High Court Punjab-Haryana High Court

Mongi Lal vs The State Of Punjab And Another on 8 October, 2009

Punjab-Haryana High Court
Mongi Lal vs The State Of Punjab And Another on 8 October, 2009
C.R. No.657 of 2006                              -1-

     IN THE HIGH COURT FOR THE STATES OF PUNJAB
             AND HARYANA AT CHANDIGARH

                              C.R. No.657 of 2006
                              Date of Decision: 08.10.2009

Mongi Lal                                          .....Petitioner
                               Versus

The State of Punjab and another                        ...Respondents

Present: Mr. Sukhdeep Singh Brar, Advocate
for the petitioner.

Ms. Monica Chhibbar Sharma, DAG, Punjab.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest?

-.-

K. KANNAN J.(ORAL)

1. The orders, which are assailed in revision are a direction

given by the Collector, Gurdaspur to the mortgagor to pay

additional duty of Rs.1,13,385/- as duty payable on a simple

mortgage deed in purported exercise of powers under Section 47-A

of the Indian Stamp Act of 1899 and the subsequent order of

Commissioner, Jalandhar confirming the Collector’s order. The

document had been admittedly registered as a simple mortgage for

securing a loan of Rs.57,50,000/- with Indian Overseas Bank. The

clause 1, after setting out the preamble of the simple mortgage

deed reads as follows:-

“In consideration of the mortgagee bank, having agreed

to grant term loan of Rs.46,50,000/- (rupees forty six

lacs and fifty thousand only) and cash credit
C.R. No.657 of 2006 -2-

hypothecation limit of Rs.11,00,000/- (rupees eleven lacs

only to the borrower/party of 2nd part, the

mortgagor/party of Ist part hereby mortgages the land

described in the schedule of property given below, with

an intention that the same shall remain subject to the

charge of the mortgagee bank, as security for the said

loan of Rs.46,50,000/- and cash credit hypothecation

limit of Rs.11,00,000/- along with interest @15.50 per

cent per annum on monthly basis, together with costs,

insurance premium and other charges as per the

agreement between the mortgagee bank and borrower, as

reflected in the account of the borrower in the books of

mortgagee bank.”

2. In clause 4 of the same document, the mortgagor has

made a covenant with the mortgagee that the land mortgaged with

the bank to secure a loan of Rs.57,50,000/- was made with

intention that the land shall remain mortgaged and subject to

charge of mortgagee bank till the complete repayment of the entire

outstanding amount, standing due and outstanding payable by the

borrower. Para 6 of the simple mortgage deed allows the

mortgagor to retain possession of the property and cultivate the

land. The stamp duty that had been originally collected on the

document appears to have been Rs.11,500/- but later as the

impugned order of the Collector shows, the Sub-Registrar,

Gurdaspur had made a reference to the Collector about the stamp
C.R. No.657 of 2006 -3-

duty and the registration fee, which was deposited. The order of

the Collector recites that the Sub-Registrar had reported that an

audit party has shown a balance of amount to be collected, as

required to be done under Article 40 (b) of the Indian Stamp Act

of 1899. A clarification had been sought by the Sub Registrar that

resulted in the proceedings to be issued by the Collector,

Gurdaspur for recovery of deficit stamp duty. The mortgagor

sought to defend the adequacy of stamp duty by reference to

Article 40 (c) and contended that only half a per cent of duty was

leviable which had been done and there was no deficit in payment

of duty. The Collector rejected the contention and directed the

collection of duty as per Article 40 (b). This order of the Collector

was challenged before the Commissioner, Jallandhar Division,

Jallandhar who affirmed the order of the Collector and dismissed

the appeal. The decisions passed by the Collector and the

Commissioner have now been challenged in civil revision.

3. Learned Counsel appearing on behalf of the petitioner

took me through the relevant provisions under Article 40 that is

the charging Section for levy of duty for simple mortgagors.

Article 40 reads as follows:

“Mortgage Deed, not being [AN AGREEMENT

RELATING TO DEPOSIT OF TITLE-DEEDS, PAWN OR

PLEDGE (No.6)] BOTTOMRY BOND (No.16),

MORTGAGE OF A CROP (No.41), RESPONDENTIA

BOND (No.56), OR SECURITY BOND (No.57)-

 C.R. No.657 of 2006                                  -4-


          (a) when possession of the         The same duty as a Conveyance
          property or any part of the        (No.23) for a consideration
          property comprised in such         equal to the amount secured by
          deed is given by the mortgagor     such deed.
          or agreed to be given;

(b) when [***] possession is The same duty as a Bond
not given or agreed to be given (No.15) for the amount secured
as aforesaid; by such deed.

Explanation- A mortgagor who
gives to the mortgagee a
power-of-attorney to collect
rents or a lease of the property
mortgaged or part thereof, is
deemed to give possession
within the meaning of this
Article.

(c) when a collateral or
auxiliary or additional or
substituted security, or by way
of further assurance for the
above mentioned purpose
where the principal or primary
security is duly stamped-

for every sum secured not exceeding Rs.1,000; Rs.10/-.
and for every Rs.1,000 or part
thereof secured in excess of Rs.1,000. Rs.10/-

Exemptions
(1) Instruments, executed by persons taking advances under the
Lands Improvement Loans Act, 1883 (10 of 1883), or the
Agriculturists’ Loan Act, 1884 (12 of 1884) or by their sureties as
security for the repayment of such advances.
(2) Letter of hypothecation accompanying a bill of exchange.

4. According to the learned counsel for the petitioner, the

property was admittedly not handed over and it was offered as

only collateral or auxiliary or additional or substituted security and

therefore, only Article 40 (c) must be operative. According to him,

the undertaking in the mortgage by the mortgagor itself must be

taken as the primary security and the property which was offered

as a mortgage was a collateral security and therefore, Article 40 (c)

would operate. In my view, such an interpretation is not warranted
C.R. No.657 of 2006 -5-

for, Article 40 (c) will be attracted only in cases where there is

already a primary security and such primary security is duly

stamped. If an additional or auxiliary security or a substituted

security is made through an instrument, it is then that Article 40 (c)

will be attracted. The reference to primary security cannot be a

personal undertaking for, the Section itself contemplates a primary

security which is “duly stamped”. It is nobody’s case that there

was any other bond on the security of the same property and stamp

duty had been collected. If the property had been handed over

possession to the mortgagee, then Article 40 (a) would be

attracted. If the property is held back by the mortgagor, it will be

Article 40 (b) and in a case where a property is retained by the

mortgagor and a primary security had already been granted to the

mortgagee and the property is again offered as an additional

security or a collateral security or auxiliary, it is then that Article

40 (c) will operate. Instruments of sub- mortgages or puisne

mortgages will be instances, which will be attracted to Article 40

(c) and the property which is offered as a security by the

mortgagor to the mortgagee for the first time shall attract only

Article 40 (b). The assessment by the Collector, under the

circumstances, was appropriate and the duty collected by the

registering officer was erroneous and required to be corrected.

6. Learned counsel appearing for the petitioner refers to a

decision of this Court in Abhinav Kumar Vs. State of Haryana

and others 2001 (1) RCR (Civil) 91 to the effect that the
C.R. No.657 of 2006 -6-

Registering Officer cannot make a reference after 8 days of

registering the instrument. The said decision also refers to an

earlier ruling in Civil Revision No.4412 of 1998, Vijya Ram Vs.

State of Haryana and others stating that the consistent view of

this Court is that there is no provision under the Stamp Act

wherein deficit stamp duty could be recovered by the registering

authority either from the vendor or from the vendee subsequent to

and after the registration of the sale deed. The consistent

authority as cited in the judgment is no doubt a correct statement

of law. However, it is the applicability of the correct position was,

in my humble view wrongly applied in Abhinav Kumar ‘s case

(supra). The Registering Officer cannot demand an additional

duty after the registration is made but the Collector’s power to

demand deficit and security is available under Section 47A (3) of

the Stamp Act. The “Registering Officer” mentioned in Section

47A(1) and the “Collector” mentioned in Section 47A(3) of the

Stamp Act are distinct authorities with different powers. The

decision in Abhinav Kumar’s case (supra) conflicts with bare

reading of statutory provision and does not, in my humble view,

state the law correctly. The Collector’s power to demand and

secure the deficit is available for a period of five years, which can

be either on his own motion or on a reference. Section 47A(1) and

Section 47A(3) of the Stamp Act are reads as follows:

“Section 47-A. Instruments under-valued, how to be
dealt with. – (1) If the Registering Officer, appointed
under the Registration Act, 1908, while registering any
C.R. No.657 of 2006 -7-

instrument, has reason to believe that the market-value of
the property, which is the subject-matter of such
instrument, has not been truly set forth in the instrument,
he may after registering such instrument, refer the same
to the Collector for determination of market-value of
such property and the proper duty payable thereon.

(2) ……………..

(3) The Collector may, suo motu, within five years from
the date of registration of any instrument, not already
referred to him under sub-section (1), call for and
examine the instrument for the purpose of satisfying
himself as to the correctness of the market-value of the
property, which is the subject matter of any such
instrument, and the duty payable thereon and if, after
such examination he has reason to believe that the market
value of such property has not been truly set forth in the
instrument he may determine the market-value of such
property and the duty as aforesaid in accordance with the
procedure provided for in sub-section (2). The
difference, if any, in the amount of duty, shall be payable
by the person liable to pay the duty:

Provided that nothing in this sub-section shall apply to
any instrument, registered prior to the date of the
commencement of the Indian Stamp (Madhya Pradesh
Amendment) Act, 1975.”

7. The registration of the mortgage was made on

28.08.2002 and the proceedings of the Collector taken within the

stipulated period provided under Section 47A (3) is perfectly

valid.

8. The orders of the Collector and the Commissioner are

maintained and the civil revision petition is dismissed. No costs.

(K. KANNAN)
JUDGE
October 08, 2009
Pankaj*