High Court Madras High Court

M/S.Waterfall Estate (East) Pvt. … vs The State Of Tamil Nadu on 9 February, 2007

Madras High Court
M/S.Waterfall Estate (East) Pvt. … vs The State Of Tamil Nadu on 9 February, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                     Dated :  09.02.2007

                           CORAM:

            THE HON'BLE MR. JUSTICE M.E.N.PATRUDU


               W.P.Nos.12920 & 12921 of 2006 &
        WPMP NO.14511, 14512, 14514  &n 14515 of 2006



M/s.Waterfall Estate (East) Pvt. Limited
Reg. Office New No.68, (Old NO.63)
Cathedral Road, Gopalapuram
Chennai - 500 086
Rep. By its Director.      	... Petitioner in W.P.No.12920/06

M/s.Waterfall Estate (West) Pvt. Limited
Reg. Office New No.68, (Old NO.63)
Cathedral Road, Gopalapuram
Chennai - 500 086
Rep. By its Director.      	... Petitioner in W.P.No.12921/06



                           versus


1. The State of Tamil Nadu
   Rep. By the Secretary to Government
   Land and Administration
   Secretariat, Fort St. George
   Chennai - 600 009.

2. The District Collector of Coimbatore
   Coimbatore District
   Coimbatore - 641 018.

3. The District Registrar (Stamps)
   Tiruppur
   Coimbtore District.

4. The Chief Controlling Revenue Authority-cum-
   Inspector General of Registration
   120, Santhome High Road
   Chennai - 600 028.           ... Respondents in both WPs



          Petitions   filed  under  article   226   of   the
Constitution  of India for issuance of a writ of  Certiorari
calling  for  the  records  of  the  4th  respondent   dated
14.03.2006 passed in D.Dis.No.61782/P(1)/2003 and quash  the
same   as   the   same   being   illegal,   arbitrary    and
unconstitutional to the provisions of the Indian  Stamp  Act
and Notification No.1224 dated 25.04.1964.

         For Petitioners    : Shri.Sathish Parasaran

         For Respondents    :Smt.C.K.Vishnupriya, G.A




                        COMMON ORDER



       1.00  Whether remission of stamp duty for registering

the  document  is  permissible in the transfer  of  property

between the parent and its subsidiary company?



      2.00  The  said   common question  is  involved  hence

common order is pronounced in both the writs.



      3.00 The  forceful argument of Shri.Sathish Parasaran,

the learned counsel appearing for the petitioner is that the

petitioner  is exempted from paying the stamp duty  and  can

get  the document registered as per  notification issued  by

the state of Tamil  Nadu and therefore the demand to pay the

stamp  duty  is  illegal and the order  impugned  is  to  be

quashed.



      4.00 If the said argument  is accepted undoubtedly the

writ petitions are  to be allowed.



      4.01   But  the  contention of the learned  Government

Advocate   appearing  for  the  respondents  is   that   the

notification  is  not  applicable  in  the   case   of   the

petitioner's   transaction.   Hence  the  petitioner  cannot

claim any exemption under the notification.



      5.00  Thus it is necessary  to go into the details  of

the  notification  and  the nature of notification  and  its

applciation.



      6.00 Before doing this exercise, the Court has to read

the relevant facts.



     7.00 Facts

:

(i) M/s.Kothari Industrial Corporation Limited

transferred its two Tea Estates to two of its owned

subsidiary companies by name

1)M/s.Waterfall Estate (East) Private Limited

2)M/s.Waterfall Estate (West) Private Limited

(ii) Both of them are private limited and wholly owned

by petitioner. Two instruments of transfer dated 28.09.2001

and 30.11.2001 under Document Nos. 2558 of 2001 and 2582 of

2001 are executed in favour of the above two private limited

company. The documents were presented before the Sub

Registrar of Annamalai alongwith the other documents with

certified copy of the annual returns, balance sheet, etc.,

and claimed the remission of stamp duty relying on the

notification No.1224 issued by the Government of Tamil Nadu.

(iii) In brief the notification says that where the

transfer takes place between the parent company and its

subsidiary company and one of which is the beneficial owner

of not less than 90% issued capital share it is entitled

to remission of stamp duty.

(iv) The sub Registrar registered the document and

accepted the instruments of transfer.

(v) While so, the audit objected.

(vi) Hence the District Registrar, Tiruppur had issued

a show cause notice dated 13.02.2003 under section 33(A) of

the Indian Stamp Act asking to show cause as to why Stamp

duty should not be collected from the the petitioners.

(vii) The basis for issuing the said show cause notice

is, to avail stamp duty remission under Notification

No.1224, the transferor company should hold 90% of the

issued Capital of the transferee company, and that the

transferor company was holding less than 90% of the issued

Capital and therefore the stamp duty remission was wrongly

given.

8.00 Case of petitioner:

(i) The contention of the petitioners is that there is

misconception of law and leading of the provision of the

company law Act. It is stated that there is no distinction

between issued capital and subscribed capital, but there is

difference between authorised capital on the one hand and

issued subscribed capital on the other. It is staid that

the law is well settled in this regard. Hence, the demand

by the third respondent holding that the petitioners were

not entitled to the remission of Stamp duty is incorrect.

(ii) When the petitioner appealed before the fourth

respondent, the fourth respondent confirmed the earlier

orders through the impugned order dated 14.03.2006.

(iii) The petitioners are challenging the legality and

correctness of the said impugned order before this Court.

(iv) The main ground on which the petitioners is

challenging are that the respondents did not properly

appreciate the provisions of the Notification No.1224. It

is non-application of mind by the respondents and

Notification has to be read as a whole.

(v) It is contended that M/s. Kothari Industrial

Corporation Limited is company and the petitioners’ units

are its subsidiary companies and the notification is

applicable in the instant case.

9.00 Counter:

(i) The respondents filed detailed counter.

(ii) It is stated that the deed of transfer executed

by M/s. Kothari Industrial Corporation Limited in favour of

M/s. Waterfalls Estate (West) Limited conveying the

property in question for a consideration amount of

Rs.11 crores and the duty borne by the deed is nil.

However, the said sale deed was registered. Then

Accountant General’s audit noted the incorrect remission of

stamp duty was accorded leading to loss of proper stamp duty

and it is huge loss of revenue.

(iii) The forceful contention of the respondents is

that the transferor company is not holding more than 90% of

the issued share capital of the transferee company.

Whereas, under the notification, the transferor company must

hold more than 90% of the issue share capital of the

transferee company. It is stated that the deed in question

is not entitled for remission. Parent company is holding

100% in the subscribed and paid up share capital.

10.00 Discussion on Point:

(i) Registration : The law of Registration is an

important branch of law. The object and purpose of the

registration of document is to give information to people

regarding legal rights and obligations arising or affecting

a particular property, and to, perpetuate document which

may afterwards be of legal importance, and also may prevent

fraud. Therefore, the object of registering document is to

give notice to the world that such a document has been

executed, to prevent fraud and forgery and to secure a

reliable and complete account of transactions effecting the

title of the property.

(ii) The Registration Act 1908 popularly known as Act

No.XVI of 1864 laid down formalities which must be complied

with before the document is presented for registration. The

State Government shall prepare a table of fees payable for

the registration of document.

(iii) Stamp Act : Indian Stamp Act deals with the

instruments chargeable with duty and what are the nature of

stamp duties.

(iv) The subject relating to stamp duty occurs at Entry

44 in list 3 of VII schedule of Constitution. The rates of

stamp duty are provided in Entry 63 of List II.

(v) The Indian Stamp Act was enacted by Indian

Parliament in exercise of Entry 44 List III.

(vi) The stamp Act is a fiscal measure enacted to

secure revenue for the State on certain classes of

instruments, it is not enacted to arm a litigant with a

weapon of technicality to meet the case of his opponent. The

stringent provisions of the Act are conceived in the

interest of the revenue.

(vii) In the fiscal statues like stamp Act, the

interpretation has to be according to strict letter of the

law and not only in case of doubt but even in case of

beneficial interpretation favouring the subject, the rule is

to tend in favour of the subject. The sole object of the

Indian Stamp Act is to increase revenue and its provisions

must be construed as having in view only the protection of

revenue. The provisions contained in the act impose

pecuniary burdens as this act is a fiscal enactment.

(viii) In order to determine whether any, and if any,

stamp duty is chargeable upon an instrument the legal rule

is that the real and true meaning of the instrument is to

be ascertained. It is a sound cannon of construction that

all parts of a document are to be read together and no

portion can be read disjunctly or in isolation or omitted.

(ix) In order to interpret a provision or a

notification which is neither ambiguous nor incomplete, the

recitals in the said document ought to be generally the

safe and sole guide for any interpretation.

(x) In B.Ratnamala Vs. Rudramma reported in AIR 2000

AP 167, the Division Bench of the Andhra Pradhesh High

Court has expressed the following view on interpretation of

the provision under the Stamp Act at para 9.

” While considering the provisions of the

Indian Stamp Act, it has to be borne in mind

that the said Act being a fiscal statue, plain

language of the section as per its natural

meaning is the true guide. No inferences,

analogies or any presumptions can have any place.

As the incidence of duty is one the execution of

the deed, regard must, therefore, be had only to

the terms of the document.”

(xi) It is to be borne in mind that this Act with

which at present I am concerned is as Act imposing

liability for collecting stamp duty. The notification

which I am dealing is fiscal in nature. Therefore, it must

not only literally construed but must be strictly construed

in order to find out whether a liability is fastened or

not. The subject is to be taxed or not to be taxed and for

that purpose and also that every Act of parliament or

legislation must be read a wording to its natural

construction of words.

(xii) Justice Rowlatt of England said long time ago,

“that in a taxing act one has to look merely and fairly what

is clearly said. There is no room for any intendment.

There is no equities about a tax. There is no presumption

as to tax. Nothing is to be read in. Nothing is to be

implied. One has to look fairly at the language used. The

question as to what is covered must be found out from the

language, according to its natural meaning fairly and

squarely read”.

(xiii) Justice Krishna Iyer in Martand Dairy and

Farm Vs. Union of India reported in AIR 1975 SC-1492 has

observed that ‘taxing consideration may stem from

administrative experience and other factors of life and not

artistic visualisation or neat logic and so the literal,

though pedestrian, interpretation must prevail’.

(xiv) Therefore, to find out the intention of

legislature if possible it should be found out from the

language employed and in case of doubt, the purpose of

legislation should be sought for to clarify the ambiguity

only if any. Thus it is time to note the language in the

notification.

(xv) Notification”-

The said notification is extracted below:

“(38) Instrument evidencing transfer of property
between companies limited by shares as defined in
the Companies Act, 1956, in a case where (i) at
least 90% of the Issued Share Capital of the
transferee company is in the beneficial ownership
of the transferor company, or (ii) where the
transfer takes place between a parent company and
a subsidiary company one of which is the
beneficial owner of not less than 90% of the
issued share capital of the other or (iii) where
the transfer takes place between two subsidiary
companies of each of which not less than 90 per
cent of the share capital is in the beneficial
ownership of a common parent company.

Provided that a certified copy of the
relevant records of the Companies kept in the
office of the Registrar of Companies, Madras, is
produced by the parties in the instrument to prove
that the conditions above prescribed are
fulfilled.”

(xvi) Plain reading of the notification discloses when

ever there is transfer of property between the companies

limited by shares and in a case where atleast 90% of the

Issued Share Capital (Emphasis supplied) of the transferee

company is in the beneficial ownership of the transferor

company or where the transfer takes place between a parent

company and the subsidiary company which is in a beneficial

ownership of not less than 90 per cent of the Issued Share

Capital of the other. Then only, the remission will apply.

Therefore, the State is its wisdom has issued a notification

as mentioned supra through item No.38 dealing with

reductions and remissions in respect of payment of stamp

duty, that the remission will apply only to cases of

transfer of properties between two as mentioned in the

notification.

(xvii) As the Court has already indicated that in a

case of fiscal nature true meaning of the statue is to be

taken into consideration and there is no scope for any

interpretation.

(xviii) Shri.Sathish Parasaran, learned counsel

appearing for the petitioner forcefully contended that the

notification is to be read for the benefit of the parties

and beneficial owner becomes eligible to the rights when the

shares get subscribed from out of the issued share capital.

Hence, it should be construed that the issued share capital

means subscribed share capital.

(xix) It is also contended that the issued share

capital break up is the amount approved by the

shareholders for issue and allotment to the persons

subscribing to the said issued capital of the company and it

means Directors of the company has power to issue and allot

shares to the subscribers up to that nominee value of the

issued capital and the entire nominal value which is

essential requirement to be fulfilled under the notification

in order to become eligible for stamp duty exemption.

(xx) It is also forcefully contended that beneficial

owner becomes eligible to the rights only when the shares

get subscribed from out of the issued share capital. Hence,

it should be construed that the issued share capital means

subscribed share capital.

(xxi) It is stated that break up figures of the shares

capital are shown and the same are also dealt by the 4th

respondent in the impugned order.

(xxii) Perused the impugned order. The Inspector

General of Registration who is the Chief Controlling Revenue

Authority has passed the impugned order on 14.03.2006,

while considering the revision petitions of the petitioners

herein, questioning the orders of the District Registrar

who is the 3rd respondent demanding payment of stamp duty.

The description of the documents are furnished in the

orders. In para 3 of the order, it is clearly stated that

as per Document NO.2558 of 2001 out of the issued share

capital of 90,350 shares of the Transferee Company only

14,500 shares were paid and subscribed and out of that the

Transferor company i.e. the parent company is holding only

14,493 shares. Similarly, as far as Document No.2582 of

2991, out of the issued share capital of 35,350 shares of

the Transferee Company only 8,850 shares were paid and

subscribed and out of the Transferor company i.e. the parent

company is holding only 8,585 shares.

(xxiii) By noting the above, the 4th respondent has

come to a specific conclusion that the holding of the issued

share capital of the Transferor Company is 14,493 shares

under in one transaction and 8,585 shares in other

transaction. Hence, the 4th respondent came to a definite

conclusion that the condition laid down in the notification

issued in G.O.Ms.No.1224/Revenue, dated 25.04.1964 and

G.O.Ms.No.37/CT & RE Department dated 25.01.1995 for

according remission of transfer duty is that atleast 90%

of the issued share capital of the transferee company is in

the beneficial ownership of the transferor company and

since 90% of the issued share capital of the transferee

company is not held by the transferor company, the

petitioner is liable to pay the stamp duty.

(xxiv) I do not find any irregularity or illegality in

the impugned order. It is a reasoned order. In the case of

registration of payment of stamp duty the real and true

meaning of instrument is to be ascertained to determine

whether the stamp duty is to be chargeable and what stamp

duty is to be demanded upon instrument.

(xxv) The Supreme Court of India in various cases like

AIR 1977 SC 500 clearly held that in order to determine

whether any, and if any what stamp duty is chargeable upon

an instrument, the real and true meaning of the instrument

is to be ascertained for description of it given in the

instrument itself. The Full Bench of Madras High Court in

AIR 1975 – 161 clearly held that when a question arises

whether a document should be chargeable or not, the first

thing to be looked into is the document itself in order to

determine the character thereof. Therefore, the recitals of

the document should not be lost sight and all parts of the

document has to be read together and it is a sound cannon

of construction that all parts of the document are to be

read together, no portion can be read disjunctily or in

isolation or omitted and the Revenue Authorities cannot

ignore recitals and terms of document in order to interpret

a document which is neithr ambiguous nor incomplete and the

recitals in the said document ought to be generally accepted

and there is no further necessity to interpret in a

different way. Therefore, the contention of the counsel for

the petitioner that issued share capital must be treated as

subscribed share capital in unacceptable.

(xxvi) Shri.Sathish Parasan, while highlighting the

arguments stated that sections 397, 398 and 399 of the

Companies Act deals with the issue, It is not correct,

They are with application for relief in case of Oppression

and application in case of Mismanagement and right to

apply under sections 397 and 398. They are nothing to do

with the issue before us.

(xxvii) The learned counsel also cited a decision

reported in Re Vs Albert David Limited 68 C.W.N.-163. It

is a case disposed of under the Companies Act 1956 under

section 397, 398 and 399 and while dealing with a matter

under the companies Act, there was detailed discussion on

facts with regard to averments in the petition and nature of

verification, circumstances justifying exercise of court’s

discretion and appointment of administrator. In the above

case the priority under section 399 of the Act, the right to

apply under section 397 and 398 is gone into, inter alia, to

members holing not less than one tenth of the issued share

capital of the company, provided that the applicant or

applicants have paid all calls and other sums due on their

shares. In the course of discussion it is noted at page 170

that whether shares not actually issued i.e. subscribed and

paid for are to be considered Issued Share Capital within

the meaning of section 399 of the Act is the actual

subscribed capital. Therefore, there was no interpretation

under the Companies Act what is meant my Issued Share

capital and what is meant by Subscribed Share Capital.

(xxviii) The facts and circumstances and the findings

in the above case are not at all applicable in the case

before me. In this case, we are dealing with the payment of

stamp duty by the petitioners for registration of

the document and the very object of the stamp Act is fiscal

measure enacted to secure revenue of the State on certain

classes of instruments. I have highlighted that in a case

of such statues, the real and true meaning of the

instruments, the provision and the notification must be

taken and there is no scope for any interpretation.

19.00 For all the foregoing reason, I hold that there

are no merit in the writ petitions. Therefore, the

impugned order is upheld and the writ petitions are

dismissed. No costs.

rj

To

1. The Secretary to Government
Land and Administration
Secretariat, Fort St. George
Chennai – 600 009.

2. The District Collector of Coimbatore
Coimbatore District
Coimbatore – 641 018.

3. The District Registrar (Stamps)
Tiruppur
Coimbtore District.

4. The Chief Controlling Revenue Authority-cum-
Inspector General of Registration
120, Santhome High Road
Chennai – 600 028.