Allahabad High Court High Court

Prem Lal vs Chief Controlling Rev. Authority … on 28 July, 2010

Allahabad High Court
Prem Lal vs Chief Controlling Rev. Authority … on 28 July, 2010
Court No. - 33

Case :- WRIT - C No. - 4786 of 2010

Petitioner :- Prem Lal
Respondent :- Chief Controlling Rev. Authority Alld. And Others
Petitioner Counsel :- Nagendra Kumar Srivastava,Km. Pratima Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

A lease deed was executed and registered in favour of the petitioner on
12.12.02. The lease is in respect of a immovable piece of land for a period of
30 years.

On the aforesaid lease the petitioner paid stamp duty in accordance with the
provisions of Article 35 (a) (v) of Schedule 1B of the Indian Stamp Act.
However, the authorities below in view of the renewal clause contained in the
lease deed treated it to be a lease of more than 30 years and have demanded
stamp duty in accordance with the provisions of Article 35(a)(vi) of Schedule
1B of the Act.

In view of the above the question which arises for consideration is as to
whether the lease in question is chargeable to stamp duty as a lease of 30
years or as a lease exceeding 30 years. The aforesaid aspect of the matter is no
longer res integra as it has already been decided by me in Writ Petition
No.1785 of 2010 Ashish Kumar vs. Deputy Commissioner (Stamp) and
others
decided on 21st July, 2010. In the said decision it has been held that
until and unless the lease is renewed or the initial period of lease expires the
lease shall remain to be of the period as mentioned in the lease i.e. 30 years
and accordingly it will fall under Clause (V) of Article 35(a) of Schedule 1B
of the Act. It has also been held that renewal of lease as distinguished from
extension of the period of lease is actually a fresh lease and therefore the
period of renewal of lease cannot be clubbed with the initial period of the
lease. In view of the aforesaid decision the controversy raised stand squarely
covered by the aforesaid decision. Accordingly the writ petition deserves to
be allowed in terms of the aforesaid referred judgment.

In view of the above writ petition is allowed. The impugned orders dated
24.12.08 passed by respondent no.3 and 19.1.2010 passed by respondent no.1
are quashed and the respondents are directed to realise stamp duty on the lease
in question as per Article 35(a)(v) of Schedule 1B of the Act as a lease for
less than 30 years.

Any amount deposited by the petitioner pursuant to the impugned orders shall
be refunded forthwith.

Order Date :- 28.7.2010
piyush