Rajasthan High Court – Jodhpur
Sheetal Singh vs Fateh Singh on 1 April, 2009
S.B.CIVIL REVISION PETITION NO.314/2008- Sheetal Singh vs. Fateh Singh Order dt: 1.4.2009
1/5
S.B.CIVIL REVISION PETITION NO.314/2008
(Sheetal Singh vs. Fateh Singh)
DATE OF ORDER : 1.4.2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Ramandeep Singh, for the petitioner.
Mr.Hemant Jain, for the respondent.
Heard learned counsels.
This revision petition is directed against the order dated
11/7/2008, whereby, the trial court has held that the agreement dated
24/5/2005 in the suit for specific performance, even though not being
registered, could be admitted in evidence and, therefore, objection
raised by the defendant was not justified and hence application filed
by the defendant was rejected.
Learned counsel for the petitioner submits that even though the
agreement in question is not registered, since it was not adequately
stamped, same could not be admitted in evidence. He relied on the
decision of this Court in case of Smt.Jamna Bai vs. Tulsi Ram -
AIR 1997 Rajasthan 85.
S.B.CIVIL REVISION PETITION NO.314/2008- Sheetal Singh vs. Fateh Singh Order dt: 1.4.2009
2/5
On the other hand, learned counsel for the respondent relied
upon the decision of this Court in case of Chandra Pal Singh vs.
Smt.Nani Bai. & Anr. - 2008 (2) WLN 98 (Raj.) and of Supreme
Court in case of Shyamal Kumar Roy vs. Sushil Kumar Agarwal -
2007 AIR SCW 234 and submits that since agreement in question
after due examination of the plaintiff in this regard was admitted in
evidence and marked as Ex.1, the stage of raising such objection on
the part of defendant had passed and according to Section 36 of the
Stamp Act, 1899 the same could not be called in question.
In Shyamal Kumar Roy's case the Hon'ble Supreme Court in
para no.22 held that what was necessary was that the document
should be marked in presence of the parties and they had an
opportunity to object to the marking of the document. The question of
judicial determination of the matter would arise provided an objection
is taken what document is tendered in evidence and before it is
marked as an exhibit in the case. Explaining the object of Indian
Stamp Act in para no.23 the Apex Court observed that it may be true
that the object of Indian Stamp Act is to collect revenue and the
amendments carried out by the State of West Bengal provides for
S.B.CIVIL REVISION PETITION NO.314/2008- Sheetal Singh vs. Fateh Singh Order dt: 1.4.2009
3/5
more stringent steps in that behalf. It may also be true that by reason
of sub-section (4) of Section 33 of the West Bengal Act, a duty has
been cast upon the court to apply its mind when an instrument having
insufficient stamp duty is brought to its notice but only thereby
Section 36 of the Indian Stamp Act cannot be made inapplicable.
Section 36, is reproduced hereunder:-
"Section 36 : Admission of instrument where
not to be questioned- Where an instrument has been
admitted in evidence, such admission shall not, except
as provided in Sec.61, be called in question at any
stage of the same suit or proceedings on the ground
that the instrument has not been duty stamped."
This Court in Chandra Pal Singh's case (supra) also dealing
with the proviso to Section 49 of the Indian Registration Act had held
that in a suit for specific performance by virtue of proviso to Section
49 the agreement even though not registered can be admissible in
evidence. Proviso to Section 49 is in two parts, while dealing with the
suit for specific performance said proviso clearly provides that
unregistered documents affecting the immovable property and
required by Registration Act or Transfer of Property Act to be
registered may be received as evidence of a contract in a suit for
S.B.CIVIL REVISION PETITION NO.314/2008- Sheetal Singh vs. Fateh Singh Order dt: 1.4.2009
4/5
specific performance under Chapter II of the Specific Relief Act or
as evidence of any collateral transaction not required to be effected by
registered instrument.
Admittedly, the present is a case relating to suit for specific
performance and, therefore, question of inadequate stamp duty or
unregisteration does not affect the admissibility of evidence in the
form of said agreement, particularly when the same has already been
marked as Ex.1 after due cross-examination of the plaintiff in this
regard by the learned trial court. The judgment relied upon by the
learned counsel for the petitioner relates to suit for injunction and not
a suit for specific performance and secondly same being at variance
with the judgment of this Court in subsequent matter in Chandra Pal
Singh's case and of Apex Court in Shyamal Kumar Roy's case (supra)
cannot be relied upon.
In view of the above, no force is found in the revision petition
filed by the petitioner. The same is accordingly dismissed.
(DR.VINEET KOTHARI), J.
S.B.CIVIL REVISION PETITION NO.314/2008- Sheetal Singh vs. Fateh Singh Order dt: 1.4.2009
5/5
item no.61
baweja/-