High Court Kerala High Court

M/S.Chandragiri Construction … vs K.A.Abdulla on 13 January, 2010

Kerala High Court
M/S.Chandragiri Construction … vs K.A.Abdulla on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31409 of 2008(L)


1. M/S.CHANDRAGIRI CONSTRUCTION COMPANY
                      ...  Petitioner

                        Vs



1. K.A.ABDULLA, 42 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :13/01/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                 W.P.(C).Nos.31409(L), 31427(N) &
                          31488 of 2008(W)
                         and 4142 of 2009(R)
                   ---------------------------------
            Dated this the 13th day of January, 2010

                           J U D G M E N T

Common petitioner in all the above four writ petitions is a

company which is represented by its managing partner. The

above petitioner instituted four suits against its tenants in

occupation of four shop rooms situate in a multi storied building

in Kasargode town. Three of the above suits are pending before

the Sub Court, Kasargode and one of them before the Munsiff

Court, Kasargode. To substantiate the rental arrangement in

each case the plaintiff-company produced document, which,

according to it is an agreement to lease, written in a stamp paper

for Rs.50/- duly subscribed by the tenant as having agreed to the

terms and conditions of the lease arrangement. When the suits

came up for trial and these documents were tendered to prove

the lease arrangement an objection was raised by the defendants

in the respective suits that the agreements are insufficiently

stamped. Though the petitioner-company contended the

W.P.(C).No.31409 of 2008 &
conn. cases
2

documents are only agreements to lease rejecting that contention

the respective courts passed impugned orders produced in the

respective writ petitions directing for impounding the documents

and payment of the deficit stamp fee and penalty as

contemplated under Article 33 of the Stamp Act. Order so

passed by the two courts, Sub Court and Munsiff Court, in the

respective suits are challenged in the writ petitions. Since

common questions of law and facts are involved, after being

heard together, they are disposed by this common judgment.

2. Though notice was given to the respective

respondents, none of them has entered appearance. I heard the

learned counsel for the petitioner.

3. At the time of hearing, confining his submissions to

Section 37 of the Kerala Stamp Act and placing reliance on two

decisions of the apex court in Peteti Subba Rao v. Anumala S.

Narendra (2002(10) SCC 427) and Chilakuri Gangulappa v.

Revenue Divisional Officer, Madanpalle and Another (2001

(4) SCC 197) the learned counsel for the petitioner sought

indulgence of this Court for sending over the documents to the

W.P.(C).No.31409 of 2008 &
conn. cases
3

District Collector as provided under Section 37(2) of the Stamp

Act for fixing of the deficit stamp fee and also penalty to validate

the documents and rendering it admissible for evidence. If such

a course is adapted, according to the counsel, petitioner can seek

for remission in the matter of penalty from that statutory

authority which is competent to fix penalty taking note of the

facts and circumstances involved. I find the plea so canvassed

deserve consideration. It has also been brought to my notice

that the order passed by the learned Sub Judge in O.S.No.51 of

2007 which is impeached in W.P.(C).No.31488 of 2008 relate to a

photocopy of the agreement produced over which no order for

payment of deficit stamp fee and penalty and of impounding of

document can be made under law. My attention has also been

invited to Hariom Agarwal v. Prakash Chand Malviya (2007

(8) SCC 514) to contend that an instrument as defined under

Section 2(J) of Kerala Stamp Act, which could be proceeded on

the ground of deficiency of stamp fee, should be the original

instrument and not a photocopy. I find the counsel is well

founded in raising such an objection impeaching the correctness

W.P.(C).No.31409 of 2008 &
conn. cases
4

of the order passed for impounding the document, a photocopy of

an original instrument produced in the case as ordered by the

learned Sub Judge. So much so, the order impugned in W.P.(C).

No.31488 of 2008 passed by the learned Sub Judge ordering

deficit stamp fee and payment of penalty and impounding of the

photocopy of the agreement produced shall stand set aside. So

far as the orders challenged in the other writ petitions, such

orders to the extent of directing payment of deficit stamp fee and

penalty shall stand set aside retaining the order for impounding

the documents produced for the reason of insufficiency of stamp

fee. Those documents in original shall be sent over to the

Collector for being proceeded under Section 39 of the Kerala

Stamp Act as provided under Section 37(2) of the above Act. In

the above three suits, the respective courts are also directed to

keep in abeyance further proceedings for a period of three

months after sending over the documents for imposing penalty

impounding as indicated above to the District Collector to provide

a reasonable opportunity to the plaintiff to re-produce them after

adjudication by the statutory authority. After expiry of the above

W.P.(C).No.31409 of 2008 &
conn. cases
5

period the court shall dispose the suit whether or not documents

are produced after adjudication.

The suit O.S.No.51 of 2007 on the file of the Sub Court

covered by W.P.(C).No.31488 of 2008 shall be proceeded and

disposed in accordance with law. The other three suits covered

by the other writ petitions shall be dealt with and disposed as

indicated above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-