-6-2000 wherein the lessor has clarified that the

sum of Rs.54,944/- paid by the petitioner (lessee) as advance deposit

is refundable without interest on the termination or expiry of lease

O.P.No.10606 of 2000
-:11:-

whichever is earlier. Ext.P9 letter is dated 7-6-2000. The lease deed

in question was executed on 12.11.1998 and was presented for

registration before the date of Ext.P9. Therefore, in respect of the said

lease deed also the petitioner is liable to pay stamp duty on the

amount of advance. Then the only question is whether the petitioner

is liable to pay stamp duty reckoning the probable increase in rent by

100% at the beginning of every block of seven years. The District

Registrar has taken the stand that the average annual rent has to be

calculated taking into account the 100% increase in rent during every

block of seven years in addition to the increase in the rate of rent at

5% per annum. The Sub Registrar has however, taken the stand that

the annual increase in rent alone need be taken into account.

Clauses 10 and 11 of the lease deed dated 12-11-1998 relating to the

period from 1-1-1996 to 2-6-2024 read as follows:-

“10. It is distinctly agreed between the

parties that notwithstanding anything contained

hereinbefore the Lessor has the right to increase the

base lease rent at the beginning of every block of

seven years starting from First January One

Thousand Nine Hundred and Ninetysix by an amount

not exceeding 100% of the existing rent provided in

the meantime, it is decided to increase the rate of

rent applicable to the land in Category III of the

Willingdon Island land use plan.

O.P.No.10606 of 2000
-:12:-

11. In addition to the revision of rent

provided for in clause 10 above, the rent payable by

the Lessee every year shall be increased by 5% of

the then existing rent.”

9. As per clause 10 of the lease deed, the agreement between

the parties is that if the lessor decides to increase the rate of rent

applicable to the land in Category III of the Willingdon Island Land Use

Plan, the lessor shall have the right to increase the base lease rent at

the beginning of every block of seven years by an amount not

exceeding 100% of the existing rent. That stipulation in clause 10 of

the lease deed cannot, in my opinion, be taken into account for the

purpose of determining the average annual rent reserved to be paid

under the lease deed. The revision of rent contemplated in the lease

deed in clause 10 is contingent on the lessor (Cochin Port Trust)

deciding to increase the rate of rent applicable to the land in Category

III of the Willingdon Island Land Use Plan. Even in that contingency it

is not stipulated that the rent will stand increased by 100% in every

block of seven years starting from 1.1.1996. The stipulation in clause

10, in my opinion, only empowers the lessor to increase the base rent

by an amount not exceeding 100% of the existing rent. The lessor

may decide to increase the rent by 10% or 20% or 30% or 40% or

50%. It may even go up by 100%. Therefore, the registering authority

O.P.No.10606 of 2000
-:13:-

cannot, in my opinion, determine the average annual rent payable on

the basis that the rent is liable to be increased by 100% in every block

of seven years starting from 1.1.1996. However, the respondents are,

in my opinion, right in the stand taken by them that the annual

increase in the rent contemplated in clause 11 of the lease deed can be

taken into account for determining the average annual rent reserved.

The lease deed dated 12.11.1998 relating to the period from 1.1.1996

to 2.6.2024 is a lease of the land for a term exceeding 20 years but

not exceeding 30 years. Therefore, the stamp duty payable is the duty

as in a conveyance (Article 22 of the Schedule to the Kerala Stamp

Act, 1959) for a consideration equal to three times the average annual

rent reserved. In addition to that since the lease is granted for money

advanced in addition to the rent reserved to be paid Article 33(c) also

applies and therefore in respect of the amount of advance also the

lessee is liable to pay stamp duty as in a conveyance (Article 22 of the

Schedule to the Kerala Stamp Act, 1959).

10. I accordingly direct that in the event of the petitioner

remitting the requisite stamp duty calculated on the above basis, the

Sub Registrar shall make necessary endorsements on the original of

the lease deed dated 12.11.1998, register it and return the original

thereof to the petitioner.

O.P.No.10606 of 2000
-:14:-

The writ petition is allowed to the extent indicated above. The

parties shall bear their respective costs.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

O.P.No.10606 of 2000

—————————-

JUDGMENT

9th July, 2010