High Court Punjab-Haryana High Court

Parma Rani And Others vs State Of Punjab And Others on 14 July, 2009

Punjab-Haryana High Court
Parma Rani And Others vs State Of Punjab And Others on 14 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                       Civil Writ Petition No.8248 of 2009
                                             Date of Decision: 14.07.2009


Parma Rani and others
                                                                  Petitioners
                                  Versus
State of Punjab and others
                                                                 Respondents


CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr.Anupam Singla, Advocate for the petitioners


                          .....

Jasbir Singh, J. (Oral)

This writ petition has been filed with a prayer to quash orders

dated 12.12.2007 (P1) and 9.1.2008 (P2), vide which, the Collector directed

the petitioners to make payment towards deficient Stamp fee affixed by

them on sale deed, vide which, they had purchased 12 bighas and 16 biswas

of land. Further challenge is to order dismissing their appeal on 10.2.2009

(P3).

Heard counsel for the petitioners.

It is not in dispute that the petitioners purchased property,

mentioned above, for an amount of Rs.17 lacs 25 thousands showing it as

agricultural land. The sale deed was impounded as per provisions of Section

47-A of the Indian Stamp Act, 1899. The matter was sent to the Collector,

for enquiry, to decide, as to whether deficient Stamp fee has been affixed or

not. Upon notice, the petitioners put in appearance. Except filing written

statement, no further evidence was led by them.

Provisions of Section 47-A of the Act reads thus:-
Civil Writ Petition No.8248 of 2009 2

“47-A. Instruments under-valued how to be dealt with – (1) If

the Registering Officer appointed under the Registration Act,

1908, while registering any instrument transferring any

property has reason to believe that the value of the property or

the consideration, as the case may be, has not been truly set

forth in the instrument, he may after registering such

instrument, refer the same to the Collector for determination of

the value or consideration as the case may be, and the

property duty payable thereon.

(2) On receipt of reference under sub-section (1), the Collector

shall, after giving the parties a reasonable opportunity of

being heard and after holding an enquiry in such manner as

may be prescribed by rules made under this Act, determine the

value or consideration and the duty as aforesaid and the

deficient amount of duty, if any, shall be payable by the reason

liable to pay the duty.”

It is contention of the petitioners that before determining price

of the land purchased, no enquiry was conducted by the Collector. This

Court feels that argument raised is liable to be rejected. Under the Act,

Rules known as Haryana Stamp (Prevention of Undervaluation of

Instruments) Rules, 1978 were framed. Rule 4 reads as under:-

“Rule 4. Assessment of Duty.- (1) On receipt of reference

under sub-section (1) of Section 47-A, the Collector shall serve

on the person or persons concerned a notice in form I,

requiring him on a date and at a place to be specified therein

either to attend in person or through an authorized agent to
Civil Writ Petition No.8248 of 2009 3

produce or to cause to be produced any evidence on which

such person or persons may reply in his support.

(2) The Collector, after taking such evidence as the person or

persons may produce and after making such enquiry as he may

deem proper, shall determine the value of property or

consideration as the case may be, and assess the amount of

deficient duty recoverable from the person concerned.

(3) If the person or persons fails or fail to attend in response to

the notice served under sub-rule (1), the Collector shall

proceed ex parte and assess the deficient amount of duty, if

any, to the best of his judgment.”

Reading of the above said provision indicates that a person

concerned (purchaser), is entitled to get a notice from the Collector, stating

date of appearance and asking him to produce any evidence on record to

rebut averments made against him in that notice. Rule further mandates that

the Collector after taking note of such evidence, as may be produced by the

person concerned and after making enquiry, shall determine value of the

property and assess amount of deficient stamp duty, if any.

It is not in dispute that vide notice, the petitioners were directed

to put in appearance and produce evidence in their favour. After putting in

appearance, the petitioners failed to appear on two dates and were ordered

to be proceeded ex-parte. Even in this writ petition, nothing has been

brought on record, in the shape of khasra girdawari/ jamabandi to show that

the land was ever used for agricultural purpose. It has been found, as a

matter of fact and not even disputed by the petitioners that on one portion of

the land, Rice Sheller is in existence. By referring to that fact, counsel

states that rest of the land cannot be treated as commercial in nature. This
Civil Writ Petition No.8248 of 2009 4

Court feels that the argument raised is not justified. To run a Sheller, huge

vacant area is needed to store paddy, without which, it is not possible to

operate a Sheller. In view of that, entire land was rightly treated as

commercial in nature.

As per facts of this case, no case is made out for interference.

Dismissed.

14.07.2009                                   (Jasbir Singh)
gk                                               Judge