High Court Kerala High Court

K.K.Kuriakose vs The State Of Kerala on 6 April, 2009

Kerala High Court
K.K.Kuriakose vs The State Of Kerala on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36206 of 2008(I)


1. K.K.KURIAKOSE,  JOINT SUB REGISTRAR
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE INSPECTOR GENERAL OF

3. THE DISTRICT REGISTRAR (GENERAL),

4. THE SUB REGISTRAR, THRISSUR.

5. THE ACCOUNTANT GENERAL (A&E),

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/04/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR,J.
                        -------------------------
                    W.P ( C) No.36206 of 2008
                       --------------------------
                 Dated this the 6th April,2009

                         J U D G M E N T

The petitioner retired from service as Joint Sub

Registrar on 2006. At that point of time he was working in

the Sub Registrar Office, Thrissur. As per Exhibit-P1

pensionary benefits have been sanctioned to him including

the DCRG and Commuted Value of Pension. Presently, he

is aggrieved by the fixation of liability against him on

various counts. Initially, he was directed to remit an amount

of Rs.4,64,357/- towards short levy of stamp duty and

Rs.1,58,726/- towards short levy of registration fee as per

Exhibit-P3. This is on the basis of the notifications

published in the Kerala Gazette Extra-ordinary dated

5.1.2004 fixing the fair value for land in the State. The

same along with a letter is produced as Exhibit-P5.

According to the petitioner, it was communicated to the

office of the petitioner only on 15.1.2004 at 11.30 a.m. as

evident from the endorsement therein.

W.P ( C) No.36206 of 2008
2

2. The petitioner therefore submitted an appropriate

representation objecting to the proposal, wherein, he has

explained that Exhibit-P5 notification fixing the fair value

was received in the Sub Registrar’s Office only on 15.1.2004.

The alleged liability consequent on the registration of

Document Nos. 209/04 to 323/04 have been disputed by the

petitioner. Exhibit-P9 is the liability certificate wherein, the

total liability is shown as Rs.7,75,735/-. As regards certain

other items, objections are yet to be finalised. In this writ

petition, the issue relates only to Item 4 in Exhibit -P9.

3. In the counter affidavit filed on behalf of the 2nd

respondent, the stand taken is that during the period from

5.1.2004 to 18.2.2004, the loss sustained to the Government

on stamp duty and registration fee due to the registration of

the documents without considering the fair value was pointed

out by the Public Accounts Committee Report of the

Comptroller and Auditor General for the year ended

31.3,2006. The Government directed the 2nd respondent, the

Inspector General of Registration to report the remedial

action taken in the matter. Accordingly all the details from

W.P ( C) No.36206 of 2008
3

various Districts were collected and total loss of

Rs.6,60,09,281/- was assessed.

4. Accordingly, the Government directed to initiate a

remedial action in the matter and as against the petitioner a

liability for an amount of Rs.4,64,357/ towards short levy of

stamp duty and Rs.1,58,726/- towards short levy of

registration fee was assessed as per Exhibit-P3. It is pointed

out that the petitioner has caused great revenue loss to the

Government Exchequer since documents were registered

without noting the fair value as per the Gazette Notification.

5. A reference to Exhibit-P5 will reveal the following

facts. Exhibit-P5 is the letter dated 8.1.2004, being the letter

from the Director of Printing & Stationery forwarding a copy

of notification dated 5.1.2004. It is received in the office of

the District Registrar General, Thrissur, as evident from the

endorsement, on 12.1.2004. Thereafter, it is received in the

office of the Sub Registrar only on 15.1.2004 at 11.30 a.m.

6. Learned counsel for the petitioner relies upon a

Full Bench decision of this Court in R.K.V. Motors & Timbers

(P) Ltd Vs. R.T.O [1982 KLT 166) to contend for the position

W.P ( C) No.36206 of 2008
4

that unless the contents of the notification are supplied to

the notice of the concerned authorities, it cannot be said that

he had knowledge about the same. It was held therein that

“the necessity that the people affected by law should have

sufficient knowledge of the law, had been accepted as a

basic tenet and inextricable characteristic of law even by

legal theoreticians and jurisprudentialists. Adequate

publicity to those from whom law expects obedience thereto

has been held as a basic requirement of the law itself. The

State has an obligation to speak or to make known a rule, so

that it could answer the description of law.”

7. In the light of the above legal position, the stand

taken by the respondents cannot be accepted going by the

details in Exhibit-P5. Exhibit-P5 notification was

communicated to the office of the Sub Registrar only on

15.1.2004 at 11.30 a.m. This is not disputed at all. In that

view of the matter, the fixation of liability against the

petitioner towards short levy of stamp duty and registration

fee in respect of document No. 209/04 to 323/04 which were

registered during the period from 5.1.2004 to 15.1.2004 is

not correct.

W.P ( C) No.36206 of 2008
5

7. In the reply affidavit filed by the petitioner it is

submitted that Document Nos. 361/04 to 971/04 (7

documents) were registered after 11.30 a.m. on 15.1.2004

and on subsequent dates. Regarding those documents, the

petitioner has already given an explanation regarding the

short levy of stamp duty and registration fee.

8. In the light of the above, the matter has to be

reconsidered by the respondents. The petitioner cannot be

saddled with liability in respect of short levy of stamp duty and

registration fee as pointed out above in respect of Document

Nos.209/04 to 323/04. Therefore, the liability certificates will

be revised accordingly by the 2nd respondent and fresh

proceedings will be issued within a period of two months from

the date of receipt of a copy of this judgment. The petitioner

will be free to pursue his objections regarding fixation of

other items of liabilities.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.36206 of 2008
6

W.P ( C) No.36206 of 2008
7